High Court Rajasthan High Court - Jodhpur

R S R T C vs Kamla & Ors on 4 September, 2008

Rajasthan High Court – Jodhpur
R S R T C vs Kamla & Ors on 4 September, 2008
                                                              1

  IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
  --------------------------------------------------------


              CIVIL MISC. APPEAL No. 395 of 1997

                                     R S R T C
                                 V/S
                                   KAMLA & ORS

    Mr. VINIT PANDYA for Mr. VK MATHUR, for the appellant /
    petitioner

    Mr. SABIR KHAN for Mr. PRADEEP SHAH & Mr. DHIRENDRA
    KUMAR PANDEY for Mr. BS BHATI, for the respondent


    Date of Order : 4.9.2008


                     HON'BLE SHRI N P GUPTA,J.


                               ORDER

—–

This appeal has been filed by the owner of the

vehicle, being Corporation, challenging the award of the

M.A.C.T., Sirohi dt. 24.2.1997, decreeing the claim for a

total sum of Rs. 2,33,710/-.

The facts of the case as appearing from the claim

petition are, that the deceased Durga Shanker aged 48 years

was working as Gram Sewak. On 28.10.1993 he suffered an

accident near village Kodarala, on national high way at

10.30 in the morning. He was going on moped, and the

delinquent bus came on the wrong side, and hit him, as a

result of which he died. The claimants are 9 children
2

including 6 minor children, and one widow. The deceased was

alleged to be receiving a salary of Rs. 1921/- per month at

the time of death. The claim was contested interalia on the

ground, that the deceased had lost balance of his moped,

rather hit against the stationary bus towards the conductor

side. Thus, he himself was negligent in causing accident.

It was also pleaded, that the deceased was not having any

valid driving license to drive the moped, nor did he know

driving.

The learned Tribunal decided issue no. 1 being

about negligence, in favour of the claimants, after

appreciating the evidence produced on the side of the

claimants, so also the statement of the driver of the bus.

It was considered, that the bus had gone on the wrong side,

and if it had been on the correct side, accident would not

have occurred. It was also found, that at the time of

accident the road was not having any traffic, and the bus

was moving at the speed of 60 Kms., though subsequently the

driver deposed to be driving the bus at 40-45 Kms. Then,

deciding issue no.2, about quantum, the learned Tribunal

considered, that from the certificate Ex. 16 it is clear,

that the deceased was receiving a salary of Rs. 1921/- per

month, and was born on 9.9.1945. Thus, his age was 48

years, and the annual income was Rs. 23052/-. The learned

Tribunal found that the deceased was having a large family

of 10 dependents, and therefore, deduction for personal
3

expenditure was made only to the extent of 1/8th, and thus

annual dependency was assessed at Rs. 20171/-, and applying

multiplier of 10, the compensation of Rs. 2,01,710/- was

assessed. Then, the claimants had also claimed compensation

for the moped, which was totally destroyed. The learned

Tribunal considered Ex. 10, the mechanical report of the

moped, which showed that the moped had suffered a total

loss. The moped was purchased for Rs. 13313/-, and a

compensation of Rs. 12,000/- has been awarded on this

count. Then, a sum of Rs. 15,000/- have been awarded for

loss of consortium, and Rs. 5,000/- have been awarded for

performance of last rites. Thus a total sum of Rs.

2,33,710/- has been awarded.

Arguing the appeal it was contended by the learned

counsel for the appellant, that the deduction of 1/8th made

by the learned Tribunal, for personal expenditure, is

grossly inadequate, and at least 1/3rd deduction should have

been made. The next submission made is, that the award of

Rs. 12,000/- for the damages for moped is excessive, as the

total purchase price of moped was Rs. 13313/-. The

multiplier applied was, however, not disputed.

I have considered the submissions, and find, that

the moped was purchased in the year 1993 itself, and the

accident occurred on 28.10.1993. Thus, for all intent and

purpose, the moped was brand new, and when it has been
4

totally lost, as a result of accident, award of Rs.

12,000/- cannot be said to be excessive.

So far deduction on account of personal

expenditure is concerned, true it is, that normally 1/3rd or

at times 1/4th amount is deducted for personal expenditure,

and in some 1/6th of amount has also been deducted. The

learned Tribunal, as such, could have made deduction of

1/6th only, however, looking to the size of the family,

which was dependent on the deceased, and the fact, that

even if the deduction was to be made to the extent of 1/6th,

the total difference that it would make would be even less

than Rs. 10,000/-. It is established law, that interference

in appeal, in the quantum of compensation, is not to be

made to correct errors with mathematical precision, and

interference is not to be made, until and unless it is

found, that the same award is shockingly low, or shockingly

high. In that view of the matter, may be that the Learned

Tribunal should have made deduction to the extent of 1/6th

only, but looking to the over all consequence thereof, I am

not inclined to interfere with the extent of deduction

either.

The net result is that the appeal has no force,

and the same is dismissed.

( N P GUPTA ),J.

/Sushil/