Delhi High Court High Court

Vijay Kumar vs Devinder Singh on 6 April, 2009

Delhi High Court
Vijay Kumar vs Devinder Singh on 6 April, 2009
Author: Kailash Gambhir
* IN THE HIGH COURT OF DELHI AT NEW DELHI

•                         FAO No.297/01

                           Judgment reserved on: 21.02.08
%                          Judgment delivered on: 6.4.2009

       VIJAY KUMAR                                 ...... Appellants
                          Through: Mr. Santosh Chauriha, Adv.

                 versus

    DEVINDER SINGH              ..... Respondent
                 Through: None.
CORAM:
HON'BLE MR. JUSTICE KAILASH GAMBHIR

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

passed by the Learned Motor Accident Claim Tribunal on 01.02.2001.

The learned Tribunal awarded a total amount of Rs. 33,923/- with an

interest @ 10% PA for the injuries caused to the claimant appellant in

the motor accident.

FAO No. 297/01 Pages 1 of 8
The brief conspectus of facts is as under:

2. On 23.1.95 at about 9.30 a.m an accident took place due to rash

and negligent driving on the part of the bus driver who was driving bus

no. UGP 4316 at very high speed, negligently and rashly while going

from Haldwani side to Muradabad. The accident took place at Gram

Taharpur. The bus was hit against a tree as a result of which the

petitioner and other passengers received serious injuries.

3. A claim petition was filed on 21.11.2000 and an award was made

on 1.2.2001. Aggrieved with the said award enhancement is claimed

by way of the present appeal.

4. Appellant claimant claims enhancement through this appeal. The

counsel urged that the award passed by the learned Tribunal is

inadequate and insufficient looking at the circumstances of the case.

He assailed the said judgment of Learned Tribunal firstly, on the

ground that the tribunal erred in awarding a sum of Rs.6,000/- towards

earning loss for two months and which should have been Rs.90,000/-.

The Counsel also expressed his discontent on the amount of

compensation granted towards medical expenses. He claimed an

amount of Rs.40,000/- towards the medical treatment, conveyance

and special diet. The claimant appellant has produced some medical

FAO No. 297/01 Pages 2 of 8
bills to claim the stated amount, but he contended that looking at the

facts and circumstance of the case and the fact that the claimant was

treated for fracture in leg, the learned Tribunal must should consider

the same, while awarding that amount. The Tribunal awarded a sum of

Rs.20,000/- towards mental pain & suffering but the counsel shows

his discontent to that as well and averred that it should have been

Rs.50,000/-. Further the counsel pleaded that the tribunal erred in

awarding an interest of 10% pa instead of 15% pa.

5. I have heard the counsel for the appellant and perused the

award.

6. In a plethora of cases the Hon’ble Apex Court and various High

Courts have held that the emphasis of the courts in personal injury and

fatal accidents cases should be on awarding substantial, just and fair

damages and not mere token amount. In cases of personal injury

accidents the general principle is that such sum of compensation

should be awarded which puts the injured in the same position as he

would have been had accident not taken place. In examining the

question of damages for personal injury, it is axiomatic that pecuniary

and non-pecuniary heads of damages are required to be taken in to

account. In this regard the Supreme Court in Divisional Controller,

FAO No. 297/01 Pages 3 of 8
KSRTC v. Mahadeva Shetty, (2003) 7 SCC 197, has classified

pecuniary and non-pecuniary damages as under:

“16. This Court in R.D. Hattangadi v. Pest Control
(India) (P) Ltd.
9 laying the principles posited: (SCC p.
556, para 9)

” 9 . Broadly speaking while fixing an amount of
compensation payable to a victim of an accident, the
damages have to be assessed separately as pecuniary
damages and special damages. Pecuniary damages are
those which the victim has actually incurred and which are
capable of being calculated in terms of money; whereas
non-pecuniary damages are those which are incapable of
being assessed by arithmetical calculations. In order to
appreciate two concepts pecuniary damages may include
expenses incurred by the claimant:(i) medical attendance;
( ii ) loss of earning of profit up to the date of trial; ( iii )
other material loss. So far as non-pecuniary damages are
concerned, they may include ( i ) damages for mental and
physical shock, pain and suffering, already suffered or
likely to be suffered in future; ( ii ) damages to
compensate for the loss of amenities of life which may
include a variety of matters i.e. on account of injury the
claimant may not be able to walk, run or sit; ( iii )
damages for the loss of expectation of life i.e. on account
of injury the normal longevity of the person concerned is
shortened; ( iv ) inconvenience, hardship, discomfort,
disappointment, frustration and mental stress in life.”

7. In the instant case the tribunal awarded Rs. 3923/- for expenses

towards medicines; Rs.2000/- for special diet; Rs.2000/- for

conveyance expenses; Rs.20,000/- on account of mental pain and

sufferings for grevious injuries, Rs.6,000/- towards loss of income for

two months at the rate of Rs. 3,000/- per month.

FAO No. 297/01 Pages 4 of 8

8. On perusal of the award, it is manifest that the appellant placed

on record various medical bills, Ex.P16 to Ex. P37 issued by various

medical stores for a sum of Rs. 3,923/-. Due to the accident, the

petitioner was hospitalised for 25 days as per the MLC, Ex. A, and a

fracture of 2 months was done. No doubt the appellant might have

incurred considerable amount towards the purchase of medicines but

in the absence of any proof the tribunal rightly granted Rs 3,923/-

towards medical expenses based on the proved medical bills.

9. As regards conveyance expenses, nothing has been brought on

record to prove the same. The appellant suffered fracture in his leg.

The tribunal after taking notice of this fact and in the absence of any

cogent evidence awarded Rs.2,000/- for conveyance expenses. No

interferance can be made to enhance the conveyance expenses unless

specifically proved by the appellant.

10. As regards special diet expenses, although nothing was brought

on record by the appellant to prove the expenses incurred by him

towards special diet but still the tribunal took notice of the fact that

since the appellant sustained serious injuries in leg thus he must have

also consumed protein-rich/special diet for his early recovery and

FAO No. 297/01 Pages 5 of 8
awarded Rs.2000/- for special diet expenses. No interference is

warranted to increase the special diet expenses.

11. As regards mental pain & suffering, the tribunal has not awarded

any amount. The appellant remained in hospital for about one month

and sustained fracture in his leg. In such circumstance, I feel that the

compensation towards mental pain & suffering should have been

granted at Rs.10,000/-.

12. The appellant has not filed any disability certificate before the

Tribunal. But considering that the appellant suffered fracture, the

Tribunal has awarded Rs.20,000/- towards mental pain and sufferings

for grevious injury disability, which in my view does not require any

interference.

13. As regards loss of amenities, 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, I feel that the tribunal erred in not awarding the same and

in the circumstances of the case same is allowed to the extent of

Rs.15,000/-.

FAO No. 297/01 Pages 6 of 8

14. As regards loss of earnings, no proof regarding income of the

appellant was brought on record. The tribunal assessed notional

income of the appellant at Rs. 3000/- pm and awarded Rs.6000/-

towards loss of income for two months, the period during which the

appellant could not work. Since the petitioner was hospitalised for 25

days as per the MLC, Ex. A, Therefore, loss of income for one month as

assessed by the tribunal at Rs.6,000/- is not interfered with.

15. As regards the issue of interest that the rate of interest of 10%

p.a. awarded by the tribunal is on the lower side and the same should

be enhanced to 15% p.a., I feel that the rate of interest awarded by the

tribunal is just and fair and requires no interference. No rate of interest

is fixed under Section 171 of the Motor Vehicles Act, 1988. The Interest

is compensation for forbearance or detention of money and that

interest is awarded to a party only for being kept out of the money,

which ought to have been paid to him. Time and again the Hon’ble

Supreme Court has held that the rate of interest to be awarded should

be just and fair depending upon the facts and circumstances of the

case and taking in to consideration relevant factors including inflation,

policy being adopted by Reserve Bank of India from time to time and

other economic factors. In the facts and circumstances of the case, I do

FAO No. 297/01 Pages 7 of 8
not find any infirmity in the award regarding award of interest @

10%pa by the tribunal and the same is not interfered with.

16. Therefore, as discussed above, Rs. 3,923/- is awarded for

expenses towards medicines; Rs.20,000/- on account of grevious

injury disability, Rs.6,000/- towards loss of income; Rs. 15,000/- for

loss of amenities Rs. 10,000/- for pain and sufferings, Rs. 2000/- on

account of special diet and conveyance.

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

enhanced to Rs. 56,923/- from Rs.33,923/- along with interest @ 7.5%

per annum from the date of institution of the present petition in this

Court till realisation on the enhanced compensation and the same

should be paid to the appellant by the respondents no 1 to 3, whose

liability is joint and several.

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

6.4.2009                                     KAILASH GAMBHIR, J.




FAO No. 297/01                                                   Pages 8 of 8