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 11, Cited by 0]

Gujarat High Court

Daxaben Parshottambhai L.H.Of ... vs Leruji Dinaji Bhati (Vanjara) & 2 on 12 March, 2015

Bench: Jayant Patel, G.B.Shah

         C/FA/910/2010                               JUDGMENT



           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                     FIRST APPEAL  NO. 910 of 2010
 
FOR APPROVAL AND SIGNATURE: 
 
HONOURABLE MR.JUSTICE JAYANT PATEL
 
and
HONOURABLE MR.JUSTICE G.B.SHAH
 
==============================================================

1  Whether Reporters of Local Papers may be allowed 
   to see the judgment ?

2  To be referred to the Reporter or not ?

3  Whether their Lordships wish to see the fair copy 
   of the judgment ?

4  Whether this case involves a substantial question 
   of law as to the interpretation of the 
   Constitution of India or any order made thereunder 
   ?

==============================================================
DAXABEN PARSHOTTAMBHAI L.H.OF PARSHOTTAMBHAI HARIBHAI  & 
                    2....Appellant(s)
                          Versus
   LERUJI DINAJI BHATI (VANJARA)  &  2....Defendant(s)
==============================================================
Appearance:
MR TUSHAR L SHETH, ADVOCATE for the Appellant(s) No. 1 ­ 
3
MR RITURAJ M MEENA, ADVOCATE for the Defendant(s) No. 3
NOTICE SERVED for the Defendant(s) No. 1 ­ 2
==============================================================

         CORAM: HONOURABLE MR.JUSTICE JAYANT PATEL
                and
                HONOURABLE MR.JUSTICE G.B.SHAH
 
                     Date : 11/03/2015 &
                             12/03/2015
                        ORAL JUDGMENT

  (PER : HONOURABLE MR.JUSTICE JAYANT PATEL)

1. The   present   appeal   is   directed   against   the  Page 1 of 16 1 of 32 C/FA/910/2010 JUDGMENT judgment and award passed by the Tribunal dated  28.11.2008   in   MACP   No.155/02,   whereby   the  Tribunal   has   awarded   compensation   of  Rs.15,95,400/­   with   interest   at   the   rate   of   9%  p.a.

2. The   short   facts   of   the   case   are   that   on  16.01.2002, when the deceased Parshottambhai was  going   in   his   motorcycle   bearing   No.   GJ­3A­7016  from   Upleta   to   Mekhatimbi   and   when   he   reached  near   Upleta   Kharid   Vehchan   Sangh,   one   truck  bearing No.GTB 4455 dashed with the motorcycle of  the deceased and the deceased sustained injuries  and he died on the spot.  The claim petition was  filed   for   compensation   of   Rs.30   lakhs   by   the  dependent   members   of   the   family.     It   may   be  recorded   that   initially,   the   claim   petition   was  filed   by   five   claimants   out   of   which   claimants  no.1 to 3 were the wife of the deceased and son  and daughter and claimants no.4 and 5 were father  and   mother.     Pending   the   petition,   as   the  original claimant no.4 had expired on 30.03.2002  and   the   mother   had   expired   on   23.02.2007,   by  application, exhibit 19, it was declared that the  original claimants no.4 and 5 be deleted.   Such  was   permitted   by   the   Court.     Consequently,   the  claim petition remained for only three claimants.  The Tribunal, at the conclusion of the petition,  passed   the   above   referred   judgment   and   award.  Under   the   circumstances,   the   present   appeal  before this Court.

3. We   have   heard   Mr.Tushar   Sheth,   learned   counsel  Page 2 of 16 2 of 32 C/FA/910/2010 JUDGMENT appearing   for   the   appellant   and   Mr.   Meena,  learned counsel appearing for the main contesting  party­respondent no.3.  The other respondents are  served but none appears on their behalf.

4. The learned counsel for the appellants raised the  first contention that the contributory negligence  attributed by the Tribunal to the deceased at 18%  for   the   accident   is   erroneous   because   the  Tribunal did not appreciate the aspect that there  was   oral   evidence   of   the   eye   witness   and   the  driver of the truck had not entered the witness  box.     It   was   submitted   that   under   these  circumstances,   the   Tribunal   ought   to   have   held  the   driver   of   the   truck   100%   negligent   for   the  accident.

5. Whereas,   Mr.   Meena,   learned   counsel   for  respondent   no.3,   by   supporting   the   order   passed  by the Tribunal, contended that the Tribunal has  taken reasonable view of the matter on the basis  of   the   evidence   of   the   panchnama   and   the  situation in which the accident had happened. He  submitted that merely because the driver was not  examined   on   behalf   of   the   insured   vehicle   it  cannot be said that the Tribunal had no power to  attribute   the   contributory   negligence   even   if  there was appropriate evidence of other document. 

6. The examination of the contention shows that the  charge­sheet   and   the   panchnama   were   produced   in  the evidence on behalf of the claimants through  Page 3 of 16 3 of 32 C/FA/910/2010 JUDGMENT the deposition of Dakshaben Parshottambhai Dhami,  exhibit   26.     When   the   evidence   was   produced   of  charge­sheet   and   panchnama   for   the   scene   of  incident,  it  would  not   lie  in  the  mouth  of  the  claimants   to   contend   that   the   evidence   produced  of   police   papers   of   charge­sheet   and   panchnama  and   the   FIR   should   not   have   been   considered   by  the   Tribunal   for   attribution   of   contributory  negligence.  The panchnama shows that the scooter  of the deceased was found near white strip which  is on the center of the road. The motorcycle had  jerk marks on the right side. The story narrated  by   the   complainant   is   that   the   truck   came   from  the   front   side   and   dashed   with   the   motorcycle  resulting into the accident. If jerk is given by  the   truck   to   the   motorcycle   on   the   right   side,  the motorcycle may be thrown on the extreme left  side   of   the   road.     In   spite   of   that,   the  motorcycle, as per the panchnama, even after the  accident is found nearby the center of the road  nearing   white   strip   on   the   center   of   the   road.  The accident has happened during day time in the  morning 7.00 o'clock. Therefore, had the deceased  driving   the   vehicle   on   the   extreme   left   of   the  road, the chances of avoiding the accident could  not   be   ruled   out.     But   at   the   same   time,   more  care was required to be taken on the part of the  driver of the truck for the small vehicles being  driven by the persons coming from the front side.  Under   these   circumstances,   the   Tribunal   has  assessed   the   contributory   negligence   to   the  Page 4 of 16 4 of 32 C/FA/910/2010 JUDGMENT extent of 18% to the driver of motorcycle, i.e.,  deceased and 82% to the driver of the truck.  In  our view, it cannot be said that the Tribunal has  taken any unreasonable view, which may call for  interference in exercise of the appellate power.

7. The attempt to contend that the oral evidence of  eye witness Chhagan Devraj should have been given  more   weightage   as   against   the   evidence   of  panchnama and FIR cannot be countenanced for the  simple reason that when the Tribunal has to form  the   opinion   or   make   the   assessment   for  contributory negligence, all evidences are to be  considered.     As   against   the   oral   evidence   of  Chhagan   Devraj,   the   documentary   evidence   of   FIR  filed by the very person Chhagan Devraj and the  panchnama   has   been   considered   by   the   Tribunal.  If oral evidence of Chhagan Devraj, p.w.3, Exh.57  is   considered   with   FIR,   there   are   material  contradiction   in   the   narration   of   the   incident,  more   particularly   on   the   aspect   of   overtaking,  which   is   completely   silent   in   the   FIR.   Under  these   circumstances,   if   the   Tribunal   after  appreciation   of   the   evidence   has   taken   into  consideration   the   panchnama   prepared   for   the  scene of the accident, it cannot be said that the  oral   evidence   is   only   to   be   believed   and   the  documentary   evidence,   which   is   produced   by   the  claimants   themselves   ought   to   have   been  discarded.  

8. The   decision   upon   which   the   reliance   has   been  Page 5 of 16 5 of 32 C/FA/910/2010 JUDGMENT placed by the learned counsel for the appellants  in   the   case   of   Syed   Sadiq   Etc.   vs.   Divisional  Manager, United India Ins. Co. reported at 2014  (1)   SCALE   389   and   the   another   decision   of   the  Apex   Court   in   the   case   of   Jiju   Kuruvila   Vs.  Kunjujamma   Mohan   reported   at   2013   (0)   GLHEL­SC  54170 are of no help to the learned counsel for  the appellants since in none of such cases, the  evidence   was   produced   of   the   panchnama   and   the  FIR   by   the   claimants   themselves.     Under   these  circumstances, both the decisions cannot be made  available to the facts of the present case.  

9. The   learned   counsel   for   the   appellants   next  contended   that   the   quantum   awarded   of   the  compensation   by   the   Tribunal   is   on   much   lower  side inasmuch as since the deceased was serving  as a teacher and the evidence was there on record  for much increase in the income, the prospective  income   ought   to   have   been   considered   to   the  extent   of   100%,   whereas,   the   Tribunal   has  considered   the   prospective   income   by   raising   to  50%.     He   submitted   that   evidence   of   the  calculation   of   the   salary,   had   the   deceased  continued   in   service   has   not   been   properly  considered by the Tribunal.   The learned counsel  also   submitted   that   the   number   of   claimants   in  the   initial   stage   were   more   than   3   and   towards  personal   deduction,   the   Tribunal   ought   not   have  made deduction of 1/3rd and in his submission, as  per the decision of the Apex Court in the case of  Sarla   Verma   vs.   Delhi   Transport   Corporation     &  Page 6 of 16 6 of 32 C/FA/910/2010 JUDGMENT Anr. reported at (2009) 6 SCC 121, 1/4th  of the  amount   ought   to   have   been   deducted   towards  personal   expenses.     The   learned   counsel   also  submitted   that   the   Tribunal   has   awarded   only  Rs.20,000/­   towards   loss   of   consortium   and  towards loss of estate, which is too meagre and  as per the recent decision of the Apex Court, it  should  not   be  in  any  case   less  than  Rs.1  Lakh.  He submitted that the compensation awarded by the  Tribunal deserves to be enhanced.  

10. Whereas, Mr. Meena, learned counsel appearing for  the   respondent   Insurance   Company   contended   that  the   Tribunal   has   already   considered   50%  appreciation, which is more than what is observed  by   the   Apex   Court   in   the   case   of   Sarla   Verma  (supra)   considering   the   age   of   the   deceased   at  the time of the accident.   He submitted that in  any case as per the decision of the Apex Court in  the case of Sarla Verma (supra),   the aspect of  income tax liability by the deceased is totally  lost   sight   of   and   is   ignored.     Therefore,  appropriate   deduction   ought   to   have   been  considered by the Tribunal, if this Court is to  examine the matter on just compensation.  He also  submitted   that   it   is   true   that   initially,   the  number   of   claimants   were   five,   but   when   the  claimants themselves deleted the claimants No.4 &  5, it would mean that they abandoned the aspect  of compensation for claimants no.4 and 5.  Hence,  the   compensation   awarded   by   the   Tribunal   by  deduction of 1/3rd of the amount towards personal  Page 7 of 16 7 of 32 C/FA/910/2010 JUDGMENT expenses   can   be   said   as   appropriate.     In   his  submission,   the   Tribunal   has   properly   assessed  the   compensation,   but   if   any   case   is   to   be  considered for enhancement, the deduction towards  tax   liability   may   also   be   considered   by   this  Court,   which   has   not   been   considered   by   the  Tribunal.   Mr. Meena submitted that the Tribunal  has properly awarded the amount towards loss of  consortium and estate and no enhancement may be  made by this Court.

11. We may first consider the aspect for assessment  of   the   income,   including   the   prospective   income  by   the   Tribunal.   The   salary   slip   of   the   last  month was produced on record and as per the said  salary slip, the basic salary was of Rs.8,500/­,  Dearness   Allowance   was   of   Rs.3,655/­   and   H.R.A  was   of   Rs.638/­,   total   Rs.12,793/­.     So   far   as  the other amount of medical allowance of Rs.100/­  and   Rs.175/­   for   special   allowance,   no   evidence  was produced on behalf of the original claimants.  Therefore,   the   last   salary   including   D.A.,   and  H.R.A., can be considered at Rs.12,793/­ and if  rounded off, it can be said as Rs.12,800/­.

12. On behalf of the claimants, evidence was produced  of one Mr.Parshotam Ravji Vekaria (Exh. 47), who  was co­employee, working as clerk in the school  and   the   estimated   salary,   had   the   deceased  continued in service, was produced.   As per the  said   evidence,   it   was   suggested   that   had   the  deceased   continued   in   service,   the   salary   would  Page 8 of 16 8 of 32 C/FA/910/2010 JUDGMENT be   of   Rs.30,267/­.     But   the   relevant   aspect   is  that the calculation is stated to have been made  by   including   Rs.10,750/­   as   basic   salary,  Rs.5375/­   as   Dearness   Salary   and   Rs.13,061/­   as  D.A.,   Rs.806/­   as   H.R.A.,   Rs.100/­   as   medical  allowance and Rs.175/­ as other allowances.   No  explanation   has   been   submitted   about   Dearness  Salary.   Even medical allowance of Rs.100/­ and  special allowance of Rs.175/­, in our view, would  not be available.  No explanation has been given  for the so­called Dearness Salary.  As such, for  the   purpose   of   salary   and   the   allowance,   basic  salary, D.A., and H.R.A., can be considered.  The  basic salary was stated as Rs.10,750/­. D.A., was  not   properly   calculated   because,   while  calculating the D.A., it was shown as 130% D.A.,  which prima facie, is unbelievable.   Under these  circumstances,   we   find   that   no   reliance   can   be  placed upon the exaggerated figure of the salary,  which   the   deceased   would   have   got,   had   he  continued   in   service.     Further,   the   aspect   of  risk of continuity in service, including that of  the chances of promotion, risk hazard, etc., are  not   considered.     Under   these   circumstances,   we  find   that   the   approach   of   the   Tribunal   was  correct   in   not   relying   upon   those   documents  produced for the purpose of consideration of the  prospective income.   As per the decision of the  Apex   Court   in   the   case   of  Sarla   Verma  (supra),  the   highest   prospective   income   is   considered   as  that of 50%.   The Tribunal has gone by the same  Page 9 of 16 9 of 32 C/FA/910/2010 JUDGMENT approach.     The   only   error   appears   to   be   on   the  part  of  the Tribunal  is excluding  the  amount  of  H.R.A.   Under these circumstances, if the 50% is  added to the aforesaid income of Rs.12,800/­, it  would come to Rs.19,200/­ per month.  Such, in our  view, would be the appropriate assessment for the  income of the deceased, including the prospective  income per month.  

13. The   Tribunal   has   deducted   1/3rd  amount   towards  personal expenses, whereas the contention of the  learned Counsel for the appellants was that as the  number of claimants were five, it would have been  1/4th as per the decision of the Apex Court in the  case of Sarla Verma(supra). 

14. Had   it   been   a   case   where   also   the   original  claimants   maintained   the   claim   either   themselves  or   after   the   death,   through   the   legal  representatives   of   the   deceased   claimants,   it  might stand on a different footing and different  consideration.  However, it appears that since the  two claimants, mother and father of the  deceased  had   expired,   the   rest   of   the   claimants   did   not  continue the claim for those claimants and prayed  for deletion.   Therefore, we find that  the claim  for   the   father   and   mother,   who   were   claimants,  could   be   said   as   abandoned   by   the   person  concerned.     Once   it   was   abandoned,   the   claim  petition   remained   for   only   three   persons;   wife,  one   son   and   one   daughter.     Even   as   per   the  decision   of   the   Apex   Court,   if   the   number   of  Page 10 of 16 10 of 32 C/FA/910/2010 JUDGMENT claimants   were   less   than   3,   1/3rd  amount   should  have   been   deducted   towards   personal   expenses.  Accordingly,   1/3rd  would   be   Rs.6,400/­   and   if  deducted   from   Rs.19,200/­,   the   net   amount   would  come   to   R.12,800/­   per   month   towards   dependency  benefits and per year, such amount would come to  Rs.1,53,600/­.  

15. The   deceased   was   aged   48   years   and   as   per   the  decision of the Apex Court in the case of  Sarla  Verma (supra), the appropriate multiplier would be  13, which has been applied by the Tribunal and if  the multiplier of 13 is applied, the economic loss  can be assessed at Rs.19,96,800/­.  

16. The   Tribunal   has   lost   sight   of   the   important  aspect   that   no   deduction   is   considered   towards  income tax liability.  The tax rate prevailing in  the year 2002­2003 was 20% on the amount exceeding  Rs.60,000/­,   since   the   exemption   limit   was  Rs.60,000/­.  If the exact limit is considered as  that   of   Rs.1,53,600/­,   the   tax   would   be  approximately Rs.20,000/­, but while computing the  tax, we need to keep in mind two aspects; one is  that if the investments are made by the concerned  person   to   take   benefit   of   tax,  on   such  investments, benefits under Section 80C would be  available.  Further, after 2002, taxable slabs has  substantially   gone   down.     Hence,   we   find   it  appropriate to consider the deduction at the rate  of Rs.10,000/­ per year.   If considered with the  multiplier   of   13,   it   would   be   Rs.1,30,000/­  Page 11 of 16 11 of 32 C/FA/910/2010 JUDGMENT towards   tax   liability.     Hence,   out   of   the  aforesaid amount of Rs.19,96,800/­, Rs.1,30,000/­  would   be   required   to   be   deducted   towards   income  tax liability.   Hence, the net amount would come  to  Rs.18,66,800/­.    Out of  the said amount,  the  Tribunal   has   considered   82%   as   liability   of   the  driver of the truck for contributory negligence.  Hence,   82%   of   the   said   amount   would   come   to  Rs.15,30,776/­   towards   as   compensation   towards  economic loss.

17. Mr.Sheth,   learned   Counsel   appearing   for   the  appellants,   by   relying   upon   the   decision   of   the  Apex Court in the case of  Vimal Kanwar and Ors.  Vs.   Kishore   Dan   and   Ors.,   reported   in   (2013)   7  SCC,   476  contended that when in the last salary  slip,   which   was   produced   on   record,   nothing   was  shown   towards   income   tax   deduction,   it   would   be  presumed that the income tax is already deducted  or   the   employer   has   already   paid   the   tax   and,  therefore, the net amount should be considered and  no   deduction   should   be   made   towards   taxable  liability as held by the Apex Court in the case of  Sarla Verma (supra).

18. Whereas,   Mr.Meena,   learned   Counsel   for   the   main  contesting Insurance Company, by relying upon the  another decision of the Apex Court in the case of  Kala   Devi   Vs.   Bhagwan   Das   Chauhan   reported   in  2014  (8)  Supreme  474  contended that in the case  of the person, who had expired in the year 2003,  where   the   income   was   considered   as   that   of  Page 12 of 16 12 of 32 C/FA/910/2010 JUDGMENT Rs.9,000/­ per month, annually Rs.1,08,000/­, the  Supreme Court has considered the deduction towards  income   tax   liability   of   20%   and,   therefore,   he  submitted that the deduction should be on the flat  rate and not minus the exemption limit available  under the Income Tax Act.

19. In the decision of the Apex Court in the case of  Vimal Kanwar & Ors. (supra) the Apex Court had no  occasion   to   consider   the   aspect   about   the   tax  planning   available   to   the   employee   concerned   at  the time when the deduction is to be made by the  employer from the salary.  When to deduct, how to  deduct are the options available to the employee.  In any case, the liability to pay Income Tax is  upon the employee, though the deduction is to be  made by the employer as desired by the employee or  as per the tax planning submitted by the employee.  Hencethe said decision cannot be made applicable  to the facts of the present case.   Similarly, in  the case of Kala Devi (supra), the Apex Court had  no   occasion   to   examine   the   aspect   of   exemption  limit available to the person concerned under the  Income   Tax   Act   and   it   is   only   thereafter,   the  taxable income would start for the purpose of tax  liability with the option available to the person  concerned to get the benefits under Income Tax Act  by making investment under Section 80C of the Act  etc.  Hence, we find that such decision is also of  no help to the respondent Insurance Company.

20. Under   these   circumstances,   the   compensation  Page 13 of 16 13 of 32 C/FA/910/2010 JUDGMENT awarded   by   the   Tribunal   towards   economic   loss  would be required to be modified.

21. There is considerable substance in the contention  of the learned Counsel for the claimants that the  amount award towards  loss  of estate and  loss  of  consortium of Rs.20,000/­ is on a much lower side.  The reliance was placed upon the decision of the  Apex   Court   in   the   case   of  Jiju   Kuruvila   Vs.  Kunjujamma Mohan with Oriental Insurance Co. Ltd.  Vs. Chinnamma Joy, reported in (2013) 9 SCC, 166  and   in   the   case   of  Vimal   Kanwar   &   Ors.(supra),  recent decision of the Apex Court in the case of  Jitendra   Khimshankar   Trivedi   &   ors.   Vs.   Kasam  Daud Kumbhar  & Ors., reported  in 2015(2)  SCALE,  172 and also the decision of the Apex Court in the  case   of  Rajesh   Vs.   Rajbir   Singh,   reported   in  (2013) 9 SCC, 54.

22. We   may   record   that   the   Division   Bench   of   this  Court in the case of  National  Insurance  Co. Vs.  Gordhanbhai  Damjibhai  Nakum  & 5 in First Appeal  No.3894   of   2006  decided   on   14.10.2014   had   an  occasion   to   consider   the   decision   of   the   Apex  Court   in   the   case   of  Rajesh   Vs.   Rajbir   Singh  (supra)  as   well   as  Vimal   Kanwar   &   Ors.   (supra)  and  Sonabanu   Nazirbhai   Mirza   Vs.   Ahmedabad  Municipal   Transport   Service,   reported   in   2013  ACJ, 2733 and the other decision of the Apex Court  in   the   case   of  Minu   Rout   Vs.   Satya   Pradhymna  Mohapatra, reported in (2013) 10 SCC, 695. After  considering   the   above   referred   decisions,   this  Page 14 of 16 14 of 32 C/FA/910/2010 JUDGMENT Court   found   it   appropriate   to   award   the   sum   of  Rs.1,00,000/­ towards compounded head of loss of  consortium   and   loss   of   love   and   affection   as  against   Rs.20,000/­   as   awarded   by   the   Tribunal.  The amount of funeral expenses of Rs.2,000/­, in  our view, is much a lower amount and, therefore,  appropriate   amount   would   be   Rs.10,000/­   towards  funeral expenses.

23. In   view   of   the   aforesaid   observations   and  discussion, the claimants would be entitled to the  compensation   of   Rs.15,30,776/­   towards   economic  loss plus Rs.1,00,000/­ towards loss of consortium  and   loss   of   love   and   affection   plus   Rs.10,000/­  towards funeral expenses, total amount would come  to   Rs.16,40,776/­   and   not   the   amount   of  Rs.15,90,400/­ as awarded by the Tribunal.

24. Under these circumstances, the award passed by the  Tribunal deserves to be modified to the aforesaid  extent.

25. In   view   of   the   aforesaid   observations   and  discussions,   it   is   held   that   the   original  claimants   would   be   entitled   to   the   amount   of  compensation   of   Rs.16,40,776/­   with   interest   at  the   rate   of   9%   per   annum   as   awarded   by   the  Tribunal   from   the   date   of   application   until   the  amount is actually paid or if deposited with the  Tribunal with accrued interest thereof.

26. The   appeal   is   allowed   to   the   aforesaid   extent. 




                           Page 15 of 16



                                                              15 of 32
              C/FA/910/2010                          JUDGMENT




Considering the facts and circumstances, no order  as to costs. 

27. R & P be sent back to the Tribunal.

(JAYANT PATEL, J.)  (G.B.SHAH, J.)  bjoy/vinod (Correction/Addition in the date of judgment carried out pursuant to  the order dated 06/04/2015 passed below office note dated 01/04/2015) Page 16 of 16 16 of 32 C/FA/910/2010 JUDGMENT IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL  NO. 910 of 2010   FOR APPROVAL AND SIGNATURE: 

 
HONOURABLE MR.JUSTICE JAYANT PATEL   and HONOURABLE MR.JUSTICE G.B.SHAH   ============================================================== 1  Whether Reporters of Local Papers may be allowed  to see the judgment ?
2  To be referred to the Reporter or not ?
3  Whether their Lordships wish to see the fair copy  of the judgment ?
4  Whether this case involves a substantial question  of law as to the interpretation of the  Constitution of India or any order made thereunder  ?
============================================================== DAXABEN PARSHOTTAMBHAI L.H.OF PARSHOTTAMBHAI HARIBHAI  & 
2....Appellant(s) Versus LERUJI DINAJI BHATI (VANJARA)  &  2....Defendant(s) ============================================================== Appearance:
MR TUSHAR L SHETH, ADVOCATE for the Appellant(s) No. 1 ­  3 MR RITURAJ M MEENA, ADVOCATE for the Defendant(s) No. 3 NOTICE SERVED for the Defendant(s) No. 1 ­ 2 ============================================================== CORAM: HONOURABLE MR.JUSTICE JAYANT PATEL and HONOURABLE MR.JUSTICE G.B.SHAH   Date : 11/03/2015   ORAL JUDGMENT   (PER : HONOURABLE MR.JUSTICE JAYANT PATEL)
1. The   present   appeal   is   directed   against   the  Page 1 of 16

17 of 32 C/FA/910/2010 JUDGMENT judgment and award passed by the Tribunal dated  28.11.2008   in   MACP   No.155/02,   whereby   the  Tribunal   has   awarded   compensation   of  Rs.15,95,400/­   with   interest   at   the   rate   of   9%  p.a.

2. The   short   facts   of   the   case   are   that   on  16.01.2002, when the deceased Parshottambhai was  going   in   his   motorcycle   bearing   No.   GJ­3A­7016  from   Upleta   to   Mekhatimbi   and   when   he   reached  near   Upleta   Kharid   Vehchan   Sangh,   one   truck  bearing No.GTB 4455 dashed with the motorcycle of  the deceased and the deceased sustained injuries  and he died on the spot.  The claim petition was  filed   for   compensation   of   Rs.30   lakhs   by   the  dependent   members   of   the   family.     It   may   be  recorded   that   initially,   the   claim   petition   was  filed   by   five   claimants   out   of   which   claimants  no.1 to 3 were the wife of the deceased and son  and daughter and claimants no.4 and 5 were father  and   mother.     Pending   the   petition,   as   the  original claimant no.4 had expired on 30.03.2002  and   the   mother   had   expired   on   23.02.2007,   by  application, exhibit 19, it was declared that the  original claimants no.4 and 5 be deleted.   Such  was   permitted   by   the   Court.     Consequently,   the  claim petition remained for only three claimants.  The Tribunal, at the conclusion of the petition,  passed   the   above   referred   judgment   and   award.  Under   the   circumstances,   the   present   appeal  before this Court.

3. We   have   heard   Mr.Tushar   Sheth,   learned   counsel  Page 2 of 16 18 of 32 C/FA/910/2010 JUDGMENT appearing   for   the   appellant   and   Mr.   Meena,  learned counsel appearing for the main contesting  party­respondent no.3.  The other respondents are  served but none appears on their behalf.

4. The learned counsel for the appellants raised the  first contention that the contributory negligence  attributed by the Tribunal to the deceased at 18%  for   the   accident   is   erroneous   because   the  Tribunal did not appreciate the aspect that there  was   oral   evidence   of   the   eye   witness   and   the  driver of the truck had not entered the witness  box.     It   was   submitted   that   under   these  circumstances,   the   Tribunal   ought   to   have   held  the   driver   of   the   truck   100%   negligent   for   the  accident.

5. Whereas,   Mr.   Meena,   learned   counsel   for  respondent   no.3,   by   supporting   the   order   passed  by the Tribunal, contended that the Tribunal has  taken reasonable view of the matter on the basis  of   the   evidence   of   the   panchnama   and   the  situation in which the accident had happened. He  submitted that merely because the driver was not  examined   on   behalf   of   the   insured   vehicle   it  cannot be said that the Tribunal had no power to  attribute   the   contributory   negligence   even   if  there was appropriate evidence of other document. 

6. The examination of the contention shows that the  charge­sheet   and   the   panchnama   were   produced   in  the evidence on behalf of the claimants through  Page 3 of 16 19 of 32 C/FA/910/2010 JUDGMENT the deposition of Dakshaben Parshottambhai Dhami,  exhibit   26.     When   the   evidence   was   produced   of  charge­sheet   and   panchnama   for   the   scene   of  incident,  it  would  not   lie  in  the  mouth  of  the  claimants   to   contend   that   the   evidence   produced  of   police   papers   of   charge­sheet   and   panchnama  and   the   FIR   should   not   have   been   considered   by  the   Tribunal   for   attribution   of   contributory  negligence.  The panchnama shows that the scooter  of the deceased was found near white strip which  is on the center of the road. The motorcycle had  jerk marks on the right side. The story narrated  by   the   complainant   is   that   the   truck   came   from  the   front   side   and   dashed   with   the   motorcycle  resulting into the accident. If jerk is given by  the   truck   to   the   motorcycle   on   the   right   side,  the motorcycle may be thrown on the extreme left  side   of   the   road.     In   spite   of   that,   the  motorcycle, as per the panchnama, even after the  accident is found nearby the center of the road  nearing   white   strip   on   the   center   of   the   road.  The accident has happened during day time in the  morning 7.00 o'clock. Therefore, had the deceased  driving   the   vehicle   on   the   extreme   left   of   the  road, the chances of avoiding the accident could  not   be   ruled   out.     But   at   the   same   time,   more  care was required to be taken on the part of the  driver of the truck for the small vehicles being  driven by the persons coming from the front side.  Under   these   circumstances,   the   Tribunal   has  assessed   the   contributory   negligence   to   the  Page 4 of 16 20 of 32 C/FA/910/2010 JUDGMENT extent of 18% to the driver of motorcycle, i.e.,  deceased and 82% to the driver of the truck.  In  our view, it cannot be said that the Tribunal has  taken any unreasonable view, which may call for  interference in exercise of the appellate power.

7. The attempt to contend that the oral evidence of  eye witness Chhagan Devraj should have been given  more   weightage   as   against   the   evidence   of  panchnama and FIR cannot be countenanced for the  simple reason that when the Tribunal has to form  the   opinion   or   make   the   assessment   for  contributory negligence, all evidences are to be  considered.     As   against   the   oral   evidence   of  Chhagan   Devraj,   the   documentary   evidence   of   FIR  filed by the very person Chhagan Devraj and the  panchnama   has   been   considered   by   the   Tribunal.  If oral evidence of Chhagan Devraj, p.w.3, Exh.57  is   considered   with   FIR,   there   are   material  contradiction   in   the   narration   of   the   incident,  more   particularly   on   the   aspect   of   overtaking,  which   is   completely   silent   in   the   FIR.   Under  these   circumstances,   if   the   Tribunal   after  appreciation   of   the   evidence   has   taken   into  consideration   the   panchnama   prepared   for   the  scene of the accident, it cannot be said that the  oral   evidence   is   only   to   be   believed   and   the  documentary   evidence,   which   is   produced   by   the  claimants   themselves   ought   to   have   been  discarded.  

8. The   decision   upon   which   the   reliance   has   been  Page 5 of 16 21 of 32 C/FA/910/2010 JUDGMENT placed by the learned counsel for the appellants  in   the   case   of   Syed   Sadiq   Etc.   vs.   Divisional  Manager, United India Ins. Co. reported at 2014  (1)   SCALE   389   and   the   another   decision   of   the  Apex   Court   in   the   case   of   Jiju   Kuruvila   Vs.  Kunjujamma   Mohan   reported   at   2013   (0)   GLHEL­SC  54170 are of no help to the learned counsel for  the appellants since in none of such cases, the  evidence   was   produced   of   the   panchnama   and   the  FIR   by   the   claimants   themselves.     Under   these  circumstances, both the decisions cannot be made  available to the facts of the present case.  

9. The   learned   counsel   for   the   appellants   next  contended   that   the   quantum   awarded   of   the  compensation   by   the   Tribunal   is   on   much   lower  side inasmuch as since the deceased was serving  as a teacher and the evidence was there on record  for much increase in the income, the prospective  income   ought   to   have   been   considered   to   the  extent   of   100%,   whereas,   the   Tribunal   has  considered   the   prospective   income   by   raising   to  50%.     He   submitted   that   evidence   of   the  calculation   of   the   salary,   had   the   deceased  continued   in   service   has   not   been   properly  considered by the Tribunal.   The learned counsel  also   submitted   that   the   number   of   claimants   in  the   initial   stage   were   more   than   3   and   towards  personal   deduction,   the   Tribunal   ought   not   have  made deduction of 1/3rd and in his submission, as  per the decision of the Apex Court in the case of  Sarla   Verma   vs.   Delhi   Transport   Corporation     &  Page 6 of 16 22 of 32 C/FA/910/2010 JUDGMENT Anr. reported at (2009) 6 SCC 121, 1/4th  of the  amount   ought   to   have   been   deducted   towards  personal   expenses.     The   learned   counsel   also  submitted   that   the   Tribunal   has   awarded   only  Rs.20,000/­   towards   loss   of   consortium   and  towards loss of estate, which is too meagre and  as per the recent decision of the Apex Court, it  should  not   be  in  any  case   less  than  Rs.1  Lakh.  He submitted that the compensation awarded by the  Tribunal deserves to be enhanced.  

10. Whereas, Mr. Meena, learned counsel appearing for  the   respondent   Insurance   Company   contended   that  the   Tribunal   has   already   considered   50%  appreciation, which is more than what is observed  by   the   Apex   Court   in   the   case   of   Sarla   Verma  (supra)   considering   the   age   of   the   deceased   at  the time of the accident.   He submitted that in  any case as per the decision of the Apex Court in  the case of Sarla Verma (supra),   the aspect of  income tax liability by the deceased is totally  lost   sight   of   and   is   ignored.     Therefore,  appropriate   deduction   ought   to   have   been  considered by the Tribunal, if this Court is to  examine the matter on just compensation.  He also  submitted   that   it   is   true   that   initially,   the  number   of   claimants   were   five,   but   when   the  claimants themselves deleted the claimants No.4 &  5, it would mean that they abandoned the aspect  of compensation for claimants no.4 and 5.  Hence,  the   compensation   awarded   by   the   Tribunal   by  deduction of 1/3rd of the amount towards personal  Page 7 of 16 23 of 32 C/FA/910/2010 JUDGMENT expenses   can   be   said   as   appropriate.     In   his  submission,   the   Tribunal   has   properly   assessed  the   compensation,   but   if   any   case   is   to   be  considered for enhancement, the deduction towards  tax   liability   may   also   be   considered   by   this  Court,   which   has   not   been   considered   by   the  Tribunal.   Mr. Meena submitted that the Tribunal  has properly awarded the amount towards loss of  consortium and estate and no enhancement may be  made by this Court.

11. We may first consider the aspect for assessment  of   the   income,   including   the   prospective   income  by   the   Tribunal.   The   salary   slip   of   the   last  month was produced on record and as per the said  salary slip, the basic salary was of Rs.8,500/­,  Dearness   Allowance   was   of   Rs.3,655/­   and   H.R.A  was   of   Rs.638/­,   total   Rs.12,793/­.     So   far   as  the other amount of medical allowance of Rs.100/­  and   Rs.175/­   for   special   allowance,   no   evidence  was produced on behalf of the original claimants.  Therefore,   the   last   salary   including   D.A.,   and  H.R.A., can be considered at Rs.12,793/­ and if  rounded off, it can be said as Rs.12,800/­.

12. On behalf of the claimants, evidence was produced  of one Mr.Parshotam Ravji Vekaria (Exh. 47), who  was co­employee, working as clerk in the school  and   the   estimated   salary,   had   the   deceased  continued in service, was produced.   As per the  said   evidence,   it   was   suggested   that   had   the  deceased   continued   in   service,   the   salary   would  Page 8 of 16 24 of 32 C/FA/910/2010 JUDGMENT be   of   Rs.30,267/­.     But   the   relevant   aspect   is  that the calculation is stated to have been made  by   including   Rs.10,750/­   as   basic   salary,  Rs.5375/­   as   Dearness   Salary   and   Rs.13,061/­   as  D.A.,   Rs.806/­   as   H.R.A.,   Rs.100/­   as   medical  allowance and Rs.175/­ as other allowances.   No  explanation   has   been   submitted   about   Dearness  Salary.   Even medical allowance of Rs.100/­ and  special allowance of Rs.175/­, in our view, would  not be available.  No explanation has been given  for the so­called Dearness Salary.  As such, for  the   purpose   of   salary   and   the   allowance,   basic  salary, D.A., and H.R.A., can be considered.  The  basic salary was stated as Rs.10,750/­. D.A., was  not   properly   calculated   because,   while  calculating the D.A., it was shown as 130% D.A.,  which prima facie, is unbelievable.   Under these  circumstances,   we   find   that   no   reliance   can   be  placed upon the exaggerated figure of the salary,  which   the   deceased   would   have   got,   had   he  continued   in   service.     Further,   the   aspect   of  risk of continuity in service, including that of  the chances of promotion, risk hazard, etc., are  not   considered.     Under   these   circumstances,   we  find   that   the   approach   of   the   Tribunal   was  correct   in   not   relying   upon   those   documents  produced for the purpose of consideration of the  prospective income.   As per the decision of the  Apex   Court   in   the   case   of  Sarla   Verma  (supra),  the   highest   prospective   income   is   considered   as  that of 50%.   The Tribunal has gone by the same  Page 9 of 16 25 of 32 C/FA/910/2010 JUDGMENT approach.     The   only   error   appears   to   be   on   the  part  of  the Tribunal  is excluding  the  amount  of  H.R.A.   Under these circumstances, if the 50% is  added to the aforesaid income of Rs.12,800/­, it  would come to Rs.19,200/­ per month.  Such, in our  view, would be the appropriate assessment for the  income of the deceased, including the prospective  income per month.  

13. The   Tribunal   has   deducted   1/3rd  amount   towards  personal expenses, whereas the contention of the  learned Counsel for the appellants was that as the  number of claimants were five, it would have been  1/4th as per the decision of the Apex Court in the  case of Sarla Verma(supra). 

14. Had   it   been   a   case   where   also   the   original  claimants   maintained   the   claim   either   themselves  or   after   the   death,   through   the   legal  representatives   of   the   deceased   claimants,   it  might stand on a different footing and different  consideration.  However, it appears that since the  two claimants, mother and father of the  deceased  had   expired,   the   rest   of   the   claimants   did   not  continue the claim for those claimants and prayed  for deletion.   Therefore, we find that  the claim  for   the   father   and   mother,   who   were   claimants,  could   be   said   as   abandoned   by   the   person  concerned.     Once   it   was   abandoned,   the   claim  petition   remained   for   only   three   persons;   wife,  one   son   and   one   daughter.     Even   as   per   the  decision   of   the   Apex   Court,   if   the   number   of  Page 10 of 16 26 of 32 C/FA/910/2010 JUDGMENT claimants   were   less   than   3,   1/3rd  amount   should  have   been   deducted   towards   personal   expenses.  Accordingly,   1/3rd  would   be   Rs.6,400/­   and   if  deducted   from   Rs.19,200/­,   the   net   amount   would  come   to   R.12,800/­   per   month   towards   dependency  benefits and per year, such amount would come to  Rs.1,53,600/­.  

15. The   deceased   was   aged   48   years   and   as   per   the  decision of the Apex Court in the case of  Sarla  Verma (supra), the appropriate multiplier would be  13, which has been applied by the Tribunal and if  the multiplier of 13 is applied, the economic loss  can be assessed at Rs.19,96,800/­.  

16. The   Tribunal   has   lost   sight   of   the   important  aspect   that   no   deduction   is   considered   towards  income tax liability.  The tax rate prevailing in  the year 2002­2003 was 20% on the amount exceeding  Rs.60,000/­,   since   the   exemption   limit   was  Rs.60,000/­.  If the exact limit is considered as  that   of   Rs.1,53,600/­,   the   tax   would   be  approximately Rs.20,000/­, but while computing the  tax, we need to keep in mind two aspects; one is  that if the investments are made by the concerned  person   to   take   benefit   of   tax,  on   such  investments, benefits under Section 80C would be  available.  Further, after 2002, taxable slabs has  substantially   gone   down.     Hence,   we   find   it  appropriate to consider the deduction at the rate  of Rs.10,000/­ per year.   If considered with the  multiplier   of   13,   it   would   be   Rs.1,30,000/­  Page 11 of 16 27 of 32 C/FA/910/2010 JUDGMENT towards   tax   liability.     Hence,   out   of   the  aforesaid amount of Rs.19,96,800/­, Rs.1,30,000/­  would   be   required   to   be   deducted   towards   income  tax liability.   Hence, the net amount would come  to  Rs.18,66,800/­.    Out of  the said amount,  the  Tribunal   has   considered   82%   as   liability   of   the  driver of the truck for contributory negligence.  Hence,   82%   of   the   said   amount   would   come   to  Rs.15,30,776/­   towards   as   compensation   towards  economic loss.

17. Mr.Sheth,   learned   Counsel   appearing   for   the  appellants,   by   relying   upon   the   decision   of   the  Apex Court in the case of  Vimal Kanwar and Ors.  Vs.   Kishore   Dan   and   Ors.,   reported   in   (2013)   7  SCC,   476  contended that when in the last salary  slip,   which   was   produced   on   record,   nothing   was  shown   towards   income   tax   deduction,   it   would   be  presumed that the income tax is already deducted  or   the   employer   has   already   paid   the   tax   and,  therefore, the net amount should be considered and  no   deduction   should   be   made   towards   taxable  liability as held by the Apex Court in the case of  Sarla Verma (supra).

18. Whereas,   Mr.Meena,   learned   Counsel   for   the   main  contesting Insurance Company, by relying upon the  another decision of the Apex Court in the case of  Kala   Devi   Vs.   Bhagwan   Das   Chauhan   reported   in  2014  (8)  Supreme  474  contended that in the case  of the person, who had expired in the year 2003,  where   the   income   was   considered   as   that   of  Page 12 of 16 28 of 32 C/FA/910/2010 JUDGMENT Rs.9,000/­ per month, annually Rs.1,08,000/­, the  Supreme Court has considered the deduction towards  income   tax   liability   of   20%   and,   therefore,   he  submitted that the deduction should be on the flat  rate and not minus the exemption limit available  under the Income Tax Act.

19. In the decision of the Apex Court in the case of  Vimal Kanwar & Ors. (supra) the Apex Court had no  occasion   to   consider   the   aspect   about   the   tax  planning   available   to   the   employee   concerned   at  the time when the deduction is to be made by the  employer from the salary.  When to deduct, how to  deduct are the options available to the employee.  In any case, the liability to pay Income Tax is  upon the employee, though the deduction is to be  made by the employer as desired by the employee or  as per the tax planning submitted by the employee.  Hencethe said decision cannot be made applicable  to the facts of the present case.   Similarly, in  the case of Kala Devi (supra), the Apex Court had  no   occasion   to   examine   the   aspect   of   exemption  limit available to the person concerned under the  Income   Tax   Act   and   it   is   only   thereafter,   the  taxable income would start for the purpose of tax  liability with the option available to the person  concerned to get the benefits under Income Tax Act  by making investment under Section 80C of the Act  etc.  Hence, we find that such decision is also of  no help to the respondent Insurance Company.

20. Under   these   circumstances,   the   compensation  Page 13 of 16 29 of 32 C/FA/910/2010 JUDGMENT awarded   by   the   Tribunal   towards   economic   loss  would be required to be modified.

21. There is considerable substance in the contention  of the learned Counsel for the claimants that the  amount award towards  loss  of estate and  loss  of  consortium of Rs.20,000/­ is on a much lower side.  The reliance was placed upon the decision of the  Apex   Court   in   the   case   of  Jiju   Kuruvila   Vs.  Kunjujamma Mohan with Oriental Insurance Co. Ltd.  Vs. Chinnamma Joy, reported in (2013) 9 SCC, 166  and   in   the   case   of  Vimal   Kanwar   &   Ors.(supra),  recent decision of the Apex Court in the case of  Jitendra   Khimshankar   Trivedi   &   ors.   Vs.   Kasam  Daud Kumbhar  & Ors., reported  in 2015(2)  SCALE,  172 and also the decision of the Apex Court in the  case   of  Rajesh   Vs.   Rajbir   Singh,   reported   in  (2013) 9 SCC, 54.

22. We   may   record   that   the   Division   Bench   of   this  Court in the case of  National  Insurance  Co. Vs.  Gordhanbhai  Damjibhai  Nakum  & 5 in First Appeal  No.3894   of   2006  decided   on   14.10.2014   had   an  occasion   to   consider   the   decision   of   the   Apex  Court   in   the   case   of  Rajesh   Vs.   Rajbir   Singh  (supra)  as   well   as  Vimal   Kanwar   &   Ors.   (supra)  and  Sonabanu   Nazirbhai   Mirza   Vs.   Ahmedabad  Municipal   Transport   Service,   reported   in   2013  ACJ, 2733 and the other decision of the Apex Court  in   the   case   of  Minu   Rout   Vs.   Satya   Pradhymna  Mohapatra, reported in (2013) 10 SCC, 695. After  considering   the   above   referred   decisions,   this  Page 14 of 16 30 of 32 C/FA/910/2010 JUDGMENT Court   found   it   appropriate   to   award   the   sum   of  Rs.1,00,000/­ towards compounded head of loss of  consortium   and   loss   of   love   and   affection   as  against   Rs.20,000/­   as   awarded   by   the   Tribunal.  The amount of funeral expenses of Rs.2,000/­, in  our view, is much a lower amount and, therefore,  appropriate   amount   would   be   Rs.10,000/­   towards  funeral expenses.

23. In   view   of   the   aforesaid   observations   and  discussion, the claimants would be entitled to the  compensation   of   Rs.15,30,776/­   towards   economic  loss plus Rs.1,00,000/­ towards loss of consortium  and   loss   of   love   and   affection   plus   Rs.10,000/­  towards funeral expenses, total amount would come  to   Rs.16,40,776/­   and   not   the   amount   of  Rs.15,90,400/­ as awarded by the Tribunal.

24. Under these circumstances, the award passed by the  Tribunal deserves to be modified to the aforesaid  extent.

25. In   view   of   the   aforesaid   observations   and  discussions,   it   is   held   that   the   original  claimants   would   be   entitled   to   the   amount   of  compensation   of   Rs.16,40,776/­   with   interest   at  the   rate   of   9%   per   annum   as   awarded   by   the  Tribunal   from   the   date   of   application   until   the  amount is actually paid or if deposited with the  Tribunal with accrued interest thereof.

26. The   appeal   is   allowed   to   the   aforesaid   extent. 




                           Page 15 of 16



                                                              31 of 32
              C/FA/910/2010                         JUDGMENT




Considering the facts and circumstances, no order  as to costs. 

27. R & P be sent back to the Tribunal.

(JAYANT PATEL, J.)  (G.B.SHAH, J.)  bjoy/vinod Page 16 of 16 32 of 32