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 5, Cited by 19]

Supreme Court of India

Smt. Rajendra Kumari & Anr vs Smt. Shanta Trivedi & Ors on 20 February, 1989

Equivalent citations: 1989 AIR 1074, 1989 SCR (1) 761, AIR 1989 SUPREME COURT 1074, (1989) 1 MAD LJ 57, 1989 SCC (CRI) 314, (1989) 1 JT 353 (SC), (1989) 1 PUN LR 420, 1989 (103) MADLW 411, (1989) 1 MAD LW 411, 1989 95 PUN LR 420, 1989 (2) SCC 140, (1989) 1 TAC 334, (1989) 1 ACC 372, (1989) 1 ACC 495, (1989) ACJ 517, (1989) 66 COMCAS 36, (1989) 1 CURCC 508, (1989) 15 ALL LR 261

Author: M.M. Dutt

Bench: M.M. Dutt, T.K. Thommen

           PETITIONER:
SMT. RAJENDRA KUMARI & ANR.

	Vs.

RESPONDENT:
SMT. SHANTA TRIVEDI & ORS.

DATE OF JUDGMENT20/02/1989

BENCH:
DUTT, M.M. (J)
BENCH:
DUTT, M.M. (J)
THOMMEN, T.K. (J)

CITATION:
 1989 AIR 1074		  1989 SCR  (1) 761
 1989 SCC  (2) 140	  JT 1989 (1)	353
 1989 SCALE  (1)485


ACT:
    Motor Vehicles Act, 1939: Sections 93, 94 and  95--Motor
accident--Fatal--Claim--Reasonableness	  of	compensation
Computation    of--Insurance   Company's  liability   admit-
ted--Whether incumbent on Insurance Company to file policy.



HEADNOTE:
    Appellants 1 and 2 are the wife and daughter respective-
ly of the deceased who died in a road accident, while  trav-
elling in a hired car, which collided with a truck. He	died
on the spot. At the time of his death he was 25.
    Appellants	filed a petition before the  Motor  Accident
Claims	Tribunal  claiming a compensation of Rs.1  lac.	 The
Tribunal's finding was that the accident was due to rash and
negligent  driving of the car. Without giving  reasons,	 the
Tribunal awarded only Rs.10,000 against the owner of the car
and the truck driver, and also assessed the liability of the
Insurance Company to the extent of Rs.4,000.
    Against the award the appellants filed an appeal to	 the
High  Court  challenging the adequacy  of  the	compensation
awarded.  The owner of the car filed a cross-objection.	 The
High  Court affirmed the award and dismissed the appeal,  as
also  the  cross-objection, stating  that  the	compensation
awarded was just and proper.
    This  appeal,  by  special leave, is  against  the	High
Court's	 judgment affirming the Tribunal's award. On  behalf
of the appellants, it was contended that High Court was	 not
justified  in  affirming the Tribunal's award  of  only	 Rs.
10,000 as compensation.
Allowing the appeal,
    HELD:  1. The appellants are entitled to a sum  of	Rs.l
lac  on	 account  of compensation. Out of  this	 amount	 the
Insurance  Company, i.e., Respondent No. 4 is liable to	 pay
Rs.4,000 and the other respondents are jointly and severally
liable to pay to the appellants the remaining amount. [766C]
 762
    2.	It  is true that the deceased was a student  at	 the
time  of his death, but he was also looking after the  busi-
ness of his father and earning about Rs.l,O00 a month.	Even
at the modest computation, the contribution of the  deceased
towards his family could not be less than Rs.500 per  month,
i.e. Rs.6,000 per year. Taking the normal span of life to be
60  years, he would have lived for another 35 years.  It  is
apparent that the appellants have been deprived of more than
a lac of rupees and, accordingly their Claim for Rs.l lac on
account	 of  compensation  was quite  reasonable.  Both	 the
Tribunal and the High Court were not justified in  assessing
the amount of compensation payable to the appellants at	 Rs.
10,000 only. [765B-D]
    3.	As the law stood at the material time,	the  maximum
liability  of the Insurance Company in such a case was	only
to  the	 tune  of Rs.4,000. In the appeal  before  the	High
Court,	the appellants did not challenge the finding of	 the
Tribunal  that	the  statutory liability  of  the  Insurance
Company	 was Rs.4,000 only as conceded to by the  appellants
themselves. In the circumstances, it Was not incumbent	upon
the Insurance Company to file the policy. [766A-B]
    National  Insurance	 Co. Ltd. v. Jugal Kishore  &  Ors.,
[1988] ACJ 270, distinguished.
    [This Court directed that the decretal amount should  be
paid within two mouths and in case of default, it will	bear
interest  at  the rate of 12% per annum	 till  realisation.]
[766D]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 2086 (N) of 1978.

From the Judgment and Order dated 10.12.1976 of the Rajasthan High Court in D .B. Civil Misc. Appeal No. 73 of 1970.

C.M. Lodha and H.M. Singh for the Appellants. B.R. Sabharwal, P.R. Ramasesh and H. Wahi for the Re- spondents.

The Judgment of the Court was delivered by DUTT, J. This appeal is directed against the judgment and decree of the Rajasthan High Court affirming the award made by the Motor Accident Claims Tribunal, Udaipur.

763

In the night between the 3rd and 4th December, 1966, Hari Singh, since deceased, the husband of the appellant No. 1 and the father of the appellant No. 2, hired an Ambassador car belonging to the. Rajasthan Mahila Parishad for going to his native village at 'Kangeti in Madhya Pradesh from Udai- pur in Rajasthan. When the car had gone 21 miles from Udai- pur, it collided with a truck coming from the opposite direction. It skidded and hit against a tree. As a result of the accident, Hari Singh died on the spot and one Shanker Lal who was also travelling in the same car and happened to be the friend of Hari Singh received some injuries. At the time of his death, Hari Singh was only 25. He left behind him his wife, the appellant No. 1 who was only 18 and the appellant No. 2, his daughter, then only a child. The appellants filed a petition before the Motor Acci- dent Claims Tribunal, Udaipur, claiming a sum of Rs. 1 lac as compensation.

The Tribunal came to the finding that the accident which resulted in the death of Hari Singh was due to the rash and negligent driving of the car. The Tribunal disposed of the issue as to the claim of the appellants for compensation of Rs. 1 lac as follows:

"Claimants of Case No. 3 of 1967 have claimed compensation of Rs. 1 lac which appears to be excessive. In my opinion an amount of Rs. 10,000 would be adequate. The issue is decided accordingly."

The Tribunal has not given any reason why the claim of the appellants for compensation of Rs. 1 lac could not be accepted. At this stage, it may be stated that the case of the Insurance Company which was the opposite party No. 3 before the Tribunal was that its liability was only up to a sum of Rs.4,000. Issue No. 7 that was framed by the Tribunal relating to the liability of the Insurance Company is ex- tracted below:

"7. Whether the liability of opposite-party No. 3 cannot exceed Rs.4,000 in each case."

The finding of the Tribunal on Issue No. 7 is as follows:

"The learned counsel for the claimants conced- ed that the liability of the Insurance Company could not exceed 764 Rs.4,000 in each case. Issue is accordingly decided in favour of the Opposite Party No.3."

Upon the said findings, the Tribunal made an award for Rs. 10,000 in favour of the appellants against the opposite parties including the Rajasthan Mahila Parishad and the driver of the truck assessing the liability of the Insurance Company to the extent of Rs.4,000 only.

Being aggrieved by the award of the Tribunal, the appel- lants preferred an appeal to the Rajasthan High Court chal- lenging only the adequacy of the amount of compensation as awarded by the Tribunal. A cross-objection was also filed by the Rajasthan Mahila Parishad, the owner of the car. The High Court, as stated already, affirmed the award and dis- missed the appeal and the cross-objection. Hence this appeal by special leave.

The first point that has been urged by Mr. Lodha, learned counsel appearing on behalf of the appellants, is that the High Court was not justified in affirming the award of the Tribunal for Rs. 10,000 only as compensation. It appears from the evidence of the appellant No. 1 that the father of the deceased had a dairy farm, a poultry farm, a flour mill and an agricultural farm. The deceased used to look after the business and his monthly income was about Rs. 1,000 and that out of the said income, about Rs.700 used to be spent and the total saving was only Rs.300 a month. As against this evidence, no evidence was led by the respond- ents regarding the income of the deceased. The High Court, in affirming the award of the Tribunal as to the quantum of compensation observed as follows:

"It appears to us from the evidence so led by the claimants that Hari Singh at the time of his death was in fact a student and may be that whenever he could spare time, he looked after the various business activities of his father which according to Rajendra Kumari are still running. He had devoted himself to the family business and had no prospects whatever dependent upon education. While estimating the benefits derived from the various business activities one cannot lose sight of the con- tingencies of losses and fluctuations in income that occur in such types of business. We do realise that the loss of a husband to a young Rajput girl is something which no amount of money can compensate, yet in the circum- stances of the case, we do not find 765 that the amount of compensation fixed by the Tribunal was too high or too low. We feel' that it represents the just and proper compen- sation."

We are unable to understand the reasons given by the High Court in finding that the amount of compensation as awarded by the Tribunal was quite adequate. The High Court has not disbelieved the evidence of the appellant No. 1 that her husband had an income of Rs. 1,000 a month. It is true that Hari Singh was a student at the time of his death, but he was also looking after the business of his father and earning a sum of Rs. 1,000 a month. There is no reason to disbelieve the evidence of the appellant No. 1 about the income of Hari Singh.

Even at the modest computation, the contribution of Hari Singh towards his family could not he less than Rs.500 per month, that is, Rs.6,000 per year. Taking the normal span of life to be 60 years, Hari Singh would have lived for another 35 years. It is apparent that the appellants have been deprived of more than a lac of rupees and, accordingly, their claim for Rs. 1 lac on account of compensation was quite reasonable. Both the Tribunal and the High Court were not justified in assessing the amount of compensation pay- able to the appellants at Rs. 10,000 only.

The next question is as to the liability of the Insur- ance Company, the respondent No. 4 herein. It has been already noticed that the appellants conceded before the Tribunal that the liability of the Insurance Company did not exceed the sum of Rs.4,'000. Indeed, as the law stood at the material time, the maximum liability of the Insurance Compa- ny in such a case was only to the tune of Rs.4,000. In the appeal before the High Court, the appellants did not chal- lenge the finding of the Tribunal that the statutory liabil- ity of the Insurance Company was Rs.4,000 Only as conceded to by the appellants. For the first time in this Court, it is submitted that the respondent No. 4 is liable for the entire amount of compensation. It is urged by Mr. Lodha appearing for the appellants that it was incumbent upon the respondent No. 4 to file before the Tribunal the policy of Insurance in order to show that apart from the statutory liability up to Rs.4,000, the respondent No. 4 had no fur- ther liability under the policy in excess of the statutory liability. In support of the contention, much reliance has been placed by the learned counsel on a decision of this Court in National Insurance Co. Ltd. v. Jugal Kishore & Ors., [1988] ACJ 270. In that case, it has been observed that where the Insurance Company concerned wishes to take a defence in a claim petition that its liability 766 is not in excess of the statutory liability, it. should' file a copy of the Insurance policy along with its defence. This decision, in our opinion, is not applicable to the facts of the instant case. It has been already noticed that before the Tribunal the appellants had categorically admit- ted that the liability of the Insurance Company extended to Rs.4,000 only.. In the circumstances, we do not think that it was incumbent upon the Insurance Company to file the policy. The contention made on behalf of the appellants is, accordingly, rejected.

In the result, we direct that the appellants are enti- tled to a sum of Rs. 1 lac (Rupees one lac only) on account of compensation. Out of the said sum, the Insurance Company, the respondent No. 4, is liable to pay Rs.4,000 only and the respondent Nos. 1, 2 and 3 including the Rajasthan Mahila Parishad are jointly and severally liable to pay to the appellants the remaining amount. The respondent shall depos- it the decretal amount to the extent of their respective liabilities in the Motor Accident Claims Tribunal, Udaipur, within two months .from date; in default, the decretal amount or so much thereof as will remain outstanding will bear interest at twelve per cent per annum till realisation. The appeal is allowed. The judgment and decree of the High Court are modified to the extent indicated above, There will be no order as to costs.

G.N.						Appeal	 al-
lowed.
767