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 0, Cited by 4]

Supreme Court of India

Renu Bala Kalita (Smt) And Ors. vs Dhiren Chakravarty And Ors. on 21 March, 1996

Equivalent citations: 1999ACJ1124, (1998)8SCC363, AIRONLINE 1996 SC 107, 1999 ALL CJ 404.2, 1998 (8) SCC 363, (1999) 3 TAC 781, (2000) 1 ACC 326, (1999) 2 ACJ 1124, 1999 SCC (CRI) 188, 1999 ALL CJ 1 404(2)

Bench: J.S. Verma, B.N. Kirpal

ORDER

1. Leave granted.

2. Two persons namely, Hussain AH and Khagon Chandra Kalita died in a motor accident on 10-12-1986 when the bus in which they were travelling met with an accident. Their widows, Nizita Bibi and Renu Bala Kalita, respectively, filed separate claims for award of compensation before the Motor Accidents Claims Tribunal. The Tribunal determined the amount of Rs 51,000 as compensation payable to the widow of Hussain Ali and Rs 1,05,000 as compensation payable to the widow of Khagon Chandra Kalita. However, the Tribunal deducted 1/3rd of the amount of compensation determined in each case on account of lump sum payment. The claimants preferred appeals to the Guwahati High Court which has affirmed the Tribunal's award. Hence, these further appeals by special leave.

3. In our opinion, in the facts and circumstances of the case, the amount of compensation determined in each case was at the figure which did not call for any further deduction thereon for any reason. The deduction of l/3rd of the amount in each case is not, therefore, justified. The High Court did not correct that error. Accordingly, we correct that error and in addition, we award interest @ 12% p.a. on the amount of compensation from the date of the claim. This modification in the Tribunal's award has to be made in these appeals.

4. Consequently, the appeals are allowed to the extent that the direction of the Tribunal for deduction of l/3rd of the amount of compensation determined in each case is set aside. The result is that the compensation payable to Smt Nizita Bibi, widow of Hussain Ali is Rs 51,000 and the compensation payable to Smt Renu Bala Kalita and the other heirs of Khagon Chandra Kalita is Rs 1,05,000 without any deduction being made from that amount. In addition, in each of these cases, the claimants would also be paid interest on the amount of compensation @ 12% p.a. from the date of the claim. The Tribunal would ensure payment of the entire amount in each of these cases through a nationalised bank. Parties to bear their own costs.