Union Of India vs Sham Lal & Ors. on 10 June, 2009

0
65
Delhi High Court
Union Of India vs Sham Lal & Ors. on 10 June, 2009
Author: J.R. Midha
18
*IN THE HIGH COURT OF DELHI AT NEW DELHI

         +        FAO 486/2000 and CM No.7605/2009

                        Reserved on : 29th May, 2009
                        Date of Decision: 10th June, 2009
%

      UNION OF INDIA                     ..... Appellant
                         Through : Mr. A.K. Bhardwaj, Sr. Adv.
                                   with Mr. M.P. Singh, Adv.

                    versus

      SHAM LAL & ORS.             ..... Respondents
                    Through : Respondent in person.


CORAM :-
THE HON'BLE MR. JUSTICE J.R. MIDHA

1.      Whether Reporters of Local papers may
        be allowed to see the Judgment?

2.      To be referred to the Reporter or not?

3.      Whether the judgment should be
        reported in the Digest?


                             JUDGMENT

1. The appellant has challenged the award of the learned

Tribunal whereby compensation of Rs.6,67,200/- has been

awarded to respondent No.1.

2. The accident dated 30th June, 1996 resulted in grievous

injuries to respondent No.1 and he has become paraplegic

with permanent disability certified to be 90% as per

Ex.PW-3/B. The learned Tribunal awarded compensation of

Rs.6,67,200/- towards the loss of income to the claimant.

However, no compensation has been awarded for pain,

suffering, loss of amenities of life, future medical treatment,

FAO.No.486/2000 Page 1 of 13
etc.

3. The appellant has challenged the impugned award on

various grounds:-

(i) The claimant/respondent No.1 having been

prematurely retired on medical grounds is entitled

to and is receiving invalid pension apart from

benefits of gratuity, leave encashment, provident

fund, etc. received by him.

(ii) The claimant had 12 years service left with All

India Radio and, therefore, the multiplier of 13 is

not appropriate.

(iii) The amount awarded is highly excessive

considering that the claimant was earning only

Rs.3,600/-.

(iv) The driver of the Government vehicle was not

rash and negligent as he saved the precious life of

a child and in the process hit the pavement.

4. The appellant‟s contention that the claimant has been

prematurely retired on medical grounds and is receiving

invalid pension, is not a ground for denying compensation to

him. The claimant is entitled to compensation according to

the well settled principles of motor accident compensation.

5. With respect to the contention of the appellant that the

amount is excessive, this Court is of the view that the

compensation is grossly inadequate. The learned Tribunal

has only computed the loss of income and has not

FAO.No.486/2000 Page 2 of 13
considered the other heads for award of compensation such

as compensation for pain and suffering, compensation for

loss of amenities of life, future medical treatment, etc. Even

the compensation for loss of income is inadequate as the

learned Tribunal has not taken the future prospects of the

claimant into consideration.

6. With respect to the contention of the appellant that the

driver of the Government vehicle was not rash and negligent

as he saved the precious life of the child and in the process

hit the pavement, the evidence on record is contrary and

clearly points out to the rashness and negligence of the

driver of the Government vehicle. In fact, the accident has

been admitted by the driver of the Government vehicle. It is

also admitted that the Government vehicle did hit the patri.

However, the explanation given that the claimant lost his

balance and fell along with other cyclists has been rightly

rejected by the learned Tribunal because the injuries are so

serious and the claimant‟s spine got fractured at so many

places that it was not possible by simple fall by

entanglement of the cycles. The statement of the driver that

the Government vehicle did not touch the cycle is not

supported by the evidence which points out to the contrary.

The finding of the learned Tribunal that the accident

occurred due to the rash and negligent driving of the

Government vehicle is upheld.

7. For the aforesaid reasons, the appeal is dismissed. The

FAO.No.486/2000 Page 3 of 13
claimant has filed the cross-objections before this Court for

enhancement of the compensation. The claimant has also

led additional evidence in support of the cross-objections.

8. The claimant was admitted in BLK Memorial Hospital,

Pusa Road, New Delhi on 13th May, 2009 and remained there

till 15th May, 2009. The hospital has carried out various tests

including Blood Test, X-Ray Cervical Spine, MRI Cervical

Spine, MRI Dorsal Spine and the claimant has been examined

by various doctors including Dr. Suneel Kumar, Head of the

Department, Orthopedic Surgery who appeared in the

witness box as PW-1 before this Court and was cross-

examined by the learned counsel for the appellant.

9. The report of Dr. Suneel Kumar along with the complete

record of the patient in BLK Memorial Hospital has been

exhibited as Ex.PW1/1 collectively. According to the

statement of Dr. Suneel Kumar and his report – Ex.PW1/1,

the claimant is quadriparetic (weakness of limbs). The

claimant is unable to sit or stand. He is totally bed ridden

and dependent upon his attendants even for most miniscule

activity. His activities are restricted in all spheres of life. Dr.

Suneel Kumar is of the view that implantation of a device

called Baclofen Pump would improve his quality of life and he

may even be able to stand up with some support. The cost

of the implantation of Baclofen Pump is approximately

Rs.8,00,000/- to Rs.9,00,000/-. The surgical procedure shall

take two days of admission of the claimant in the hospital.

FAO.No.486/2000 Page 4 of 13
The implantation of the device shall have to be

supplemented with intensive rehabilitation programme. The

doctor has submitted in his report that the approximate cost

of transportation and physiotherapy charges for a period of

one year shall be Rs.3,000/- per day. However, on being

asked to provide physiotherapy at hospital at subsidized

rates, the doctor agreed that the physiotherapy along with

hospital charges of bed and meals shall be provided at the

rate of Rs.1,000/- per day and rehabilitation programme

would require at least 6-8 weeks. PW-1 has further stated in

his report that the claimant would require attendant which

would cost about Rs.8,000/- per month. Considering that the

claimant belongs to the poorest strata of the society, full

time attendant may not be trained to give him support and

physiotherapy and Rs.8,000/- per month is on a higher side,

Dr. Suneel Kumar agreed that the hospital shall provide a

nursing attendant to visit the claimant six days a week to

provide physiotherapy as well as other support required by

him at the cost of Rs.5,000/- per month.

10. From the testimony of PW-1, Dr. Suneel Kumar and

Ex.PW1/1, it is proved that the claimant shall require the

following treatment in respect of his present condition:-

(i) Implantation of Baclofen Pump cost of

approximately Rs.8,00,000/- to Rs.9,00,000/-.

(ii) After the surgery, intensive rehabilitation

programme costing Rs.1,000/- per day for a

FAO.No.486/2000 Page 5 of 13
period of 6-8 weeks.

(iii) Nursing attendant from the hospital to attend to

the claimant six days a week costing Rs.5,000/-

per month.

(iv) Motorized Wheel Chair costing Rs.1,50,000/-.

11. The learned amicus curiae submits that the claim

petition was filed before the learned Tribunal under Section

166 of the Motor Vehicles Act and the complete evidence

was led before the learned Tribunal. However, the learned

Tribunal on its own without any application from any of the

party and without any basis converted the claim petition to

Section 163A of the Motor Vehicles Act and awarded the

lower compensation. The learned counsel for the claimant

further submits that the negligence was duly proved by the

statement of the witnesses and, therefore, there was no

occasion for the learned Tribunal to convert the claim

petition under Section 166 of the Motor Vehicles Act to the

petition under Section 163A of the Motor Vehicles Act which

is a provision for no fault liability and can be invoked where

the claimants are not able to prove the negligence. The

learned Tribunal was in error in converting the claim petition

to Section 163A of the Motor Vehicles Act. The finding to this

effect is, therefore, set aside. The claim petition is treated to

be under Section 166 of the Motor Vehicles Act.

12. The claimant is entitled to non-pecuniary damages

including the compensation for pain and suffering and the

FAO.No.486/2000 Page 6 of 13
compensation for loss of amenities of life being unable to

walk, run and sit, compensation for expectation of life on

account of injury and longevity of the life, disfigurement,

discomfort, inconvenience, hardship, disappointment,

frustration and mental stress in life. The Hon‟ble Supreme

Court in the case of R.D. Hattangadi vs. Pest Control

(India) Pvt. Ltd., 1995 ACJ 366 awarded Rs.1,50,000/-

under the head of loss of expectation of life. Following the

aforesaid judgment of the Hon‟ble Supreme Court, this Court

in the case of Virender Singh vs. Anand Prakash, 2007

RLR 532 awarded Rs.1,50,000/- towards pain and suffering

in respect of the claimant who had suffered 100% permanent

disability, Rs.1,50,000/- under the head of loss of expectation

of life and Rs.50,000/- towards depression and mental stress

in life. Relevant portion of the judgment is reproduced

hereunder:-

“30. Non pecuniary damages includes the
following:-

             (i)      Pain and suffering.
             (ii)     Damages for mental and physical
                      shock.
             (iii)    Loss of amenities of life which may
                      include a variety of matters i.e. on
                      account of injury the injured may not
                      be able to walk, run or sit etc.
             (iv)     Loss of expectation of life i.e. on
                      account of injury normal longevity of
                      the life of the person concerned is
                      shortened.
             (v)      Disfigurement.
             (vi)     Discomfort       or      inconvenience,

hardship, disappointment, frustration
and mental stress in life.

FAO.No.486/2000 Page 7 of 13

31. Pain and suffering:- Pain and suffering
compensates victim for the physical and
mental discomfort caused by the injury.
Pain is physical; suffering is emotional.
While pain is the physiological response to
certain stimuli, suffering is psychological or
emotional response to pain.

32. In the decision reported as R.D.Hattangadi
vs. Pest Control (India) Pvt. Ltd.
1995 ACJ
366 because of the accident, the appellant
in said case became a paraplegic and
suffered 100% permanent disability. Date
of accident was 20.5.1980. Appellant in
said case had remained hospitalized for a
period from 20.5.1980 to 2.8.1980.
Analyzing the law relating to non pecuniary
damages, compensation in sum of
Rs.1,50,000/- was awarded under the head
‘pain and suffering’.

33. In the light of Hattangadi’s case (supra);

noting the period of hospitalization of
injured; the 100% physical disability
suffered by him, I award compensation in
sum of Rs.1,50,000/- under the head ‘pain
and suffering’.

34. Loss of expectation of life:- Compensation
for loss of expectation of life compensates
victim for the limitation, resulting from the
defendant’s negligence, on the injured
person’s ability to participate in and derive
pleasure from the normal activities of daily
life, or the individual’s inability to pursue
his talents, recreational interests, hobbies
or avocations. In essence, compensation for
loss of expectation of life compensates an
individual for loss of life and loss of the
pleasures of living.

35. In the Hattangadi’s case (supra)
compensation in sum of Rs.1,50,000/- were
awarded under the head ‘loss of
expectation of life’.

36. On the same analogy, I consider it
reasonable to award compensation in sum
of Rs.1,50,000/- under the head ‘loss of
expectation of life’.

FAO.No.486/2000 Page 8 of 13

37. Depression and mental stress in life:- A
person not only suffers injuries on account
of the accident but also suffers in mind and
body on account of the accident throughout
his life and a feeling is developed that he is
no more a normal man and cannot enjoy
the amenities of life as another normal
person can. The appellant is reduced to a
vegetable existence. I award compensation
in sum of Rs.50,000/- under the said head.”

13. Following the aforesaid judgments of the Hon‟ble

Supreme Court and this Court, a sum of Rs.1,50,000/- is

awarded towards pain and suffering and Rs.1,50,000/-

towards loss of amenities of life and loss of expectation of

life.

14. With respect to the pecuniary damages, a sum of

Rs.8,50,000/- is awarded for implantation of Baclofen Pump,

Rs.56,000/- is awarded for rehabilitation programme for eight

weeks @ Rs.1,000/- per day and Rs.1,50,000/- is awarded for

motorized wheel chair.

15. With respect to the requirement of a nursing attendant,

Rs.1,50,000/- is awarded for two and a half years calculated

@ Rs.5,000/- per month. The claimant is 62 years old and

considering the life expectancy of 65 years, the attendant

charges are allowed for a period of two and a half years.

16. With respect to the compensation for loss of income,

the learned Tribunal has not taken the future prospects into

consideration as per the recent judgment of the Hon‟ble

Supreme Court in the case of Sarla Verma Vs. Delhi

Transport Corporation, 2009 (6) Scale 129 decided on

15th April, 2009. However, considering that the claimant is

FAO.No.486/2000 Page 9 of 13
drawing some pension, computation of loss of income is not

being interfered with.

17. The learned Tribunal has not awarded any amount for

conveyance and special diet. Considering the facts and

circumstances of this case, Rs.15,000/- is awarded for special

diet and Rs.35,000/- towards conveyance. The total

compensation is enhanced by Rs.15,56,000/- (Rs.1,50,000/-

+ Rs.1,50,000 + Rs.8,50,000/- + Rs.56,000/- + Rs.1,50,000/-

+ Rs.1,50,000 + Rs.15,000/- + Rs.35,000/-).

18. The appeal is dismissed and the cross-objections are

allowed. The award of the learned Tribunal is enhanced from

Rs.6,67,200/- to Rs.22,23,200/-. Rs.12,06,000/- has been

awarded to the claimants towards the cost of implantation of

Baclofen Pump, rehabilitation programme, cost of nursing

attendant and purchase of motorized wheel chair. This

expense has yet to be incurred by the claimant and,

therefore, no interest is being awarded on this amount. With

respect to the remaining amount of Rs.3,50,000/- towards

the compensation for pain and suffering, loss of amenities of

life and loss of expectation of life, compensation for special

diet and conveyance, the interest @ 7.5% is awarded from

the date of filing of the petition i.e. 3rd January, 1997 up to

the date of the award by the learned Tribunal on 31 st July,

2000. No interest is being awarded after the date of the

award as the claimant did not file the appeal and the cross-

objections have been filed only on 20th May, 2009.

FAO.No.486/2000 Page 10 of 13

19. The enhanced amount be deposited with the Registrar

General of this Court within 30 days. With respect to the

compensation of Rs.12.06 lacs towards the installation of

Baclofen Pump, rehabilitation programme, nursing attendant

and cost of motorized wheel chair, the cheque be prepared in

the name of the Registrar General, Delhi High Court, who

shall keep the same in fixed deposit in the name of Registrar

General A/c Sham Lal for a period of six months with

cumulative interest and the said amount shall be released to

the concerned hospital and the supplier of the motorized

wheel chair upon the invoices being filed with this Court.

BLK Memorial Hospital is directed to start the treatment of

the claimant immediately upon the deposit of the award

amount. After the implantation of Baclofen Pump, BLK

Memorial Hospital shall raise the invoice in the name of the

claimant and shall submit to the learned amicus curiae who

shall file the same in this Court for release of the amount. It

is made clear that if the expenditure on treatment exceeds

Rs.8,50,000/-, BLK Memorial Hospital shall bear the same and

shall complete the treatment but shall not leave the

treatment in between and shall not claim any further amount

from the claimant. With respect to motorized wheel chair,

the order be placed with the supplier and the invoice be

submitted through the learned amicus curiae whereupon the

amount shall be released to the supplier. With respect to the

compensation of Rs.3,50,000/- towards pain and suffering,

FAO.No.486/2000 Page 11 of 13
loss of amenities of life and loss of expectation of life,

compensation for special diet and conveyance, the interest

awarded from the date of the institution of the claim petition

i.e. 3rd January, 1997 up to the date of the award i.e. 31st July,

2000 comes to Rs.93,889/-. The principal amount of

Rs.3,50,000/- along with interest of Rs.93,889/- comes to

Rs.4,43,889/-. The cheque for Rs.3,00,000/- be issued in the

name of UCO Bank A/c Shyam Lal for being kept in fixed

deposit for a period of five years on which monthly interest

shall be payable to the claimant which shall be credited in

the savings account of the claimant. Since the claimant is

90% disabled and unable to work, UCO Bank shall send the

monthly interest personally to the claimant as a special case.

The remaining amount of Rs.1,43,889/- be paid by the

appellant to the claimant by means of an account payee

cheque drawn in the name of the claimant.

20. Vide order dated 23rd April, 2009, this Court appointed

Mr. Pankaj Seth, Advocate as amicus curiae who has very

effectively assisted this Court in the present case. The

learned amicus curiae got the claimant admitted in the BLK

Memorial Hospital from 13th May, 2009 to 15th May, 2009 for

tests and medical opinion. The learned amicus curiae also

filed the cross-objections on behalf of the claimant and also

led the additional evidence of doctor from BLK Memorial

Hospital. It is further noted that the learned amicus curiae

visited the hospital on 13th May, 2009 to meet the concerned

FAO.No.486/2000 Page 12 of 13
doctors and request them to appear as a witness. This Court

records the appreciation for the learned amicus curiae for his

assistance. The fees of the learned amicus curiae is fixed at

Rs.15,000/-to be paid by Delhi High Court Legal Services

Authority.

21. List for compliance on 8th July, 2009.

22. Copy of this order be given „Dasti‟ to learned counsel

for the parties and learned amicus curiae under signatures of

Court Master.

J.R. MIDHA, J
JUNE 10, 2009
aj/j

FAO.No.486/2000 Page 13 of 13

LEAVE A REPLY

Please enter your comment!
Please enter your name here