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 10, Cited by 66]

Supreme Court - Daily Orders

The Oriental Insurance Company Limited vs Kahlon @ Jasmail Singh Kahlon ... on 16 August, 2021

Author: Navin Sinha

Bench: Navin Sinha

                                                                     REPORTABLE

                                 IN THE SUPREME COURT OF INDIA
                                  CIVIL APPELLATE JURISDICTION


                                 CIVIL APPEAL NO. 4800 OF 2021
                                (arising out of SLP(C)No.2873 of 2021)


          The Oriental Insurance
          Company Limited                                     ...APPELLANT(S)
                                               VERSUS
          Kahlon @ Jasmail Singh Kahlon
          (deceased) through his Legal
          Representative Narinder Kahlon
          Gosakan and Another                                  ...RESPONDENT(S)


                                             JUDGMENT

NAVIN SINHA, J.

Leave granted.

2. A claim arising out of injuries caused in a motor accident that has reached its fruition more than 20 years later before this Court, which we find extremely distressing. The original claimant and his wife, both did not survive the ordeal to see the fruits of the litigation which is now being pursued by their daughter. Signature Not Verified

3. Digitally signed by Rajni Mukhi The facts of the case in a nutshell are that the original Date: 2021.08.16 16:32:21 IST Reason:

claimant was severely injured in a motor accident on 02.05.1999.
1
He filed a claim for compensation under Section 166(1)(a) of the Motor Vehicles Act, 1988 (hereinafter referred to as ‘the Act’).
The Motor Accidents Claims Tribunal on 02.11.2006 awarded him a sum of Rs.1,00,000/­ only with 9% interest. Dissatisfied, the original claimant preferred an appeal before the High Court.
Unfortunately, he was deceased on 06.11.2015 during the pendency of the appeal, not attributed to the injuries suffered in the accident. The daughter of the claimant, who was an unmarried girl aged 21 years at the time of the accident, was substituted in the appeal. The High Court substantially enhanced the compensation.

4. Shri H. Chandra Sekhar, learned counsel on behalf of the appellant, submits that the cause of action being personal to the injured abates on his death, which was not caused due to the accident. The legal heir is entitled only to such compensation which forms part of the estate of the deceased. Loss of salary, future prospects, pain and suffering along with attendant charges do not form part of the estate of the deceased. The compensation could not have been fixed by application of multiplier as it was not a case of death caused or occasioned by or due to the 2 accident. The amount awarded by the Tribunal would alone form part of the estate of the deceased. Reliance in support of the submissions has been placed on two Full Bench decisions of the Karnataka High Court in Kanamma vs. Deputy General Manager, ILR 1990 Karnataka 4300, Uttam Kumar vs. Madhav and Another, ILR 2002 Karnataka 1864, Umedchand Golcha vs. Dayaram and Others, 2002(1) MPLJ 249, Pravabati Gosh and another vs. Gautam Das and others, 2009(4) GLR 64. The respondent being a married daughter is not entitled to any claim for any other loss of estate of the deceased as she was not dependent on the deceased. It is lastly submitted that the High Court has erred in not deducting 1/3 rd of the compensation amount towards personal expenses by the deceased.

5. Shri Nikhil Goel, learned counsel on behalf of the respondent no.1, submits that no deduction towards personal expenses can be made as the deceased actually incurred expenses during his lifetime. The deduction is to be made hypothetically only in a case where death has occurred, relying on Raj Kumar vs. Ajay Kumar and another, 2011(1) SCC 343. 3 The submission of Shri Goel is that it is only a claim for personal injuries that will abate with the death of the deceased. The claims such as loss of income, medical expenses etc. will survive as part of the loss to the estate. He relies upon Surpal Singh Ladhubha Gohil vs. Raliyatbahen Mohanbhai Savlia and Ors., 2009(2) GLH 217, Munni Devi and Others vs. New India Assurance Co. Ltd., 103(2003) DLT 464, Venkatesan vs. Kasthuri, 2014 ACJ 1621 and Maimuna Begum and others vs. Taju and Others, 1989 MhLJ 352. Shri Goel next submits that the High Court has committed no error in awarding loss of income along with future prospects with a multiplier of 11 relying on Parmindar Singh vs. New India Assurance Co. Ltd. & Ors., (2019) 7 SCC 217 and Kajal vs. Jagdish Chand & Ors., (2020) 4 SCC 413. The injured had suffered 100 per cent physical disability. He was unable to pursue his life and career and had to leave his job and shift to his home town Punjab. Despite being a law graduate and professionally qualified with a Diploma in Labour Laws, he was unable to pursue any independent career thereafter because of complete physical disability. The compensation as enhanced by the High Court is, 4 therefore, not on account of personal injuries, but as loss of the estate of the deceased, and therefore, calls for no interference.

6. We have considered submissions on behalf of the parties. The original claimant was travelling with his wife and unmarried daughter when their vehicle was hit by a lorry driven rashly and negligently on 02.05.1999. The claimant was taken to the Government Hospital, Trivandrum but the severity of the injuries required him to be shifted to the Apollo Hospital, Chennai the next day for professionalized management where he remained under treatment till 24.11.1999. He suffered spinal shock, with cervical cord injury and quadriplegia with respiratory failure. He was resuscitated and put on ventilator support for skull traction. His right ankle needed surgery. He required further treatment for anterior decompression, disc excision and bone grafting. His physical activity was by way of wheel chair mobilisation. The disability certificate dated 16.06.2000 issued to him by the Government Headquarter Hospital, Cuddalore opined 100 per cent permanent motor system disability with operative scar on the right­side neck, right ankle, healed scar on the left side forehead frontal region and parietal region and that he was 5 unable to lift all four limbs which were vested with sensory loss present in certain places classified as quadriplegic orthopedically.

7. The claimant was a law graduate with a Diploma in Personal Management and Labour Welfare from the Punjab University. Because of the injuries, he found it difficult and inconvenient to continue with his job as Deputy General Manager and resigned pre­maturely on 30.09.2001 at the age of 53 years before his scheduled superannuation on 30.04.2006. Unable to pursue his life and career with the burden of treatment and family expenses in the changed circumstances in Cuddalore, he moved this Court in T.P.(C) No. 1043 of 2003 for transfer of the claim case filed by him in Cuddalore in the year 2000 which was allowed on 25.02.2004. The proceedings were shifted to Gurdaspur in Punjab.

8. The Tribunal in a very cursory and cryptic manner awarded a compensation of Rs.1,00,000/­ along with 9% interest. The claimant then moved the High Court which has enhanced the compensation to Rs.37,81,234/­ by taking into account his 6 annual salary with future prospect applying the multiplier of 11 including pain and suffering, attendant’s charges.

9. The Act is a beneficial and welfare legislation. Section 166(1)

(a) of the Act provides for a statutory claim for compensation arising out of an accident by the person who has sustained the injury. Under Clause (b), compensation is payable to the owner of the property. In case of death, the legal representatives of the deceased can pursue the claim. Property, under the Act, will have a much wider connotation than the conventional definition. If the legal heirs can pursue claims in case of death, we see no reason why the legal representatives cannot pursue claims for loss of property akin to estate of the injured if he is deceased subsequently for reasons other than attributable to the accident or injuries under Clause 1(c) of Section 166. Such a claim would be completely distinct from personal injuries to the claimant and which may not be the cause of death. Such claims of personal injuries would undoubtedly abate with the death of the injured. What would the loss of estate mean and what items would be covered by it are issues which has to engage our attention. The appellant has a statutory obligation to pay compensation in 7 motor accident claim cases. This obligation cannot be evaded behind the defence that it was available only for personal injuries and abates on his death irrespective of the loss caused to the estate of the deceased because of the injuries.

10. In Umed Chand (supra), giving a broad liberal interpretation to the provisions of the Act so that legal representatives do not suffer injustice, it was observed that the claim for personal injuries will not survive on death of the injured unrelated to the accident but the legal representatives could pursue the claim for enhancement of the claim for loss of the estate which would include expenditure on medical expenses, travelling, attendant, diet, doctor’s fee and reasonable monthly annual accretion to the estate for a certain period. It is trite that the income which a person derives compositely forms part of the expenditure on himself, his family and the savings go to the estate. The unforeseen expenses as aforesaid naturally have to be met from the estate causing pecuniary loss to the estate. 8

11. In Maimuna Begum (supra) the defence under Section 306 of the Indian Succession Act, 1925 on the old English Common Law maxim “actio personalis moritur cum persona” was rejected opining that it would be unjust to non­suit the heirs on that ground.

12. In Venkatesan (supra), the injured claimant preferred an appeal dissatisfied, but was deceased during the pendency of the appeal. Compensation came to be awarded under the Act for loss of estate keeping in mind the nature of the injuries, the treatment, the expenditure incurred and loss of income.

13. In Surpal Singh (supra), Justice K.S. Radhakrishnan, C.J. (as he then was), observed that the Act was a social welfare legislation providing for compensation by award to people who sustain bodily injuries or get killed. The grant of compensation had to be expeditious as procedural technicalities could not be allowed to defeat the just purpose of the act. The Courts in construing social welfare legislations had to adopt a beneficial rule of construction which fulfils the policy of the legislation favorable to those in whose interest the Act has been passed. 9 Judicial discipline demanded that the words of a remedial statutes be construed so far as they reasonably admit so as to secure that relief contemplated by the statute and it shall not be denied to the class intended to be relieved. Rejecting the maxim of “actio personalis moritur cum persona” on the premise that it was an injury done to the person and the claim abated with his demise it was observed:

“11. The question as to whether injury was personal or otherwise is of no significance so far as the wrong doer is concerned and he is obliged to make good the loss sustained by the injured. Legal heirs and legal representatives would have also suffered considerable mental pain and agony due to the accident caused to their kith and kin. Possibly they might have looked after their dear ones in different circumstances, which cannot be measurable in monetary terms. We are therefore in full agreement with the view expressed by the learned Single Judge of this Court in Gujarat State Road Transport Corporation’s case (supra) that even after death of the injured, the claim petition does not abate and right to sue survives to his heirs and legal representatives.”

14. This view has subsequently been followed in a decision authored by brother Justice M.R. Shah J., (as he then was) in Madhuben Maheshbhai Patel vs. Joseph Francis Mewan and Others, 2015 (2) GLH 499, holding as follows: 10

“12….Considering the aforesaid decision of the Division Bench of this Court in the case of Surpal Singh Ladhubha Gohil (supra); decisions of the learned Single Judge of this Court in the case of Jenabai Widow of Abdul Karim Musa (supra) and in the case of Amrishkumar Vinodbhai (supra); and aforesaid two decisions of the learned Single Judge of the Rajasthan High Court, we are of the opinion that maxim “actio personalis moritur cum persona” on which Section 306 of the Indian Evidence Act (sic Indian Succession Act) is based cannot have an applicability in all actions even in an case of personal injuries where damages flows from the head or under the head of loss to the estate. Therefore, even after the death of the injured claimant, claim petition does not abate and right to sue survive to his heirs and legal representatives in so far as loss to the estate is concerned, which would include personal expenses incurred on the treatment and other claim related to loss to the estate. Under the circumstances, the issue referred to the Division Bench is answered accordingly. Consequently, it is held that no error has been committed by the learned Tribunal in permitting the heirs to be brought on record of the claim petition and permitting the heirs of the injured claimant who died subsequently to proceed further with the claim petition. However, the claim petition and even appeal for enhancement would be confine to the claim for the loss to the estate as observed hereinabove.”

15. Similar view has been taken by the Punjab & Haryana High Court in Joti Ram vs. Chamanlal, AIR 1985 P&H 2 and the Madras High Court in Thailammai vs. A.V. Mallayya Pillai, 1991 ACJ 185 (Mad).

11

16. The view taken in Kanamma (supra) and Uttam Kumar (supra) that the claim would abate is based on a narrow interpretation of the Act which does not commend to us. The reasoning of the Gujarat High Court is more in consonance with aim, purpose and spirit of the Act and furthers its real intent and purpose which we therefore approve.

17. The injuries suffered by the deceased in the accident required prolonged hospitalization for six months. The extent of disability suffered was assessed on 16.06.2000 as 100%. The extent of disability, pursuant to physiotherapy was reassessed as 75% on 08.08.2002. In the interregnum, the injured resigned his job on 30.09.2001 at the age of 53 years as he found movement difficult and inconvenient without an attendant as distinct from complete immobility. The injured was possessing professional qualifications in labour laws and Industrial relations along with a Diploma in Personnel Management. He may have had to suffer some handicap in also practicing before the labour court, but cannot be held to have suffered 100% physical disability as his capacity for rendering advisory and other work coupled with 12 movement on a wheel chair with the aid of an attendant could still facilitate a reduced earning capacity. It cannot be held that the injured was completely left with no source of livelihood except to deplete his estate. In assessing, what has been described as a ‘Just Compensation’ under the Act, all factors including possibilities have to be kept in mind.

18. The Tribunal, on technicalities rejected his claim for salary, medical expenses and percentage of disability and granted a measly compensation of Rupees one lakh only by a cryptic order. We are, therefore, of the opinion that while the claim for personal injuries may not have survived after the death of the injured unrelated to the accident or injuries, during the pendency of the appeal, but the claims for loss of estate caused was available to and could be pursued by the legal representatives of the deceased in the appeal.

19. In Parminder Singh (supra) compensation on the basis of complete loss of income, the percentage of disability, future prospects were granted applying the relevant multiplier. Again, in Kajal (supra) the injured was assessed as 100 per cent 13 disabled, considering all of which compensation was awarded on the notional future prospects along with relevant multiplier. The loss of income to the injured in the facts of the present case has to be assessed at 75%. In view of Raj Kumar (supra) there shall be no deduction towards personal expenses.

20. We see no reason to deviate from the consistent judicial view taken by more than one High Court that loss of estate would include expenditure on medicines, treatment, diet, attendant, Doctor’s fee, etc. including income and future prospects which would have caused reasonable accretion to the estate but for the sudden expenditure which had to be met from and depleted the estate of the injured, subsequently deceased.

21. However, the compensation under the head pain and suffering being personal injuries is held to be unsustainable and is disallowed. The High Court has not awarded anything towards medical expenses despite hospitalisation for six months being an admitted fact. We therefore award a sum of Rs.1,00,000/­ towards medical expenses. Hence, the reassessed total compensation would be Rs.28,42,175/­, calculated hereunder:

Sr.         Heads                     Calculations
No.
                                 14
1.    Annual Salary            Rs. 25084*12= Rs. 3,01,008/­
                               After deducting 25%

75% of the annual salary will be =Rs. 2,25,756/­

2. 15% Future Prospects 15% of 2,25,756= Rs. 33,863.4 Rs. 2,25,756+33,863= Rs. 2,59,619/­

3. Applying multiplier of 11 Rs. 2,59,619*11= Rs. 28,55,809/­

4. 10% of the income tax Rs. 2,25,756­1,50,000= 75,756, deducted for 15 years 10% of 75,756= 7575.60 For 15 years = 7575.6*15= Rs. 1,13,634/­

5. Medical Expenses Rs. 1,00,000/­

6. Attendant Charges Rs. 1,00,000/­

7. Grand Total Rs. 29,42,175/­

8. Compensation already Rs.1,00,000/­ awarded by the Tribunal and paid

9. Net Total (7)­(8) Rs.28,42,175/­

22. The appellant is therefore directed to pay to respondent no.1 within a period of four weeks Rs.28,42,175/­ along with interest @ 9% p.a. from the date of filing of the claim petition, till its realisation.

23. The appeal is partly allowed to the extent indicated above.

…………...................J. [NAVIN SINHA] …………...................J. [R. SUBHASH REDDY] NEW DELHI AUGUST 16, 2021.

15