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 12, Cited by 0]

Delhi District Court

Virender Singh (Dar) vs Jai Khullar (318/19, Kmp) on 18 March, 2025

          IN THE COURT OF MS. CHARU GUPTA
     PRESIDING OFFICER, MOTOR ACCIDENT CLAIMS
     TRIBUNAL-01 (SE), SAKET COURTS : NEW DELHI




                                                  MACT No: 1043/19
                                  Virender Singh vs. Jai Khullar & anr.
                                        CNR No: DLSE01-104642019

1. Virender Singh
S/o Sh. C R Sharma
R/o House no. B-32, Fatehpur Beri Extn.
New Delhi-110030.

                                                            .....Petitioner


                                       Versus

1. Jai Khullar
S/o Sh. Dalip Khullar
R/o House no. 8/8, near S.J. Terminal
Prem Nagar, New Delhi.



                       ............Driver cum owner/Respondent no.1

2. HDFC Ergo General Insurance Co. Ltd. office at: 5th Floor, Tower-1, Stellar I.T. Park, E-25, Sec 62 Noida(U.P.) ......Insurance Company/Respondent no.2 MACT No.: 1043/19 Virender Singh vs. Jai Khullar & anr. P.No. 1 of 20 ss Digitally signed by CHARU CHARU GUPTA Date:

GUPTA 2025.03.18 16:02:59 +0530 Date of accident : 20.10.2019 Result of accident : Grievous injury Date of filing of DAR : 19.12.2019 Date of Decision : 18.03.2025 AWARD
1. The present claim arises out of a detailed accident report (DAR), filed by the police on 20.10.2019, in which the petitioner Virender Singh allegedly suffered grievous injuries. In terms of the provision of Motor Vehicle Act, the same is treated as a claim petition.
2. The brief facts of the case are that on 20.10.2019, a complaint was received from one Ravindra Bhati informing that on such date at about 5:15 PM, the complainant was present at Safdarjung Terminal. He heard a sudden sound of a car collision.

On reaching the spot, he saw that a car bearing no.DL-7CQ-4801(hereinafter referred to as the offending vehicle) had hit a stationary vehicle Honda City bearing no. DL-4CEB-0500 due to which two persons namely Virender Singh and Rattan Chand Sharma got crushed under the vehicle. He took both the injured persons to AIIMS Trauma Center. By then, the driver of offending vehicle had fled from the spot. Complainant called at 100 number and informed the police.

3. An FIR no. 0318/2019 was registered u/s 279/337 of IPC against respondent no.1. Upon investigation chargesheet u/s 279/338 of IPC was filed before concerned criminal court and two separate DARs in respect of two injured persons was filed before this Tribunal.

MACT No.: 1043/19 Virender Singh vs. Jai Khullar & anr. P.No. 2 of 20 ss Digitally signed by CHARU CHARU GUPTA Date:

GUPTA 2025.03.18 16:03:04 +0530

4. Respondent no.1 is driver cum owner of the offending vehicle and respondent no.2 is the insurance company with which such offending vehicle was insured.

5. In response to the DAR, respondent no.1/driver cum owner filed his reply denying the occurrence of the accident and refuting the allegations of rash and negligent driving on his part. It is pleaded that the petitioner had been operating a repair workshop as mechanics on the road. It is further pleaded that the respondent was having a valid driving licence and his vehicle was duly insured.

The insurance company did not raise any statutory defence and filed a legal offer which was declined by the petitioner.

6. After completion of pleadings, following issues were framed on 18.01.2021.

1. Whether the injured suffered injuries in a road traffic accident on 20.10.2019 due to rash and negligent driving of vehicle no. DL-7CQ-4801 being driven and owned by R1 and insured with R2? OPP.

2. Whether the injured are entitled to any compensation, if so, to what extent and from whom? OPP.

3. Relief.

7. Thereafter, evidence was led by the petitioner no.1 Rattan by examining himself as PW-1.

PW-1/petitioner Sh. Virender Singh tendered his evidence by way of affidavit Ex.PW1/A wherein he reiterated the contents of the DAR and relied upon documents i.e. his Adhar Card as Ex.PW1/1 (colly)(OSR), complete DAR as Ex.PW1/2 (colly), Treatment record and bills as Ex.PW1/3 (colly) and disability MACT No.: 1043/19 Virender Singh vs. Jai Khullar & anr. P.No. 3 of 20 ss Digitally signed by CHARU CHARU GUPTA GUPTA Date:

2025.03.18 16:03:10 +0530 certificate as Ex.PW1/4 (colly). PW-1 was duly cross examined by counsel for respondent no.2/insurance company.
He deposed that he had spent more than Rs.5,00,000/- on his medical treatment.

8. No evidence was led by the respondents.

9. Final arguments were advanced by Ld. Counsel for petitioner and by insurance company.

On the basis of pleadings of the parties, evidence adduced and arguments addressed, issue wise findings are as under:

Issue No. 1
Whether the injured suffered injuries in a road traffic accident on 20.10.2019 due to rash and negligent driving of vehicle no. DL-7CQ-4801 being driven and owned by R1 and insured with R2? OPP.

10. Before proceeding to decide the above issue, it is apposite to note that as a settled principle of law, proceedings under The Motor Vehicle Act are not considered akin to the proceedings in a civil suit and hence strict rules of evidence are not applicable. Reliance is placed upon decision in Bimla Devi & ors. vs. Himachal Road Transport Corporation & ors. (2009) 13 SC 535, in Parmeshwari vs. Amir Chand & ors., 2011 (1) SCR 1096 and National Insurance Company Ltd. vs. Pushpa Rana, 2009 ACJ 287, wherein it has been held that the negligence has to be decided on the touchstone of preponderance of probabilities and a holistic view has to be taken.

11. In the present case, petitioner/injured Virender Singh has examined himself as PW-1 wherein he has testified in detail, the date and manner of accident on the lines of DAR as well as MACT No.: 1043/19 Virender Singh vs. Jai Khullar & anr. P.No. 4 of 20 ss Digitally signed by CHARU CHARU GUPTA GUPTA Date:

2025.03.18 16:03:14 +0530 chargesheet. He has categorically deposed that the accident was caused as the offending vehicle hit a stationary vehicle which the victim Virender Singh and his co worker Rattan Chand Sharma were repairing. He has not been cross examined by the driver cum owner of the vehicle and thus, the issue of occurrence of the accident and negligence of driver of the offending vehicle remains unrebutted. PW-1 has sustained a thorough cross examination by Ld. Counsel for insurance company and there is nothing on record to discredit his version.

12. The police after investigation had filed chargesheet against respondent no.1 under Section 279/338 of IPC which is also suggestive of negligence of respondent no.1 in causing the accident. In National Insurance Co. vs. Pushpa Rana 2009 ACJ 287 Delhi, it was laid down that completion of investigation and filing of chargesheet are sufficient proof of negligence of the driver of the offending vehicle.

13. The driver of the offending vehicle has not entered the witness box or raised any defence to negate or refute the allegations of rash and negligent driving. In Cholamandlam insurance company Ltd. Vs. Kamlesh 2009 (3) AD Delhi 310, it was held that if driver of offending vehicle does not enter the witness box, an adverse inference can be drawn against him. In the present case also, driver did not enter into the witness box to controvert the claim of petitioner or even to explain circumstances of accident.

14. In totality of circumstances, this Tribunal is of the opinion that the claimant have been able to prove at the scales of preponderance of probabilities that the accident in question, took MACT No.: 1043/19 Virender Singh vs. Jai Khullar & anr. P.No. 5 of 20 ss Digitally signed by CHARU CHARU GUPTA GUPTA Date:

2025.03.18 16:03:18 +0530 place due to rash and negligent driving of the offending vehicle bearing no. DL-7CQ-4801 by its driver/respondent no.1 on the date and time of accident. Accordingly, issue no.1 is decided in favour of petitioner/ claimant and against the respondents.
Issue no. 2 Whether the injured is entitled to any compensation, if so, to what extent and from whom? OPP.

15. In the instant case Insurance company/respondent no. 2 has not raised any statutory defence against respondent no.1 and as such, under the contractual liability arising out of the insurance policy /contract of insurance, respondent no. 2 is liable to indemnify respondent no.1 (owner of the offending vehicle) by compensating the petitioners.

16. Further it is noted that the heads under which compensation is awarded in personal injury cases are the following:

Pecuniary damages (Special damages)
(i) Expenses relating to treatment, hospitalization, medicines, transportation, nourishing food, and miscellaneous expenditure.
(ii) Loss of earnings (and other gains) which the injured would have made had he not been injured, comprising:
(a) Loss of earning during the period of treatment;
(b) Loss of future earnings on account of permanent disability.
(iii) Future medical expenses.

Non-pecuniary damages (General damages) MACT No.: 1043/19 Virender Singh vs. Jai Khullar & anr. P.No. 6 of 20 ss Digitally signed by CHARU CHARU GUPTA Date: GUPTA 2025.03.18 16:03:22 +0530

(iv) Damages for pain, suffering and trauma as a consequence of the injuries.

(v) Loss of amenities (and/or loss of prospects of marriage).

(vi) Loss of expectation of life (shortening of normal longevity).

16.1 In routine personal injury cases, compensation will be awarded only under heads (i), (ii) (a) and (iv). 16.2 It is only in serious cases of injury, where there is specific medical evidence corroborating the evidence of the claimant, that compensation will be granted under any of the heads (ii)(b), (iii),

(v) and (vi) relating to loss of future earnings on account of permanent disability, future medical expenses, loss of amenities (and/or loss of prospects of marriage) and loss of expectation of life.

16.3. Assessment of pecuniary damages under Item (i) and under Item (ii) (a) do not pose much difficulty as they involve reimbursement of actuals and are easily ascertainable from the evidence.

16.4. Award under the head of future medical expenses--Item

(iii)--depends upon specific medical evidence regarding need for further treatment and cost thereof. 16.5. Assessment of non-pecuniary damages--Items (iv), (v) and (vi)--involves determination of lump sum amounts with reference to circumstances such as age, nature of injury/deprivation/disability suffered by the claimant and the effect thereof on the future life of the claimant. Decisions of Hon'ble SC and Hon'ble High Courts contain necessary MACT No.: 1043/19 Virender Singh vs. Jai Khullar & anr. P.No. 7 of 20 ss Digitally signed by CHARU CHARU GUPTA Date:

GUPTA 2025.03.18 16:03:25 +0530 guidelines for award under these heads, if necessary. 16.6. Observation of Hon'ble Supreme Court in Rajkumar v. Ajay Kumar & Anr. is quoted hereunder:
"10. Ascertainment of the effect of the permanent disability on the actual earning capacity involves three steps. The Tribunal has to first ascertain what activities the claimant could carry on in spite of the permanent disability and what he could not do as a result of the permanent ability (this is also relevant for awarding compensation under the head of loss of amenities of life). The second step is to ascertain his avocation, profession and nature of work before the accident, as also his age. The third step is to find out whether (i) the claimant is totally disabled from earning any kind of livelihood, or (ii) whether in spite of the permanent disability, the claimant could still effectively carry on the activities and functions, which he was earlier carrying on, or
(iii) whether he was prevented or restricted from discharging his previous activities and functions, but could carry on some other or lesser scale of activities and functions so that he continues to earn or can continue to earn his livelihood. For example, if the left hand of a claimant is amputated, the permanent physical or functional disablement may be assessed around 60%. If the claimant was a driver or a carpenter, the actual loss of earning capacity may virtually be hundred percent, if he is neither able to drive or do carpentry. On the other hand, if the claimant was a clerk in government service, the loss of his left hand may not result in loss of employment and he may still be continued as a clerk as he could perform his clerical functions; and in that event the loss of earning capacity will not be 100% as in the case of a driver or carpenter, nor 60% which is the actual physical disability, MACT No.: 1043/19 Virender Singh vs. Jai Khullar & anr. P.No. 8 of 20 ss Digitally signed by CHARU CHARU GUPTA GUPTA Date:
2025.03.18 16:03:29 +0530 but far less. In fact, there may not be any need to award any compensation under the head of `loss of future earnings', if the claimant continues in government service, though he may be awarded compensation under the head of loss of amenities as a consequence of losing his hand. Sometimes the injured claimant may be continued in service, but may not found suitable for discharging the duties attached to the post or job which he was earlier holding, on account of his disability, and may therefore be shifted to some other suitable but lesser post with lesser emoluments, in which case there should be a limited award under the head of loss of future earning capacity, taking note of the reduced earning capacity. It may be noted that when compensation is awarded by treating the loss of future earning capacity as 100% (or even anything more than 50%), the need to award compensation separately under the head of loss of amenities or loss of expectation of life may disappear and as a result, only a token or nominal amount may have to be awarded under the head of loss of amenities or loss of expectation of life, as otherwise there may be a duplication in the award of compensation.
PECUNIARY /SPECIAL DAMAGES
(i) Loss of earnings.
Actual loss of earning:
17. As regards, loss of income, though petitioner no.1 Virender Singh has claimed to be working as a mechanic at the time of accident, he has not filed any document to prove his employment or income nor has examined any witness such as his employer, to prove the same. Petitioner has also not filed any proof of his educational qualification. Considering the same, notional income MACT No.: 1043/19 Virender Singh vs. Jai Khullar & anr. P.No. 9 of 20 ss Digitally signed by CHARU CHARU GUPTA GUPTA Date:
2025.03.18 16:03:33 +0530 of the petitioner, on the basis of his age, can be assessed as that of an unskilled labour as per minimum wages prevailing in Delhi (i.e. address of the petitioner) at the time of the accident. The same were Rs.14468/- per month.
As per the MLC and other medical documents of the victim/Virender Singh, he was diagnosed with swelling B/L thigh, multiple abrasion over extrimities and laceration 3X1X1 cm approx over back side of left leg below popleteal region. The date of admission in JPN Hospital, is shown as 20.10.2019 i.e. date of accident while he is discharge on the same day. Medical records revealed that he got admitted in Jaypee Hospital on 21.10.2019 and discharged on 26.10.2019 again he was admitted on 28.10.2019 and discharged on 01.11.2019. As per the discharge summary issued by Jaypee hospital Ex.PW1/5 petitioner was diagnosed with fracture shaft femur right. The hospitalization period is from 20.10.2019 till 01.11.2019 i.e. about 10 days.

Considering the nature of injury and the period of hospitalization, it is assumed that the petitioner may have been incapacitated from working for atleast 3 months. Hence, actual loss of income is assumed to have been for 3 months i.e. Rs.14468X3=Rs.43,404/-.

Loss of future income/earnings:

18. In the present case, petitioner Virender Singh has claimed permanent disability on account of the injuries suffered in the accident. As per the disability certificate issued by Pt. Madan Mohan Malviya Hospital, New Delhi petitioner has been assessed to be suffering from 40% permanent disability in MACT No.: 1043/19 Virender Singh vs. Jai Khullar & anr. P.No. 10 of 20 ss Digitally signed by CHARU CHARU GUPTA Date: GUPTA 2025.03.18 16:03:37 +0530 relation to both lower limbs. He has however, not suffered any amputation.

As the monthly income of the petitioner is also assessed to be Rs.14468/-, considering nature of disability, the body part in which such disability has been sustained and the nature of work that the petitioner may have been engaged in, the functional disability of the petitioner in relation to his whole body is ascertained to be not more than 25%. As per Ex.PW1/1, Adhar card, year of birth of the petitioner is 1963, petitioner would have been around 56 years of age at the time of accident (i.e. on 20.10.2019). As such, for purpose of calculating loss of future income, a multiplier of 9, as per Sarla Verma judgment, would be applicable in the case and 10% would be added as future prospect as Pranay Sethi judgment. Hence, compensation towards loss of future income is assessed to Rs.14468/- (monthly income) X 12 (annual computation) X 9 (multiplier) + 10% of total income (as future prospect) =Rs.17,18,798/-. 25% of this amount would be Rs.4,29,699/-. Hence so awarded.

(ii) Future Medical Expenses:

19. Since there is no amputation of any limb of the petitioner caused due to injury in the accident and no evidence has been led qua continuous future treatment, no compensation is being granted under this head.
(iii) Expenses relating to treatment:
20. In this case, claimant has proved on record his medical treatment expense/bills Ex.PW1/3 (colly). The same are to the tune of Rs.6,44,393/- and accordingly, awarded as expenses towards medical treatment.

MACT No.: 1043/19 Virender Singh vs. Jai Khullar & anr. P.No. 11 of 20ss Digitally signed by CHARU CHARU GUPTA GUPTA Date:

2025.03.18 16:03:44 +0530 Apart from expenditure on treatment, a sum of Rs.20,000/- under each head i.e. conveyance, special diet and Rs.30,000/- as cost of nursing/ attendant is granted to the petitioner.

21. In this background, considering the material and evidence on record and the law on compensation in such like cases, as already discussed above, compensation in the present case is calculated as under:

 Sl. Pecuniary loss : -                                                 Quantum
 no.
 1.    (I) Expenditure on treatment :                                     Rs.6,44,393/-
       (ii) Expenditure on Conveyance :                                     Rs.20,000/-
       (iii) Expenditure on special diet                                    Rs.20,000/-
       (iv) Cost of nursing / attendant :                                   Rs.30,000/-
       (v) Loss of income :                                                 Rs.43,404/-

Compensation towards loss of income, as noted above (Rs.14468X3)

(vi) Cost of artificial limbs (if NA applicable) :

(vii) Any other loss / expenditure : NA
2. Non-Pecuniary Loss :
(I) Compensation of mental and Rs.50,000/- physical shock :
(ii) Pain and suffering : Rs.50,000/-
(iii) Loss of amenities of life : Rs.50,000/-
       (iv) Disfiguration :                                                  NA
       (v) Loss of marriage prospects :                                      Nil
3. Disability resulting in loss of earning capacity (I) Percentage of disability assessed The petitioner has and nature of disability as permanent or suffered 40% temporary permanent disability in MACT No.: 1043/19 Virender Singh vs. Jai Khullar & anr. P.No. 12 of 20 ss Digitally signed by CHARU CHARU GUPTA GUPTA Date:
2025.03.18 16:03:49 +0530 relation to both lower limbs.
(ii) Loss of amenities or loss of Already granted expectation of life span on account of disability :
(iii) Percentage of loss of earning Already granted capacity in relation to disability:
(iv) Loss of future Income: The Rs.4,29,699/-

functional disability is taken as 25%.

Total Compensation Rs.13,37,496/-

       Deduction, if any,                                    Nil.
       Total Compensation after deduction                    Nil.
       Interest :                                            All above amount
                                                             shall be along
                                                             with interest @
                                                             7.5 % per annum
                                                             on total principal
                                                             award        amount
                                                             from date of filing
                                                             of DAR till actual
                                                             realization.



22. The total compensation payable to the claimant would be Rs.13,37,496/- with simple interest at the rate of 7.5% p.a. from the date of filing of DAR till its actual realization.

Liability

23. As already discussed, principal award amount/ compensation will be payable by the insurance company of offending vehicle with simple interest @ 7.5% p.a. from the date of filing of DAR till actual realization.

Directions Regarding Deposit Of Award Amount In Bank:

24. In compliance of directions issued vide order dated MACT No.: 1043/19 Virender Singh vs. Jai Khullar & anr. P.No. 13 of 20 ss Digitally signed by CHARU CHARU GUPTA GUPTA Date:

2025.03.18 16:03:53 +0530 16.11.2021 by Hon'ble Supreme Court of India in Writ Petition Civil No.534/2020 titled as Bajaj Allianz General Insurance Co.

Pvt. Ltd. Vs. Union of India the award amount shall be deposited with State Bank of India, Saket Court Branch, New Delhi by way of RTGS/NEFT/IMPS in account of MACT SAVING ACCOUNT No. 00000042706875094, IFS Code SBIN0014244 and MICR code 110002342 under intimation to the Nazir in the prescribed format i.e. MCOP Number on the file of (Claims Tribunal Name) Date of award, Compensation Amount, Income Tax Deduction at Source, Bank Transaction Reference No./Unique Transaction Reference (UTR) Number. In turn, the State Bank of India, Saket Courts Branch shall receive the deposited sum and capture the above information and furnish a statement of account on a daily basis to the Nazir of this Tribunal to reconcile the deposits of compensation and the respective MCOPs towards which such deposits are made. On such deposits being made, the insurance company shall submit a letter to the Nazir of this Tribunal enclosing a copy of the said bank advice, in prescribed format as above, as per which the deposit made to the bank account of this Tribunal, to enable this Tribunal to keep tab on the deposits made and the MCOPs for which they were made. The Payment advice for remittance of compensation is as under:

PAYMENT ADVICE FOR REMITTANCE OF COMPENSATION :
............ Bank ................... To:
............... Court ........................
MACT No.: 1043/19 Virender Singh vs. Jai Khullar & anr. P.No. 14 of 20 ss Digitally signed by CHARU CHARU GUPTA GUPTA Date:
2025.03.18 16:03:57 +0530 We confirm remittance of compensation as follows on instructions of ................................... (insurance company):-
MCOP Number On the file of (Claims Tribunal Name), Place Date of award Amount Deposited,chiro Income Tax Deduction at Source, if any Unique Transaction Reference (UTR) Number. Insurance company of offending vehicle, on deposit, shall also send a copy of the payment advice in above format to this Tribunal and serve a copy of the same on the claimants or their counsel as the case may be.

MODE OF DISBURSEMENT OF THE AWARD AMOUNT TO THE CLAIMANTS AS PER THE PROVISIONS OF THE 'MODIFIED CLAIM TRIBUNAL AGREED PROCEDURE' (MCTAP).

25. This court is in receipt of the orders dated 07.12.2018 passed by the Hon'ble High Court of Delhi in FAO no. 842/2003 titled as Rajesh Tyagi & Ors. Vs. Jaibir Singh & Ors whereby the Hon'ble High Court of Delhi has formulated MACAD(Motor Accident Claims Annunity Deposit Scheme) which has been made effective from 01.01.2019. The said orders dated 07.12.2018 also mentions that 21 banks including State Bank of India is one of such banks which are to adhere to MACAD. The State Bank of India, Saket Courts, Delhi is directed to disburse the amount in accordance with MACAD formulated by the Hon'ble High Court of Delhi.

Apportionment:-

26. Another issue which is to be decided is out of such Award amount, how much is to be released at present and how much is to kept in the form of FDR for future financial used of the petitioner.

MACT No.: 1043/19 Virender Singh vs. Jai Khullar & anr. P.No. 15 of 20 ss Digitally signed by CHARU CHARU GUPTA Date: GUPTA 2025.03.18 16:04:01 +0530

27. At this stage, it is relevant to the refer to the judgment of A. V. Padma & Ors. Vs., R. Venugopal & Ors. (2012) 3 Supreme Court Cases 378:

"......In the case of Susamma Thomas (supra), this Court issued certain guidelines in order to "safeguard the feed from being frittered away by the beneficiaries due to ignorance, illiteracy and susceptibility to exploitation".

Even as per the guidelines issued by this Court Court, long term fixed deposit of amount of compensation is mandatory only in the case of minors, illiterate claimants and widows. In the case of illiterate claimants, the Tribunal is allowed to consider the request for lumpsum payment for effecting purchase of any movable property such as agricultural implements, rickshaws etc. to earn a living. However, in such cases, the Tribunal shall make sure that the amount is actually spent for the purpose and the demand is not a ruse to withdraw money. In the case of semi-illiterate claimants, the Tribunal should ordinarily invest the amount of compensation in long term fixed deposit. But if the Tribunal is satisfied for reasons to be stated in writing that the whole or part of the amount is required for expanding an existing business or for purchasing some property for earning a livelihood, the Tribunal can release the whole or part of the amount of compensation to the claimant provided the Tribunal will ensure that the amount is invested for the purpose for which it is demanded and paid. In the case of literate persons, it is not mandatory to invest the amount of compensation in long term fixed deposit.

The expression used in guideline No. (iv) issued by this Court is that in the case of literate persons also the Tribunal may resort to the procedure indicated MACT No.: 1043/19 Virender Singh vs. Jai Khullar & anr. P.No. 16 of 20 ss Digitally signed by CHARU CHARU GUPTA GUPTA Date:

2025.03.18 16:04:06 +0530 in guideline No. (i), whereas in the guideline Nos.
(i), (ii), (iii) and (v), the expression used is that the Tribunal should. Moreover, in the case of literate persons, the Tribunal may resort to the procedure indicated in guideline No. (i) only if, having regard to the age, fiscal background and strata of the society to which the claimant belongs and such other considerations, the Tribunal thinks that in the larger interest of the claimant and with a view to ensure the safety of the compensation awarded, it is necessary to invest the amount of compensation in long term fixed deposit.

Thus, sufficient discretion has been given to the Tribunal not to insist on investment of the compensation amount in long term fixed deposit and to release even the whole amount in the case of literate persons. However, the Tribunals are often taking a very rigid stand and are mechanically ordering in almost all cases that the amount of compensation shall be invested in long term fixed deposit. They are taking such a rigid and mechanical approach without understanding and appreciating the distinction drawn by this Court in the case of minors, illiterate claimants and widows and in the case of semiliterate and literate persons. It needs to be clarified that the above guidelines were issued by this Court only to safeguard the interests of the claimants, particularly the minors, illiterates and others whose amounts are sought to be withdrawn on some fictitious grounds. The guidelines were not to be understood to mean that the Tribunals were to take a rigid stand while considering an application seeking release of the money.

The guidelines cast a responsibility on the Tribunals to pass appropriate orders after examining each case on its own merits. However, it is seen that even in cases when there is no possibility or chance of the MACT No.: 1043/19 Virender Singh vs. Jai Khullar & anr. P.No. 17 of 20 ss Digitally signed by CHARU CHARU GUPTA Date: GUPTA 2025.03.18 16:04:10 +0530 feed being frittered away by the beneficiary owing to ignorance, illiteracy or susceptibility to exploitation, investment of the amount of compensation in long term fixed deposit is directed by the Tribunals as a matter of course and in a routine manner, ignoring the object and the spirit of the guidelines issued by this Court and the genuine requirements of the claimants. Even in the case of literate persons, the Tribunals are automatically ordering investment of the amount of compensation in long term fixed deposit without recording that having regard to the age or fiscal background or the strata of the society to which the claimant belongs or such other considerations, the Tribunal thinks it necessary to direct such investment in the larger interests of the claimant and with a view to ensure the safety of the compensation awarded to him.

The Tribunals very often dispose of the claimant's application for withdrawal of the amount of compensation in a mechanical manner and without proper application of mind. This has resulted in serious injustice and hardship to the claimants. The Tribunals appear to think that in view of the guidelines issued by this Court, in every case the amount of compensation should be invested in long term fixed deposit and under no circumstances the Tribunal can release the entire amount of compensation to the claimant even if it is required by him. Hence a change of attitude and approach on the part of the Tribunals is necessary in the interest of justice..."

28. The total comes out of Rs.13,37,496/-, Rs.6,37,496/- be released to him in his bank account near his place of residence as per rule/directions and remaining amount of Rs.7,00,000/- be kept in the form of monthly FDR of Rs.20,000/- per month alongwith simple interest @ 7.5% p.a. from the date of filing of MACT No.: 1043/19 Virender Singh vs. Jai Khullar & anr. P.No. 18 of 20 ss Digitally signed by CHARU CHARU GUPTA Date: GUPTA 2025.03.18 16:04:13 +0530 DAR till its actual realization, in his bank account near his place of residence.

29. In accordance with the orders dated 08.02.2019 passed by the Hon'ble High Court of Delhi in FAO no. 842/2003 in Rajesh Tyagi and others Vs. Jaibir Singh and others. The Nodal Officer of the bank shall ensure the disbursement of the award amount within three weeks of the receipt of the e-mail as mentioned in the orders dated 07.12.2018 passed by the Hon'ble High Court of Delhi.

FORM -VI-B SUMMARY OF COMPUTATION OF AWARD AMOUNT IN INJURY CASES TO BE INCORPORATED IN THE AWARD.

1 Date of accident 20.10.2019 2 Name of injured Virender Singh 3 Age of the injured 56 years 4 Occupation of the Claimed to be mechanic but not injured proved. Assessed to be unskilled labour.

5 Income of the injured Rs.14468/-per month.


   6     Nature injury                 Grievous injury

   7     Medical treatment             AIIMS Truama Center, Jaypee
         taken by the injured:         Hospital

   8     Period of                     10 days.
         Hospitalization

   9     Whether any                   40%        permanent       disability          in


MACT No.: 1043/19    Virender Singh vs. Jai Khullar & anr.   P.No. 19 of 20           ss
                                                                              Digitally
                                                                              signed by
                                                                              CHARU
                                                                  CHARU       GUPTA
                                                                  GUPTA       Date:
                                                                              2025.03.18
                                                                              16:04:18
                                                                              +0530
         permanent disability?           relation to both lower limbs.



30. List for compliance on 21.04.2025.

Digitally signed

Announced in open Court by CHARU CHARU GUPTA Date:

GUPTA 2025.03.18 On 18th March, 2025. 16:04:22 +0530 (Charu Gupta) PO-MACT-01(South-East) Saket Court/ New Delhi MACT No.: 1043/19 Virender Singh vs. Jai Khullar & anr. P.No. 20 of 20 ss