Delhi High Court High Court

Smt.Kunti Devi vs Silab Ram on 13 April, 2009

Delhi High Court
Smt.Kunti Devi vs Silab Ram on 13 April, 2009
Author: Kailash Gambhir
*     IN THE HIGH COURT OF DELHI AT NEW DELHI

+                           FAO No. 478/2000

                       Judgment reserved on: 25.1.2008
%                      Judgment delivered on: 13.4.2009



Smt. Kunti Devi                   ...... Appellant
                       Through: Mr. O. P. Mainee, Advocate.

                  versus

Silab Ram                       ..... Respondents
                       Through: None.


CORAM:
HON'BLE MR. JUSTICE KAILASH GAMBHIR

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

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 awad dated 17/7/2000

of the Motor Accident Claims Tribunal whereby the Tribunal

awarded a sum of Rs. 46,000/- along with interest @ 12% per

annum to the claimants.

FAO NO. 478/2000 pg. 1

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

On 11/5/1993 at about 7:00 pm deceased Sh. Chander Mohan

Joshi had a fatal fall from the bus bearing registration no. DEP

8084 while in a process of getting down at the Raja Garden, Ring

Road, when the driver of the bus started the bus all of a sudden

with a jerk.

3. A claim petition was filed on 27/5/1993 and an award was

made on 17/7/2000. Aggrieved with the said award enhancement

is claimed by way of the present appeal.

4. Sh. O.P. Mannie, counsel for the appellants has assailed the

said award on quantum of compensation. Counsel for the

appellants contended that the tribunal erred in assessing the

income of the deceased at Rs. 1500 per month whereas after

looking at the facts and circumstances of the case the tribunal

should have assessed the income of the deceased at Rs. 2500

per month. The counsel further maintained that the tribunal erred

in making the deduction to the tune of 1/3rd of the income of the

deceased towards personal expenses while the deceased was

giving entire income for household purposes. The counsel

FAO NO. 478/2000 pg. 2
submitted that the tribunal has erroneously applied the multiplier

of 3 while computing compensation whereas according to the

facts and circumstances of the case multiplier of 8 should have

been applied. It was urged by the counsel that the tribunal erred

in not considering future prospects while computing

compensation as it failed to appreciate that the deceased would

have earned much more in near future had he not met with the

accident. The counsel also stated that had the deceased not met

with his untimely death he would have expanded his business

and would have been earning much more in the near future. It

was also alleged by the counsel that the tribunal did not consider

the fact that due to high rates of inflation the deceased would

have earned much more in near future and the tribunal also

failed in appreciating the fact that even the minimum wages are

revised twice in a year and hence, the deceased would have

earned much more in his life span. The counsel also raised the

contention that the rate of interest allowed by the tribunal is on

the lower side and the tribunal should have allowed simple

interest @ 18% per annum in place of only 12% per annum. The

counsel contended that the tribunal has erred in not awarding

compensation towards loss of love & affection, funeral expenses,

FAO NO. 478/2000 pg. 3
mental pain and sufferings and the loss of services, which were

being rendered by the deceased to the appellants. Further, it has

been averred that the amount awarded towards loss of estate

and expectation of life is on the lower side.

5. Nobody has been appearing for the respondents.

6. I have heard learned counsel for the appellants and perused

the record.

7. The appellants claimants had brought nothing on record to

prove the income of the deceased. PW1, the father of the

deceased entered the witness box and deposed that the

deceased was unmarried and was of 25 years of age at the time

of the accident. It was also deposed by the said witness that the

deceased was employed with M/s. Lumax India Ltd. @ monthly

salary of Rs. 2500/-pm. Since, no evidence in support of the said

averments were brought on record, the tribunal took aid of the

Minimum wages Act and assessed the income of the deceased as

per the minimum wages notified for a skilled workman on the

date of the accident, which was Rs. 1328, which the tribunal took

as 1500/- pm. After considering all these factors, I am of the view

FAO NO. 478/2000 pg. 4
that the tribunal has not erred in assessing the income of the

deceased at Rs. 1500.

8. It is no more res integra that mere bald assertions regarding

the income of the deceased are of no help to the claimants in the

absence of any reliable evidence being brought on record.

9. The thumb rule is that in the absence of clear and cogent

evidence pertaining to income of the deceased Tribunal should

determine income of the deceased on the basis of the minimum

wages notified under the Minimum Wages Act.

10. As regards the future prospects I am of the view that there

is no material on record to award future prospects.

11. However, a perusal of the minimum wages notified under

the Minimum Wages Act show that to neutralize increase in

inflation and cost of living, minimum wages virtually increase

more than double after every 10 years. For instance, minimum

wages of skilled labourers as on 1.1.1980 was Rs. 320/- per

month and same rose to Rs. 1,083/- per month in the year 1990.

Meaning thereby, from year 1980 to year 1990, there has been

an increase of nearly 238% in the minimum wages. Thus, it could

FAO NO. 478/2000 pg. 5
safely be assumed that income of the deceased would have

doubled in the next 10 years.

12. The future increase in income is not akin to the future

prospects and while taking aid of the Minimum Wages Act for

assessing the income of the deceased, the increase in minimum

wages should also be considered. Therefore, the tribunal erred in

not considering future increase in income of the deceased.

13. As regards the contention of the counsel for the appellant

that the 1/3rd deduction made by the tribunal are on the higher

side as the deceased was unmarried at the time of the death and

was giving the entire salary for the household purposes, I am of

the view that the tribunal committed no error in this regard. In

catena of cases the Apex Court has in similar circumstances

made 1/3rd deductions. Therefore, I am not inclined to interfere

with the award on this ground.

14. As regards the contention of the counsel for the appellant

that the tribunal has erred in applying the multiplier of 3 in the

facts and circumstances of the case, I feel that the tribunal has

committed error. This case pertains to the year 1993 and at that

FAO NO. 478/2000 pg. 6
time II schedule to the Motor Vehicles act was not brought on the

statute books. The said schedule came on the statute book in the

year 1994 and prior to 1994 the law of the land was as laid down

by the Hon’ble Apex Court in 1994 SCC (Cri) 335, G.M., Kerala

SRTC v. Susamma Thomas. In the said judgment it was

observed by the Court that maximum multiplier of 16 could be

applied by the Courts, which after coming in to force of the II

schedule has risen to 18. The deceased was of 25 years of age at

the time of the accident and the father of the deceased was of 68

years, at that time. In the facts of the present case I am of the

view that after looking at the age of the claimants and the

deceased and after taking balanced view considering the

applicable multiplier under the II Schedule to the M.V. Act, the

multiplier of 5 should have been applied. Therefore, in the facts

of the instant case the multiplier of 5 shall be applicable.

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

12% p.a. awarded by the tribunal is on the lower side and the

same should be enhanced to 15% 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

FAO NO. 478/2000 pg. 7
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 @ 12% pa by the tribunal and the

same is not interfered with.

16. On the contention regarding that the tribunal has erred in

not granting compensation towards non-pecuniary damages, I

feel that the same should have been awarded. In this regard

compensation towards loss of love and affection is awarded at Rs.

20,000/-; compensation towards funeral expenses is awarded at

Rs. 5,000/- and compensation towards loss of estate has already

been awarded by the tribunal at Rs. 10,000/- and the same

requires no interference.

FAO NO. 478/2000 pg. 8

17. As far as the contention pertaining to the awarding of

amount towards mental pain and sufferings caused to the

appellants due to the sudden demise of their only son and the

loss of services, which were being rendered by the deceased to

the appellants is concerned, I do not feel incline to award any

amount as compensation towards the same as the same are not

conventional heads of damages.

18. On the basis of the discussion, the income of the deceased

would come to Rs. 2250 after doubling Rs. 1500 to Rs. 3000 and

after taking the mean of them. After making 1/3rd deductions the

monthly loss of dependency comes to Rs. 1500 and the annual

loss of dependency comes to Rs. 18000 per annum and after

applying multiplier of 5 it comes to Rs. 90,000/-. Thus, the total

loss of dependency comes to Rs. 90,000/-. After considering Rs.

35,000/-, which is awarded towards non-pecuniary damages, the

total compensation comes out as Rs. 1,25,000/-.

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

enhanced to Rs. 1,25,000/- from Rs. 46,000/- with interest @

7.5% per annum from the date of filing of the petition till

FAO NO. 478/2000 pg. 9
realisation and the same should be paid to the appellants in

equal proportion by the respondent insurance company.

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

13.4.2009                              KAILASH GAMBHIR, J




FAO NO. 478/2000                                                     pg. 10