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 3, Cited by 2]

Allahabad High Court

National Insurance Company Ltd. ... vs Jodha Singh Son Of Ayodhya Prasad Yadav, ... on 13 July, 2007

Equivalent citations: 2007(4)AWC3756

Author: Amitava Lala

Bench: Amitava Lala, Shishir Kumar

JUDGMENT
 

 Amitava Lala, J.
 

1. The appeal has been preferred by the insurance company from a Judgment and award dated 09th March, 2007, whereunder a sum of Rs. 1,79,500/- has been awarded in favour of the parents in case of death of a five years' old child.

2. The award has been challenged on two grounds; firstly, there was a breach of policy; and secondly, there is no deduction on the quantified income. Mr. S.K. Mehrotra, learned Counsel appearing for the appellant, relied upon a recent Judgment of the Supreme Court reported in 2007 (2) T.A.C. 8 (S.C.) New India Assurance Co. Ltd. v. Vedwati and Ors. to establish that when there is a breach of policy, insurer has no liability to pay any amount to the claimants in case of any accident. We have gone through the background of the facts and we found from the relevant factual portion, particularly as in paragraph-3 of such judgement, that it was held by the tribunal that passenger travelling in a goods vehicle graciously was also entitled to claim compensation, which was to be paid by the insurer. We are of the view that there is a basic difference of fact in between such Judgment and the case hereunder. In the instant case, the tribunal has categorically held that the insurance company is not liable to pay. However, as a stop-gap arrangement the amount was directed to be paid with a right to recover the said amount from the owner of the vehicle. Therefore, the insurance company is not fastened with the liability to get application of such ratio of the judgement, as referred above. Accordingly, on the basis of such distinguishing feature we can not accept the contention of the learned Counsel appearing for the appellant to that extent.

3. So far as the dispute with regard to quantum is concerned, the same can not be raised by the insurance company when it has not been fastened with the liability. Moreover, the quantified amount is very low in nature and recoverable by the insurance company from the owner. The insurance company has no separate right to raise any dispute with regard to quantum. In any event and without prejudice, when it has raised the issue with regard to deduction on the basis of the judgement of the Calcutta High Court reported in 2001 (3) T.A.C. 560 (Cal) Fatama Matula Bibi and Anr. v. Oriental Insurance Co. Ltd. and Anr. about the applicability of multiplier on the basis of the future income of a child, we are of the view that the said view is not a correct appreciation of law in view of the several recent judgements of the different High Courts as well as of the Supreme Court and held to be per incuriam in nature. For an example, in 2007 (1) T.A.C. 11 (S.C.) New India Assurance Co. Ltd. v. Satender and Ors. in case of death of minor child, the Supreme Court held as follows:

12. In cases of young children of tender age, in view of uncertainties abound, neither their income at the time of death nor the prospects of the future increase in their income nor chances of advancement of their carrier are capable of proper determination on estimated basis. The reason is that at such an early age, the uncertainties is regard to their academic pursuits, achievements in career and thereafter advancement in life are so many that nothing can be assumed with reasonable certainty. Therefore, neither the income of the deceased child is capable of assessment on estimated basis nor the financial loss suffered by the parents is capable of mathematical computation.

4. The basic principle is that unless there is income, there is no expenditure.

5. Although we are not justifying what would be the appropriate awarded amount of compensation but from the award we find, only a sum of Rs. 1,79,500/-with interest @ 6% per annum has been awarded on the notional income, which is even lesser than the awarded amount of Rs. 1,80,000/- and interest @ 7.5% per a mum as given by the Supreme Court in 2007 (1) TAC 11 (SC)(supra). Therefore, we do not find any cogent reason to interfere with the award.

6. Hence in totality the appeal stands dismissed.

7. No order is passed as to costs.

8. The statutory deposit of Rs. 25,000/- made before this Court under this appeal be remitted back to the concerned Tribunal to be adjusted with the awarded amount.