Delhi High Court High Court

Vasdev & Ors vs Dtc & Ors. on 20 April, 2009

Delhi High Court
Vasdev & Ors vs Dtc & Ors. on 20 April, 2009
Author: Kailash Gambhir
      IN THE HIGH COURT OF DELHI AT NEW DELHI

                   FAO No. 499/1999

                            Judgment reserved on: 7.3.2008.
                            Judgment delivered on:20.4.2009

Vasdev & Ors.                       ..... Appellants.
                       Through: Mr. O P Mannie, Adv.



                       versus

DTC & Ors.
                                      ..... Respondents
                       Through: Shri J N Aggarwal, Adv.

     CORAM:

      HON'BLE MR. JUSTICE KAILASH GAMBHIR,

1. Whether the Reporters of local papers may               No
   be allowed to see the judgment?

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 dated 21.7.1999

of the Motor Accident Claims Tribunal whereby the Tribunal

FAO No. 499/1999 Page 1 of 8
awarded a sum of Rs. 72000/- along with interest @ 12% per

annum to the claimants.

2. The brief conspectus of the facts is as follows:

3. On 10.3.1989 deceased Joginder alias Palli alongwith his

friend Sanjay Arora had gone to M/s. Competent Motors, Mundka

Delhi in order to get their Maruti car bearing registration No. DDC

6637 serviced. In the meanwhile, a bus bearing registration No.

DEP 9939 came from Bahadur Garh side in a rash and negligent

manner and hit deceased Joginder who fell down on the ground

and became unconscious and succumbed to the injuries on the

same day.

4. A claim petition was filed on 31.7.1989 and an award was

passed on 21.7.1999. Aggrieved with the said award

enhancement is claimed by way of the present appeal.

5. Sh. O P Mannie, counsel for the appellants contended that

the tribunal has erred in assessing the income of the deceased at

Rs. 864/-/- per month whereas after looking at the facts and

circumstances of the case the tribunal should have assessed the

FAO No. 499/1999 Page 2 of 8
income of the deceased at Rs. 2541/- per month. The counsel

submitted that the tribunal erroneously applied the multiplier of

10 while computing compensation when according to the facts

and circumstances of the case multiplier of 15 should have been

applied. 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 have earned much

more in near future as he was of 22 yrs of age only and would

have lived for another 40-50 yrs had she not met with the

accident. It was also alleged 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 an year and hence, the

deceased would have earned much more in her life span.

6. Shri J N Aggarwal, counsel for the respondents submitted

that the award passed by the ld. Tribunal is just and fair and

requires no interference by this court.

FAO No. 499/1999 Page 3 of 8

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

the record.

8. Appellant No:1 examined himself as PW-3 and deposed that

deceased was his only son who died in a road side accident. He

further deposed that the deceased was a property dealer by

profession and was earning Rs, 3,000/- per month. He used to

give his entire salary for household expenses.

9. The appellants claimants had not brought on record any

documentary evidence relating to the income of the deceased.

After considering I am of the view that the tribunal has not erred

in assessing the income of the deceased at Rs.864/- p.m. in

accordance with the Minimum Wages Act.

10. It is no more res integra that mere bald assertions regarding

the income of the deceased are of no help to the claimants in the

absence of any reliable evidence being brought on record.

11. The thumb rule is that in the absence of clear and cogent

evidence pertaining to income of the deceased learned Tribunal

should determine income of the deceased on the basis of the

minimum wages notified under the Minimum Wages Act.

FAO No. 499/1999 Page 4 of 8

12. Therefore, no interference is made in relation to income of

the deceased by this court.

13. As regards the future prospects, a perusal of the minimum

wages notified under the Minimum Wages Act show that to

neutralize increase in inflation and cost of living, minimum wages

virtually double after every 10 years. For instance, minimum

wages of skilled labourers as on 1.1.1980 was Rs. 320/- per

month and same rose to Rs. 1,083/- per month in the year 1990.

Meaning thereby, from year 1980 to year 1990, there there has

been an increase of nearly 238% in the minimum wages. Thus, it

could safely be assumed that income of the deceased would have

doubled in the next 10 years. Therefore, the Tribunal committed

an error in not considering the same. Thus, the award is modified

to this extent.

14. As regards the contention of the counsel for the appellant

that the 1/3 deduction made by the tribunal are on the higher

side as the deceased is survived by his aged parents. In catena of

cases the Apex Court has in similar circumstances made 1/3 rd

deductions. Therefore, I am not inclined to interfere with the

award on this ground.

FAO No. 499/1999 Page 5 of 8

15. As regards the contention of the counsel for the appellant

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

facts and circumstances of the case, I feel that the tribunal has

committed error. This case pertains to the year 1989 and at that

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

statute books. 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. The deceased was of 22 years at the

time of the accident and is survived by hyis aged parents of 50

and 42 years. 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 considering applicable multiplier under Motor Vehicles

Act and taking a balanced view the multiplier of 11 shall be

applicable.

16. On the contention regarding that the tribunal has erred in

not granting compensation towards loss of love & affection,

FAO No. 499/1999 Page 6 of 8
funeral expenses, loss of estate, and the loss of services, which

were being rendered by the deceased to the appellants. In this

regard compensation towards loss of love and affection is

awarded at Rs. 20,000/-; compensation towards funeral expenses

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

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

17. As far as the contention pertaining to the awarding of

amount towards mental pain and sufferings caused to the

appellants due to the sudden demise of their only son and the

loss of services, which were being rendered by the deceased to

the appellants is concerned, I do not feel inclined to award any

amount as compensation towards the same as the same are not

conventional heads of damages.

18. Therefore, compensation towards loss of dependency

comes to Rs. 1,14,048/- (864 x 3/2 x 2/3 x 12 x 11).

19. After considering Rs. 40,000/-, which is granted towards non

pecuniary damages, the total compensation comes out as Rs.

1,54,048/-.

FAO No. 499/1999 Page 7 of 8

20. In view of the above discussion, the total compensation is

enhanced to Rs. 1,54,048/- from Rs. 72,000/- with interest @

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

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

respondents in equal proportion.

21. With the above direction, the present appeal is disposed of.

20.4.2009                             KAILASH GAMBHIR, J.




FAO No. 499/1999                                          Page 8 of 8