High Court Patna High Court - Orders

The Oriental Insurance Company … vs Schindra Choudhary & Ors. on 15 September, 2011

Patna High Court – Orders
The Oriental Insurance Company … vs Schindra Choudhary & Ors. on 15 September, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Miscellaneous Appeal No.523 of 2010
                  The Oriental Insurance Company Ltd., Divisional Office, Bhagalpur.
                   ..... Opposite Party No. 3 in the Court below.......... Appellant.
                                                   Versus
               1. Sachindra Choudhary husband of deceased Rukmani Devi, Resident of
                  Village - Barahat Akagorha, P.S. - Barahat, District - Banka
                     ......... Claimant No. 1 in the court below.......... Respondent.
               2. Ganesh Choudhary, Son of Sachindra Choudhary, Resident of Barahat
                  Akagorha, P.S. - Barahat, District - Banka
                      ........ Claimant No. 2 in the court below........... Respondent.
               3. Lali Kant Choudhary, Son of Sachindra Choudhary, Resident of
                  Barahat Akagorha, P.S. - Barahat, District - Banka
                  .......Claimant No. 3 in the court below........... Respondent.
                                                               ........... Respondents 1st set.
               4. Md. Sabir Ali (Driver) Son of Md. Khalil Ahmad, Resident of Puraini,
                  P.S. - Jagdishpur, District - Bhagalpur.
                 ........ Opposite Party No. 1 in the court below............. Respondent
               5. Sister Amla (Owner) daughter of Baliyamrat, Hamgardar Jarj Joseph
                  St. Tressa School near Court compound, Bhagalpur.
                    ....... Opposite Party No. 2 in the court below......... Respondent
                                                         ........... Respondents 2nd set.
                                                       ...................... Respondents
                                     ----------------------------------

Advocate for Appellant: Mr. Barun Kumar Choudhary, Adv.
Advocate for Claimant: Mr. Vivekanand Vivek, Adv.

———————————-

4 15.09.2011 Heard Sri Barun Kumar Chaudhary, learned counsel for

the appellant and Sri Vivekanand Vivek, learned counsel who

appears on behalf of Respondent Nos. 1 to 3/claimants. None

appeared on behalf of Respondent Nos. 4 & 5.

The present appeal under Section 173 of the Motor

Vehicles Act, 1988 (hereinafter referred to as the M.V. Act) has

been preferred against judgment dated 5th April, 2010 and award

dated 29.04.2010 in Claim Case No. 190 of 2009 passed by 1st

Additional District Judge-cum-Motor Vehicles Accident Claims

Tribunal, Bhagalpur (hereinafter referred to as the “Claims

Tribunal”). The appeal has been preferred by the Oriental Insurance

Co. Ltd (insurer) only to the extent of challenging the compensation
2

amount.

Learned counsel for the appellant has not disputed the

impugned judgment on its merit but has argued that since there were

no documentary evidence on record in support of the income of the

deceased the learned Claims Tribunal was required to adopt

notional income in view of Schedule-II of the Motor Vehicles Act.

Short fact of the case is that on 06.11.2009 at 6.30 a.m.

while wife of Respondent No. 1 and mother of Respondent Nos. 2

& 3 was going to open her tea stall she was dashed by a Bus bearing

registration no. BR10H-7726. The accident had occurred due to

negligent and rash driving of the vehicle by the driver. In the said

accident the wife of Respondent No. 1 namely Rukmani Devi died.

Relating to said occurrence F.I.R. vide Mojahidpur P.S. case No.

112 of 2009 was registered against the driver of the vehicle and on

the dead body of the deceased autopsy was conducted.

Subsequently, claim petition was filed under the provisions of the

M.V. Act by the claimants i.e. Respondent Nos. 2 & 3. In support of

claim case four (04) witnesses were examined. Out of four (04)

witnesses, C.W. 1 is Respondent No. 3 , C.W. 2 is Respondent No.

1, C.W. 3 is Respondent No. 2 and one another witness namely

Rajendra Prasad Sah was examined as an independent witness.

During the trial it was admitted that offending vehicle was insured

by the appellant and also driver of the vehicle was having valid

driving licence at the time of accident. The claimants had pleaded

that deceased was having income in between Rs. 150/- to Rs. 200/-
3

per day. However, learned Claims Tribunal taking into account the

income of the deceased as Rs. 125/- per day had finally directed the

appellant to pay total compensation amount of Rs. 3,90,000/- and

also Rs. 2,000/- towards funeral expenses, Rs. 5,000/- towards loss

of consortium and Rs. 2,500/- towards loss of estate. Since Rs.

50,000/- was already paid under Section 140 of the M.V. Act as

interim compensation it was directed to deduct the said amount and

remaining amount was directed to be paid along with interest at the

rate of 6% per annum till the date of payment.

The insurer i.e. the appellant aggrieved with the

compensation amount has preferred the present appeal oblivious of

the fact that before the court below cogent materials were brought

on record in support of the income of the deceased.

Sri Barun Kumar Choudhary, learned counsel for the

appellant has emphatically argued that in absence of documentary

evidence in support of the proof of income of the deceased the

learned Claims Tribunal was required to take into account notional

income as prescribed in Schedule-II of the M.V. Act. It was

submitted that while granting compensation the court is required to

see that compensation in an accident may not be treated as windfall

in favour of the claimants. In support of his argument he has relied

on (2009) 13 SCC 422 ( Reshma Kumari & Ors. Vs Madan Mohan

& Anr.). On question put by the court as to whether there is any

statutory provision which prescribes that for establishing income

documentary evidence is must to be produced by the claimant
4

learned counsel for the appellant answered in negative. However, he

relying on the judgment in Reshma Kumari Case (Supra) has only

argued that keeping in view the fact and circumstances of the

present case that too since the deceased was a house wife such high

compensation amount should not have been directed to be paid and

as such it was submitted that since death had occurred the Tribunal

was required to give minimum compensation amount accepting the

notional income as prescribed in the Act. Accordingly it has been

prayed to modify the impugned judgment and award.

Sri Vivekanand Vivek, learned counsel for Respondent

Nos. 1 to 3 /claimants submits that the compensation amount is

reasonable one which requires no interference. He has argued that

there is consistent evidence on record that the deceased was having

Rs. 150/- to Rs. 200/- income per day and as such the learned

Claims Tribunal has rightly awarded compensation amount. He has

further argued that there are number of decisions to show that if

there is oral evidence on the point of income the claim cannot be

denied only on the plea that there is no documentary evidence.

Besides hearing learned counsel for the parties I have

also perused the materials available on record.

In this case four (04) witnesses were examined in

support of the claim case and all the four (04) witnesses have

consistently stated that deceased was having income of Rs. 150/- to

Rs. 200/- per day. It is true that three witnesses out of four were

claimants in the case but C.W. 4 (Rajendra Prasad Sah) who was
5

completely an independent witness has categorically supported the

claimants’ case. In his evidence he has stated that while he along

with one another was moving he witnessed the accident in which

Rukmani Devi wife of Respondent No. 1 and mother of Respondent

Nos. 2 & 3 succumbed to the injuries. The witness C.W. 4 has also

stated that the deceased was going to open her tea stall. Consistently

it has been said by all the witnesses that deceased was running a tea

stall. The husband of the deceased i.e. C.W. 2 (Respondent No. 1)

has further stated that since last five years he was ailing and he was

completely dependent on his wife who was running tea stall and was

earning Rs. 150/- to Rs. 200/- daily.

In view of the facts and circumstances particularly the

evidence brought on record the court is of the opinion that the

claimants have established that the deceased was having earning as

stated in the claim petition. For the purposes of establishing income

of deceased or a victim there is no mandatory provision to bring on

record documentary evidence. If there is reliable oral evidence the

income can be accepted. So far application of notional income is

concerned, Schedule-II makes it clear that notional income shall be

taken into account in cases of those victims or deceased who had no

income prior to the accident. In the present case there is consistent

evidence that deceased was running a tea stall and earning Rs. 150/-

to Rs. 200/- per day. However, the Claims Tribunal has accepted

only Rs. 125/- per day, and thereafter, adopting multiplier of 13 has

awarded compensation.

6

In view of the facts and circumstances as well as

evidence on record, the court is of the opinion that the impugned

judgment and award require no interference, and as such, the appeal

stands dismissed.

The compensation amount with interest as directed by

the Claims Tribunal must be paid to the claimants within two

months from the date of receipt/production of a copy of this order.

Since the appeal has been dismissed the statutory

amount which was deposited at the time of filing of the appeal may

be remitted back to the court below.

(Rakesh Kumar, J.)

Praful