Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 13, Cited by 0]

Andhra Pradesh High Court - Amravati

Yaragorla Venkateswarlu, Guntur Dist vs Andhra Pradesh State Road Transport ... on 20 June, 2025

                                          1




       THE HONOURABLE SRI JUSTICE A. HARI HARANADHA SARMA
                           M.A.C.M.A.No.209 of 2017

JUDGMENT:

1. One Sri Yaragorla Venkateswarlu, Claimant in M.V.O.P.No.991 of 2014 on the file of the Motor Accidents Claims Tribunal-cum-III Additional District Judge, Guntur (for short "the learned MACT"), feeling aggrieved by the judgment and decree dated 01.12.2016 passed therein filed the present appeal contending that the compensation of Rs.6,47,000/- awarded against the claim made for Rs.8,00,000/- is not just and adequate.

2. Respondent No.1 before the learned MACT and herein A.P.S.R.T.C is the owner of the Bus bearing No.AP 29 Z 451 (hereinafter referred to as "the offending vehicle") and Respondent No.2 is its driver.

3. For the sake of convenience, the parties will be hereinafter referred to as the claimant and the Respondents with reference to their status before the learned MACT.

Case of the claimant:

4. On the fateful day i.e. 23.07.2014 at about 05:10 P.M., while the claimant was going on TVS XL Moped from Dachepalli side in order to reach Rentachintala on Guntur-Macherla High Way, near Ambapuram Village, the offending vehicle driven by its driver / Respondent No.2 came in a rash and 2 negligent manner and dashed the claimant from his behind and dragged him for 50 feet distance. With the result, the petitioner sustained crush injury to his right upper limb, cut out above the elbow joint and fracture to his left lower limb above the knee joint. He was treated at Government Hospital, Gurazala. After giving first aid, he was shifted to Tulasi Multispecialty Hospital, Guntur. He has incurred huge expenditure for treatment, suffered permanent disability. The claimant was aged about „30‟ years; hale and healthy; attending agricultural operations; sheep business and he was earning Rs.60,000/- per annum. The accident has occurred due to the negligence of the driver of the offending vehicle. Therefore, the claimant is entitled for just and reasonable compensation.

5. Police registered a case vide Crime No.169 of 2014 in Gurazala Urban Police Station for the offences under Section 338 IPC and charge sheet was laid against the driver of the offending vehicle.

Case of the Respondents / A.P.S.R.T.C:

6. The claimant shall prove the pleaded accident, negligence of the driver of the offending vehicle, nature of injuries suffered, age, occupation and income, disability suffered, loss of income to the petitioner etc. relevant aspects. The negligence of the claimant in driving the TVS XL Moped cannot be ignored and the claimant himself is responsible for the accident. Quantum of compensation claimed is excessive.

3

Case of Respondent No.2 / driver of the offending vehicle:

7. Allegations as to negligence etc. are false. The Claimant shall prove all the allegations. The claimant was coming on wrong side in a drunken state and he was fell down in front of the bus. There was no negligence on the part of the driver of the offending vehicle. Negligence of the claimant in riding the motor cycle / Moped is the sole cause for the accident and quantum of compensation claimed is excessive.

8. On the strength of pleadings, the following issues were settled for trial by the learned MACT:

1) Whether the petitioner Y. Venkateswarlu sustained injuries in the accident on 03.07.2014 due to rash and negligent driving of driver of Andhra Pradesh State Road Transport Corporation Bus bearing No.AP 29 Z 451?
2) Whether the petitioner is entitled to compensation, if so, to what amount and against whom?
3) To what relief?

9. Evidence before the learned MACT:

                                  Description                  Remarks
Oral evidence           P.W.1: Yaragorla Venkateswarlu    Claimant
                        P.W.2: Dr. Ch. Bulli Reddy     Consultant
                                                       Orthopedic surgeon
                                                       at             Tulasi
                                                       Multispecialty
                                                       Hospital, Guntur.
                        R.W.1: Kanjula Chandra Sekhara Driver     of     the
                        Reddy                          offending vehicle
                                         4




Documentary           Ex.A1:Certified Copy of First On behalf of the
evidence              Information        Report          in petitioner(s).
                      Cr.No.169/2014      of     Gurazala
                      Police Station.
                      Ex.A2:Certified Copy of charge
                      sheet.
                      Ex.A3:Certified Copy of Wound
                      certificate.
                      Ex.A4: Accident Register issued
                      by       Government        Hospital,
                      Gurazala.
                      Ex.A5:Discharge summary issued
                      by Tulasi Hospital, Guntur.
                      Ex.A6:Receipt issued by Tulasi
                      Hospital, Guntur for Rs.80,000/-.
                      Ex.A7:62     medical      bills   for
                      Rs.52,247/-.
                      Ex.A8: 21 X-rays.
                      Ex.A9: Disability Certificate of the
                      petitioner.
                      Ex.X1: Case sheet of the
                      petitioner.


Findings of the learned MACT:

10. Respondent No.2 is undisputedly the driver of the offending vehicle. Evidence of claimant as PW.1 is clear and having corroboration from Ex.A1-FIR and the charge sheet was laid against the driver of the offending vehicle under Ex.A2. Claimant suffered traumatic amputation of right upper limb at axillar level with gross contamination and fracture of lower 1/3 left femur. Evidence of Respondent No.2 as RW.1 that the claimant was coming on wrong side on the middle of the road and failed to control the Moped, despite applying sudden brakes to the offending vehicle, the accident occurred is not of any help. There 5 was no evidence to show the drunken status of the claimant as alleged by the Respondent No.2. Therefore, the negligent driving of the offending vehicle by Respondent No.2 is proved. There is no dispute about the ownership of Respondent No.1 over the offending vehicle.

11. Ex.A6 and Ex.A7 are medical bills standing for Rs.1,32,247/- and apart from the said expenditure, purchase of artificial limb etc. is necessary. Therefore, the claimant is entitled for Rs.1,75,000/- for medical expenditure, special diet and attendant charges and also towards conveyance. Rs.20,000/- towards pain and suffering, Rs.20,000/- for loss of amenities and enjoyment. The petitioner is suffering 90% disability but it is only assessed for a particular limb i.e. right hand and it comes to entire body same can be taken at 45%. Therefore, he is entitled for Rs.4,32,000/-. Upon application of multiplier „16‟ to age group of „32‟ years and in all the claimant is entitled for Rs.6,47,000/-.

12. Arguments in the appeal:

For the Claimant:
1) The learned MACT erred in not taking the correct income.
2) The learned MACT erred in ignoring 90% disability and adopting only 45% disability.
3) The medical bills covered by Ex.A6 and Ex.A7 etc. are not properly appreciated.
6
4) Claimant is entitled for more compensation that what claimed and the learned MACT ought to have awarded the same and there is no bar for awarding more compensation than what claimed.

For the Respondents:

1) Compensation already awarded itself is excessive.
2) There is no basis for accepting income at Rs.60,000/- by the learned MACT.
3) The compensation awarded under the heads like loss of amenities, medical expenditure and arriving at loss of income for Rs.4,32,000/- etc. are all baseless. There are no merits to interfere. Hence, the appeal is fit to be dismissed.

13. Perused the record. Thoughtful consideration given to the arguments advanced by the both sides.

14. The points that arise for determination in this appeal are:

1) Whether the pleaded accident dated 23.07.2014 has occurred owing to exclusive rash and negligent driving of the offending vehicle or whether there was any contributory negligence on the part of the injured claimant?
2) Whether the claimant is entitled for compensation, if so, to what quantum and whether the compensation of Rs.6,47,000/- awarded by the learned MACT is just and reasonable or require any interference, If so, to what grounds and to which extent?
7
3) What is the result of the appeal?

Point No.1:

15. It is relevant to note that in view of the summary nature and mode of enquiry contemplated under Motor Vehicles Act and social welfare nature of legislation the Tribunal shall have holistic view with reference to facts and circumstances of each case. It is sufficient if there is probability. The principle of standard of proof, beyond reasonable doubt cannot be applied while considering a claim seeking compensation for the death or the injury on account of road accident. The touch stone of the case, the claimant shall have to establish is preponderance of probability only. Further, it is necessary to examine on whom the duty of care lies and whether failure to avoid collision will amount to either negligence or contributory negligence. This standard of proof required to be borne in mind and how the defence of contributory negligence are addressed by the Hon‟ble Apex Court in the following case.

16. Hon‟ble Apex Court in Bimla Devi and others Vs. Himachal Road Transport Corporation1, in para 15 observed as follows:

"15. In a situation of this nature, the Tribunal has rightly taken a holistic view of the matter. It was necessary to be borne in mind that strict proof of an accident caused by a particular bus in a particular manner may not be possible to be done by the claimants. The claimants were merely to establish their case on the touchstone of preponderance of probability. The standard of proof beyond reasonable doubt could not have been applied. For the said purpose, 1 2009 (13) SCC 530 8 the High Court should have taken into consideration the respective stories set forth by both the parties."

17. The evidence of PW.1 is that the offending vehicle came from behind and hit the injured claimant has rightly observed by the learned MACT. There is no evidence to show the claimant was in drunken condition. What is the result of the criminal case is not known. The other witnesses cited in the charge sheet are not examined. In the facts and circumstances of the case, particularly since the allegations and the material is indicating that the offending vehicle hit the Moped from his behind, the question of negligence or contributory negligence from the end of claimant cannot be appreciated. Therefore, the negligence on the part of the driver of the offending vehicle found by the learned MACT is fit for approval and no tenable grounds are found to take contra view. Further, it is relevant to note that there is no appeal by the A.P.S.R.TC. In view of all the reasons stated above, the argument as to absence of negligence on the part of the Respondent No.2 is rejected. Point No.1 is answered accordingly in favour of the appellant.

Point No.2 :

Precedential Guidance:

18. A reference to parameters, for quantifying the compensation under various heads, addressed by the Hon‟ble Apex Court is found necessary, to have standard base in the process of quantifying the compensation, to which the claimant is entitled.

9

(i) With regard to awarding just and reasonable quantum of compensation, the Hon‟ble Supreme Court in Baby Sakshi Greola vs. Manzoor Ahmad Simon and Anr.2, arising out of SLP(c).No.10996 of 2018 on 11.12.2024, considered the scope and powers of the Tribunal in awarding just and compensation within the meaning of Act, after marshaling entire case law, more particularly with reference to the earlier observations of the Hon‟ble Supreme Court made in Kajal V. Jagadish Chand and Ors.3, referred to various heads under which, compensation can be awarded, in injuries cases vide paragraph No.52, the heads are as follows:-
           S. No.                     Head                            Amount (In ₹)
            1.      Medicines and Medical Treatment                   xxxxx
            2.      Loss of Earning Capacity due to Disability        xxxxx
            3.      Pain and Suffering                                xxxxx
            4.      Future Treatment                                  xxxxx
            5.      Attendant Charges                                 xxxxx
            6.      Loss of Amenities of Life                         xxxxx
            7.      Loss of Future Prospect                           xxxxx
            8.      Special Education Expenditure                     xxxxx
            9.      Conveyance and Special Diet                       xxxxx
           10.      Loss of Marriage Prospects                        xxxxxx
                                                                      _________
                                                 Total           Rs. ...xxxxxx
                                                                      _________


           (ii).       Hon‟ble Apex Court in Yadava Kumar Vs. Divisional Manager,

National Insurance Company Limited and Anr.,4 vide para No.10, by referring to Sunil Kumar Vs. Ram Singh Gaud5,as to application of multiplier method in case of injuries while calculating loss of future earnings, in para 16 referring to 2 2025 AIAR (Civil) 1 3 2020 (04) SCC 413 4 2010(10)SCC 341 5 2007 (14) SCC 61 10 Hardeo Kaur Vs. Rajasthan State Transport Corporation6, as to fixing of quantum of compensation with liberal approach, valuing the life and limb of individual in generous scale, in para 17 observed that :-
"The High Court and the Tribunal must realize that there is a distinction between compensation and damage. The expression compensation may include a claim for damage but compensation is more comprehensive. Normally damages are given for an injury which is suffered, whereas compensation stands on a slightly higher footing. It is given for the atonement of injury caused and the intention behind grant of compensation is to put back the injured party as far as possible in the same position, as if the injury has not taken place, by way of grant of pecuniary relief. Thus, in the matter of computation of compensation, the approach will be slightly more broad based than what is done in the matter of assessment of damages. At the same time it is true that there cannot be any rigid or mathematical precision in the matter of determination of compensation."

(iii). In Rajkumar Vs. Ajay Kumar and Another7 vide para No.19, the Hon‟ble Apex Court summarized principles to be followed in the process of quantifying the compensation after referring to socio economic and practical aspects from which, the claimants come and the practical difficulties, the parties may face in the process of getting disability assessed and getting all certificates from either the Doctors, who treated, or from the medical boards etc., it is observed that :-

"...We may now summarise the principles discussed above :
(i) All injuries (or permanent disabilities arising from injuries), do not result in loss of earning capacity.
6

1992(2) SCC 567 7 2011 (1) SCC 343 11

(ii) The percentage of permanent disability with reference to the whole body of a person, cannot be assumed to be the percentage of loss of earning capacity. To put it differently, the percentage of loss of earning capacity is not the same as the percentage of permanent disability (except in a few cases, where the Tribunal on the basis of evidence, concludes that percentage of loss of earning capacity is the same as percentage of permanent disability).

(iii) The doctor who treated an injured-claimant or who examined him subsequently to assess the extent of his permanent disability can give evidence only in regard the extent of permanent disability. The loss of earning capacity is something that will have to be assessed by the Tribunal with reference to the evidence in entirety.

(iv) The same permanent disability may result in different percentages of loss of earning capacity in different persons, depending upon the nature of profession, occupation or job, age, education and other factors..."

(iv) In Sidram vs. United India Insurance Company Ltd. and Anr.8 vide para No.40, the Hon‟ble Apex Court referred to the general principles relating to compensation in injury cases and assessment of future loss of earning due to permanent disability by referring to Rajkumar's case, and also various heads under which compensation can be awarded to a victim of a motor vehicle accident.

(v) In Sidram's case, reference is made to a case in R.D. Hattangadi V. Pest Control (India) (P) Ltd.9. From the observations made therein, it can be understood that while fixing amount of compensation in cases of accident, it involves some guess work, some hypothetical consideration, some amount of sympathy linked with the nature of the disability caused. But, all these elements 8 2023 (3) SCC 439 9 1995 (1) SCC 551 12 have to be viewed with objective standards. In assessing damages, the Court must exclude all considerations of matter which rest in awarding speculation or fancy, though conjecture to some extent is inevitable. Analysis Of Evidence:

Oral Evidence:

19. As per P.W.1 (Claimant):

 He sustained crush injury and suffered amputation right upper limb above the elbow joint.
 Fracture to left lower limb above the knee joint.  Operations were conducted for both right upper limb and left lower limb.  Skin drafting was done for right hand.
 Steel rod was inserted to left leg.
 He cannot walk without assistance of others due to the fracture.  Disability is permanent.
 He is aged about „32‟ years.
 He was cultivating Ac.2.00 cents of land.  He was Sheppard and having 200 sheep and used to earn Rs.60,000/- per annum.
 He has spent Rs.2,00,000/- for medicines and treatment. 13  During cross-examination, he has stated that he is not attending cultivation after the accident.
 He has denied the suggestion that he was not earning Rs.60,000/- per annum.

20. As per PW.2 / Dr.Ch.Bulli Reddy:

 He worked as a Consultant Orthopedic surgeon at Tulasi Multispecialty Hospital, Guntur.
 Claimant went to their hospital with the following injuries:
I) Traumatic amputation of right upper limb at axillar level with gross contamination.
II) Fracture lower 1/3 left femur.

The injuries are grievous in nature. The petitioner was resuscitated and wound debrided after repeated debridements and tetanus, gas gangrene treatment, stump of right upper limb close at axilla level. On 01.08.2014, left femur fracture fixed with plates. The petitioner was discharged on 08.08.2014 and advised prosthetic fitting to right upper limb.  Ex.X1 is the case sheet of the claimant. He has issued Ex.A4 and Ex.A5. Ex.A6 and Ex.A7 are issued by the Tulasi Multispecialty Hospital.  Claimant suffered 90% permanent disability.

 It is impossible to do labour work without right upper limb.  Artificial limb costs about Rs.50,000/-.

14

 During cross-examination, PW.2 stated that the treatment given at Tulasi Multispecialty Hospital is also available at Government Hospital.  He has denied the suggestion that artificial limb is implanted and available at Government Hospital also.

 He has also denied the suggestion that claimant did not suffer permanent disability.

Documentary Evidence:

 Ex.A3 is the wound certificate reflecting four grievous injuries.  Ex.A4 is information about the accident indicating the injuries.  Ex.A5 is the discharge summary.
 Ex.A6 is the medical bill issued for Rs.80,000/-.  Ex.A7 is bunch of medical bills, laboratory reports etc.  Ex.A8 is X-ray report.
 Ex.A9 is the disability certificate indicating disability at 94%. The findings are as follows:
This is certified that Shri Yaragarla Venkateswarllu, S/o. Addiyya, Male, age 32 years resident of H.No.#8, Mutyalampadu Village, Dacepalli Mandal, Guntur District, is suffering from permanent disability of the following category:-
Physical (Locomotor/Orthopaedic) Disability. The disability is in relation to his: Right Upper Limb. Sub-type of disability: Post Traumatic Amputation.
15
 Ex.X1 is the case sheet pertaining to the claimant.
21. The learned MACT while quantifying the compensation accepted Ex.A6 / receipt issued by the Tulasi Hospital at Rs.80,000/- and the total medical bills covered under Ex.A7 is for Rs.52,247/- and cost of artificial limb at Rs.50,000/-

was considered but in all awarded Rs.1,75,000/- under medial expenditure. Further, the learned MACT while referring to Ex.A9 restricted its application as to disability at 45% considering that it is only upper limb not applicable to the entire body although disability is at 90%. The total of the medical expenditure covered under Ex.A6 and Ex.A7 comes to Rs.1,32,247/- and the cost of artificial limb comes to Rs.50,000/-. The learned MACT restricted medical claim to Rs.1,75,000/-.

22. It is relevant to note that the learned MACT did not consider transportation expenditure, attendant expenses, possibility of progress in the income / future prospects, extra nourishment, future medical needs for change of artificial limb, loss of amenities and loss of expectation of life etc.

23. In the light of evidence available on record and in view of the parameters contemplated by Hon‟ble Apex Court in the authorities mentioned above, it is necessary to reconsider the material and awarded just and reasonable compensation to the claimant.

16

24. The claimant is said to be a Sheppard, having the sheep‟s and attending certain agricultural operations in the land possessed by him. There will be restriction of managerial power to some accident. The claimant cannot do labour work is the evidence of PW.2 / the doctor, who treated the claimant.

25. It is not the case of claimant that he is an agricultural labour. Upon considering the nature of work, nature of earning sources of the claimant, acceptance of disability at 45% for the purpose of functional and financial disability, adopted by the learned MACT found fit to be accepted.

26. However, the possibility of progress in the income can be added at 30%, whereby the income of the claimant comes to Rs.78,000/-. 45% of the same comes to Rs.35,100/-. Upon application of multiplier „16‟, the entitlement of the claimant comes to Rs.5,61,600/- (Rs.78,000/-x16x45%) under the head of loss of income due to permanent disability as against the amount Rs.4,32,000/- awarded by the learned MACT. The entitlement of claimant under the other heads also requires a revisit and revamp in the light of the evidence and discussion made above.

27. In the light of precedential guidance and in view of the reasons and evidence referred above, the entitlement of the claimant for reasonable compensation in comparison to compensation awarded by the learned MACT is as follows:

17

          Sl.            Head                  Granted by      Fixed by this
          No.                                  the learned       Appellate
                                                  MACT            Court
          1.    a)Medicines       and                          Rs.1,82,247/-
                Medical treatment
                                           Rs.1,75,000/-
                b)Attendant charges                             Rs.20,000/-

                c)Extra nourishment /                           Rs.25,000/-
                Special diet etc.

          2.    Loss     of   earning          Rs.4,32,000/-   Rs.5,61,600/-
                capacity    due      to
                permanent disability

          3.    Pain and suffering              Rs.20,000/-     Rs.50,000/-

          4.    Future       medical              -NIL-         Rs.50,000/-
                treatment
          5.    Loss of amenities               Rs.20,000/-     Rs.25,000/-

                         Total:            Rs.6,47,000 /-      Rs.9,13,847/-



28. For the reasons aforesaid, it is found that the claimant is entitled for a compensation of Rs.9,13,847/- with interest at 7.5% per annum and the compensation awarded by the learned MACT at Rs.6,47,000/- is fit to be modified accordingly. Point No.2 is answered accordingly in favour of the appellant / claimant.

Granting of more compensation than what claimed, if the claimants are otherwise entitled:-

29. The legal position with regard to awarding more compensation than what claimed has been considered and settled by the Hon‟ble Supreme Court holding 18 that there is no bar for awarding more compensation than what is claimed. For the said preposition of law, this Court finds it proper to refer the following observations of the Hon‟ble Supreme Court made in:

(1) Nagappa Vs. Gurudayal Singh and Others10, at para 21 of the judgment, that -
"..there is no restriction that the Tribunal/Court cannot award compensation amount exceeding the claimed amount. The function of the Tribunal/Court is to award "just" compensation, which is reasonable on the basis of evidence produced on record."

(2) Kajal Vs. Jagadish Chand and Ors.11 at para 33 of the judgment, as follows:-

"33. We are aware that the amount awarded by us is more than the amount claimed. However, it is well settled law that in the motor accident claim petitions, the Court must award the just compensation and, in case, the just compensation is more than the amount claimed, that must be awarded especially where the claimant is a minor."

(3) Ramla and Others Vs. National Insurance Company Limited and Others12 at para 5 of the judgment, as follows:-

"5. Though the claimants had claimed a total compensation of Rs.25,00,000 in their claim petition filed before the Tribunal, we feel that the compensation which the claimants are entitled to is higher than the same as mentioned supra. There is no restriction that the Court cannot award compensation 10 (2003) 2 SCC 274 11 2020 (04) SCC 413 12 (2019) 2 SCC 192 19 exceeding the claimed amount, since the function of the Tribunal or Court under Section 168 of the Motor Vehicles Act, 1988 is to award "just compensation". The Motor Vehicles Act is a beneficial and welfare legislation.

A "just compensation" is one which is reasonable on the basis of evidence produced on record. It cannot be said to have become time-barred. Further, there is no need for a new cause of action to claim an enhanced amount. The courts are duty-bound to award just compensation." Point No.3:

30. For the aforesaid reasons and in view of the findings of points Nos.1 and 2, Point No.3 is answered as follows:

In the result,
(i) The appeal is allowed.
(ii) The compensation awarded by the learned MACT at Rs.6,47,000/- is modified and enhanced to Rs.9,13,847/- with interest at the rate of 7.5% per annum from the date of petition till the date of realization.
(iii) The claimant is entitled to withdraw the amount at once on deposit.
(iv)The claimant shall pay the Court fee for the enhanced part of the compensation, before the learned MACT.
(v) There shall be no order as to costs, in this appeal.

As a sequel, miscellaneous petitions, if any, pending in the appeal shall stand closed.

____________________________ A. HARI HARANADHA SARMA, J Date:20.06.2025 Knr 20 HON'BLE SRI JUSTICE A. HARI HARANADHA SARMA M.A.C.M.A No.209 of 2017 20th June, 2025 Knr