High Court Punjab-Haryana High Court

Som Nath And Anr. vs Shri Mohan Lal And Ors. on 30 April, 1993

Punjab-Haryana High Court
Som Nath And Anr. vs Shri Mohan Lal And Ors. on 30 April, 1993
Equivalent citations: (1993) 104 PLR 368
Author: G Garg
Bench: G Garg


JUDGMENT

G.C. Garg, J.

1. The appellants filed a claim petition under Section 110-A of the Motor Vehicles Act (for short ‘the Act’) against the respondents claiming a compensation of Rs One lac and Fifty thousands on account of death of their son Pawan Kumar in a vehicular accident. The learned Motor Accidents Claims Tribunal awarded a compensation of Rs, 38,400/- besides interest at the rate of 10% per annum from the date of institution of the claim petition till its realisation. While arriving at this figure, the Tribunal took a contribution of Rs. 200/- per month by the deceased to his parents for a period of 16 years. In the present appeal filed by the parents of the deceased the only controversy is as to what amount of compensation the claimants are entitled to.

2. There is no dispute that Pawan Kumar, the son of the claimants died in an accident on account of rash and negligent driving of a bus by the driver, respondent No. 1. The Tribunal has found as a fact Pawan Kumar was a partner in the firm and the said firm was income tax assessee and had earned profits during the financial years 1975-76. 1976-77 and 1977-78. Copies of the returns have been proved on the record as Exhibits PA, PB and PC Pawan Kumar aged about 17 years died at the spot in the accident which took place on June 11, 1978.

3. Learned counsel for the claimants seeking enhancement of compensation pointed out that during the financial year 1977-78, Pawan Kumar deceased earned a profit of Rs. 9958-05as a partner of the firm, his share being 1/8th in the firm M/s. Rameshwar Dass ved Parkash. A reading of income-tax return Exhibit PWB/A clearly goes to show that the firm returned assessable income of Rs. 79660/- and it was assessed to income-tax to the tune of Rs. 8,000/- The deceased’s share being l/8tb, he was entitled to Its 9958-05 minus Rs. 1000/- towards deductions on account of income-tax. Thus, the deceased would get Rs. 8938.05, on account of his share in the firm where he was working at the time- of his death. In other words, the earning of the deceased comes to Rs. 750/- per, month. Father of the deceased at the relevant time was aged 45 years and the mother 38 years. As per evidence brought on the record, the father of the deceased was only earning Rs. 100/- to Rs. 200/- per month and the parents were dependant upon their son Pawan Kumar, deceased. Learned counsel for the respondents has not been able to controvert the above facts. In the premises it has been strenuously argued that the appellants were entitled to a much higher amount of Compensation than the one awarded by the Tribunal.

4. I have considered the submissions and find force therein. The deceased was aged 17 years and running the business in partnership in the firm which returned a profit of Rs. 79,660/- during the financial year 1978-79. The deceased would Have in the normal course married after 4/5 years and till then would have helped his parents not by contributing only a sum of Rs. 200/- per month as has been held by the Tribunal but would have contributed a much higher amount In my view, it can safely be concluded that the appellants were dependant on their deceased son at least to the extent of Rs. 325/- per month and would have continued to be so for at least a period of four years i.e, when the deceased would have married in the normal course. For these four years the dependency would work out to be Rs. 325x12x4 i.e, Rs. 15,600/-and thereafter I take the dependency of the appellants at Rs. 200/- per month for the rest 12 years as he has been granted by the Tribunal which would come to Rs. 200×12 x 12 i,e. Rs, 28,800/-. Thus the dependency of the appellants after applying a multiplier of 16 in the circumstances would come to Rs. 44,400/-, roanded of to be Rs. 45,000/-. In these circumstances, I am of the opinion that it would be most just and fair to award a sum of Rs. 45,00 /- to the parents of the deceased, Pawan Kumar.

5. For the foregoing reason, the award of the learned Tribunal is modified to the extent indicated above It is, however, clarified that the appellants would be entitled to interest at the rate of 12% per annum on the enhanced amount of compensation, from the date of institution of the claim petition till its realisation. No costs.