High Court Punjab-Haryana High Court

Smt. Reshma Devi Wife Of Rishi Pal vs Jagdish Son Of Het Ram And Others on 19 December, 2008

Punjab-Haryana High Court
Smt. Reshma Devi Wife Of Rishi Pal vs Jagdish Son Of Het Ram And Others on 19 December, 2008
      In the High Court for the States of Punjab and Haryana at Chandigarh
                                ...


                                       FAO No. 63 of 1994

                                       Date of decision: December 19,2008

Smt. Reshma Devi wife of Rishi Pal                           ..Appellant.

                                 Versus

Jagdish son of Het Ram and others                            ..Respondents


Coram:        Hon'ble Mr.Justice Rakesh Kumar Garg


Present:     Mr.B.S.Walia, Advocates
             for the appellant.


                       ...


Rakesh Kumar Garg,J.

This is claimants’ appeal for enhancement of compensation. The

Tribunal has awarded a sum of Rs.3,60,000/- as compensation on account of

the death of one Rishi Pal in the motor vehicle accident which occurred due to

rash and negligent driving of the jeep owned by the respondents. While

determining the compensation, the annual dependency of the deceased was

assessed at Rs. 36,000/- per annum and a multiplier of 10 was applied and a

total compensation of Rs. 3,60,000/- was awarded.

From the record, I find that at the time of accident, the deceased

was about 25 years of age. The claimants are parents and wife of the deceased.

I have heard learned counsel for the appellants. He has vehemently

argued that multiplier of 10 applied in this case is on the lower side and a higher

multiplier should have been applied.

After determining the annual dependency, a suitable multiplier is to

be applied by taking into consideration the number of years of the dependency of

the various dependents, the number of years by which the life of the deceased

was cut short and the various imponderable factors such as early natural death

of the deceased, his becoming incapable of supporting the dependents due to
illness or any other natural handicap or calamity, the prospects of the remarriage

of the widow, the coming up of age of the dependents and their developing

independent source of income as well as the pecuniary benefits which might

have accrue to the dependents on account of the death of the person

concerned. Compensation cannot be assessed in a strait-jacket formula and

some element of guess work is always there.

Thus, keeping in view all the facts and circumstances of the case, I

find that the compensation granted by the Tribunal is just and adequate. No

interference in the same is called for.

Dismissed.

December 19, 2008                                (RAKESH KUMAR GARG)
                     nk                            JUDGE