Kerala High Court
Geethakumari And Ors. vs Rubber Board And Ors. on 11 February, 1994
Equivalent citations: 1994ACJ796
JUDGMENT K. John Mathew, J.
1. Whether the salary of a dependant who was given employment on compassionate grounds on the death of a person who was injured in a motor accident is to be deducted from the compensation payable on account of his death? The learned Tribunal deducted a portion of the amount from the total amount of compensation. In this appeal by the petitioners before the M.A.C.T., they are mainly challenging the direction to deduct a portion of the salary that the 1st petitioner widow may receive throughout her career.
2. The 1st petitioner before the Tribunal is the widow and petitioner Nos. 2 and 3 are the minor children of deceased V.R. Arevindakshan Nair, who died in a motor accident. Subsequently, additional petitioner Nos. 4 and 5 who are the father and mother of the deceased were also impleaded. While the deceased was travelling in a jeep KLK 7675 belonging to his employer (Rubber Board, Kottayam) in connection with his official duty, it met with an accident. According to the petitioners, the jeep was being driven in a rash and negligent manner by the 3rd respondent. The vehicle was not roadworthy. The accident took place due to this reason as well as due to the rash and negligent driving of the vehicle. In the accident the deceased sustained serious injuries and succumbed to the injuries within ' four hours of the accident. The deceased who was aged 29 years was employed as Research Assistant in the Pathology Division of the Rubber Board, 1st respondent, on a monthly salary of Rs. 1171.90. But for his death he could have continued in service up to the age of 58. He was a Post-Graduate in Agriculture. He would have got promotion to the post of Director. Even after retirement he could have worked and earned. At the time of his death he had put in three years of service. The pay scale of Research Assistant was revised with effect from 1.1.1986. On completion of 10 years of service normally a Research Assistant would get promotion to the higher grade. His total emoluments by the time he retired from service would have been Rs. 13,09,000/-. However, the petitioners claimed only Rs. 6,00,000/- as compensation after giving allowance for the imponderables as well as the amounts that the deceased would have spent upon himself.
3. The 1st respondent contended that the accident happened solely due to the breaking of the propeller shaft, as a result of which the jeep overturned to the right side, on which side the deceased was sitting. It was contended that on the date of accident the jeep was in perfect running condition and there was no rashness or negligence on the part of the 3rd respondent, driver. It was also contended that the compensation claimed was highly excessive. Promotions to higher posts such as Deputy Director and Director are made by direct recruitment based on the prescribed qualifications. The deceased was not entitled to promotion to those posts merely by virtue of the number of years of service. The deceased did not have a doctorate in the specified branch. It was further contended that the 1st petitioner who is the widow of the deceased was given a posting in the Rubber Board on compassionate grounds as L.D. Clerk in the grade of Rs. 260-400. Therefore, in case the Rubber Board was liable to pay compensation the fact that the 1st petitioner has been provided with a job is to be taken into consideration in fixing the amount of compensation. The 1st respondent filed an additional written statement contending that in any view of the case the salary of the deceased at the time of the accident alone could be taken into consideration. Respondent Nos. 2 and 3 also filed separate written statements.
4. The petitioners produced Exhs. A-1 to A-6. The 1st petitioner was examined as PW 1. The respondents produced Exhs. B-1 to B-9 and examined three witnesses as RWs 1 to 3.
5. The points that arise for consideration are: (i) Whether any part of the salary that may be received by the 1st petitioner should be deducted from the total amount, of compensation payable? (ii) What is the compensation payable in this case?
6. It is admitted that the 1st petitioner was appointed as a Lower Division Clerk in the Rubber Board on compassionate grounds on account of the death of her husband in the motor accident in the grade of Rs. 260-400. Therefore, according to the 1st respondent, Rubber Board, this fact should also be taken into consideration in fixing the compensation. under Section 110-B of the Motor Vehicles Act, 1939 (corresponding to Section 168 of the Motor Vehicles Act, 1988) the Claims Tribunal constituted under the Act is to determine 'the amount of compensation which appeals to it to be just'. Therefore, the petitioners are entitled to just compensation on account of the death of the 1st petitioner's husband. It is admitted that the 1st petitioner who is the widow of the deceased was appointed as Lower Division Clerk in the grade of Rs. 260-400 in the Rubber Board (1st respondent). The primary liability for payment of compensation is on the Rubber Board. It was, therefore, that the Board contended that the circumstance that the 1st petitioner was given employment on compassionate grounds should also be taken into consideration in fixing the compensation.
7. It cannot be disputed that the 1st petitioner got appointment on compassionate grounds since her husband died while he was serving the Rubber Board. Even in case her husband had died due to natural reasons, she would have been given an employment on compassionate grounds. In most Government services and services under private and public institutions there are provisions for giving employment to one of the legal representatives of an employee who dies in harness. No provision was brought to our notice to treat this benefit as part of the compensation legally due to the legal representatives of an employee who happens to die in a road traffic accident. The 1st petitioner must have the minimum educational qualification for appointment as L.D. Clerk. She will have to work as a clerk in order to earn her salary. It cannot be said that her salary is paid on compassionate grounds. In case she was not employed as an L.D. Clerk in the Rubber Board, the Board might have appointed another suitable candidate to that post. In other words, the Board is not incurring any additional expenditure on account of the employment given to the 1st petitioner. If due to some unforeseen reason she discontinues the employment, she will not get back any amount deducted on account of her employment. Thus the only benefit that she obtained as a direct result of the death of her husband is the employment she got in the Rubber Board. It is not just or proper to value this benefit or a percentage of the total salary she may draw throughout her career. If we attempt to value the employment of the 1st petitioner in terms of money, it will be necessary to enter the field of surmises without any guidelines. Therefore, it is safer to treat the employment given to the 1st petitioner purely as a compassionate gesture on the pail of the Rubber Board, for which the petitioners should be thankful to the Board. There are no justifiable reasons to deduct any amount on account of the employment given to the 1st petitioner from the compensation that may be due to the petitioners under the Motor Vehicles Act. This view is supported by judgment of the Hon'ble Supreme Court as well as different High Courts.
8. The Supreme Court in N. Sivammal v. Managing Director, Pandian Roadways Corporation 1985 ACJ 75 (SC), held that the deduction of pensionary benefit from the compensation amount in a fatal accident case was not justified.
9. In Rukmani Devi v. Om Prakash 1991 ACJ 3 (SC), the Supreme Court did not approve the direction of the High Court reducing the compensation award on the ground that no pecuniary loss was caused to the claimants as the partnership business was being carried on by the claimants and that they were deriving benefit from that business.
10. The Kerala High Court in Nazeema v. George Kuriakose 1992 ACJ 816 (Kerala), held that the life insurance money, provident fund, gratuity and pensions payable to the dependants upon the death of a motor accident victim are not deductible from the amount of compensation payable under the Act. According to that judgment, these benefits are not received by them by reason of his death although it was payable or receivable at the death of the deceased.
11. A five Judges Bench of the Gauhati High Court in Saminder Kaur v. Union of India 1987 ACJ 7 (Gauhati), considered the question whether the benefits received by the legal representatives of the deceased, such as insurance policy amount, family pension, gratuity, provident fund, etc., are deductible from the amount of compensation which the claimants are found entitled to and held that these benefits are not liable to be deducted. According to that judgment, the widow is receiving family pension under the service conditions of the deceased. The provident fund, or pension, or gratuity are deferred payments for satisfactory service or savings and contributions of the deceased employee. His family would have been entitled to get these amounts even in case the employee died a natural death. The life insurance payment was payable because premiums were paid by the deceased and a contract was entered into for such payment on death. According to the judgment, the wrongdoer cannot be permitted to gain or to take advantage of these payments by deducting the payments received by the family of the deceased under these heads. According to the judgment, 'just compensation' means the act or action of making up, making good or counterbalancing; rendering equal; amending.
12. The Gujarat High Court in Arunahen v. Mehmoodbhai Imamali Kaji 1983 ACJ 409 (Gujarat), held that the widow's income from the employment she obtained on account of the death of her husband cannot be taken into account while assessing damages since such income is not a benefit in consequence of the death. While taking this view the court also observed that the dependant's own income is not relevant because such income is not a benefit in consequence of the death but a consequence of the dependant's own work.
13. In Chander v. Bhawani Singh 1989 ACJ 106 (Rajasthan), Rajasthan High Court held that if after the death of the husband, the widow is courageous enough to run the business of her deceased husband and is able to earn something out of it, it cannot be said that the income derived by her is on account of death of her husband. Therefore, the said amount cannot be deducted from the amount of compensation which may be awarded to the widow. Following Arunaben v. Mehmoodbhai Imamali Kaji 1983 ACJ 409 (Gujarat), this view was taken by a later decision of the Rajasthan High Court in Chhagan Kanwar v. Pep Singh 1991 ACJ 162 (Rajasthan), where it was held that no deduction of any amount on account of pension and the employment of the eldest son of the deceased ought to be made from out of the compensation amount.
14. The Andhra Pradesh High Court also held [D. Balakrishna v. Prabha Hingorani 1988 ACJ 883 (AP)] that the earnings of the widow of the deceased from her profession as a doctor cannot be deducted from the amount of compensation to be awarded.
15. The Delhi High Court in Nirmala Sharma v. Raja Ram 1982 ACJ 143 (Delhi), held that no deduction should be made from the compensation on account of gratuity, pension, provident fund and insurance since those benefits cannot be considered as death benefits. The legal representatives were entitled to these benefits even otherwise on retirement of the deceased or on the maturity of the insurance policy.
16. The Madias High Court also held in A.P. Dorairaj v. State of Madras by Commissioner of Police 1974 ACJ 174 (Madras), that any amount paid to the injured by his employer gratuitously and on compassionate grounds cannot be taken into account in assessing the liability. In adopting this view the Madras High Court followed Liffen v. Watson (1940) 1 KB 556, Dennis v. London Passenger Transport Board (1948) 1 All ER 779, Judd v. Board of Governors, Hammersmith, West London and St. Mark's Hospitals, 1958-65 ACJ 107 (., England) and Perry v. Cleaver 1969 ACJ 363 (HL, England). The court did not follow the decision in Browning v. War Office (1962) 3 All ER 1089.
17. Before the Orissa High Court [Central Reserve Police Force v. Minati Dhal 1993 ACJ 760 (Orissa)] a question similar to the question raised in this appeal came up for consideration. The widow of the deceased was given employment on compassionate grounds. The court held that the employment on compassionate grounds was not on account of the death of her husband in the motor accident. Therefore, for determination of compensation the fact of employment of the widow ought not be taken into consideration.
18. It is now settled that in all claims for appointment on compassionate grounds, there should not be any delay in appointment since the purpose of providing appointment on compassionate grounds is to mitigate the hardship due to death of the bread-earner in the family. It is also well settled that if there is no suitable post for appointment supernumerary post should be created to accommodate the applicant. [See Sushma Gosain v. Union of India AIR 1989 SC 1976 and Brijithamma v. State of Kerala 1990 (1) KLT 399]. Therefore, it can be said that the right to get employment in the dying in harness scheme is a separate and distinct right which is available in the case of death of the employee due to natural reasons also. This is an additional ground to hold that the compensation payable in a motor accident cannot be reduced on account of the giving of employment to any one of the legal representatives of the deceased.
19. Accordingly, we hold that no portion of the pension, insurance money, gratuity, provident fund or any gratuitous payment received by the legal representatives of a deceased employee can be deducted from the amount of compensation payable to them under the Motor Vehicles Act. So also the salary or any part thereof which may be payable to the widow for the employment given to her on compassionate grounds on account of her husband's death cannot be deducted from the compensation payable to her under the Motor Vehicles Act. No part of the income that the widow or other legal representatives may be getting from any business or profession, whether it is a continuation of the business of the deceased or a new business started by them, can be deducted from such compensation.
20. Even so we have to observe that the learned Tribunal fixed the compensation on wrong basis on the high side, apparently intending to deduct a portion of the salary that may be obtained by the 1st appellant. This view must have weighed with the learned Tribunal in fixing a higher compensation. Therefore, we do not think that it will. be proper to set aside the reduction ordered by the Tribunal and to fix the gross amount as the compensation. The proper compensation has to be refixed. Instead of remanding the old case for a fresh assessment of compensation, we are of the view that in this appeal itself this court may fix quantum of compensation payable.
21. In General Manager, Kerala State Road Transport Corporation v. Susamma Thomas 1994 ACJ 1 (SC), the Supreme Court held that the multiplier method is the appropriate method for computing the compensation and only in very exceptional cases a departure from this may be justified. In that judgment the Supreme Court also emphasised that the claimants are entitled to a just compensation and the multiplier method is the accepted method of ensuring a just compensation which will make for uniformity and certainty of the awards.
22. In Mallett v. McMonagle 1969 ACJ 312 (HL, England), which was a case under Fatal Accidents Act, 1846, the House of Lords observed that the court will not only have to measure the dependency as it exists but must regard the future as well. In other words, reasonable future probabilities as well as the uncertainties of life and any evidence relating to relevant economic trends will also have to be considered. In that case the House of Lords indicated that the income which may be obtained if the compensation amount is wisely invested in long term securities should be approximately equal to the dependency at the time of death. The Supreme Court in General Manager, Kerala State Road Transport Corporation v. Susamma Thomas 1994 ACJ 1 (SC), adopted an almost similar test in fixing the multiplier to be applied in quantifying the compensation. We respectfully adopt the principles set out by the Supreme Court in the said judgment.
23. From Exh. A-4 it is seen that the deceased was working as a Research Assistant at the time of death on a monthly salary of Rs. 1,171.90 in the pay scale of Rs. 550-900. In the normal course the deceased would have become eligible to the grade of Rs. 2,200-4,000 on completion of 10 years of service in the revised scale of pay with effect from 1.1.1986. The deceased was not entitled to the post of Deputy Director or Director because he had no doctorate degree.
24. The measure of damage is the pecuniary loss suffered and is likely to be suffered by the dependants, in consequence of the death of the deceased. Such loss can be ascertained only by balancing on the one hand the loss of the future pecuniary benefit and on the other any pecuniary advantage which comes to them by reason of the death. Many imponderables have to be taken into account, for example, the life expectancy of the deceased and the dependants, the amount that the deceased would have earned during the remainder of his life, the amount that he would have contributed to the dependants during that period, the chances that the deceased may not have lived or the dependants may not live up to the estimated remaining period of their life expectancy, the chances that the deceased might have got better employment or income or might have lost his employment or income altogether. Taking note of these aspects the income of the deceased available for the support of himself and his dependants is to be ascertained. From this figure such part of his income as the deceased was accustomed to spend upon himself is to be deducted. Then that should be capitalised by multiplying it by a figure representing the proper number of years' purchase. As held by the Supreme Court in K.S.R.T.C. v. Susamma Thomas 1994 ACJ 1 (SC):
Much of the calculation necessarily remains in the realm of hypothesis 'and in that region arithmetic is a good servant but a bad master' since there are so often many imponderables. In every case 'it is the overall picture that matters', and the court must try to assess as best as it can the loss suffered.
In that judgment the Supreme Court enunciated guidelines for the ascertainment of the multiplier and also the other aspects to be considered in fixing the compensation. The choice of the multiplier is determined by the age of the deceased or that of the claimants, whichever is higher, and by the calculation as to what capital sum, if invested at a rate of interest appropriate to a stable economy, would yield the multiplicand by way of annual interest. In ascertaining this, regard should also be had to the fact that ultimately the capital sum should also be consumed up over the period for which the dependency is expected to last.
25. In the present case the deceased was aged 29 years at the time of his death. The 1st petitioner was aged 28 years and the minor children were aged 2'/2 years and 9 months respectively. Without taking into account the higher posts of Deputy Director and Director the deceased would have become eligible to the grade of Rs. 2,200-4,000 on completion of 10 years of service. The increments he would have earned in the grade he was working is also to be taken into consideration in determining the salary he would have earned until the age of his retirement. The deceased in this case had a more or less stable job. Having regard to his prospects of advancement in the future career it is only proper in making a higher estimate of monthly income at Rs. 3,000/-as the gross income. From this his personal expenses are to be deducted. In the absence of evidence the deduction of '/3rd of the gross income as adopted by the Hon'ble Supreme Court is adopted in this case also. The balance amount of Rs. 2,000/- is fixed as the amount likely to have been spent on the members of the family and dependants which will work out to Rs. 24,000/- per year. If capitalised on a multiplier of 15, the compensation would work out to Rs. 3,60,000/-. Although the deceased was only 29 years old, we have fixed multiplier as 15 only, taking note of the income which may be obtained if the compensation amount is wisely invested. In any nationalised bank the investment will fetch at least 10 per cent interest. Under the facts and circumstances of this case we are of the view that this is fair and reasonable estimate.
26. Learned Tribunal awarded Rs. 5,000 towards pain and suffering of the deceased. Over and above this amount, an amount of Rs. 15,000/- was awarded for loss of consortium to the wife and loss of affection and care to the children. There are no grounds to modify the award under those heads.
27. Accordingly, the award of the learned Tribunal is modified and a fresh award is passed in favour of the appellants against the respondents for a sum of Rs. 3,80,000/- with interest at 12 per cent per annum from 12.10.1982 till realisation and proportionate costs. The 2nd respondent shall deposit the amount within one month from today. Appellant Nos. 4 and 5 are entitled to Rs. 10,000/- each with proportionate interest thereon. Remaining amount with proportionate interest and costs shall be shared by appellant Nos. 1 to 3 equally. The 1st appellant shall be entitled to withdraw her '/3rd share of the compensation amount. The share of appellant Nos. 2 and 3 being minors shall be deposited in any of the nationalised banks earning maximum interest till they attain majority. The 1st appellant will be at liberty to draw the interest every month to meet the expenses of the minors. This appeal is allowed as above with proportionate costs.