Delhi High Court High Court

Shri Bhushan Kumar vs Dtc And Ors. on 13 April, 2009

Delhi High Court
Shri Bhushan Kumar vs Dtc And Ors. on 13 April, 2009
Author: Kailash Gambhir
*           IN THE HIGH COURT OF DELHI AT NEW DELHI

+                         FAO No. 37/2003

                          Judgment reserved on: 11.02.2008
%                         Judgment delivered on: 13.4.2009



SHRI BHUSHAN KUMAR                    ...... Appellant
                Through: Mr. O. P. Mannie, Advocate.

                     versus

DTC AND ORS.                                  .... Respondents
                          Through: Mr. Kanwal Chaudhary,
                                   Advocate.


CORAM:
HON'BLE MR. JUSTICE KAILASH GAMBHIR

1.    Whether the Reporters of local papers may
      be allowed to see the judgment?                   No

2.    To be referred to Reporter or not?                No

3.    Whether the judgment should be reported
      in the Digest?                                    No


KAILASH GAMBHIR, J.

1. The present appeal arises out of the award dated 3 rd

September 2002 of the Motor Accident Claims Tribunal whereby

the Tribunal awarded a sum of Rs. 33,500/- with a simple interest

@ 12% pa.

FAO No. 37/03 Page 1 of 10

2. The brief conspectus of the facts is as follows:

On 8th June 1985, at around 1:45 P.M., the injured appellant Mr.

Bhushan Kumar, aged about 35 years was travelling on the road

leading to the Ring Road from Vinay Marg on a two wheeler

scooter as a pillion rider when suddenly a DTC bus bearing

Registration No. DEP 3888 being driven on the wrong side of the

road hit the scooter resulting into causing serious injuries to the

appellant who was on the pillion seat. He received injuries in his

chest, left hand and arm, face and other body parts including his

left leg which was completely fractured. The injured was removed

to the Safdarjang Hospital.

3. A claim petition was filed on 7th December 1985 and an

award was passed on 3rd September 2002. Aggrieved with the

said award the appellant claimed enhancement by way of the

present appeal.

4. Sh. O.P. Mannie counsel for the appellant urged that the

award passed by the learned Tribunal is inadequate and

insufficient looking at the circumstances of the case. He assailed

the said judgment of Learned Tribunal firstly, on the ground that

FAO No. 37/03 Page 2 of 10
the tribunal erred in assessing the income of the claimant

appellant at Rs. 750/- PM without considering his earnings from

Burma Trunk House where from he was drawing a salary of Rs.

20/-per day. Based on this, it is further contended that the loss of

income should also be enhanced, accordingly. The Counsel also

expressed his discontent on the amount of compensation granted

towards medical expenses. He claimed an amount of Rs. 25,000/-

towards the medical treatment and expenses. Enhancement is

also claimed on the ground that a meager amount of just Rs.

1,500/- has been awarded towards conveyance instead of the

claim of Rs. 12,000/- . Amount towards the special diet is also

sought to be enhanced from Rs. 4,000/- to 35,000/-. The Tribunal

awarded a sum of Rs. 15,000/- towards mental pain & suffering

but the counsel showed his discontent to that as well and averred

that it should have been Rs. 50,000/-. Further the counsel

pleaded that the counsel erred in awarding an interest of @9% pa

instead of 12% pa.

5. Mr. Kanwal Chaudhry counsel for the respondent/insurance

company refuted the contentions of counsel for the appellant and

stated that the impugned award is just and fair and requires no

FAO No. 37/03 Page 3 of 10
interference as far as enhancement is concerned. He urged that

the tribunal awarded compensation without there being any

documentary or cogent evidence on record under the heads of

conveyance expenses, medical expenses etc.

6. I have heard counsel for the appellant and perused the

award.

7. In a plethora of cases the Hon’ble Apex Court and various

High Courts have held that the emphasis of the courts in personal

injury and fatal accidents cases should be on awarding

substantial, just and fair damages and not mere token amount. In

cases of personal injuries the general principle is that such sum

of compensation should be awarded which puts the injured in the

same position as he would have been, had the accident not taken

place. In examining the question of damages for personal injury,

it is axiomatic that pecuniary and non-pecuniary heads of

damages are required to be taken in to account. In this regard

the Supreme Court in Divisional Controller, KSRTC v.

Mahadeva Shetty, (2003) 7 SCC 197, has classified pecuniary

and non-pecuniary damages as under:

FAO No. 37/03 Page 4 of 10

“16. This Court in R.D. Hattangadi v. Pest
Control (India) (P) Ltd.
9 laying the principles
posited: (SCC p. 556, para 9)

” 9 . Broadly speaking while fixing an amount
of compensation payable to a victim of an accident,
the damages have to be assessed separately as
pecuniary damages and special damages. Pecuniary
damages are those which the victim has actually
incurred and which are capable of being calculated in
terms of money; whereas non-pecuniary damages
are those which are incapable of being assessed by
arithmetical calculations. In order to appreciate two
concepts pecuniary damages may include expenses
incurred by the claimant:(i) medical attendance; ( ii
) loss of earning of profit up to the date of trial; ( iii )
other material loss. So far as non-pecuniary
damages are concerned, they may include ( i )
damages for mental and physical shock, pain and
suffering, already suffered or likely to be suffered in
future; ( ii ) damages to compensate for the loss of
amenities of life which may include a variety of
matters i.e. on account of injury the claimant may
not be able to walk, run or sit; ( iii ) damages for the
loss of expectation of life i.e. on account of injury the
normal longevity of the person concerned is
shortened; ( iv ) inconvenience, hardship,
discomfort, disappointment, frustration and mental
stress in life.”

8. In the instant case the tribunal awarded Rs. 5000/- for

expenses towards medicines; Rs. 4000/- for special diet; Rs.

1500/- for conveyance expenses; Rs. 15,000 for mental pain and

sufferings and Rs. 3000/- on account of loss of earnings.

9. On perusal of the award, it is manifest that the appellant is

the government employee and he took most of the treatment

from a government hospital where he was not charged and the

FAO No. 37/03 Page 5 of 10
appellant was reimbursed the amount he spent under treatment

in the said hospital. The appellant placed on record various bills

and medical vouchers of private doctors and hospitals as

Ex.PW3/21 to 29. As regards medical expenses, the tribunal took

cognizance of the fact that the appellant sustained injuries on

various parts of the body and awarded Rs. 5000/- even though

the appellant could not prove that he incurred Rs. 5000/- towards

medical expenses. I do not find any infirmity in the order in this

regard and the same is not interfered with.

10. As regards conveyance expenses, nothing has been proved

on record. The appellant suffered injuries on various parts of his

body and in his statement he made the averment that he had

spent rupees 12,000 on conveyance of three Wheeler Scooter as

he had to visit the hospital at least 15 times for his treatment.

The tribunal after taking note of this fact and in the absence of

any cogent evidence awarded Rs. 1500/- for conveyance

expenses. I do not find any infirmity in the order in this regard

and the same is not interfered with.

11. As regards special diet expenses, although nothing was

brought on record by the appellant to prove the expenses

incurred by him towards special diet but still the tribunal took

FAO No. 37/03 Page 6 of 10
note of the fact that since the appellant sustained fracture thus

he must have also consumed protein-rich/special diet for his early

recovery and awarded Rs. 4000/- for special diet expenses. I do

not find any infirmity in the order in this regard and the same is

not interfered with.

12. As regards mental pain & suffering, the tribunal awarded

Rs. 15,000/- to the appellant. The appellant sustained major and

serious injuries in his chest, left hand and the arm, face and other

parts of the body and the bone of his left leg were completely

fractured below the knee. On perusal of the award it is manifest

that on the date of filing of the petition, the leg of the appellant

was in plaster and he could not walk without the help of crutches.

The appellant was examined as PW3 and he deposed that that he

finds it difficult to board the bus. In such circumstance, I feel that

the compensation towards mental pain & sufferings should be

enhanced to Rs. 25,000/-.

13. As regards loss of amenities, Compensation for loss of

amenities of life compensates victim for the limitation, resulting

from the defendant’s negligence, on the injured person’s ability

to participate in and derive pleasure from the normal activities of

daily life, or the individual’s inability to pursue his talents,

FAO No. 37/03 Page 7 of 10
recreational interests, hobbies or avocations. In essence,

compensation for loss of expectation of life compensates an

individual for loss of life and loss of the pleasures of living. I feel

that the tribunal erred in not awarding the same and in the

circumstances of the case same are awarded at Rs.10,000/-.

14. As regards loss of earnings, proof regarding income of the

appellant was brought on record as exhibit PW 3/50. The

appellant was employed with Indian Air Force at the monthly

salary of rupees 750 per month. The appellant also deposed that

besides the said work he was earning Rs 20 per day at Burma

Trunk House. It is no more res integra that mere bald assertions

regarding the income of the injured are of no help to the

claimants in the absence of any reliable evidence being brought

on record. Since the appellant could not prove his income of

rupees 20 per day at Burma trunk house, thus the tribunal only

considered his income as an employee of Indian air force. It has

been duly proved on record that the Appellant remained on leave

for a period of about 196 days. Exhibit PW 3/51 to 52 a

certificate to the effect of loss of wages and according to the said

certificate the tribunal worked out the compensation towards loss

of earnings as Rs 7650 which was rounded off to Rs 8000. I do

FAO No. 37/03 Page 8 of 10
not find any infirmity in the same & therefore, it is not interfered

with.

15. As regards the issue of interest that the rate of interest of

9% p.a. awarded by the tribunal is on the lower side and the

same should be enhanced to 12% p.a., I feel that the rate of

interest awarded by the tribunal is just and fair and requires no

interference. No rate of interest is fixed under Section 171 of the

Motor Vehicles Act, 1988. The Interest is compensation for

forbearance or detention of money and that interest is awarded

to a party only for being kept out of the money, which ought to

have been paid to him. Time and again the Hon’ble Supreme

Court has held that the rate of interest to be awarded should be

just and fair depending upon the facts and circumstances of the

case and taking in to consideration relevant factors including

inflation, policy being adopted by Reserve Bank of India from

time to time and other economic factors. In the facts and

circumstances of the case, I do not find any infirmity in the award

regarding award of interest @ 9% pa by the tribunal and the

same is not/ interfered with.

16. Therefore, Rs. 5,000/- is awarded towards medical

expenses; Rs.1,500/- for conveyance expenses; Rs.4,000/- for

FAO No. 37/03 Page 9 of 10
special diet; Rs.25,000/- for mental pain & sufferings; Rs.10,000/-

for loss of amenities & Rs.8,000/- towards loss of earnings.

17. In view of the above discussion, the total compensation is

enhanced to Rs. 53,500/- from Rs. 33,500/- along with interest

@ 7.5% per annum from the date of institution of the petition till

realisation of the award and the same should be paid to the

appellant by the respondent/insurance company.

18. With the above direction, the present appeal is disposed of.

13.4.2009                                KAILASH GAMBHIR, J




      FAO No. 37/03                                       Page 10 of 10