Delhi High Court
Smt.Geeta & Ors. vs M/S United India Insurance Co.Ltd on 27 April, 2009
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ FAO No.676/2003
% Judgment reserved on: 14.3.2008
Judgment delivered on: 27.4.2009
Smt. Geeta & Ors. ...... Appellants
Through: Mr. Dinesh Kumar, Adv.
versus
M/s United India Insurance Co. Ltd. ..... Respondents
Through: Nemo.
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 NO
in the Digest?
KAILASH GAMBHIR, J._
*
1. The present appeal arises out of the award dated
05/08/2003 of the Motor Accident Claims Tribunal whereby the
Tribunal awarded a sum of Rs. 3,30,000/- along with interest @
9% per annum to the claimants.
FAO NO. 676/2003 Page 1 of 8
2. The brief conspectus of the facts is as follows:
3. On 14/05/2000 the deceased was in Jhakhira Mandi for
purchasing bhoosa. The truck bearing registration No. HR-15-
4535 fully loaded with Bhoosa was taking turn towards Nav
Bharat Dharam Kanta. In the meantime, truck bearing
registration No. PB-13C-1849 owned by R-2, M/s Vikas Pipes and
driven by respondent No. 3, Sewa Singh in a rash and negligent
manner and at a high speed reached there and hit against truck
bearing registration No. HR-15-4535. Consequently, truck bearing
registration No. HR-15-4535 fell upon public people including
deceased Pradeep Kumar. Police reached the spot and removed
Pradeep Kumar to Hindu Rao Hospital where he was declared
dead.
4. A claim petition was filed on 21/07/2000 and an award was
passed on 05/08/2003. Aggrieved with the said award
enhancement is claimed by way of the present appeal.
5. Sh. Dinesh Kumar, counsel for the appellants contended
that the tribunal erred in assessing the income of the deceased at
Rs.2,736/- per month whereas after looking at the facts and
circumstances of the case the tribunal should have assessed the
FAO NO. 676/2003 Page 2 of 8
income of the deceased at Rs. 8,000/- per month. The counsel
submitted that the tribunal erroneously applied the multiplier of
14 while computing compensation when according to the facts
and circumstances of the case multiplier of 20 should have been
applied. It was urged by the counsel that the tribunal erred in not
considering future prospects while computing compensation as it
failed to appreciate that the deceased would have earned much
more in near future as he was of 32 yrs of age only. The counsel
also stated that had the deceased not met with his untimely
death she would have expanded her business and would have
been earning much more in the near future. It was also alleged
by the counsel that the tribunal did not consider the fact that due
to high rates of inflation the deceased would have earned much
more in near future and the tribunal also failed in appreciating
the fact that even the minimum wages are revised twice in an
year and hence, the deceased would have earned much more in
his life span. The counsel also raised the contention that the rate
of interest allowed by the tribunal is on the lower side and the
tribunal should have allowed simple interest @ 12% per annum in
place of only 9% per annum. The counsel contended that the
tribunal has erred in not awarding compensation towards loss of
FAO NO. 676/2003 Page 3 of 8
love & affection, funeral expenses, loss of estate, loss of
consortium, mental pain and sufferings and the loss of services,
which were being rendered by the deceased to the appellants.
6. Nobody appeared for respondents.
7. I have heard learned counsel for the appellants and perused
the record.
8. As regards income, PW2 Smt. Geeta stated that yearly
income of her husband was about Rs. 1 lac from the fodder work
done by him. But no documentary evidence was brought on
record to prove the same. It is no more res integra that mere bald
assertions regarding the income of the deceased are of no help to
the claimants in the absence of any reliable evidence being
brought on record. The thumb rule is that in the absence of clear
and cogent evidence pertaining to income of the deceased
learned Tribunal should determine income of the deceased on the
basis of the minimum wages notified under the Minimum Wages
Act. After considering all these factors and considering that no
dispute in this regard is made by the respondents, I am of the
view that the tribunal has not erred in assessing the income of
the deceased at Rs. 2,736.20/-pm on the basis of minimum
FAO NO. 676/2003 Page 4 of 8
wages notified under MW Act by taking the difference in the
wages at the time of the accident and at the time when the
award was made. Therefore, no interference is made in relation
to income of the deceased by this court.
9. A perusal of the minimum wages notified under the
Minimum Wages Act show that to neutralize increase in inflation
and cost of living, minimum wages virtually double after every 10
years. For instance, minimum wages of skilled labourers as on
1.1.1980 was Rs. 320/- per month and same rose to Rs. 1,083/-
per month in the year 1990. Meaning thereby, from year 1980 to
year 1990, there there has been an increase of nearly 238% in
the minimum wages. Thus, it could safely be assumed that
income of the deceased would have doubled in the next 10 years.
Thus, the tribunal erred in this regard and same should be
considered herein.
10. As regards the contention of the counsel for the appellant
that the tribunal erred in applying the multiplier of 14 in the facts
and circumstances of the case, I feel that the tribunal has
committed error. This case pertains to the year 2000 and at that
time II schedule to the Motor Vehicles Act had already been
FAO NO. 676/2003 Page 5 of 8
brought on the statute book. At the time of the accident
deceased was of 32 years of age and was survived by his widow,
aged parents but later father died and three children. In the facts
of the present case I am of the view that after looking at the age
of the claimants and the deceased the multiplier of 17 should
have been applied as per the II schedule to the MV Act.
11. As regards the issue of interest that the rate of interest of
9% p.a. awarded by the tribunal is on the lower side and the
same should be enhanced to 12% 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 not find any infirmity in the award
FAO NO. 676/2003 Page 6 of 8
regarding award of interest @ 9% pa by the tribunal and the
same is not interfered with.
12. On the contention regarding that the tribunal has erred in
not granting adequate compensation towards loss of love &
affection, funeral expenses and loss of estate, whereas, no
compensation has been granted towards loss of consortium and
the loss of services, which were being rendered by the deceased
to the appellants. In this regard compensation towards loss of
love and affection is awarded at Rs. 25,000/-; compensation
towards funeral expenses is awarded at Rs. 10,000/- and
compensation towards loss of estate is awarded at Rs. 10,000/-.
Further, Rs. 50,000/- is awarded towards loss of consortium.
13. As far as the contention pertaining to the awarding of
amount towards mental pain and sufferings caused to the
appellants due to the sudden demise of the deceased and the
loss of services, which were being rendered by the deceased to
the appellants is concerned, I do not feel inclined to award any
amount as compensation towards the same as the same are not
conventional heads of damages.
14. Therefore, the total lo of dependency come to Rs.
5,58,184.80 (2736.20+ 2x 2736.20/2 x 2/3 x 12 x 17) And after
FAO NO. 676/2003 Page 7 of 8
considering Rs. 95,000/-, which is granted towards non-pecuniary
damages, the total compensation comes out as Rs. 6,53,184.80.
15. In view of the above discussion, the total compensation is
enhanced to Rs. 6,53,185/- from Rs. 3,30,000/- with interest on
the differential amount @ 7.5% per annum from the date of filing
of the petition till realisation and the same shall be paid to the
appellants by the respondent insurance company in the same
proportion as awarded by the tribunal within 30 days of this
order.
16. With the above directions, the present appeal is disposed
of.
Ap;ril 27, 2009 KAILASH GAMBHIR, J.
FAO NO. 676/2003 Page 8 of 8