Delhi High Court High Court

Smt.Raj Kumari Gupta & Others vs Shri Munna And Others on 13 April, 2009

Delhi High Court
Smt.Raj Kumari Gupta & Others vs Shri Munna And Others on 13 April, 2009
Author: Kailash Gambhir
        IN THE HIGH COURT OF DELHI AT NEW DELHI

                   FAO. No.118/1995

                            Judgment reserved on: 5.3.2008

                            Judgment delivered on: 13.4.2009

Smt. Raj Kumari Gupta & Others           ..... Appellants.
                          Through: Mr.O.P. Goyal, Advocate

                   versus

Shri Munna and others                 ..... Respondents
                              Through: Mr. P.K. Sethi, 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 of compensation

passed by the Learned Motor Accident Claim Tribunal on 21.2.95 for

enhancement of compensation. The learned Tribunal awarded a

total amount of Rs. 2,15,000/- with an interest @ 12% PA for the

injuries caused to the claimant appellant in the motor accident.

FAO No. 118/1995 Page 1 of 8

2. The brief conspectus of facts is as under:

On 30.9.88 at about 9.45 a.m., the deceased Ramesh

Chand Gupta was driving his maruti car bearing registration no.

DDU 7243 on Defence Colony Flyover while going towards High

Court of Delhi from his residence, and was hit by truck bearing

registration no. DBL 7071 being driven rashly and negligently due

to which Ramesh Chand Gupta sustained fatal injuries.

A claim petition was filed on 1.11.88 and an award was

passed on 21.2.95. Aggrieved with the said award enhancement is

claimed by way of the present appeal.

3. Sh. Navneet Goel counsel for the appellants contended

that the income of the deceased was Rs.5,000/- to 6,000/- p.m and

he used to give Rs.3000/- for household expenses. It is further

contended that the tribunal erred in not assessing the economic

loss suffered by the appellants at the rate of Rs.5000/- p.m for a

period of 30 years. The counsel contended that the Ld.tribunal

ought to have fixed the dependency of the appellants at least at

Rs.5000/- per month. 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
FAO No. 118/1995 Page 2 of 8
have earned much more in near future as he was of 51 yrs of age

only and would have earned for another 30yrs 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 contended 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 interest @ 18% per annum in

place of only 12% per annum. The Ld.Tribunal ought to have

awarded a sum of Rs.2.00 lac for the marriage of eldest daughter

and Rs.3.00 lac for the marriage of the younger daughter of Sh.

Ramesh Chand Gupta. It is further contended that the Ld.tribunal

has not considered the circumstances that the sole breadearner of

the family expired in this accident on 1.11.88 and the case had

been decided on 21.2.95 and a multiplier of only 10 was adopted by

the Ld.Tribunal for arriving at the compensation. The counsel

FAO No. 118/1995 Page 3 of 8
contended that the tribunal also erred in not awarding

compensation towards loss of love & affection, funeral expenses,

loss of estate and loss of consortium.

4. Per Contra Mr. Pankaj Seth, counsel appearing for

respondent insurance company submitted that there is no illegality

in the impugned award. Counsel further contended that award

passed by Tribunal is absolutely fair, just and reasonable and no

fault can be found with the same.

5. I have heard learned counsel for the parties and perused

the record.

6. PW 6 widow of the deceased deposed that her husband

was an advocate and she had proved on record the income tax

returns and assessment orders, Ex. PW6/1 to PW6/4; PW6/8;

PW6/21; PW6/31 and PW6/39. The tribunal after considering the

said documents came to the conclusion that near about the death

of the deceased the income of the deceased was Rs. 21440/- pa.

The tribunal also noted the fact that the income of the deceased

was fluctuating. After considering all these factors, I am of the view

that the tribunal has not erred in assessing the income of the

FAO No. 118/1995 Page 4 of 8
deceased at Rs.30,000/- p.a Therefore, no interference is made in

the award in relation to income of the deceased by this court.

7. As regards the future prospects I am of the view that

there is no material placed on record to award future prospects. But

still considering the entire circumstances that the income of the

deceased, as per the income tax returns and assessment orders,

was fluctuating and also considering that the deceased had

purchased a car 6-1/2 months before the accident the tribunal

assessed the income at the higher rate of Rs. 30,000/- pa as the

income of the deceased. Therefore, no interference is justified to

include any further amount towards future prospects.

8. As regards the contention of the counsel for the

appellant that the 1/3rd deduction made by the tribunal is on the

high side as the deceased is survived by his wife, two daughters

and a son. In catena of cases the Apex Court in similar

circumstances has made 1/3rd deductions. Therefore, I am not

inclined to interfere with the award on this ground.

9. As regards the contention of the counsel for the

appellant that the tribunal erred in applying the multiplier of 10 in

the facts and circumstances of the case, I feel that the tribunal
FAO No. 118/1995 Page 5 of 8
committed an error. This case pertains to the year 1988 and at that

time II schedule to the Motor Vehicles Act was not brought on the

statute book. 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. At the time of the accident, the deceased was of 52 years of

age and was survived by his widow, one son and two daughters. 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 a

balanced view considering the multiplier applicable as per the II

Schedule to the MV Act, the multiplier of 11 should be more

appropriate. Therefore, in the facts of the instant case the multiplier

of 11 shall be applicable.

10 . 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

FAO No. 118/1995 Page 6 of 8
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 @

12% pa by the tribunal and the same is not interfered with.

11. On the contention regarding that the tribunal has erred

in not granting adequate compensation towards loss of love &

affection, funeral expenses and loss of consortium and estate. In

this regard compensation towards loss of love and affection is

granted at Rs.30,000/-; compensation towards funeral expenses is

granted at Rs.10,000/- and compensation towards loss of

Consortium is granted at Rs.50,000/- & compensation towards loss

of estate is awarded at Rs.10,000/-.

FAO No. 118/1995 Page 7 of 8
12 . On the basis of the discussion, the income of the

deceased would come to Rs. 30,000/-p.a. After making 1/3rd

deductions the monthly dependency comes to Rs.20,000/- per

annum and after applying multiplier of 11 the total loss of

dependency comes to Rs. 2,20,000/-. After considering

Rs.1,00,000/- towards non-pecuniary damages, the total

compensation comes out as Rs. 3,20,000/-.

13 . In view of the above discussion, the total compensation

is enhanced to Rs.3,20,000/- from Rs. 2,15,000/- with interest @

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

realisation and the same should be paid to the appellants by the

respondent no. 3 on the same ratio as awarded by the Tribunal.

14 . With the above direction, the present appeal is disposed

of.

13.4.2009                                    KAILASH GAMBHIR, J




FAO No. 118/1995                                  Page 8 of 8