R.S.R.T.C.Jaipur & Anr vs Smt.Kamla Devi & Ors on 15 December, 2008

0
49
Rajasthan High Court – Jodhpur
R.S.R.T.C.Jaipur & Anr vs Smt.Kamla Devi & Ors on 15 December, 2008
                                                SBCMA No.1614/2008
                      RSRTC, Jaipur & Anr. Vs. Smt. Kamla Devi & Ors.

                               1



               SBCMA No.1614/2008
   RSRTC, Jaipur & Anr. Vs. Smt. Kamla Devi & Ors.

DATE OF ORDER : - 15.12.2008

         HON'BLE MR. PRAKASH TATIA, J.

Mr.Anil Bachhawat,for the appellant.

Heard learned counsel for the appellant.

The appellant is aggrieved against the award dated

8.8.2008 by which the Motor Accident Claims Tribunal,

Jaitaran District Pali allowed the claim petition no.50/2007

and awarded compensation of Rs.5,12,000/- in total to the

claimants on account of death of Tara Chand, who was of

the age of 29 years and claimants are his wife and children.

Learned counsel for the appellant submitted that the

appellants are challenging the quantum awarded to the

claimants on the ground that claimants failed to produce

any documentary evidence to prove the income of the

deceased.

I perused the facts of the case. The claimants claimed

that deceased was earning Rs.9,000/- per month and he
SBCMA No.1614/2008
RSRTC, Jaipur & Anr. Vs. Smt. Kamla Devi & Ors.

2

was a skilled labour. However, the tribunal did not accept

that income of the deceased and assessed the income of the

deceased as Rs.3,000/- per month and gave deduction of

1/3rd and held that the dependents were put to loss of

Rs.2,000/- per month because of the death of Tara Chand.

The tribunal applied multiplier of 18 looking to the age of

the deceased and awarded compensation of Rs.4,32,000/-

to the claimant on account of loss of earnings.

I do not find that the tribunal has awarded excessive

amount. The tribunal has only awarded the minimum

award, which could have been awarded to the claimant.

There is no merit in this appeal and the same is hereby

dismissed.

(PRAKASH TATIA), J.

c.p.goyal/-

LEAVE A REPLY

Please enter your comment!
Please enter your name here