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 18, Cited by 0]

Delhi District Court

Arman vs . Bikram Singh & Ors. on 31 March, 2022

Arman vs. Bikram Singh & Ors.

      IN THE COURT OF MS. JASJEET KAUR, PRESIDING OFFICER,
 MOTOR ACCIDENT CLAIMS TRIBUNAL, NORTH WEST DISTRICT, ROHINI
                       COURTS, DELHI
New No. 449722/16
UNIQUE ID No. :DLNW01­000400­2012

Sh. Arman S/o Mohd. Iliyas,
R/o F­2/400, Gali No.4,
Sundar Nagari, Delhi.

Presently residing at:
House No.235, Loko Colony,
Nai Abadi, Koil, Aligarh,
Uttar Pradesh­202001.
                                                 ........ Petitioner/claimant
                                Vs.

1.        Sh. Bikram Singh S/o Sh. Okil Singh,
          R/o Village Nangla,
          PS and Teh. Nurpur,
          District Kangra, Himachal Pradesh.
                                                     ....... Driver /R1
2.        Sh. Darshan Lal,
          R/o D­42, Bhagat Singh Road,
          Adarsh Nagar, Delhi.
                                                    .....Owner/R2

3.        HDFC Ergo General Insurance Company Ltd.
          Ground Floor, Eros Tower,
          Opp. Nehru Place Metro Station,
          Nehru Place, Delhi.
                                             ... Insurance co/R3
                                                Respondents

Other details
DATE OF INSTITUTION                              : 31.03.2012
DATE OF RESERVING JUDGMENT                       : 29.03.2022
DATE OF PRONOUNCEMENT                            : 31.03.2022


Arman vs. Bikram Singh & Ors.                                                   Page 1 of33
 Arman vs. Bikram Singh & Ors.

                                FORM - V

     1. COMPLIANCE OF THE PROVISIONS OF THE MODIFIED CLAIMS
          TRIBUNAL AGREED PROCEDURE TO BE MENTIONED IN THE
          AWARD AS PER FORMAT REFERRED IN THE ORDER PASSED BY
          THE HON'BLE DELHI HIGH COURT IN FAO 842/2003 RAJESH TYAGI
          Vs. JAIBIR SINGH & ORS. VIDE ORDER DATED 07.12.2018.

   1.     Date of the accident                                      04.02.2012
   2.     Date of intimation of the accident by the                 31.03.2012
          investigating officer to the Claims Tribunal
   3.     Date of intimation of the accident by the                 31.03.2012
          investigating officer to the insurance company.

   4.     Date of filing of Report under section 173 Cr.P.C. Not mentioned in the
          before the Metropolitan Magistrate                        DAR.
   5.     Date of filing of Detailed Accident Information           31.03.2012
          Report (DAR) by the investigating Officer before
          Claims Tribunal
   6.     Date of Service of DAR on the Insurance Company           31.03.2012
   7.     Date of service of DAR on the claimant (s).               31.03.2012
   8.     Whether DAR was complete in all respects?                     Yes.
   9.     If not, whether deficiencies in the DAR removed              N/A.
          later on?
  10.     Whether the police has verified the documents                 Yes.
          filed with DAR?
  11.     Whether there was any delay or deficiency on the             N/A.
          part of the Investigating Officer? If so, whether any
          action/direction warranted?
  12.     Date of appointment of the Designated Officer by          31.03.2012
          the insurance Company.
  13.     Name, address and contact number of the                 Sh. Kapil Chawla
          Designated Officer of the Insurance Company.                Advocate
  14.     Whether the designated Officer of the Insurance               No.
          Company submitted his report within 30 days of

Arman vs. Bikram Singh & Ors.                                                  Page 2 of33
 Arman vs. Bikram Singh & Ors.

          the DAR? (Clause 22)
  15.     Whether the insurance company admitted the                    No.
          liability? If so, whether the Designated Officer of
          the insurance company fairly computed the
          compensation in accordance with law.
  16.     Whether there was any delay or deficiency on the              NA
          part of the Designated Officer of the Insurance
          Company? If so, whether any action/direction
          warranted?
  17.     Date of response of the claimant (s) to the offer of       06.12.2012
          the Insurance Company .
  18.     Date of the Award                                         31.03.2022
  19.     Whether the award was passed with the consent of              No
          the parties?
  20.     Whether the claimant(s) were directed to open                 Yes
          saving bank account(s) near their place of
          residence?
  21.     Date of order by which claimant(s) were directed          29.07.2019
          to open saving bank account (s) near his place of
          residence and produce PAN Card and Aadhar Card
          and the direction to the bank not issue any cheque
          book/debit card to the claimant(s) and make an
          endorsement to this effect on the passbook(s).
  22.     Date on which the claimant(s) produced the                29.11.2019
          passbook of their saving bank account near the
          place of their residence along with the
          endorsement, PAN Card and Aadhar Card?
  23.     Permanent Residential Address of the Claimant(s)       As mentioned above
  24.     Details of saving bank account(s) of the             Petitioner Arman
          claimant(s) and the address of the bank with IFSC    savings bank a/c
          Code                                              No.3760410396 with
                                                            Central Bank of India,
                                                            G­16, Dilshad Colony,
                                                                      Delhi
                                                             IFSC :CBIN0283800
  25.     Whether the claimant(s) saving bank account(s) is             Yes
          near his place of residence?
  26.     Whether the claimant(s) were examined at the                  Yes
Arman vs. Bikram Singh & Ors.                                                 Page 3 of33
 Arman vs. Bikram Singh & Ors.

          time of passing of the award to ascertain his/their
          financial condition.
  27.     Account number/CIF No, MICR number, IFSC          86143654123,
          Code, name and branch of the bank of the Claims    110002427,
          Tribunal in which the award amount is to be SBIN0010323, SBI,
          deposited/transferred. (in terms of order dated Rohini Courts, Delhi
          18.01.2018 of Hon'ble Delhi High Court in FAO
          842/2003 Rajesh Tyagi vs Jaibir Singh.


JUDGMENT

1. The present claim proceedings have emanated from a Detailed Accident Report (hereinafter referred to as DAR) filed on 31.03.2012 with reference to FIR No.31/12 registered at PS Shalimar Bagh in respect of commission of offences of causing hurt by a rash and negligent driving of a motor vehicle on a public road punishable U/s 279/337 of Indian Penal Code, 1860 (hereinafter referred to as IPC) wherein subsequent charge sheet for the alleged commission of the aforementioned offences of causing grievous hurt by rash and negligent driving of a motor vehicle on a public road by using a forged driving licence as genuine punishable u/s 279/338/471 IPC and u/s 3/181 of Motor Vehicles Act, 1988 (hereinafter referred to as M.V. Act) against one Sh. Bikram Singh was also filed in respect of grievous hurt sustained by one Arman (hereinafter referred to as the injured/ the petitioner/the claimant). The learned Predecessor Court had vide order dated 31.03.2012 treated the DAR as petition u/s 166(4) of the M.V. Act.

2. The brief facts of the case as discernible from the DAR and the documents of the petitioner are that on 04.02.2012, Sh. Arman was travelling from the side of Badli Village towards his residence at Sunder Nagari Delhi via Outer Ring Road as a pillion rider on motorcycle make CD Dawn bearing registration No. DL­7S­AX­4823 being driven by his brother Mohd. Irshad and at about 12.00 noon, upon reaching near Badli bus stand, a truck bearing registration no. HR­55P­6834(hereinafter referred to as 'offending vehicle') Arman vs. Bikram Singh & Ors. Page 4 of33 Arman vs. Bikram Singh & Ors.

coming from the side of Madhuban Chowk being driven by its driver Bikram Singh (hereinafter referred to as the driver of the offending vehicle/the Respondent Number 1/R1) at a very high speed and in a rash and negligent manner had hit against their motorcycle from behind, as a consequence of which the petitioner along with his brother had sustained grievous injuries and were removed to Dr. Baba Saheb Ambedkar Hospital, Delhi (hereinafter referred to as Dr. BSA Hospital) where he was medically examined vide MLC No.A­529/12 wherein it had been mentioned that he (petitioner Arman) had sustained grievous injuries including multiple abrasion on right forearm and right hand as well as fracture of mid shaft of right ulna and middle phalanx of second and third finger of right hand.

3. R1/Sh. Bikram Singh, who was the driver of the offending vehicle and Sh. Darshan Lal Dora who was the owner of the offending vehicle (hereinafter referred to as respondent number 2 or R2) had filed their joint written statement wherein they had claimed that the offending vehicle was duly insured by HDFC ERGO General Insurance Company Ltd. Vide insurance policy bearing No.2315200193613800000 commencing from 14.01.2012 and expiring on midnight of 13.01.2013 and therefore, they were not liable to pay any compensation to the victims of the accident in question as the insurance policy of the offending vehicle was live and valid on the date of occurrence of the alleged accident. Besides, it had been claimed by R1 and R2 in their written statement that at the relevant time of occurrence of the case accident, R1 was having a valid driving licence issued by the competent authority.

4. HDFC ERGO Insurance Company Limited (hereinafter referred to as respondent number 3 or R3) had filed its written statement wherein it was admitted that offending vehicle/truck was insured with it vide policy No.2315200193613800000 commencing with effect from 14.01.2012 and Arman vs. Bikram Singh & Ors. Page 5 of33 Arman vs. Bikram Singh & Ors.

expiring on midnight of 13.01.2013 and therefore the offending vehicle was insured on the date of accident i.e 04.02.2012 and the policy stood valid in favour of R2. Besides, it had been claimed in the written statement of R3 that upon verification, the driving licence submitted by R1 was found to be a fake or forged document and accordingly, the investigating officer of the present matter had added charges of commission of offences of use of forged driving licence(document) as genuine as well as charge for commission of offence of driving of a motor vehicle without a valid driving licence punisbale u/s 471 IPC and 3/181 M. V. Act respectively were added in the charge sheet filed against R1. Thus, the R3 had claimed that R1 and R2 had committed breach of the terms and conditions of the insurance policy by using a forged driving licence as genuine for the purpose of driving a motor­vehicle on a public road and accordingly, the insurance company that is R3 was not liable to pay any compensation to the victim of the accident in question and the compensation, if any, was payable by R1 and R2 themselves.

5. Subsequently, R1 and R2 had stopped appearing in the Court and were proceeded exparte vide order dated 10.03.2022.

6. From the pleadings of the parties, the following issues were framed by the learned predecessor court vide order dated 06.12.2012:­ (1) Whether on 04.02.2012 at 12.00 am, at Badli Chowk, Outer Ring Road, one truck bearing registration No. HR­55P­6839, being driven by Bikram Singh rashly and negligently hit the motorcycle bearing registration no. DL­7SAX­4823, CD DAWN of the petitioner, who fell down and was injured? OPP (2) Whether petitioner is entitled to compensation, if so, to what amount Arman vs. Bikram Singh & Ors. Page 6 of33 Arman vs. Bikram Singh & Ors.

and from whom? OPP (3) Relief.

7. After the framing of issues, opportunities were given to all the parties to prove their respective versions of the case by leading evidence in support of the same. The petitioner had examined four witnesses in support of his version of the case. Petitioner Arman had examined himself as PW2, his brother Mohd. Irshad as PW1, Dr. Jitender Singh, Head of Department of Orthopedics from Dr. BSA Hospital as PW3 and Dr. Mohit Sharma, Sr. Resident Orthopedics from Dr. BSA Hospital as PW4 in support of his version of the case. 7.1 R1 and R2 had not examined any witness in support of their version of the case whereas R3 had examined one witness in support of its version of the case. 7.3 R3/HDFC ERGO General Insurance Company Limited has examined Sh. Deependra Singh, Assistant Manager (Legal), HDFC ERGO General Insurance Company Limited as R3W1 in support of its case.

8. I have heard the final arguments from Sh. Gaurav Choudhary, learned counsel for the petitioner and from Sh. Chaitanya Jain as well as from Sh. Kapil Chawla, learned counsels for insurance co/R3. I have also perused the record. My issue­wise findings based on my appreciation of the evidence led by the parties are reproduced herein below:­

9. Issue wise findings:­ ISSUES No. 1(1) Whether on 04.02.2012 at 12.00 am, at Badli Chowk, Outer Ring Road, one truck bearing registration No. HR­55P­6839, being driven by Bikram Singh rashly and negligently hit the motorcycle bearing registration no. DL­7SAX­4823, CD DAWN of the petitioner, who fell down and was injured?

The onus to prove this issue on the scale of preponderance of probabilities was upon the petitioner.

Arman vs. Bikram Singh & Ors.                                                Page 7 of33
 Arman vs. Bikram Singh & Ors.

9.1       The petitioner/claimant has examined four witnesses in support of his
case.

9.2       PW1 Mohd. Irshad deposed by way of affidavit Ex.PW1/A wherein he had

claimed that he was one of the injured in the present FIR/DAR and had reiterated the facts as mentioned in the DAR. He stated that due to the case accident, he had sustained grievous injuries including fracture of comminuted displaced lower end of ulna in right elbow, fracture of condyle humerus, undisplaced fracture of mid condyle humerus (right), fracture of olecrannon, fracture of coronoid right early operative side infection, scratches, abrasions and minor cut injuries on all over his body. He deposed that immediately after the occurrence of the case accident, he was removed to Dr. BSA Hospital and thereafter he was admitted in GTB Hospital, Delhi on 13.02.2012 where he had undergone Open Reduction Internal Fixation(ORIF) surgery whereby plating of bones was done for management of various fractures sustained by him and he was discharged from the hospital thereafter on 27.02.2012. He stated that he was again admitted in GTB Hospital on 12.04.2012 and was discharged therefrom on 14.04.2012. The petitioner had further stated that he was earning Rs.8,000 to 10,000/­ per month through his occupation as a supplier of Rat and Rodent Trappers, wire meshes and iron tavas etc. However, due to the permanent disability sustained by him, he was facing financial hardship. He deposed that he was in continuous treatment from the date of occurrence of the alleged accident upto the date of preparation of his evidence by way of affidavit and had averred that he had spent Rs.1,07,000/­ on his treatment, Rs.50,000/­ on his physiotherapy as well as on purchasing medicines but was in possession of bills and cash memo only to the tune of Rs.29,169.59p. He had further averred in his evidence by way of affidavit that he had spent a sum of Rs.30,000/­ on transportation, Rs.27,000/­ on special diet at the rate of Rs.150/­ per day for six months whereby he had procured vitamin enriched diets, juices, milk solids, non­vegetarian diet and soups etc. for Arman vs. Bikram Singh & Ors. Page 8 of33 Arman vs. Bikram Singh & Ors.

speedy recovery. He relied upon the following documents:

i. Photocopy of his Election I­card Ex.PW1/1.
ii. Photocopy of his 7th class marksheet Ex.PW1/2.
iii. His original medical bills Ex.PW1/3(colly).
iv. His discharge summaries Ex.PW1/4 and Ex.PW1/5 9.3 PW1 was not cross examined on behalf of R1 and R2 as they had failed to appear in the Court to cross examine PW1. Thus, the testimony of PW1 had remained unrebutted in respect of R1 and R2. R1 and R2 shall thus be deemed to have admitted the above said testimony of PW1 to the effect that the case accident was caused by rash and negligent driving of the offending vehicle by R1.
9.4 In his cross­examination by Sh. Kapil Chawla, learned counsel for the insurance co/R3, PW1 deposed that he was engaged in the business of selling mouse traps in streets and he could not work for 10­11 months. He stated that after the case accident, he was unable to work as efficiently as he used to work prior to the case accident. He further stated that prior to the case accident, he was earning Rs.200­250/­ per day and after having sustained injuries in the case accident, he had been earning Rs.200/­ per day.
9.5 PW2 Mohd. Arman/petitioner deposed by way of affidavit Ex.PW2/A wherein he had claimed that on 04.02.2012 at about 12.00 noon, he was travelling as a pillion rider on motorcycle make CD Dawn bearing registration No.DL­7S­AX­4823 along with his brother Mohd. Irshad, who was driving the said motorcycle, from the side of Badli Village for the purpose of going to their residence at Sunder Nagari, Delhi via Outer Ring Road and upon reaching near Badli bus stand, a truck bearing registration no. HR­55P­6834 being driven by its driver Bikram Singh at a very high speed and in a rash and negligent manner Arman vs. Bikram Singh & Ors. Page 9 of33 Arman vs. Bikram Singh & Ors.

and had come from the side of Madhuban Chowk and had hit against their motorcycle from behind, as a consequence of which the petitioner along with his brother had sustained grievous injuries and were removed to Dr. Baba Saheb Ambedkar Hospital, Delhi where he had been medically examined vide MLC No.A­529/12 wherein it had been mentioned that the petitioner had sustained grievous injuries including multiple abrasion on right forearm and right hand as well as fracture of mid shaft of right ulna and middle phalanx, that is, on second and third finger of right hand. He further stated that due to the case accident, he had sustained grievous injuries including fracture of right ulna and scratches, abrasions as well as minor cut injuries on all over his body. He deposed that immediately after the accident, he was removed to Dr. BSA Hospital where he had undergone an Open Reduction Internal Fixation surgery whereby plating of bones was done for management of his fractured bones and thereafter, he was discharged from the hospital with instruction to refrain from bearing load on the fractured arm as well as to seek follow up treatment in Out Patient Department(OPD). The petitioner had further claimed in his evidence by way of affidavit that he was earning Rs.8,000 to 10,000/­ per month through his occupation as supplier of Rat and Rodent Trappers, wire meshes and iron tavas etc. He had deposed that he could not pursue his occupation for about eight months and accordingly, he had claimed Rs.54,000/­ towards loss of income at the rate of Rs.300/­ per day for a period of about six months. He further deposed that due to the permanent disability sustained by him, he was facing financial hardship. He stated that he could not work for about eight months after the case accident and out of the said period, he was under treatment for about six months. He deposed that he had spent Rs.48,500/­ on his medical treatment, Rs.25,000/­ on physiotherapy and medicines procured as per the advice of the doctor. However, he was in possession of bills and cash memos only to the tune of Rs.1,130/­. He had further claimed to have spent Rs.13,500/­ at the rate of Arman vs. Bikram Singh & Ors. Page 10 of33 Arman vs. Bikram Singh & Ors.

Rs.150/­ per day on procuring special diet including vitamin enriched diet, juices, milk solids, soups and non­vegetarian diets etc. for speedy recovery. He relied upon the following documents in support of his deposition.

i. Photocopy of his Election I­card Ex.PW2/1.

ii. Photocopy of his report card/marksheet of 5th class Ex.PW2/2.

iii. His original medical bills are Ex.PW2/3(colly).

9.6 PW2 was not cross examined on behalf of R1 and R2 as they had failed to appear in the Court to cross examine PW2. Thus, the testimony of PW2 had remained unrebutted in respect of R1 and R2. R1 and R2 shall thus be deemed to have admitted the above said testimony of PW2 to the effect that the case accident was caused by the offending vehicle being driven by R1 in a rash and negligent manner.

9.7 In his cross­examination by Sh. Kapil Chawla, learned counsel for the insurance co/R3, PW2 deposed that he was engaged in the business of selling mouse traps in streets and he could not work for 10­11 months due to injuries sustained in the case accident. He stated that after the case accident, he was unable to work as efficiently as he used to work prior to the case accident. He further stated that prior to the case accident, he was earning Rs.200­250/­ per day and after having sustained injuries in the case accident, he had been earning Rs.200/­ per day.

9.8 PW3 Dr. Jitender Singh, Head of Department (HOD) of Orthopedics from Dr. BSA Hospital, Rohini, Delhi deposed that he was one of the members of the Disability Board constituted by competent authority of Dr. BSA Hospital which had examined patient/injured Arman and had thereafter issued a disability certificate bearing No.187 dated 09.01.2013 Ex.PW3/1 in favour of said Arman whereby it had been certified that patient Arman had sustained 3% permanent disability in relation to his right upper limb. He identified the signatures of other Arman vs. Bikram Singh & Ors. Page 11 of33 Arman vs. Bikram Singh & Ors.

members of the Board including signatures of Dr. Nirankar Singh at point B and Dr. Amreshwar Narayan at point C on the disability certificate Ex.PW3/1. 9.9 Respondents No.1 and 2 as well as respondent No.3 had failed to appear in Court to cross examine PW3 and as such, the cross examination of PW2 on behalf of R1,R2 as well as R3 was treated as nil, despite opportunity being given to them to cross examine PW3. In the said circumstances, all three respondents shall be deemed to have admitted the above detailed testimony of PW3 to the effect that the petitioner had sustained permanent disability to the extent of 3% in relation to his right upper limb due to injuries sustained in the case accident. 9.10 PW4 Dr. Mohit Sharma, Sr. Resident Orthopedics department from Dr. BSA Hospital, Rohini, Delhi had produced the summoned record pertaining to assessment of permanent disability of Mohd. Irshad who was medically examined by the Board of Doctors constituted for assessment of his permanent disability and thereafter disability certificate bearing No.156 dated 12.11.2012 Ex.PW4/A was issued in favour of said Mohd. Irshad whereby it had been certified that patient Mohd. Irshad had suffered 63% permanent disability in relation to his right upper limb with diagnosis of post traumatic stiffness of right elbow. He identified the signatures of one of the members of the the Board, namely, Dr. Jitender Singh at point X on the disability certificate Ex.PW4/A as he had seen the said doctor while writing and signing during the course of his official duties.

9.11 In response to a court question, PW4 Dr. Mohit Sharma had clarified that patient Mohd. Irshad would remain capable doing his business of selling mouse traps but would be able to lift only light weighted objects and it would be very difficult for the patient to drive (ride) a bicycle for of the supply the above said articles.

9.12 Respondents No.1 and 2 as well as respondent No.3 had failed to appear in Court to cross examine PW4 and as such, the cross examination of PW4 on Arman vs. Bikram Singh & Ors. Page 12 of33 Arman vs. Bikram Singh & Ors.

behalf of R1 and R2 was treated as nil, despite opportunity being given to them in this regard. In the said circumstances, R1 and R2 shall be deemed to have admitted the above said testimony of PW4 to the effect that Mohd Irshad had sustained permanent disability to the extent of 63% in relation to his right upper limb with diagnosis of post traumatic stiffness of right elbow due to injuries sustained in the case accident.

9.13 In his cross­examination by Sh. P.N. Singh, learned counsel for the insurance company/R3, PW4 admitted that he was not a member of the Board which had issued the disability certificate in question. 9.14 R1 and R2 had not examined any witness in their defence whereas R3 had examined Sh. Deependra Singh, Assistant Manager(Legal), HDFC ERGO General Insurance Company Limited situated at Sector­62, Noida as sole witness in support of its version.

9.15 R3W1 Sh. Deependra Singh deposed by way of affidavit Ex.R3W1/1 wherein he had reiterated the facts narrated in the written statement of R3 by deposing that although the offending vehicle was duly insured with R3, however, the driver of the offending vehicle was not holding any valid driving licence as on the date of occurrence of the case accident, and therefore, as such, R3 was not liable to pay any compensation to the petitioner. He relied upon the insurance policy of the offending vehicle Ex.R3W1/A. 9.16 R1 and R2 had not availed the opportunity given to them by court to cross examine R3W1. Similarly, the petitioner had failed to appear in Court to cross examine R3W1 and as such, the cross examination of R3W1 on behalf of R1,R2 as well as on behalf of the petitioner was treated as nil, despite opportunity being given to them to cross examine R3W1.

9.17 No material contradiction or discrepancy had appeared in the cross examination of PW1 and PW2 to discredit their versions narrated in their examination­in­chief recorded by way of affidavits and thus, it has been Arman vs. Bikram Singh & Ors. Page 13 of33 Arman vs. Bikram Singh & Ors.

established that the case accident had occurred due to rash and negligent driving of the offending vehicle by R1. PW1 and PW2 are the victims who had sustained injuries in the alleged accident. They seem to be a reliable and truthful witnesses who have withstood their cross­examination by defence. Besides, the two doctors from Dr. BSA Hospital, namely, Dr.Jitender Singh and Dr. Mohit Sharma have not been cross examined on behalf of R1 and R2 whereas PW4 Dr. Mohit Sharma has withstood his cross examination by Sh. P.N. Singh, learned counsel for insurance co. and therefore, the testimonies of two doctors, namely, Dr. Jitender Singh and Dr. Mohit Sharma are reliable and trustworthy in respect of nature and extent of permanent disability suffered by the two injured persons.

9.18 The copy of criminal case record shows that the case FIR No. 31/12 u/s 279/337 IPC was registered at PS Shalimar Bagh in the present matter and subsequently, the charge sheet for the commission of offences punishable u/s 279/338/471 IPC and u/s 3/181 M.V. Act was also filed against R1/driver of the offending vehicle.

9.19 The issue no. 1 is only to be proved by claimant beyond preponderance of probabilities as distinguished from beyond reasonable doubt. In the facts and circumstances of the case, the charge sheet for the commission of offences punishable u/s 279/338/471 IPC and u/s 3/181 M.V. Act filed against R1 can also be relied upon to show that the case accident had occurred due to rash and negligent driving of the offending vehicle by R1. In the said circumstances, from the testimony of PW1 and PW2 and other record including charge sheet filed against R1, it has been clearly proved on the scale of preponderance of probabilities that the case accident had occurred at the above said date, time and place due to rash and negligent driving of the offending vehicle by R1 and thereby grievous injuries were sustained by the two victims, namely, Arman and Irshad.

Arman vs. Bikram Singh & Ors.                                             Page 14 of33
 Arman vs. Bikram Singh & Ors.

Issue no. 1 is accordingly decided in favour of petitioner and against the respondents.

10. Issue No. (2) Whether petitioner is entitled to compensation, if so, to what amount and from whom? OPP 10.1 In view of my findings on issue no.1 regarding negligence of R1 resulting in the occurrence of the case accident, I am of the considered opinion that the petitioner is entitled to compensation in respect of medical expenses, conveyance expenses, special diet charges, etc. incurred by him. I shall now examine the entire evidence including the documents of the petitioner for the purpose of arriving at a finding about the quantum of compensation to which the petitioner is entitled.

10.2 PW2/injured Arman examined himself by way of affidavit Ex.PW2/A wherein he had categorically deposed that on the relevant date and time, while travelling as a pillion rider on motorcycle make CD Dawn bearing registration No.DL­7S­AX­4823 being driven by his brother Mohd. Irshad, upon reaching near Badli bus stand, their motorcycle had been hit from behind by a truck bearing registration no. HR­55P­6834 being driven by R1 at a very high speed in a rash and negligent manner and as a consequence of the same, he along with his brother had sustained grievous injuries including multiple abrasion on right forearm and right hand as well as fracture of mid shaft of right ulna and middle phalanx on second and third fingers of right hand as well as scratches, abrasions and minor cut injuries on all over his body. Besides, PW2 had categorically deposed that he had been working as supplier of Rat and Rodent Trappers, wire meshes and iron tavas etc. and was earning Rs.8,000 to 10,000/­ per month through his occupation and his income had got substantially decreased in the aftermath of case accident thereby causing great financial distress to him and his family members. Besides, as per the Disability Certificate Arman vs. Bikram Singh & Ors. Page 15 of33 Arman vs. Bikram Singh & Ors.

available on record, the petitioner had sustained 3% permanent disability in his right upper limb as a consequence of injuries sustained in the case accident. 10.3 Accordingly, in view of the nature of injuries and the extent of permanent disability suffered by the petitioner, I am of the considered opinion that the petitioner is entitled to following compensation:­

11. Medical Expenses.

11.1 The petitioner has claimed to have spent a sum of Rs. 48,500/­ on his treatment and has also claimed to have placed on record medical bills and cash memos in sum of Rs.1,130/­ only. Besides, the petitioner has also claimed to have annexed other bills of medicines purchased from various chemists, diagnostic tests and physiotherapy undergone by him to the tune of Rs.25,000/­. However, upon scrutiny of Court record, it is evident that the petitioner has filed original medical bills for an aggregate sum of Rs.2,118.50p. only and he is therefore entitled to recover the said amount of Rs. 2118.50 paise as medical expenses. Accordingly, a sum of Rs.2,118.50/­ as compensation towards medical expenses under this head of Medical Expenses.

12. Special Diet and conveyance 12.1 Petitioner as PW2 has claimed in his evidence by way of affidavit Ex.PW2/A that he had incurred Rs.27,000/­ on special diet and Rs. 30,000/­ on transportation. However, he has not supported his averment to the effect of having incurred any expenses towards special diet and conveyance by leading any documentary evidence in the form of prescription of special diet issued in his name by any doctor or medical practitioner, transport bills and bills of purchases made towards special diet, such as, liquid diets or nutritional supplements etc. 12.2 In such circumstances, the requirement of special diet for recuperation of the petitioner as well as the expenses incurred by the petitioner on his special diet have to be ascertained in accordance with the nature of injuries sustained by the petitioner and the probable period for which he was Arman vs. Bikram Singh & Ors. Page 16 of33 Arman vs. Bikram Singh & Ors.

required to take treatment in respect of the said injuries. 12.3 In this context a perusal of the MLC of the petitioner bearing No.A­ 529/12dated 04.02.2012 which is the part of DAR reveals that the petitioner had suffered grievous injuries including multiple abrasion on right forearm and right hand as well as fracture of mid shaft of right ulna and middle phalanx, that is, on the second and third fingers of right hand as well as scratches, abrasions and minor cut injuries on all over his body.

12.4 Moreover, petitioner was examined by the Medical Board of Dr. BSA Hospital for assessment of permanent physical disability sustained by him vide Disability Certificate bearing No.187 dated 09.01.2013 Ex.PW3/1 wherein a finding has been given by Dr. Jitender Singh HOD Orthopedics, Dr. BSA Hospital and other members of the disability assessment board to the effect that the petitioner had sustained 3% permanent disability in relation to right upper limb on account of injuries sustained in the case accident. In view of the grievous nature of injuries sustained by the petitioner and permanent disability suffered by him to the extent of 3% in relation to his right upper limb, this Tribunal is of the opinion that the petitioner must have probably remained under treatment for about four months.

12.5 In view of above said discussion, injuries and fracture sustained by the petitioner and taking the probable period of treatment of the petitioner to be about four months, a lump sum amount of Rs. 40,000/­ is granted under this head including Rs. 20,000/­ each for special diet and conveyance.

13. Attendant Charges 13.1 Petitioner Arman has deposed by way of affidavit Ex.PW2/A wherein he had claimed to have incurred a total sum of Rs.48,500/­ on his medical treatment and had incurred another sum of Rs.25,000/­ as expenses on physiotherapy and for purchasing medicines etc. He has, however, nowhere stated either in his examination in chief or in his cross examination that he had availed the services Arman vs. Bikram Singh & Ors. Page 17 of33 Arman vs. Bikram Singh & Ors.

of an attendant or had incurred any expenses towards attendant charges. 13.2 Besides, the petitioner had neither examined any witness, such as, the attendant hired by him or the representative of the agency through which the petitioner had availed the services of the attendant. In fact, there is no whisper about either the requirement of services of the attendant or about the actual engagement or hiring of the attendant, if any, by the petitioner anywhere in the evidence of the petitioner as well as in the documents relied upon by the petitioner.

13.3 Keeping in view the above said discussion as well as the fact that the petitioner has failed to make any averment regarding availing of services of a medical attendant by him either in his evidence by way of affidavit or in the documents relied upon by him, this court is not inclined to grant any compensation to the petitioner as attendant charges. Accordingly, no compensation is granted to the petitioner under the said head.

14. Compensation due to permanent disability/Loss of future earning capacity due to disability 14.1 PW2 deposed by way of affidavit Ex.PW2/A wherein he had claimed that he had sustained permanent disability due to injuries suffered in the case accident. Subsequently, he was also examined by the medical board of Dr. BSA Hospital vide disability certificate bearing No.187 dated 09.01.2013 wherein a finding has been given to the effect that he had sustained 3% permanent disability in relation to his right upper limb. The disability certificate in question bears seal and signatures of Sh. Jitender Singh, HOD, Orthopedics of Dr. BSA Hospital as well as signatures of the then Deputy Medical Superintendent of Dr. BSA Hospital and as such, this tribunal is of the opinion that there is no reason to disbelieve the said certificate. Accordingly, a finding can be arrived at by this tribunal to the effect that the petitioner had sustained 3% permanent disability in relation to his right upper limb as a consequence of the injuries suffered in the Arman vs. Bikram Singh & Ors. Page 18 of33 Arman vs. Bikram Singh & Ors.

case accident.

14.2 The Hon'ble Delhi High Court in the recent order in case of Rajesh Tyagi & Ors vs Jaibir Singh & Ors, FAO 842/2003, date of order 09.03.2018 has inter alia held as follows:

"6.4 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, education and other factors. 6.5. Ascertainment of the effect of the permanent disability on the actual earning capacity involves three steps:
(i) The Tribunal has to first ascertain what activities the claimant could carry on in spite of the permanent disability and what he could not do as a result of the permanent disability (this is also relevant for awarding compensation under the head of loss of amenities of life).
(ii) The second step is to ascertain his avocation, profession and nature of work before the accident, as also his age.
(iii) The third step is to find out whether :
a) The claimant is totally disabled, earning any kind of livelihood, or
b) Whether in spite of the permanent disability, the claimant could still effectively carry on the activities and functions, which he was earlier carrying on, or
c) Whether he was prevented all restricted from discharging his previous activities and functions, but could carry on some other or lesser scale of activities and functions so that he continues to earn or can continue to earn his livelihood."

14.3 In the present case, the petitioner suffered permanent disability to the tune of 3% in relation to right upper limb due to the injuries sustained in the case accident.

Arman vs. Bikram Singh & Ors.                                                 Page 19 of33
 Arman vs. Bikram Singh & Ors.

14.4      In view of the minor nature of disability suffered by the petitioner in right

upper limb, it appears that the petitioner must not have faced any major difficulty in doing his work as a supplier of rat and Rodent trappers, wire meshes and iron tavas etc. Therefore, the functional disability of the petitioner in relation to his whole body and the effect of permanent disability on his actual earning capacity is taken as 1.5 %.

14.5 Petitioner/PW3 deposed that he was earning Rs. Rs.8,000 to 10,000/­ per month through his occupation as supplier of Rat and Rodant Trappers, wire meshes and iron tavas etc. In his cross­examination by the Ld. Counsel for the insurance co./R3, he has categorically admitted that he was earning Rs.200/­ to Rs. 250/­ per day. A perusal of court record has further revealed that the petitioner has neither examined any witness to establish that he was a supplier of Rat and Rodant Trappers, wire meshes and iron tavas etc. nor has filed his ITR on the court record so as to facilitate a finding by this Court in respect of nature of his business as well as his monthly emoluments.

14.6 Besides, the petitioner has also not filed any document on record to establish that as to whether he had undergone skill training, if any, so as to enable this court to determine his earning capacity. Moreover, the petitioner has also not annexed any proof of his monthly household expenses in the form of his electricity bills, water bills, telephone bills or his monthly grocery bills so as to help this Court in indirectly arriving at a finding in respect of his income and monthly expenses. However, the petitioner has placed on record copy of his 5 th class report cart/marksheet Ex.PW2/2 which prima facie establishes that the petitioner had studied only upto class 5 th and as such, his educational qualifications were not sufficient to enhance his earning capacity. 14.7 In the said circumstances and discussion, the monthly income of the petitioner at the relevant time has to be calculated as per minimum wages payable to an unskilled labour in the National Capital Territory (NCT) of Delhi as Arman vs. Bikram Singh & Ors. Page 20 of33 Arman vs. Bikram Singh & Ors.

on the date of occurrence of the case accident that is 04.02.2012, which was Rs.6,656/­ per month. The petitioner's monthly income is taken accordingly as Rs.6,656/­ per month. The petitioner has placed on record the copy of his Aadhar Card, which mentions the date of birth of petitioner as 21.05.1984. The date of accident was 04.02.2012. Hence, the petitioner was aged about 27 years 08 month and 13 days at the time of accident.

15. Addition of Future Prospects.

15.1 In this regard, reference should be made to the latest Constitutional Bench Judgment of Hon'ble Supreme Court of India in case of National Insurance Company Limited vs. Pranay Sethi & Ors, SLP (Civil) No. 25590 of 2014, date of decision 31.10.2017, wherein, the Hon'ble Apex Court interalia held as under:­.

61. In view of the aforesaid analysis, we proceed to record our conclusions:­

(i).........................................................................................

(ii) .....................................................................................

(iii) While determining the income, an addition of 50% of actual salary to the income of the deceased towards future prospects, where the deceased had a permanent job and was below the age of 40 years, should be made. The addition should be 30% , if the age of the deceased was between 40 to 50 years. In case the deceased was between the age of 50 to 60 years, the addition should be 15%. Actual salary should be read as actual salary less tax.

(iv) In case the deceased was self­employed or on a fixed salary, an addition of 40% of the established income should be the warrant where the deceased was below the age of 40 years. An addition of 25% where the deceased was between the age of 40 to Arman vs. Bikram Singh & Ors. Page 21 of33 Arman vs. Bikram Singh & Ors.

50 years and 10% where the deceased was between the age of 50 to 60 years should be regarded as the necessary method of computation. The established income means the income minus the tax component.

(v) For the determination of the multiplicand, the deduction for personal and living expenses, the tribunals and the courts shall be guided by paragraphs 30 to 32 of Sarla Verma which we have reproduced hereinbefore.

(vi) The selection of multiplier shall be as indicated in the Table in Sarla Verma read with paragraph 42 of that judgment.

(vii) The age of the deceased should be the basis for applying the multiplier.

(viii) Reasonable figures on conventional heads, namely, loss of estate, loss of consortium and future expenses should be Rs. 15,000/­, Rs. 40,000/­ and Rs. 15,000/­ respectively. The aforesaid amounts should be enhanced at the rate of 10% in every three years. "

(.... Emphasis Supplied) 15.2 Reference is also made to the case of Sanjay Oberoi vs Manoj Bageriya, MAC APPEAL 829/2011 decided on 03.11.2017 & Prem Chand vs Shamim Husain & Ors, MAC.APP. 1003/2017 decided on October 11,2018 by Hon'ble Delhi High Court.
15.3 The Hon'ble Delhi High Court in the case of Sanjay Oberoi (Supra) after referring to the judgment of the constitution bench of Hon'ble Supreme Court of India in case of National Insurance Company Limited vs. Pranay Sethi & Ors, SLP (Civil) No. 25590 of 2014, date of decision 31.10.2017 Arman vs. Bikram Singh & Ors. Page 22 of33 Arman vs. Bikram Singh & Ors.
granted element of future prospects of increase in the income in a case where the income of the petitioner was notionally assessed on the basis of minimum wages with functional disability at the rate of 10%. 15.4 In the case in hand, the petitioner was self employed and thus while determining his income for computing compensation, future prospects have to be added to fall within the ambit and sweep of just compensation under Section 168 of M.V. Act.
15.5 The age of the petitioner, as discussed above, in the present case was about 27 years and 08 month and 13 days and he was self employed. In view of paragraph no. 61 (iv) of above said judgment in Pranay Sethi (Supra), the petitioner would be entitled to an addition of 40% in his established income as he was below the age of 40 years at the time of his accident. 15.6 The monthly income of petitioner is thus calculated as Rs. 6,656/­ + 40% of 6,656/­ which comes to Rs. 6,656/­+ Rs.2,662/­ = Rs.9,318/­. 15.7 The age of petitioner at the time of accident was about 27 years, 08 month and 13 days. In the said circumstances, the relevant multiplier of "17" is to be adopted as per judgment in case of Sarla Verma vs Delhi Transport Corporation, 2009 ACJ 1298 which has been upheld in paragraph no. 61(vi) in case of Pranay Sethi (Supra).
15.8 The compensation is accordingly assessed towards loss of earning capacity due to permanent disability at Rs.28,514/­ [(Rs.9,318/­per month x12 months x 17 (age multiplier) x 1.5/100(functional disability)].
16. Loss of Amenities of Life.
16.1 A perusal of the MLC of the petitioner bearing number No.A­529/12 dated 04.02.2012 which is the part of DAR reveals that the petitioner had suffered grievous injuries including multiple abrasion on right forearm and right hand as well as fracture of mid shaft of right ulna and middle phalanx of second and third Arman vs. Bikram Singh & Ors. Page 23 of33 Arman vs. Bikram Singh & Ors.
fingers of right hand as well as scratches, abrasions and minor cut injuries on all over his body.
16.2 Moreover, petitioner was examined by the Medical Board of Dr. BSA Hospital for assessment of permanent physical disability sustained by him vide Disability Certificate bearing No.187 dated 09.01.2013 wherein a finding has been given by Dr. Jitender Singh, HOD, Orthopedics to the effect that the petitioner had sustained 3% permanent disability in relation to right upper limb on account of injuries sustained in the case accident. In view of the grievous nature of injuries sustained by the petitioner and permanent disability suffered by him to the extent of 3% in relation to his right upper limb, this Tribunal is of the opinion that the petitioner must have undergone unpleasant and difficult time during his treatment period of about four months. Accordingly, a lump sum amount of Rs.40,000/­ is granted under the said head of loss of amenities of life.
17. Pain and Suffering 17.1 As already discussed above, a perusal of the MLC of the petitioner bearing No.A­529/12 dated 04.02.2012 which is the part of DAR reveals that the petitioner had suffered grievous injuries including multiple abrasion on right forearm and right hand as well as fracture of mid shaft of right ulna and middle phalanx of second and third fingers of right hand as well as scratches, abrasions and minor cut injuries on all over his body.
17.2 Besides, as per the disability certificate of the petitioner bearing No.187 dated 09.01.2013, issued by Dr. BSA Hospital the petitioner had suffered 3% permanent disability in relation to right upper limb. 17.3 In view of the said discussion, above mentioned grievous injuries suffered by him, his permanent disability this tribunal is of the opinion that petitioner must have endured mental agony as well as physical pain and suffering during the probable period of treatment which has already been computed to be about four months. Accordingly, a lump sum amount of Rs.
Arman vs. Bikram Singh & Ors.                                                  Page 24 of33
 Arman vs. Bikram Singh & Ors.

50,000/­ is granted as compensation under the said head of Pain and Suffering. 18 Loss of Income 18.1 As discussed above, the monthly income of petitioner had been computed as Rs. 6,656/­ p.m as per the minimum wages applicable to an unskilled labourer in the NCT of Delhi at the time of occurrence of the case accident. As per record, the probable period of treatment of petitioner has been computed to be about four months. Therefore, loss of income of Rs. 26,624/­ (Rs.6,656/­x 4 months) is granted for four months.
19. Accordingly, the over all compensation which is to be awarded to the petitioner thus comes to Rs.1,87,257/­ which is tabulated as below:­ Sl. No Compensation Award amount
1. Pain and suffering Rs. 50,000/­ 2 Special diet & Conveyance Rs. 40,000/­
3. Attendant Charges Nil
4. Medical Expenses Rs. 2,118.50/­
5. Loss of income Rs. 26,624/­
6. Compensation due to permanent Rs. 28,514/­ disability/loss of earning capacity
7. Loss of amenities of life Rs. 40,000/­ Total Rs. 1,87,256.50/­ Rounded of to Rs.1,87,257/­ (Rupees One Lakh Eighty Seven Thousand Two Hundred Fifty Seven only) 19.1 In respect of the petitioner's entitlement to interest if any on the compensation payable to him, it is noteworthy that the Hon'ble Apex Court had in the case of Municipal Corporation of Delhi vs. Association of Victims of Uphaar Tragedy, 2012 ACJ 48 (SC) held that the victims of Uphaar Tragedy be awarded compensation with interest @ 9% per annum. The present claim DAR had been filed on 31.03.2012 and the rate of interest on fixed deposits in Arman vs. Bikram Singh & Ors. Page 25 of33 Arman vs. Bikram Singh & Ors.
nationalized banks had fluctuated/dropped several times during the pendency of the present matter. Therefore, in the interest of justice, in the present case also this court is of the opinion that the claimant/petitioner is entitled to interest @ 6% per annum from the date of filing of DAR/petition i.e. w.e.f 31.03.2012 till realisation of the compensation amount.
19.2 The amount of interim award, if any, shall however be deducted from the above amount, if the same has already been paid to the petitioner.
20. Liability 20.1 In the present case, though it is shown on record that Respondent no. 1 was not having a valid driving licence to drive the offending vehicle on the date of accident at the relevant time, yet the insurance company/R3 is under statutory obligation to pay the compensation amount to the petitioner/claimant and it can very well recover the said amount from R1/Driver/Bikram Singh and R2/Darshan Lal Dora i.e. owner of the offending vehicle as per rules. In facts, R3/Insurance co. are granted recovery rights against R1/driver and R2/ owner of the offending vehicle.
20.2 Accordingly, in the case in hand, in terms of order dated 16.05.2017 of Hon'ble High Court by Hon'ble Mr. Justice J.R. Midha in case of Rajesh Tyagi Vs. Jaibir Singh and Ors., HDFC ERGO General Insurance Company Ltd./R3 is directed to deposit the awarded amount of Rs.1,87,257/­ within 30 days from today within the jurisdiction of this Tribunal i.e. State Bank of India, Rohini Courts Branch, Delhi alongwith interest at the rate of 6% per annum from the date of filing of the petition till notice of deposition of the awarded amount to be given by R3 to the petitioner and his advocates and to show or deposit the receipt of the acknowledgement with the Nazir as per rules. R3 is further directed to deposit the awarded amount in the above said bank by means of cheque drawn in the name of above said bank along with the name of the claimant mentioned therein. The said bank is further directed to keep the said Arman vs. Bikram Singh & Ors. Page 26 of33 Arman vs. Bikram Singh & Ors.
amount in fixed deposit in its own name till the claimant approach the bank for disbursement, so that the awarded amount starts earning interest from the date of clearance of the cheque.
APPORTIONMENT
21. Statement of petitioner in terms of clause 29 MCTAP was recorded on 29.11.2019 regarding his savings bank account with endorsement of MACT claims SB A/c, no loan, cheque book & ATM/debit card. I have heard the petitioner and learned counsel for the petitioner/claimant regarding financial needs of the injured/petitioner and in view of the judgment in the case of General Manager, Kerala State Road Transport Corporation Vs. Susamma Thomas & Others, 1994 (2) SC, 1631, for appropriate investments to safeguard the amount from being frittered away by the beneficiary owing to his ignorance, illiteracy and being susceptible to exploitation, following arrangements are hereby ordered:­ 21.1 Keeping in view the facts and circumstances of the case, said statement of the petitioner/injured and clause 32 of MCTAP regarding protection of the award amount, it is hereby directed that on realization, an amount of Rs.29,611/­ be released to him in his MACT Claims SB A/c no.3760410396 with Central Bank of India, G­16, Dilshad Colony, Delhi as per rules i.e. the branch near his place of residence (as mentioned in statement recorded under clause 29 MCTAP) and remaining amount be kept in Motor Accident Claims Annuity Account (MACAD) so that the maximum benefits can be availed by the petitioner.

In case, the MACAD scheme has not become fully operational in the concerned bank, till the time the same becomes fully operational, the remaining amount be kept in 24 FDRs of equal amount for a period of one month to 24 months respectively with cumulative interest without the facility of advance, loan and premature withdrawal without the prior permission of the Tribunal.

21.2             The aforesaid award amount shall be disbursed to the claimant (s)
Arman vs. Bikram Singh & Ors.                                             Page 27 of33
 Arman vs. Bikram Singh & Ors.

through the Motor Accidents Claims Tribunal Annuity Deposit (MACAD) Scheme formulated by Hon'ble Delhi High Court vide order dated 07.12.2018 in case of Rajesh Tyagi vs Jaibir Singh, FAO 842/2003. However, till the time MACAD Scheme becomes fully operational and to ensure that the petitioner is not put to any undue inconvenience, the fixed deposits shall be subject to following conditions:­

(a) The bank shall not permit any joint name(s) to be added in the savings bank account or fixed deposit accounts of the victim i.e. the saving bank account(s) of the claimant(s) shall be individual savings account(s) and not a joint account(s).

(b) The original fixed deposit shall be retained by the bank in safe custody. However, the statement containing FDR number, FDR amount, date of maturity and maturity amount shall be furnished by bank to the claimant(s).

(c) The monthly interest be credited by Electronic Clearing System (ECS) in the savings bank account of the claimant/(s) near the place of their residence.

(d) The maturity amount of the FDR(s) be credited by Electronic Clearing System (ECS) in the saving bank account of the claimant(s) near the place of their residence i.e. above said a/c.

(e) No loan, advance or withdrawal or pre­mature discharge be allowed on the fixed deposits without permission of the court.

(f) The concerned Bank shall not to issue any cheque book and/or debit card to claimant(s). However, in case the debit card and/or cheque book have already been issued, bank shall cancel the same before the disbursement of the award amount. The bank shall debit card(s) freeze the account of the claimant(s) so that no debit card be issued in respect of the account of the claimant(s) from any other branch of the bank.

Arman vs. Bikram Singh & Ors.                                        Page 28 of33
 Arman vs. Bikram Singh & Ors.

(g) The bank shall make an endorsement on the passbook of the claimant(s) to the effect, that no cheque book and/or debit card have been issued and shall not be issued without the permission of the court and claimant(s) shall produce the passbook with the necessary endorsement before the court on the next date fixed for compliance.

(h) It is clarified that the endorsement made by the bank along with the duly signed and stamped by the bank official on the pass book(s) of the claimant(s) is sufficient compliance of clause (g) above.

22. Relief 22.1 As discussed above, Oriental Insurance co/R3 is directed to deposit the award amount of Rs. 1,87,257/­ with interest @ 6% per annum from the date of filing of DAR/petition i.e. 31.03.2012 till realization within the jurisdiction of this Tribunal at SBI , Rohini Court Branch, Delhi within 30 days from today under intimation of deposition of the awarded amount to be given by R3 to the petitioner and his advocate failing which the R3 shall be liable to pay interest @ 9% per annum from the period of delay beyond 30 days.

22.2 R3 is also directed to place on record the proof of the award amount, proof of delivery of notice in respect of deposit of the amount in the above said bank to the claimants and complete details in respect of calculations of interest etc in the court within 30 days from today.

22.3 A copy of this judgment/award be sent to respondent no. 3 for compliance within the granted time.

22.4 Nazir is directed to place a report on record in the event of non­ receipt/deposit of the compensation amount within the granted time.

In terms of directions contained in the order dated 07.12.2018 and subsequent order dated 22.02.2019 of Hon'ble Mr. Justice J.R. Midha in the case of Rajesh Tyagi & Ors vs Jaibir Singh & Ors., FAO 842/2003, the Arman vs. Bikram Singh & Ors. Page 29 of33 Arman vs. Bikram Singh & Ors.

copy of the award be also sent by the Ahlmad of the court to Mr. Rajan Singh, Assistant General Manager, State Bank of India (as per the list of nodal officers of 21 banks of Indian Bank's Association as circulated to the Motor Accident Claims Tribunal vide above mentioned order dated 22.02.2019 of Hon'ble Delhi High Court) who is the Nodal Officer with contact details (022­22741336/9414048606) {other details­Personal Banking Business Unit (LIMA) 13th Floor, State Bank Bhawan, Madame Cama Road, Nariman Point, Mumbai­400021} through email ([email protected]) through the computer branch of Rohini Courts, Delhi. Ahlmad of the court is directed to take immediate steps in that regard.

22.5 A copy of this award be forwarded to the concerned Metropolitan Magistrate and DLSA in terms of the orders passed by the Hon'ble High Court in FAO 842/2003 Rajesh Tyagi Vs. Jaibir Singh & Ors. vide order dated 12.12.2014.

In view of the directions contained in order dated 18.01.2018 of Hon'ble Mr. Justice J.R. Midha in FAO no. 842/2003 titled as Rajesh Tyagi vs Jaibir Singh, the statement of petitioner was also recorded on 29.11.2019. The record would show that the relevant documents including copy of aadhar card, PAN card, copy of bank pass book and form 15G of the petitioner have already been supplied to the ld counsel for insurance co. on 29.11.2019 itself.

23. Form IVB which has been duly filled in has also been attached herewith. File be consigned to record room as per rules after compliance of necessary legal formalities. Copy of order be given to parties for necessary compliance as per rules.

Announced in open court                             (JASJEET KAUR)
On 31st March 2022                                   PO MACT N/W
                                                   Rohini Courts, Delhi.
Arman vs. Bikram Singh & Ors.                                              Page 30 of33
 Arman vs. Bikram Singh & Ors.

                                          FORM - IV B

SUMMARY OF COMPUTATION OF AWARD AMOUNT IN INJURY CASES TO BE INCORPORATED IN THE AWARD

1.Date of accident: 04.02.2012

2. Name of injured: Arman

3. Age of the injured: 27 years 08 months and 13 days at the time of accident.

4. Occupation of the injured: unskilled Wages/self employed

5. Income of the injured Rs. 6,656/­

6. Nature of injury: Grievous

7. Medical treatment taken by the injured. For about 4 months

8. Period of hospitalization: NA

9. Whether any permanent disability ? If yes, give details.

1.5 % permanent disability

10. Computation of Compensation S.No. Heads Awarded by the Tribunal

11. Pecuniary Loss

(i) Expenditure on treatment Rs. 2,118.50/­

(ii) Expenditure on conveyance Rs. 20,000/­

(iii) Expenditure on special diet Rs. 20,000/­

(iv) Cost of nursing/attendant Nil

(v) Compensation due to permanent Rs. 28,514/­ disability/loss of earning capacity

(vi) Loss of income Rs. 26,624/­

(vii) Any other loss which may require any N/A Arman vs. Bikram Singh & Ors. Page 31 of33 Arman vs. Bikram Singh & Ors.

special treatment or aid to the injured for the rest of his life

12. Non­Pecuniary Loss:

(I)           Compensation for mental and physical N/A

              shock
(ii)          Pain and suffering                                Rs. 50,000/­
(iii)         Loss of amenities of life                         Rs. 40,000/­
(iv)          Disfiguration                                     N/A
(v)           Loss of marriage prospects                        N/A
(vi)          Loss        of      earning,    inconvenience, N/A
              hardships, disappointment, frustration,
              mental            stress,   dejectment      and
              unhappiness in future life etc.

13. Disability resulting in loss of earning capacity

(i) Percentage of disability assessed and 3% permanent disability nature of disability as permanent or temporary

(ii) Loss of amenities or loss of N/A expectation of life span on account of disability

(iii) Percentage of loss of earning capacity 1.5% in relation of disability

(iv) Loss of future income - (Income X Rs.28,514/­ [(Rs.9,318/­per %Earning capacity X Multiplier) month x12 months x 17 (age multiplier) x 1.5/100(functional disability)].

14. TOTAL COMPENSATION Rs. 1,87,257/­

15. INTEREST AWARDED 6% Arman vs. Bikram Singh & Ors. Page 32 of33 Arman vs. Bikram Singh & Ors.

16. Interest amount up to the date of Rs.1,12,354.20/­ award

17. Total amount including interest Rs. 2,99,611.20/­ (Rs.2,99,611/­ after rounding of)

18. Award amount released Rs. 29,611/­

19. Award amount kept in FDRs Rs. 2,70,000/­

20. Mode of disbursement of the award As per award and in terms of amount to the claimant (s) (Clause29) clause 29 of MCTAP

21. Next date for compliance of the award. 30.04.2022 (Clause 31) (JASJEET KAUR) PO MACT N/W Rohini Courts, Delhi.

                                                          31.03.2022




Arman vs. Bikram Singh & Ors.                                                 Page 33 of33