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 2, Cited by 3]

Allahabad High Court

National Insurance Company Ltd. ... vs Smt. Anisa Begum W/O Rais Ahmad, Rais ... on 7 May, 2007

Author: Amitava Lala

Bench: Amitava Lala, V.C. Misra

JUDGMENT
 

Amitava Lala, J.
 

1. The award of the Motor Accident Claims Tribunal being dated 27th January, 2007 has been challenged by the Insurance Company before this Court on the ground that there is no evidence of the salary of deceased. No appropriate quantum has been fixed There was contributory negligence on the part of the deceased. The vehicle was not in use and not lying at a public place. Learned Counsel appearing for me appellant relied upon a Judgment of the Supreme Court reported in 2000 (1) TAC 208 (SC) Donat Louis Machado and Ors. v. L. Ravindra and Ors. on the point of dependency. It was held that at least 1/3rd of the amount would have spent for the dependent/s and rest of 2/3rd amount of his earnings would have spent on his own family which he would have raised and on himself. Showing of such reference has been made in the context that the deceased is bachelor.

2. However, let us consider all the points one by one. Appellant said there is no proof of income. According to us, it is not a case of no evidence. It is a case of oral evidence. Onus primarily lies with the person who is trying to establish the onus. But as soon as it is done either by documentary or oral evidence it shits to the opposite party for denial or rebuttal either by the same witness or by their own witness. Since no such denial or rebuttal is available on the part of the Insurance Company in the Tribunal, we have to accept the evidence on the part of the claimants/respondents. The Tribunal fixed the salary of Rs. 5000/- per month as stated by the mother of the deceased being the lower side for the purpose of calculation of the compensation. According to us, such calculation is not faulty. If we have considered the two points i.e. quantum and the ratio of the Supreme Court as referred above, we do not find any fault has been committed by the Tribunal in this case. The Hon'ble Supreme Court was pleased to fix at Rs. 5000/- monthly notional income over and above the earnings rest of Rs. 2,500/- per month and thereafter deducted 50% of the calculated quantum in that way. Therefore, calculation of 50% as aforesaid cannot be said to be wrongful even determining the quantum.

3. So far as on the part of negligence is concerned, it has been said by the learned Counsel appearing for the appellant that the vehicle was laying at repairing shop and not in use or in running condition. The vehicle was not even in a public place. According to learned Counsel appearing for the respondents that there is no issue was framed on that score. No award has been made for mental shock or on the basis of future capacity of income if he would have survived. Therefore, the Tribunal has taken out a conservative outlook in determining the compensation.

4. It is true to say that the vehicle was in repairing shop on the road side and was not in use. As per evidence it was on the jack and the driver when started it fell down on the deceased which took his life. Hence we are satisfied with the analysis of the Tribunal.

5. Although we have satisfied with the award of the Tribunal on all these points but in disposing the appeal, we are remitting back to the Tribunal for the limited purpose of fixation of multiplier as well as for Oilier expenses as per Schedule II of the Motor Vehicle Act. It will be heard as expeditiously as possible.

6. Accordingly we dispose of the appeal.

7. The statutory deposits which has been made here in preferring the appeal will be remitted back to the Tribunal. The claimants will be entitled to withdraw the undisputed amount.

8. However, no order is passed as to costs.