High Court Punjab-Haryana High Court

Sadhna And Others vs Rajesh Kumar And Others on 23 December, 2008

Punjab-Haryana High Court
Sadhna And Others vs Rajesh Kumar And Others on 23 December, 2008
FAO No.388 of 2000                                -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                                            FAO No.388 of 2000
                                            Date of decision 23.12.2008

Sadhna and others                                       .....Appellants

                         versus

Rajesh Kumar and others                                 .....Respondents

Coram:-     Hon'ble Mr. Justice K. Kannan.

Present:    Mr. Samir Rathore, Advocate for
            Mr. Sumit Goel, Advocate,
            for the appellants.

            Mr. D. P. Gupta, Advocate,
            for Insurance Company.

K. Kannan, J.

1. The appeal is by the widow and son of deceased person

seeking for enhancement of claim for compensation for death arising out of

a motor accident. The aspect of rashness and negligent driving has been

considered by the Tribunal against the driver of the offending vehicle and it

has also considered favourably the issue of liability of the Insurance

Company as being bound to cover the claim for compensation. On the

question of quantum, the Tribunal considered that the deceased was renting

out tents and was also running tempo. He was an Income Tax assessee and

he was shown his total income in the year 1991-92 as Rs.23,050/- and there

had been evidence showing tax deducted at source in Form 16-A by Escort

Ltd., Faridabad in the service availed by the Company of tempo run by the

deceased person. The Tribunal held that the deceased was “earning

handsome income” from the business and keeping in view the documents,

assessed loss of supervision to the extent of Rs.2000/- per month. On such

basis, applying a multiplier of 16 and providing for loss of consortium the
FAO No.388 of 2000 -2-

Tribunal awarded a sum of Rs.10,000/- and Rs.10,000/- towards funeral

expenses and awarded a total compensation of Rs.4,04,000/-.

2. Before me, it is contended that having found that the deceased

was earning a handsome and that he was an Income Tax Assessee, the

extent of dependence as determined by the Tribunal at Rs.2000/- was

grossly low. The counsel for the appellant contends that the income must be

taken at Rs.10,000/- per month and compensation awarded accordingly.

The learned counsel for the respondent contends that the award is just and

the assessment made by the Tribunal was on the basis of records available

and hence there was no scope of conjecturing the contribution of the family

would have been more than Rs.2000/- per month. The only aspect worth

while noting is that even the document for payment of tax which had been

filed related only to the year 1991-92. The accident had taken place in the

year 1996 but the petitioner had not filed any document for the relevant

period of nearly 5 years after the period for which the document had been

tendered. It must be remembered that the petitioner was a young widow and

she had placed before Court only such evidence as was probably retained by

her husband at the house. It will not be too artificial to imagine that over

the period of years the income would have increased. It is in evidence that

after the death of her husband the first petitioner could not pay the dues

payable to the financier for the purchase of the tempo and hence it had been

taken back by the financier. An important source of income had thus been

permanently lost. The loss of managerial expenses which the Tribunal

estimated at Rs.2000/- per month, I find such mode of assessment would be

appropriate only when the particular source of income remained. If the

tempo itself had been lost, the Tribunal ought to have awarded not merely
FAO No.388 of 2000 -3-

what it would cost the petitioners to hire the services of another person to

run the tempo but must have taken note of the resultant loss of income and

contribution to the family by death to the petitioners.

3. Taking note of the fact that the deceased was an Income Tax

Assessee, I assess his monthly income to be not less than Rs.4000/- per

month and after providing for 1/3rd towards personal consumption. I assess

the extent of dependency for the wife and the son to be Rs.32,000/- per year.

Adopting a multiplier of 16 the compensation payable would have been

Rs.5,12,000/-. The Tribunal has quantified Rs.3,84,000/- as the extent of

dependency and by that account there shall be an addition of Rs.1,28,000/-,

besides Rs.10,000/- awarded for consortium and Rs.10,000/- awarded for

last rites. Accordingly, the petitioners would be entitled to additional

amount of Rs.1,28,000/- from the date of the petition till the date of

payment with interest at 7.5 % per annum.

The appeal is partly allowed on the above terms.




                                                      ( K. KANNAN )
23.12.2008                                                JUDGE
A. KAUNDAL