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]

Tripura High Court

Tripura State Electricity Corporation ... vs Shri Ananta Pada Jamatia on 25 January, 2024

               HIGH COURT OF TRIPURA
                     AGARTALA
                    RSA No.22 of 2022

1.Tripura State Electricity Corporation Ltd.
  Represented by the Chairman-cum-Managing Director,
  Bidyut Bhavan, Banamalipur,
  P.S. East Agartala, District West Tripura.

2. The Deputy General Manager (DGM),
   Amarpur Electrical Division, P.S. Birganj,
   District Gomati, Tripura.

3. The Senior Manager,
   Tripura State Electricity Corporation Ltd.
   Dalak Electric Call center,
   P.S. Birganj, District Gomati, Tripura.

                                   ..........Appellant- Defendants

                            Versus

1. Shri Ananta Pada Jamatia,
   Son of late Bimoni Jamatia,
   Village- Dalak (Jamatia Para),
   Amarpur, P.S. Birganj, District :-Gomati, Tripura.

2. Smti. Nibas Kumari Jamatia,
   Wife of Shri Ananta Pada Jamatia,
   Village- Dalak (Jamatia Para),
   Amarpur, P.S. Birganj, District Gomati, Tripura.

                                   ...........Respondent-Plaintiffs
3. Shri Surjya Hari Jamatia,
   S/o. Late Deb Sadhan Jamatia,
   Resident of East Para Burruria,
   P.S. Birganj, District Gomati, Tripura.

4. Shri Sarba Sadhan Jamatia,
   S/o. Late Dwijahari Jamatia,
   Resident of East Para Burruria,
   P.S. Birganj, District Gomati, Tripura.

5. Shri Hadaram Reang,
   S/o. Shri Abhoyram Reang,
   Resident Chandrasingpara,
   South Karbook, P.S. Karbook,
   District Gomati, Tripura
                             ............Proforma- Respondents.
                            Page 2 of 24




For Appellant(s)       :     Mr. N. Majumder, Adv.

For Respondent(s)      :     Mr. S. Lodh, Adv.
                             Mr. Samarjit Bhattacharjee, Adv.
                             Mr. A. Sengupta, Adv.
Date of Hearing        :     09.01.2024
Date of delivery of
Judgment and Order :         25.01.2024
Whether fit for
Reporting              :     YES

         HON‟BLE MR. JUSTICE BISWAJIT PALIT

                      Judgment & Order

           This appeal is directed under Section 100 of CPC

against the judgment dated 19.02.2021 and decree dated

04.03.2021 passed by Learned Addl. District Judge, West

Tripura, Agartala in Money Appeal No.01 of 2019 modifying

the   judgment     dated    30.11.2018     and     decree   dated

15.12.2018 passed in Money Suit No.31 of 2014 by Learned

Civil Judge, Senior Division, West Tripura, Agartala.

02.        The brief fact relates to this appeal are as follows:

           The     respondent-plaintiffs   filed   one   suit   for

      compensation under the Fatal Accidents Act 1855

      before the Learned Trial Court below against the

      Tripura State Electricity Corporation Limited and Ors.

      alleging inter-alia that the respondent-plaintiffs are the

      parents of the deceased Dharma Bhakta Jamatia, who

      had died on 13.05.2013 due to electrocution. It was the

      case of the respondent-plaintiffs that due to severe
                            Page 3 of 24




      cyclone in the first week of May, 2013 several electric

      lines were damaged and disconnected due to falling of

      trees at Dalak area situated within the territorial limits

      of Amarpur Sub-division and after 5/6 days of cyclone

      and tornado, the deceased and one Rabindra Hari

      Jamatia     were   engaged     by   pro-respondents    for

      cutting/removing the trees and the tree branches from

      the electricity lines on payment of wages on the reason

      that the pro-respondent No.5, Hadaram Reang, one of

      the staffs under the respondent-plaintiff Nos.1 and 2 of

      the Original Suit were unable to climb the trees due to

      backache.

03.        On 13.05.2011, around 04.15 p.m the pro-

respondent Nos.3 to 5 accompanied with the deceased and

one Rabindra Hari Jamatia went to Jamatia Para near

Thalchara Bazar on call to repair as well as to restore

electricity connection at Jamatia Para. On reaching there, as

per direction and under compelling circumstances on the

pressure being created by the pro-respondent Nos.3 to 5,

the deceased and said Rabindra Hari Jamatia had climbed

the electric pole for repairing. Although they have/had no

previous experience in this matter i.e. to climb the electric

pole, so, they denied climbing of the electric pole. Before

proceeding to that area for the said purpose, electricity line

of that area was shut down by the pro-respondent Nos.3 and
                           Page 4 of 24




4 but during working suddenly the respondent Nos.3 and 4

continued the supply of electricity resulting which the

deceased and Rabindra Hari Jamatia fell down from the

electric pole due to electric shock and received severe injury.

Immediately, thereafter, both of them were shifted to

Amarpur hospital where the deceased succumbed to his

injuries on 13.05.2013. In this connection a police case vide

Birganj P.S case No.65 of 2013, under Section 338/304 of

IPC was registered against the pro-respondent Nos.3 to 5.

After that the respondent-plaintiffs No.1 and 2 having

claimed that the deceased being their son was 19 years old

at that time and was unmarried and also used to earn Rs.

300/- (Rupees three hundred only) per day and contributed

the whole amount to maintain the family, filed the case

claiming compensation of Rs.7,00,000/-(Rupees seven lakhs

only) for the premature death of their son due to negligence

on the part of the respondents before the Learned Court

below. All the defendants in the original suit contested the

case by filing their separate written statements and denied

the assertions of the respondent-plaintiffs in their plaint

rather the respondent-defendant Nos.1 and 2 contended that

the branch line of Dalak Jamatia Para was made isolated

from the main line due to storm on 07.05.2013. On

12.05.2013 the staff of Electric Sub-Division as well as call

center made some repairing removing the branches of trees
                            Page 5 of 24




fallen on the electric line and the electric line was charged on

12.05.2013    up   to   Duluma(Daluma)        T.S.R    camp     after

isolating the faulty branch line. It was the further case of the

respondent-appellant Nos.1 and 2 that on the day of alleged

incident some people of Dalak Jamatia Para tried to remove

the trees of that branch line at their own interest for having

electricity supply and thereby they tried to connect the

branch line and therefore the accident occurred. It was

further asserted that there was no negligence or actionable

wrong on their part and the respondent Nos.3 to 5 even

have/had no authority to engage any labour and that the suit

was not maintainable in absence of the provisions of the

Employees Compensation Act. It was further asserted that

the answering defendants were not liable for such death and

also not liable for making any payment of compensation as

claimed by the respondent-plaintiffs.

04.        Upon the pleadings of the parties the Learned

Trial Court below framed the following issues:

                   "(1)Whether the suit is maintainable in its
                   present form and nature?
                   (2)Whether there is any cause of action for filing
                   the suit by the plaintiff?
                   (3)Whether the deceased Dharma Bhakta Jamatia
                   died on 13.05.2015 (sic.)(actually it should be
                   13.05.2013) caused by electrocution due to
                   actionable wrong/ negligence/      carelessness on
                   the part of the defendants No. 1 and 2?
                   (4)Whether defendant No.6 has(sic) compelled
                   the deceased Dharma Bhakta Jamatia to climb on
                   the electric post for purpose of reparing though
                   the deceased Dharma Bhakta Jamatia has(sic)
                   declined initially to climb the electric post as he
                   was not acquainted or conversant with the
                   electric reparing work?
                   (5)Whether the defendants No.1 & 2 are liable for
                   making any payment of compensation as claimed
                            Page 6 of 24




                  by the plaintiffs if so what be the quantum of
                  compensation?
                  (6)Whether the plaintiffs are entitled to get any
                  other relief or reliefs?"

05.       Before the Learned Trial Court the respondent-

plaintiffs have adduced two witnesses and relied upon some

documentary evidences which were marked as exhibits and

the appellant-defendants have also adduced three witnesses

and finally after hearing both the sides Learned Trial Court

below passed the judgment and order on 30.11.2018. The

operative portion of the judgment/order of the Learned Court

below is reproduced below:

                  "In the result, the instant suit preferred by the
                  Plaintiffs namely Sri Ananta Pada Jamatia and
                  Smt. Nibas Kumari Jamatia is decreed on contest
                  with costs and it is ordered that Defendant No. 1
                  namely Tripura State Electricity Corporation Ltd.,
                  represented     by   its   Chairman-cum-Managing
                  Director shall pay Rs. 5,00,000/- (Rupees five
                  lakhs) only as damages to the Plaintiffs with
                  interest @ 8.5% per annum from the date of
                  institution of the suit to the date of realization of
                  the said amount and on realization of the said
                  amount of Rs. 5,00,000/- with requisite interest,
                  the entire amount shall be apportioned equally
                  among the two Plaintiffs. The entire amount shall
                  be paid by Defendant No.1 to the Plaintiffs within
                  three months from the date of this Judgment."

06.       Challenging that judgment, the defendants Nos.1

and 2 of the original suit preferred an appeal before the

Court of Learned District Judge, West Tripura, Agartala and

the case was consigned to the Court of Learned Addl. District

Judge, Court No.2, West Tripura, Agartala for disposal

according to law and the Learned First Appellate Court after

hearing both the sides modified the said judgment of the

Learned Trial Court below by judgment and order dated
                             Page 7 of 24




19.02.2021. The operative portion of the order of the

Learned First Appellate Court is reproduced below:

                    "In the result, the appeal fails, but the decree so
                    passed by the trial court stands modified. The
                    respondent Nos. 1 and 2 (plaintiff Nos. 1 and 2 in
                    original suit) are entitled to get amount of
                    compensation to the tune of Rs. 16,50,000/-
                    (Rupees sixteen lakhs fifty thousands only) along
                    with 6% interest per annum thereon from the
                    date of filing the original suit on 02.09.2014 till
                    the date of realization. The appellants shall make
                    payment of the amount so awarded within a
                    period of three months failing which the awarded
                    amount shall carry 9% interest per annum from
                    the date of filing the original suit on 02.09.2014
                    till the date of realization.
                    The judgment and decree of the Trial Court stands
                    modified to the extent as indicated above.
                    To feel contrive for their (parties) reproachable
                    conduct there is no order as to costs."

07.          Challenging that Judgment, the defendant Nos.1

and 2 of the original suit as appellants have preferred this

Second Appeal before the High Court. At the time of

admission of appeal by order dated 23.05.2022 following

substantial question of law was framed:

                    "Whether the Ld. Court below committed error in
                    deciding the issue involved here in?"

08.          Thereafter, on 09.01.2024 again after hearing the

contesting    parties   further   another    following    substantial

question of law was framed:

                    "Whether the judgment of the Learned appellate
                    Court is perverse?"

09.          At the time of hearing, Learned Counsel, Mr. N.

Majumder representing the appellants drawn the attention of

the Court that the present appellants have preferred this

appeal only on the ground that the Learned Trial Court at the

time of delivering the judgment wrongly made improper
                             Page 8 of 24




calculation of compensation and came to a wrong finding.

Learned Counsel further submitted that Learned Trial Court

determined     the    amount      of     compensation/damage           to

Rs.2,00,000/- (Rupees two lakhs only) but at the time of

delivering    judgments/order          determined        the   same    to

Rs.5,00,000/-     (Rupees    five       lakhs    only)     without    any

reasoning    which    was   not     legally     permissible.    Learned

Counsel further referring the judgment of Learned First

Appellate Court drawn the attention of this Court that

Learned       First    Appellate          Court      also       wrongly

calculated/decided the amount of compensation/damage

which prompted the present appellants to challenge the

same by this Second Appeal. No other arguments were

advanced by the Learned Counsel for the present appellants.

10.          On the other hand, Learned Counsel Mr. Samarjit

Bhattacharjee for the respondent-plaintiffs No.1 and 2

submitted that there was no error in the judgment of the

Learned First Appellate Court and the Learned First Appellate

Court after considering all the legal aspects based on the

findings of Hon'ble the Apex Court has rightly delivered the

judgment which needs no interference. Rather Learned

Counsel submitted that the Learned First Appellate Court did

not consider any amount as consortium which may be taken

into consideration by this Appellate Court and urged before

the Court to consider the same in the light of judgment of
                                Page 9 of 24




the Hon'ble Apex Court. Learned Counsel in course of

hearing also referred some citations. Learned Counsel, Mr. S.

Lodh for the pro-respondent No.5 did not submit anything

challenging the judgment of the First Appellate Court and

Learned     Counsel,     Mr.    A.   Sengupta    representing    the

proforma-respondent Nos.3 and 4 also refused to say

anything against the judgment of the Learned First Appellate

Court,    rather   the   Learned     Counsels   of   the   proforma-

respondents submitted that Learned First Appellate Court

considering all the aspects delivered the judgment and they

also defended the judgment of the First Appellate Court.

11.         As I have already stated that the Learned Counsel

for the appellant, at the time of hearing did not submit

anything regarding the findings of the Learned Courts below,

rather he confined his arguments only to the extent of

determination of compensation by the Learned Trial Court as

well as Learned First Appellate Court and also urged before

the Court to intervene the same.

12.         There is no dispute on record regarding the fact of

accident on the alleged day i.e. on 13.05.2013 and the death

of victim Dharma Bhakta Jamatia due to electrocution. Now,

we are to see as to whether the Learned First Appellate

Court has committed any error in determining the amount of

compensation modifying the judgment of the Learned Trial

Court below. As already submitted, Learned Counsel, Mr.
                           Page 10 of 24




Samarjit Bhattacharjee, in course of hearing referred some

citations.

13.          In Sarla Verma (Smt) and Others vs. Delhi

Transport Corporation and Another dated 15.04.2009

reported in (2009) 6 SCC 121, Hon'ble the Supreme Court

in Para 34 to 38 have observed as under:

                  "34. The Motor Vehicles Act, 1988 was amended
                  by Act 54 of 1994, inter alia, inserting Section
                  163-A and the Second Schedule with effect from
                  14-11-1994. Section 163-A of the MV Act contains
                  a     special   provision    as    to   payment    of
                  compensation on structured formula basis, as
                  indicated in the Second Schedule to the Act. The
                  Second Schedule contains a table prescribing the
                  compensation to be awarded with reference to
                  the age and income of the deceased. It specifies
                  the amount of compensation to be awarded with
                  reference to the annual income range of Rs.3000
                  to Rs.40,000. It does not specify the quantum of
                  compensation in case the annual income of the
                  deceased is more than Rs.40,000. But it provides
                  the multiplier to be applied with reference to the
                  age of the deceased. The table starts with a
                  multiplier of 15, goes up to 18, and then steadily
                  comes down to 5. It also provides the standard
                  deduction as one-third on account of personal
                  living expenses of the deceased. Therefore, where
                  the application is under section 163-A of the Act,
                  it is possible to calculate the compensation on the
                  structured      formula      basis,    even    where
                  compensation is not specified with reference to
                  the annual income of the deceased, or is more
                  than Rs.40,000, by applying the formula: (2/3 x
                  AI x M), that is two-thirds of the annual income
                  multiplied by the multiplier applicable to the age
                  of the deceased would be the compensation.
                  Several principles of tortious liability are excluded
                  when the claim is under section 163-A of MV Act.

                  35. There are however discrepancies/errors in
                  the multiplier scale given in the Second Schedule
                  table. It prescribes a lesser compensation for
                  cases where a higher multiplier of 18 is applicable
                  and a larger compensation with reference to
                  cases where a lesser multiplier of 15, 16, or 17 is
                  applicable. From the quantum of compensation
                  specified in the table, it is possible to infer that a
                  clerical error has crept in the Schedule and the
                  „multiplier' figures got wrongly typed as 15, 16,
                  17, 18, 17, 16, 15, 13, 11, 8, 5 & 5 instead of 20,
                  19, 18, 17, 16, 15, 14, 12, 10, 8, 6 and 5.

                  36. Another noticeable incongruity is, having
                  prescribed the notional minimum income of non-
                  earning persons as Rs.15,000/- per annum, the
        Page 11 of 24




table prescribes the compensation payable even
in cases where the annual income ranges
between Rs.3000 and Rs.12,000. This leads to an
anomalous position in regard to applications
under Section 163-A of the MV Act, as the
compensation will be higher in cases where the
deceased was idle and not having any income,
than in cases where the deceased was honestly
earning an income ranging between Rs.3000 and
Rs.12,000 per annum. Be that as it may.

37. The principles relating to determination of
liability and quantum of compensation are
different for claims made under Section 163-A of
the MV Act and claims under Section 166 of the
MV Act. (See Oriental Insurance Co. Ltd. vs.
Meena Variyal): 2007 (5) SCC 428). Section 163-
A and the Second Schedule in terms do not apply
to determination of compensation in applications
under Section 166. In Trilok Chandra: 4 (1996) 4
SCC 362, this Court, after reiterating the
principles stated in Susamma Thomas: (1994) 2
SCC 176, however, held that the operative
(maximum) multiplier, should be increased as 18
(instead of 16 indicated in Susamma Thomas):
(1994) 2 SCC 176, even in cases under Section
166 of the MV Act, by borrowing the principle
underlying Section    163-A and    the    Second
Schedule.

38. This Court observed in Trilok Chandra 4
(1996) 4 SCC 362:
          "17. Section 163-A begins with a non
          obstante clause and provides for
          payment of compensation, as indicated
          in the Second Schedule, to the legal
          representatives of the deceased or
          injured, as the case may be. Now if we
          turn to the Second Schedule, we find a
          table fixing the mode of calculation of
          compensation for third party accident
          injury claims arising out of fatal
          accidents. The first column gives the
          age group of the victims of accident,
          the second column indicates the
          multiplier    and     the    subsequent
          horizontal figures indicate the quantum
          of compensation in thousand payable to
          the heirs of the deceased victim.
          According to this table the multiplier
          varies from 5 to 18 depending on the
          age group to which the victim belonged.
          Thus, under this Schedule the maximum
          multiplier can be up to 18 and not 16 as
          was held in Susamma Thomas case:
          (1994) 2 SCC 176."
          "18.   ...Besides,    the    selection  of
          multiplier cannot in all cases be solely
          dependent on the age of the deceased.
          For example, if the deceased, a
          bachelor, dies at the age of 45 and his
          dependents are his parents, age of the
          parents would also be relevant in the
          choice of the multiplier......What we
                             Page 12 of 24




                              propose to emphasise is that the
                              multiplier cannot exceed 18 years'
                              purchase    factor.   This   is   the
                              improvement over the earlier position
                              that ordinarily it should not exceed
                              16..."

             Referring the same, Learned Counsel, Mr. S.

Bhattacharjee     representing       the    respondent       plaintiffs

submitted that at the time of calculation, Learned Trial Court

below determined the multiplier 17 but the Learned First

Appellate Court after hearing both the sides in view of the

principles   of   the   aforesaid    judgment      determined       the

multiplier as 18 and accordingly, rightly and reasonably

determined the amount of compensation and furthermore,

the Learned First Appellate Court also in exercise of the

power provided under Order XLI, Rule 33 of CPC modified

the quantum of compensation awarded by Learned Trial

Court and rightly delivered the judgment.

14.          Further in V. Mekala vs. M. Malathi and

Another dated 25.04.2014 reported in (2014) 11 SCC

178, Hon'ble the Supreme Court in Para 20 observed as

under:

                    "20.Therefore, in the light of the principles laid
                    down in the aforesaid case, it would be just and
                    proper for this Court, and keeping in mind her
                    past results we take 10,000 as her monthly
                    notional income for computation of just and
                    reasonable compensation under the head of loss
                    of income. Further, the High Court has failed to
                    take into consideration the future prospects of
                    income based on the principles laid down by this
                    Court in catena of cases referred to supra.
                    Therefore, the appellant is justified in seeking for
                    re-enhancement under this head as well and we
                    hold that the appellant claimant is entitled to
                    50% increase under this head as per the principle
                    laid down by this Court in Santosh Devi: (2012) 6
         Page 13 of 24




SCC 421. The relevant paragraph reads as under:
(SCC pp. 426-27, para 13)
          "13. In Sarla Verma case: (2009) 6 SCC
          121,    another    two-Judge       Bench
          considered various factors relevant for
          determining the compensation payable
          in cases involving motor accidents,
          noticed apparent divergence in the
          views expressed by this Court in
          different cases, referred to large
          number of precedents including the
          judgments in U.P. SRTC v. Trilok
          Chandra: (1996) 4 SCC 362, Nance v.
          British Columbia Electric Railway Co.
          Ltd.: 1951 AC 601, Davies v. Powell
          Duffryn Associated Collieries Ltd. (No. 2
          ): 1942 AC 601 and made an attempt to
          limit the exercise of discretion by the
          Tribunals and the High Courts in the
          matter of award of compensation by
          laying down straightjacket formula
          under different headings, some of
          which are enumerated below: (Sarla
          Verma Case: (2009) 6 SCC 121, SCC pp.
          133-34, para 24)
           Question (i)-Addition to income for
           future prospects
           24. In Susamma Thomas: (1994) 2 SCC
           121 this Court increased the income by
           nearly 100%, in Sarla Dixit: (1996) 3
           SCC 179 the income was increased only
           by 50% and in Abati Bezbaruah: (2003)
           3 SCC 148 the income was increased by
           a   mere     7%.     In   view   of    the
           imponderables and uncertainties, we
           are in favour of adopting as a rule of
           thumb, an addition of 50% of actual
           salary to the actual salary income of the
           deceased towards future prospects,
           where the deceased had a permanent
           job and was below 40 years. (Where
           the annual income is in the taxable
           range, the words "actual salary" should
           be read as "actual salary less tax".) The
           addition should be only 30% if the age
           of the deceased was 40 to 50 years.
           There should be no addition, where the
           age of the deceased is more than 50
           years. Though the evidence may
           indicate a different percentage of
           increase, it is necessary to standardise
           the    addition    to   avoid    different
           yardsticks being applied or different
           methods of calculation being adopted.
           Where the deceased was self-employed
           or was on a fixed salary (without
           provision for annual increments, etc.),
           the courts will usually take only the
           actual income at the time of death. A
           departure therefrom should be made
           only in rare and exceptional cases
           involving special circumstances.
Therefore, taking both the aspects into account,
the total amount of compensation under this head
                          Page 14 of 24




                 is calculated as Rs 22,68,000 [(Rs 10,000 x
                 70/100 + Rs 10,000 x 70/100 x 50/100) x 12 x
                 18]"

15.       In National Insurance Company Limited vs.

Pranay Sethi and Others dated 31.10.2017 reported in

(2017) 16 SCC 680, Hon'ble the Apex Court relying upon

the earlier judgment Sarla Verma(supra) in Para 10 and

11 have observed as under:

                 "10. The three-Judge Bench further apprised
                 itself that in Sarla Verma: (2009) 6 SCC 121 the
                 Court had undertaken the exercise of comparing
                 the multiplier indicated in Susamma Thomas:
                 (1994) 2 SCC 176, Trilok Chandra (1996) 4 SCC
                 362, and New India Assurance Co. Ltd v.
                 Charlie: (2005)     10    SCC   720    for   claims
                 under Section 166 of the Act with the multiplier
                 mentioned in the Second Schedule for claims
                 under Section 163-A and compared the formula
                 and held that the multiplier shall be used in a
                 given case in the following manner:(Reshma
                 Kumari Case: (2013) 9 SCC 65, SCC p.86, para 29)
                            "29. ...‟42. We therefore hold that the
                            multiplier to be used should be as
                            mentioned in Column (4) of the Table
                            above (prepared by applying Susamma
                            Thomas (1994) 2 SCC 176, Trilok
                            Chandra (1996) 4 SCC362 and Charlie:
                            (2005) 10 SCC 720, which starts with
                            an operative multiplier of 18 (for the
                            age groups of 15 to 20 and 21 to 25
                            years), reduced by one unit for every
                            five years, that is, M-17 for 26 to 30
                            years, M-16 for 31 to 35 years, M-15 for
                            36 to 40 years, M-14 for 41 to 45 years,
                            and M-13 for 46 to 50 years, then
                            reduced by two units for every five
                            years, that is, M-11 for 51 to 55 years,
                            M-9 for 56 to 60 years, M-7 for 61 to 65
                            years and M-5 for 66 to 70 years." Sarla
                            Verma Case: (2009) 6 SCC 121, SCC p.
                            140, para 42)".
                 11. After elaborately analysing what has been
                 stated in Sarla Verma: (2009) 6 SCC 121, the
                 three-Judge Bench referred to the language
                 employed in Section 168 of the Act which uses
                 the expression "just". Elucidating the said term,
                 the Court held that it conveys that the amount so
                 determined is fair, reasonable and equitable by
                 accepted legal standard and not on forensic
                 lottery. The Court observed "just compensation"
                 does     not   mean     "perfect"     or   "absolute
                 compensation"      and    the   concept     of   just
                 compensation principle requires examination of
                 the particular situation obtaining uniquely in an
                 individual case. In that context, it referred to Taff
                          Page 15 of 24




                  Vale Railway Co. v. Jenkins: 1913 AC 1 and held:
                  (Reshma Kumari case: (2013) 9 SCC 65, SCC p.
                  88, para 36.
                            "36. In Sarla Verma: (2009) 6 SCC 121,
                            this Court has endeavoured to simplify
                            the otherwise complex exercise of
                            assessment of loss of dependency and
                            determination of compensation in a
                            claim made under Section 166. It has
                            been rightly stated in Sarla Verma:
                            (2009) 6 SCC 121that the claimants in
                            case of death claim for the purposes of
                            compensation must establish (a) age of
                            the deceased; (b) income of the
                            deceased; and (c) the number of
                            dependants. To arrive at the loss of
                            dependency, the Tribunal must consider
                            (i) additions/deductions to be made for
                            arriving at the income; (ii) the
                            deductions to be made towards the
                            personal    living  expenses    of   the
                            deceased; and (iii) the multiplier to be
                            applied with reference to the age of the
                            deceased. We do not think it is
                            necessary for us to revisit the law on
                            the point as we are in full agreement
                            with the view in Sarla Verma: (2009) 6
                            SCC 121."
                                               (emphasis supplied)

           Referring the aforesaid citations Learned Counsel,

Mr. S Bhattacharjee further submitted that the Learned First

Appellate Court after taking into consideration all the aspects

determined the monthly notional income of the deceased as

Rs. 15,000/- (Rupees fifteen thousand only) per month

considering the inflation of money in India in the year 2013

as the accident took place in that year and determined the

compensation accordingly and urged this Court to uphold the

judgment of the Learned First Appellate Court. Further, it

was asserted by the Learned Counsel for the respondent-

plaintiffs that at the time of alleged accident, the deceased

was at his 20 years of age as per exhibit-2 relied upon by

the respondent-plaintiffs before the Learned Court below and
                             Page 16 of 24




accordingly, Learned Court below rightly determined the

multiplier as 18.

16.        In   Kurvan      Ansari     Alias    Kurvan      Ali   and

Another vs. Shyam Kishore Murmu and Another dated

16.11.2021 reported in       (2022) 1 SCC 317, Hon'ble the

Supreme Court in Para 16 and 17 observed as under:

                    "16. In view of the above, we deem it appropriate
                    to take notional income of the deceased at Rs
                    25,000 (Rupees twenty-five thousand only) per
                    annum. Accordingly, when the notional income is
                    multiplied with applicable multiplier 15, as
                    prescribed in Schedule II for the claims
                    under Section 163-A of the Motor Vehicles Act,
                    1988, it comes to Rs 3,75,000 (Rs.25,000 x
                    Multiplier 15) towards loss of dependency. The
                    appellants are also entitled to a sum of Rs. 40,000
                    each towards filial consortium and Rs.15,000
                    towards funeral expenses. Thus, the appellants
                    are entitled to the following amounts towards
                    compensation:
                    (a) Loss of Dependency        :    Rs. 3,75,000-00
                    (b)Filial Consortium(Rs.40,000 x 2):Rs.80,000-00
                    (c) Funeral Expenses          :    Rs. 15,000-00
                                            -----------------

Total : Rs. 4,70,000-00

17. Accordingly, the appellants are entitled for a sum of Rs.4,70,000 (Rupees four lakhs seventy thousand only) towards total compensation with interest @ 6% p.a. from the date of claim petition till the date of realisation. The enhanced compensation shall be apportioned between the appellants as ordered by the Tribunal. The entire compensation shall be paid to the appellants by Respondent No 2 insurance company, and we keep it open to the insurance company to recover the same from Respondent 1 owner of the motorcycle by initiating appropriate proceedings as the motorcycle was driven by the driver who was not possessing valid driving licence on the date of the accident."

17. In Roop Lal and Another vs. Suresh Kumar Yadav and Others dated 04.01.2022 reported in (2022) SCC OnLine All 25, Hon'ble the Apex Court in Para 12 and 13 observed as under:

"12. Recently, the Hon‟ble Apex Court has decided the controversy ans(sic.) settled the law regarding the death of a child in Kurvan Ansari @ Page 17 of 24 Kurvan Ali v. Shyam Kishore Murmu, (2021) 4 TAC 673 (Supreme Court). In this case, the Hon‟ble Apex Court has stated that in spite of repeated directions, Scheduled-II of Motor Vehicles Act, 1988 is not yet amended. Therefore, fixing notional income of Rs.15,000/- per annum for non earning members is not just and reasonable. It is further stated by the Apex Court that in view of the judgments in the cases of Puttamma v. K.L. Narayana Reddy (2014) (1) TAC 926 and Kishan Gopal v. Lala, (2013) 4 TAC 5. It is a fit case to increase the notional income by taking into account the inflation, devaluation of the rupees and cost of living.
13. With the aforesaid observations, the Hon‟ble Apex Court took the notional income of the deceased at Rs. 25,000/- per annum, hence we are of the considered view that notional income of the deceased must be assumed Rs. 25,000/- per annum as he was non-earning member.
Accordingly, when the notional income is multiplied with applicable multiplier „15‟ as prescribed in Scheduled-II for the claims under Section 163-A of the Motor Vehicles Act, 1988, it comes to Rs. 3,75,000/- towards loss of dependency. The appellant nos. 1 and 2 are also entitled to a sum of Rs.40,000/- each towards filial consortium and Rs.15,000/- funeral expense. Hence, the appellant nos. 1 and 2 are entitled to the following amount towards compensation;
(i)Loss of Dependency : 25,000/- X 15 = Rs.3,75,000/-
(ii) Filial consortium : 40,000/- X 2 = Rs.80,000/-
(iii)Funeral expenses : Rs.15,000/-
(iv)Total compensation : Rs.4,70,000/-"

Referring the said judgments, Learned Counsel Mr. Bhattacharjee further submitted that in view of the principles of the aforesaid judgment, Learned First Appellate Court ought to have considered the filial consortium of Rs. 80,000/-(Rs.40,000X2), but the Learned First Appellate Court erred in considering the filial consortium at the time of determination of the amount of compensation, which may kindly be awarded in favour of respondent-plaintiffs.

18. Finally, Learned Counsel urged before the Court that there is no scope to interfere with the judgment passed by Learned First Appellate Court and submitted before the Page 18 of 24 Court to uphold the judgment of the Learned First Appellate Court.

19. I have heard arguments of both the sides at length and gone through the records of the Learned Court below. As I have already stated that the Learned Counsel for the appellants at the time of hearing only confined his arguments regarding calculation/determination of compensation by the Learned Trial Court as well as the Learned First Appellate Court. Excepting that no further arguments were raised by Learned Counsel for the appellants. After going through the records of the Learned Court below, it appears that there is no dispute on record in respect of death of the deceased, Dharma Bhakta Jamatia on the alleged day i.e. on 13.05.2013. Now here in the Second Appeal, the main question for consideration is as to whether the Learned First Appellate Court rightly determined the amount of compensation at the time of delivering the judgment. After hearing the Learned Counsel for the contesting parties and also after going through the judgment of the Learned Trial Court as well as the Learned First Appellate Court, it appears that the Learned Trial Court in determining the amount of compensation relied upon the Second Schedule of M.V. Act and determined the amount compensation in view of the provision under Section 163-A of M.V. Act on structured formula basis. But the Learned First Page 19 of 24 Appellate Court, at the time of delivering the judgment and in view of the principles laid down by the Hon'ble Supreme Court of India as stated above, determined the compensation amount/damage taking multiplier 18 instead of 17 as taken up for consideration by the Learned Trial Court. Since on the date of accident the age of deceased was 20 years, so, in view of the judgment of National Insurance Company Limited Vs. Pranay Sethi and Ors.(supra) which confirmed the judgment of Sarla Verma (Smt) and Others v. Delhi Transport Corporation and Another(supra), in my considered view, Learned First Appellate Court rightly determined the amount of compensation and furthermore, taking into consideration, the multiplier as 18, the Learned First Appellate Court in exercise of the power conferred under Order XLI, Rule 33 of CPC modified the amount of compensation determined by the Learned Trial Court. Furthermore, Learned First Appellate Court determined the notional income of the deceased at the rate of Rs. 15,000/- (Rupees fifteen thousand only) per month and thereafter deducted 50% towards personal and living expenses of the deceased, and after deducting personal expenses he calculated the amount of compensation as Rs. 16,20,000/- (Rupees sixteen lakhs and twenty thousand only) and along with that amount, Learned First Appellate Court added Rs. 30,000/- (Rs. 15,000 as funeral expenses+ Rs. 15,000 as Page 20 of 24 loss of estate), in view of the judgment of National Insurance Company Limited Vs. Pranay Sethi and Ors.(supra). In Para 52 of the said judgment the Hon'ble Apex Court observed as under:

"52. As far as the conventional heads are concerned, we find it difficult to agree with the view expressed in Rajesh. It has granted Rs. 25,000/- towards funeral expenses, Rs. 1,00,000/- loss of consortium and Rs. 1,00,000/- towards loss of care and guidance for minor children. The head relating to loss of care and minor children does not exist. Though Rajesh refers to Santosh Devi, it does not seem to follow the same. The conventional and traditional heads, needless to say, cannot be determined on percentage basis because that would not be an acceptable criterion. Unlike determination of income, the said heads have to be quantified. Any quantification must have a reasonable foundation. There can be no dispute over the fact that price index, fall in bank interest, escalation of rates in many a field have to be noticed. The court cannot remain oblivious to the same. There has been a thumb rule in this aspect. Otherwise, there will be extreme difficulty in determination of the same and unless the thumb rule is applied, there will be immense variation lacking any kind of consistency as a consequence of which, the orders passed by the tribunals and courts are likely to be unguided. Therefore, we think it seemly to fix reasonable sums. It seems to us that reasonable figures on conventional heads, namely, loss of estate, loss of consortium and funeral expenses should be Rs. 15,000/-, Rs. 40,000/- and Rs. 15,000/- respectively. The principle of revisiting the said heads is an acceptable principle. But the revisit should not be fact-centric or quantum-centric. We think that it would be condign that the amount that we have quantified should be enhanced on percentage basis in every three years and the enhancement should be at the rate of 10% in a span of three years. We are disposed to hold so because that will bring in consistency in respect of those heads."

20. Further, in Para 11, of the judgment of Pranay Sethi(supra) as referred above, certain observations were also made.

21. In course of hearing none of the Learned Lawyers of either of the parties could satisfy the Court as to whether Page 21 of 24 Section 163-A of M.V Act read with the Second Schedule of M.V Act or Section 166 of M.V Act would be applied for determination of compensation in the given case or not. Learned Trial Court below determined the amount of compensation under Section 163-A of M.V Act following the Second Schedule and on the other hand, Learned First Appellate Court determined the amount of compensation under Section 166 of M.V Act. But nowhere in the judgment, Learned First Appellate Court made any observation as to why he has considered to determine the compensation under Section 166 of M.V Act. Learned First Appellate Court observed that in view of the power conferred under Order XLI Rule 33 of CPC he has modified the award but that power cannot be exercised for determination of compensation in upper limit, as he applied.

22. In this regard, I would like to refer herein below the Para Nos. 31 to 34 of the judgment of Hon'ble Supreme Court of India reported in (2013) 9 SCC 65 in Reshma Kumari And Others vs. Madan Mohan and Another dated 02.04.2013, wherein the Hon'ble Apex Court has observed as under:

"31. Section 168 of the 1988 Act provides the guideline that the amount of compensation shall be awarded by the Claims Tribunal which appears to it to be just. The expression, "just" means that the amount so determined is fair, reasonable and equitable by accepted legal standards and not a forensic lottery. Obviously "just compensation"

does not mean "perfect‟‟ or „„absolute‟‟ compensation. The just compensation principle Page 22 of 24 requires examination of the particular situation obtaining uniquely in an individual case.

32. Almost a century back in Taff Vale Railway Co. v. Jenkins (1913) AC 1 the House of Lords laid down the test that award of damages in fatal accident action is compensation for the reasonable expectation of pecuniary benefit by the deceased‟s family. The purpose of award of compensation is to put the dependants of the deceased, who had been breadwinner of the family, in the same position financially as if he had lived his natural span of life; it is not designed to put the claimants in a better financial position in which they would otherwise have been if the accident had not occurred. At the same time, the determination of compensation is not an exact science and the exercise involves an assessment based on estimation and conjectures here and there as many imponderable factors and unpredictable contingencies have to be taken into consideration.

33. This Court in C.K. Subramania Iyer v. T. Kunhikuttan Nair (1969) 3 SCC 64 , reiterated the legal philosophy highlighted in Taff Vale Railway (1913) AC 1 for award of compensation in claim cases and said that there is no exact uniform rule for measuring the value of the human life and the measure of damages cannot be arrived at by precise mathematical calculations. Obviously, award of damages in each case would depend on the particular facts and circumstances of the case but the element of fairness in the amount of compensation so determined is the ultimate guiding factor.

34. In Susamma Thomas (1994) 2 SCC 176, this Court, though with reference to Section 110-B of the Motor Vehicles Act, 1939, stated that the multiplier method was the accepted norm of ensuring the just compensation which will make for uniformity and certainty of the awards. We are of the opinion that this statement in Susamma Thomas (1994) 2 SCC 176 is equally applicable to the fatal accident claims made under Section 166 of the 1988 Act. In our view, the determination of compensation based on multiplier method is the best available means and the most satisfactory method and must be followed invariably by the tribunals and courts." So, after going through the principle of the aforesaid citation, we can safely come to the conclusion that the award of damages in fatal accident action is compensation for the reasonable expectation of pecuniary benefits by the deceased family and further it appears that in Page 23 of 24 fatal accident claim cases it would be prudent if the claims are made under Section 166 of the MV Act. So, in my considered view, the Learned First Appellate Court after taking into consideration all aspects has rightly and reasonably had delivered the judgment modifying the judgment of the Learned Trial Court although nothing was expressed by the First Appellate Court as to why he opted to determine compensation under Section 166 of M.V Act.

23. Thus, after considering the factual and legal aspects and after hearing both the sides and also after going through the compensation determined by the Learned First Appellate Court it appears that in view of the principles of the aforesaid judgment as referred above, the Learned First Appellate Court at the time of delivering the judgment has rightly and reasonably after taking into consideration all aspects had delivered the judgment and there was no infirmity in the judgment delivered by the Learned First Appellate Court modifying the judgment of Learned Trial Court. So, this Court does not find any merit in appeal to interfere the judgment of the Learned First Appellate Court. For want of evidence nothing is considered to be granted/awarded as consortium as prayed for.

24. Thus, this present appeal stands bereft of merit and accordingly, it is dismissed. The substantial question of Page 24 of 24 law accordingly answered in negative against the present appellants of this case.

25. In the result, the appeal filed by the appellants is hereby dismissed on contest with costs. Pending application, if any, also stands disposed of. The judgment dated 19.02.2021 and decree dated 04.03.2021 delivered by Learned Addl. District Judge, West Tripura, Agartala in Money Appeal No.01 of 2019 is hereby upheld and accordingly it is affirmed.

Prepare decree accordingly and send down the LCRs.

JUDGE MOUMITA Digitally signed by MOUMITA DATTA DATTA Date: 2024.01.29 14:29:12 +05'30' Purnita