Supreme Court of India

Pyare Lal & Ors vs State Of Haryana & Ors on 13 April, 2009

Supreme Court of India
Pyare Lal & Ors vs State Of Haryana & Ors on 13 April, 2009
Author: ………………….J.
Bench: B.N. Agrawal, G.S. Singhvi
                                   IN THE SUPREME COURT OF INDIA

                         CIVIL APPELLATE JURISDICTION

                          CIVIL APPEAL NO.2406 OF 2009
                      (Arising out of S.L.P. (C) No.6671 OF 2004)


Pyare Lal (Dead) & Ors.                            ...Appellant(s)


                                          Versus


State of Haryana & Ors.                            ...Respondent(s)


                                       O R D E R

Delay condoned. Leave granted.

Heard learned counsel for the parties.

The appellants are the heirs of Suraj Bhan who died on 15th September,
1996 due to fall from a Haryana Roadways bus bearing registration No.HR-46/6835
which was being driven in rash and negligent manner by its driver, Shri Raj Kumar
(respondent No.3 herein). They filed a petition under Section 166 of the Motor
Vehicles Act, 1988 for award of compensation to the tune of Rs.10 lakhs by stating
that the deceased was receiving pension of Rs.3,228/- from the army and salary of
Rs.5,000/- from Sterling International Worldwide Couriers, Bahadurgarh, with
whom he was employed at the relevant time. By an award dated 1st October, 1997,
the Motor Accident Claims Tribunal directed the respondents to pay to the appellants
a sum of Rs.1,26,000/- by way of compensation with interest @ 12% per annum from
the date of filing the petition till its payment. In arriving at the figure of Rs.1,26,000/-,
the Tribunal took into consideration
….2/-

-2-

the amount of pension received by late Suraj Bhan, fixed the dependency of the
appellants at Rs.1500/- per month and applied the multiplier of 7. However, the
appellants claim based on the salary allegedly received by the deceased from Sterling
International Worldwide Couriers was rejected on the ground that no evidence had
been produced in that regard.

The appellants challenged the award of the Tribunal by filing an appeal
under Section 173 of the Act. During the pendency of the appeal, the appellants filed
an application and placed on record a certificate to show that pension of late Suraj
Bhan was revised by the Government of India from Rs.3,228/- to Rs.4,556/- per month
with effect from 1st January, 1996. The High Court did not consider the factum of
increase in the pension of late Suraj Bhan but enhanced the compensation payable to
the appellant from Rs.1,26,000/- to 1,28,000/- by applying the multiplier of 11. Feeling
dissatisfied, the appellants have filed this appeal by special leave.

The respondents have not disputed that pension of late Suraj Bhan had
been revised by the Government of India from Rs.3,228/- to Rs.4,556/- per month with
effect from 1st January, 1996 and the fact that a copy of the certificate showing
increase in the pension was produced before the High Court. In this view of the
matter, the High Court ought to have taken into consideration the revised pension of
late Suraj Bhan for the purpose of enhancing the compensation payable to the
appellants. In our view, by taking into consideration the revised pension of late Suraj
Bhan, it would be reasonable to fix dependency at Rs.2,200/- per month and
Rs.26,400/- per annum. If multiplier of 11 is applied to this amount of dependency,
the total compensation payable to the appellants would be Rs.2,90,400/-.

….3/-

-3-

Accordingly, the appeal is allowed in part, impugned orders are modified
and it is directed that the appellants shall be entitled to receive compensation of
Rs.2,90,400/- from the respondent. They shall also be paid interest @ 12% per
annum from the date of filing of the petition before the Tribunal till its payment.

No Costs.

………………….J.

[B.N. AGRAWAL]

………………….J.

[G.S. SINGHVI]
New Delhi,
April 13, 2009.