Delhi District Court
Sh. Avik Sadana vs Sh.Swaran Singh S/O. Sh. Ramchand on 25 August, 2012
-1-
IN THE COURT OF SH. D.K. MALHOTRA, ADDL. DISTRICT &
SESSIONS JUDGE CUM PRESIDING OFFICER, MOTOR ACCIDENT
CLAIMS TRIBUNAL, ROHINI COURTS, DELHI
(MACT No. 1222/10)
Sh. Avik Sadana
S/o Sh. Ravinder Kumar
R/o Street No. 10,
Main Bazar, Ward No.6,
Malhot, Distt. Mukhsar, Punjab
Also at AD-31D, Pitampura, Delhi.
.....Petitioner
Versus
1. Sh.Swaran Singh S/o. Sh. Ramchand
R/o. House No. 44,
Master Mohalla, Libaspur,
Delhi
2. Sh. Harvinder Singh
S/o Sh. Prem Singh
R/o 44, Master Mohalla Libaspur,
Delhi.
3. The New India Assurance Company Ltd.
Jeevan Bharti Building,
Connaught Place,
New Delhi
.....Respondents
Date of institution---30.11.2010
Date of decision------25.08.2012
-2-
(Application u/s 140 and 166 of Motor Vehicles Act
for grant of compensation)
********************************
JUDGMENT:-
1. Petitioner who is aged about 20 years filed the present claim petition claiming therein a compensation of Rs. 5 lakhs alongwith interest on the ground that on 02.02.2010 at about 8.30 p.m. the injured/petitioner was driving his motorcycle no. PB-15C-6845 and was proceeding towards Pitampura from the side of Netaji Subhash Place, Delhi and when he reached in front of HP Petrol Pump, Netaji Subhash Place, then a car bearing registration no. DL-8CM-0216, driven by its driver at a very high speed, rashly, negligently and without caring for the rules of traffic came from the side of Wazirpur Depot and hit the motorcycle of the injured as a result of which he fell down on the road and sustained serious/grievous injuries all over the body. Further it is stated that the accident took place due to rash and negligent driving on the part of driver of the offending vehicle. Further stated that after the accident injured was removed to Bhagwan Mahavir Hospital from the spot of accident and thereafter Sri Balaji Action Medical Institute. A criminal case under section 279/338 IPC was registered against respondent no.1 vide FIR No. 46/10 in police station Saraswati Vihar.
2. Petitioner alleged that at the time of accident he was imparting tuitions besides pursuing diploma in Computer Hardware and Networking from Jet King, Ashok Vihar, Delhi and was earning a sum of Rs. 7,000/- per month. He claimed sum of Rs. 5 lakhs alongwith interest as compensation from the respondents being driver, owner and insurance company under various pecuniary and non pecuniary heads.
-3-3. Respondents no. 1 and 2 did not file their written statement and therefore their defence was struck off vide order dt. 26.04.2011 and were proceeded exparte vide order dt. 16.03.2012. Whereas R-3/insurance company in its written statement admitted existence of insurance policy in respect of offending vehicle but tried to avoid its liability on various technical grounds.
4. On the basis of pleadings of the parties, following issues were framed on 26.04.2011 by my Ld. Predecessor:
1. Whether petitioner Sh. Avik Sadana suffered injuries due to road accident on 02.02.2010 at about 8:30 p.m. in front of HP Petrol Pump, Netaji Subhash Place, Delhi within the jurisdiction of PS: Saraswati Vihar due to rash and negligent driving of vehicle No. DL-8CM-0216 being driven by respondent no.1.? OPP
2. Whether the petitioner is entitled to compensation, if so, to what an extent and from which of the respondents? OPP
3. Relief
5. Petitioner in support of his claim examined himself as PW1 and tendered his affidavit as Ex.PW1/A and proved the documents i.e. medical treatment documents Ex.PW1/1, medical bills Ex.PW1/2, fee slips and certificates from Jetking Institute as Ex./PW1/3, copy of identity card of Jetking and election identity card Ex.PW1/4 and copy of ration card Mark-A. Whereas respondents did not produce any evidence in support of their defence.
6. I have heard counsel for parties and gone through the record. My decision on the above mentioned issues is as under:
-4-Issue no.1:-
7. The proof required in MACT claim petition are less than the proof required to criminal offence or a civil case. The principles to be followed in the case of motor accident claims has been laid down by the Hon'ble High Court of Guwahati in case cited as Renu Bala Paul and Ors. vs. bani Chakraborty and Ors. 1999 ACJ 634 wherein it is held that:
"In deciding a matter Tribunal should bear in mind the caution struck by the Apex Court that a claim before the Motor Accidents Claims Tribunal is neither a criminal case nor a civil case. In a criminal case in order to have conviction, the matter is to be proved beyond reasonable doubt and in a civil case the matter is to be decided on the basis of preponderance of evidence, but in a claim before the Motor Accidents Claims Tribunal, the standard proof is much below than what is required in a criminal case as well as in a civil case. No doubt before the Tribunal, there must be some material on the basis of which the Tribunal can arrive or decide things necessary to be decided for awarding compensation. But the Tribunal is not expected to take or to adopt the nicety of a civil or of a criminal case. After all, it is a summary inquiry and this is a legislation for the welfare of the society.
In N.K.V. Bros (P) Ltd. vs. M. Karumai Ammal & Ors. AIR 1980 SCC 1354, Hon'ble Supreme Court has observed as under:-
"Road accidents are one of the top killers in our country, especially when truck and bus drivers operate nocturnally. This proverbial recklessness often persuades the courts, as has been observed by us earlier in other cases, to draw an initial presumption in several cases based on the doctrine of res ipsa loquitur. Accidents Tribunals must take special care to see that innocent victims do not suffer and drivers and owners do not escape liability merely because of some doubt here or some obscurity there. Save in plain cases, culpability must be inferred from the circumstances where it is fairly reasonable. The court should not succumb to niceties, technicalities and mystic maybes. We are emphasizing this aspect because we are often distressed by transport operators getting away with it thanks to -5- judicial laxity, despite the fact that they do not exercise sufficient disciplinary control over the drivers in the matter of careful driving. The heavy economic impact of culpable driving of public transport must bring owner and driver to their responsibility to their "neighbour".
8. The police has prosecuted the R-1 for causing the accident due to rash and negligent driving of the offending vehicle bearing registration no. DL-8CM-0216 by filing the charge sheet. PW1/petitioner himself in his statement specifically narrated the way and manner in which the accident took place by way of affidavit. Witness has clearly stated that the accident took place due to rash and negligent driving of offending car. No complaint has been lodged by driver and owner of the offending vehicle before any higher authority regarding the fact that R-1 has been falsely implicated in this case at the instance of injured or IO. It is not the case of R-1 that injured or IO of the case nursed grudge or enmity with owner of the vehicle or they are known to each other. No evidence is led on behalf of R-1 and R- 2 in support of contention of R-1 that accident did not take place due to rash and negligent driving of the vehicle driven by R-1 but due to negligence of the injured himself. Hence adverse inference has to be drawn against them. Nothing has come in cross-examination by insurance company that accident did not take place due to rash and negligent driving of R-1. Testimony of PW1 is trustworthy and unimpeachable who deposed that accident took place due to rash and negligent driving of R-1 due to which he sustained serious and grievous injuries as mentioned above. Hence this issue is decided in favour of petitioner and against the respondents.
Issue no.2:-
9. Petitioner was taken to the hospital after sustaining injuries on 02.02.2010 and injuries suffered were grievous in nature and he suffered 10% permanent disability.-6-
10. Hon'ble Supreme Court in Govind Yadav vs. The New India Insurance Company Limited, Civil Appeal No. 9014 of 2011 decided on 01.11.2011 has observed as under:
"The personal sufferings of the survivors and disabled persons are manifold. Some time they can be measured in terms of money but most of the times it is not possible to do so. If an individual is permanently disabled in an accident, the cost of his medical treatment and care is likely to be very high. In cases involving total or partial disablement, the term "compensation" used in section 166 of the Motor Vehicles Act, 1988 (for short, "the Act") would include not only the expenses incurred for immediate treatment, but also the amount likely to be incurred for future medical treatment/care necessary for a particular injury or disability caused by an accident. A very large number of people involved in motor accidents are pedestrians, children, women and illiterate persons. Majority of them cannot, due to sheer ignorance, poverty and other disabilities, engage competent lawyers for proving negligence of the wrongdoer in adequate measure. The insurance companies with whom the vehicles involved in the accident are insured usually have battery of lawyers on their panel. They contest the claim petitions by raising all possible technical objections for ensuring that their clients are either completely absolved or their liabilities minimized. This results in prolonging the proceedings before the Tribunal. Sometimes the delay and litigation expenses' make the award passed by the Tribunal and even by the High Court (in appeal) meaningless. It is, therefore, imperative that the officers, who preside over the Motor Accident Claims Tribunal adopt a proactive approach and ensure that the claims filed under Sections 166 of the Act are disposed of with required urgency and compensation is awarded to the victims of the accident and/or their legal representatives in adequate measure. The amount of the compensation in such cases should invariably include pecuniary and non-pecuniary damages.-7-
In R.D. Hattangadi v. Pest Control (India) Private Limited MANU/SC/0146/1995: (1995) 1 SCC 551, this Court while dealing with a case involving claim of compensation under the Motor Vehicles Act, 1939, referred to the judgment of the Court of Appeal in Ward v. James (1965) - All ER 563, Halsbury's Laws of England, 4th Edition, Volume 12 (page 446) and observed:
"Broadly speaking while fixing an amount of compensation payable to a victim of an accident, the damages have to be assessed separately as pecuniary damages and special damages. Pecuniary damages are those which the victim has actually incurred and which are capable of being calculated in terms of money; whereas non-pecuniary damages are those which are incapable of being assessed by arithmetical calculations. In order to appreciate two concepts pecuniary damages may include expenses incurred by the claimant: (i) medical attendance, (ii) loss of earning of profit up to the date of trial, (iii) other material loss. So for non-pecuniary damages are concerned, they may include (i) damages for mental and physical shock, pain and suffering, already suffered or likely to be suffered in future, (ii) damages to compensate for the loss of amenities of life which may include a variety of matters i.e. on account of injury the claimant may not be able to walk, run or sit;
(iii) damages for the loss of expectation of life, i.e, on account of injury the normal longevity of the person concerned is shortened; (iv) inconvenience, hardship, discomfort, disappointment, frustration and mental stress in life".
In the same case, the court further observed:
"In its very nature whenever a tribunal or a court is required to fix the amount of compensation in cases of accident, it involves some guesswork, some hypothetical consideration, some amount of sympathy linked with the nature of the disability caused. But all the aforesaid elements have to be viewed with objective standards".-8-
In Nizam's Institute of Medical Sciences v. Prasanth S. Dhananka MANU/SC/0803/2009: (2009) 6 SCC 1, the three-Judge Bench was dealing with a case arising out of the complaint filed under the Consumer Protection Act, 1986. While enhancing the compensation awarded by the National Consumer Disputes Redressal Commission from Rs. 15 lakhs to Rs. 1 crore, the Bench made the following observations which can appropriately be applied for deciding the petitions filed under Section 166 of the Act:
"At the same time we often find that a person injured in an accident leaves his family in greater distress vis-...-vis a family in a case of death. In the latter case, the initial shock gives way to a feeling of resignation and acceptance, and in time, compels the family to move on. The case of an injured and disabled person is, however, more pitiable and the feeling of hurt, helplessness, despair and often destitution ensures every day. The support that is needed by a severely handicapped person comes at an enormous price, physical, financial and emotional, not only on the victim but even more so on his family and attendants and the stress saps their energy and destroys their equanimity".
In Reshma Kumari v. Madan Mohan Manu/SC/1303/2009:
(2009) 13 SCC 422, this Court reiterated that the compensation awarded under the Act should be just and also identified the factors which should be kept in mind while determining the amount of compensation. The relevant portions of the Judgment are extracted below:
The compensation which is required to be determined must be just. While the claimants are required to be compensated for the loss of their dependency, the same should not be considered to be a windfall. Unjust enrichment should be discouraged. This Court cannot also lose sight of the fact that in given cases, as for example death of the only son to a mother, she can never be compensated in monetary terms.-9-
In Arvind Kumar Mishra v. New India Assurance Co. Limited Manu/SC/0777/2010: (2010) 10 SCC 254, the Court considered the plea for enhancement of compensation made by the Appellant, who was a student of final year of engineering and had suffered 70% disablement in a motor accident. After noticing factual matrix of the case, the Court observed:
"We do not intend to review in detail state of authorities in relation to assessment of all damages for personal injury. Suffice it to say that the basis of assessment of all damages for personal injury is compensation. The whole idea is to put the claimant in the same position as ho was insofar as money can. Perfect compensation is hardly possible but one has to keep in mind that the victim has done no wrong; he has suffered at the hands of the wrongdoer and the court must take care to give him full and fair compensation for that he had suffered".
In Raj Kumar V. Ajay Kumar Manu/SC/1018/2010: (2011) 1 SCC 343, the court considered some of the precedents and held:
"The provision of the Motor Vehicles Act, 1988, ('the Act', for short) makes it clear that the award must be just, which means that compensation should, to the extent possible, fully and adequately restore the claimant to the position prior to the accident. The object of awarding damages is to make good the loss suffered as a result of wrong done as for as money can do so, in a fair, reasonable and equitable manner. The court or the Tribunal shall have to assess the damages objectively and exclude from consideration any speculation or fancy, though some conjecture with reference to the nature of disability and its consequences, is inevitable. A person is not only to be compensated for the physical injury, but also for the loss which he suffered as a result of such injury. This means that he is to be compensated for his inability to lead a full life, his inability to enjoy those normal amenities which he would have enjoyed but for -10- the injuries, and hie inability to earn as much as he used to earn or could have earned".
In our view, the principles laid down in Arvind Kumar Mishra vs. New India Assurance Company Ltd. (supra) and Raj Kumar vs. Ajay Kumar (supra) must be followed by all the Tribunals and the High Court in determining the quantum of compensation payable to the victims of accident, who are disabled either permanently or temporarily. If the victim of the accident suffers permanent disability, then efforts should always be made to award adequate compensation not only for the physical injury and treatment, but also for the loss of earning and his inability to lead a normal life and enjoy amenities, which he would have enjoyed but for the disability caused due to the accident".
The heads under which compensation is awarded in personal injury cases are the following:
Pecuniary damages (Special damages) I)Expenses relating to treatment, hospitalisation, medicines, transportation, nourising 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):
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).-11-
In routine personal injury cases, compensation will be awarded only under heads (I), Iii) (a) and (iv). 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.
We shall now consider whether the compensation awarded to the petitioner is just and reasonable or he is entitled to enhanced compensation under any of the following heads:
i) Loss of earning and other gains due to the amputation of leg.
ii) Loss of future earnings on account of permanent disability.
iii)Future medical expenses.
iv)Compensation for pain, suffering and trauma caused due to the amputation of leg.
v) Loss of amenities including loss of the prospects of marriage.
vi)Loss of expectation of life.
Hon'ble Supreme Court in Govind Yadav vs. The New India Insurance Company Limited, Civil Appeal No. 9014 of 2011 decided on 01.11.2011 has further observed as under:
"In this view of the matter, in our view, it would be difficult to hold that for future medical expenses which are required to be incurred by a victim, fresh award could be passed. However, for such medical treatment, the court has to arrive at a reasonable estimate on the basis of the evidence brought on record."
"After the aforesaid judgment, the cost of living as also the cost of artificial limbs and expenses likely to be incurred for periodical replacement -12- of such limb has substantially increased. Therefore, it will be just and proper to award a sum of Rs. 2,00,000/- to the appellant for future treatment. If this amount is deposited in fixed deposit, the interest accruing on it will take care of the cost of artificial limb, fees of the doctor and other ancillary expenses."
"The compensation awarded by the Tribunal for pain, suffering and trauma caused due to the amputation of leg was meager. It is not in dispute that the appellant had remained in the hospital for a period of over three months. It is not possible for the tribunals and the courts to make a precise assessment of the pain and trauma suffered by a person whose limb is amputated as a result of accident. Even if the victim of accident gets artificial limb, he will suffer from different kinds of handicaps and social stigma throughout his life. Therefore, in all such cases, the Tribunals and the Courts should make a broad guess for the purpose of fixing the amount of compensation. Admittedly, at the time of accident, the Appellant was a young man of 24 years. For the remaining life, he will suffer the trauma of not being able to do his normal work. Therefore, we feel that ends of justice will be met b awarding him a sum of Rs. 1,50,000/- in lieu of pain, suffering and trauma caused due to the amputation of leg."
"The compensation awarded by the Tribunal for the loss of amenities was also meager. It can only be a matter of imagination as to how the appellant will have to live for the rest of life with one artificial leg. The Appellant can be expected to live for at least 50 years. During this period he will not be able to live like normal human being and will not be able to enjoy the life. The prospects of his marriage have considerably reduced. Therefore, it would be just and reasonable to award him a sum of Rs. 1,50,000/- for the loss of amenities and enjoyment of life."
Pecuniary damages (Special damages):
Medical Expenses & miscellaneous expenses -13-
11. It is the case of the petitioner that after the accident he was removed to Bhagwan Mahavir Hospital and next day to Sri Balaji Action Medical Institute where he remained admitted there from 03.02.2010 to 07.02.2010. Further stated that during this period two operations were conducted on his left leg and a steel implants were inserted in his left leg and when puss started oozing out from the stitches and wounds he was again admitted in Singla Bone Hospital, Malout, Punjab where he remained admitted from 14.02.2010 to 07.03.2012. In support of this petitioner filed on record medical treatment record alongwith bills Ex.PW1/1 and Ex.PW1/2.
Accordingly, keeping in view the above facts, petitioner is entitled to sum of Rs. 15,000/- towards medical expenses. Apart from that it is stated that due to injuries suffered in the accident petitioner suffered lost of Rs. 22,632/- towards fees deposited for the course which he could not pursue and in support of this plea filed documents Ex.PW1/3. Accordingly, petitioner is granted a sum of Rs. 22,632/- towards the miscellaneous expenses.
Loss of income
12. Petitioner is entitled to both pecuniary and non pecuniary damages. It is submitted that the injured was imparting tuitions besides pursuing diploma in Computer Hardware and Networking from Jet King and due to injuries sustained in the accident in question doctors advised him to take physiotherapy treatment for a period of three months and it was continued for six months and still feel pain in left leg. Further stated that due to the accident he was unable to impart tuition work through which he was earning Rs. 7,000/- per month for six months and could not complete his study and coaching at Jetking. However, after relying upon the latest judgment of Hon'ble Justice J. R. Midha of Hon'ble Delhi High Court titled National Insurance Co. Ltd Vs Gaje Singh & Ors, in MAC. App. 311/2005 wherein the court following the judgment of Hon'ble Supreme -14- Court in case MCD Vs Association of Victims of Uphaar Tragedy reported in AIR 2012 SC 100, assumed monthly income of the deceased as Rs. 10,800/- per month, who was student of 12th class on the date of accident, the petitioner in the case in hand, who is aged about 20 years is presumed to be lost his earning for the sum of Rs. 8,500/- per month thus I am granting the loss of income of 6 months only. Petitioner is thus entitled to sum of Rs. 51,000/- (Rs. 8,500/-X 6).
13. As per the case of injured, he has suffered disability to the extent of 10%. He is not working because being not capable of working and in that very nature of the things the functional disability is 100%. In this regard reliance is taken upon the judgment passed by Hon'ble Supreme Court of India titled as Raviraj Udupa Vs United India Insurance Co. Ltd. & Others 2012 ACJ 286 decided on 16.08.2011.
14. Petitioner in the petition described his age as 20 years which is corroborated with the document Ex.PW1/4 i.e. photocopy of election identity card. Hence in view of decision of Hon'ble Supreme Court of India in Sarla Verma Vs. DTC 2009 ACJ 1298, multiplier of 18 has to be applied to count loss of earning capacity.
As no deduction from income has to be taken towards personal expenses in case of injury as per decision of Delhi High Court in Bimla Vs. Gopal MAC. APP No. 1028/2006 decided on 22.3.2010 so the total loss of future income or earning capacity comes to Rs. 1,83,600/- as per the formula (8,500/- X 12 X 18 X 10%). Accordingly petitioner is granted loss of future income at Rs. 1,83,600/- (in round figure) Special diet, conveyance charges and attendant charges
15. Petitioner has stated that he spent some amount on conveyance and special diet and employed a attendant who attended him -15- during the period of his treatment but no proof of spending upon conveyance, special diet and attendant is brought on record but it is a fact that normally in case of sickness and serious injury, a special diet in the form of healthy food, juices, milk etc is provided instead of or in addition to the normal food. Accordingly I am of the view that maximum petitioner can be paid lump sum Rs. 15,000/- towards special diet, Rs. 25,000/- conveyance charges and Rs. 10,000/- towards attendant charges.
Pain, suffering, inconvenience and frustration
16. As per the case of Govind Yadav it is not possible for the tribunals and the courts to make a precise assessment of the pain and trauma suffered by a person suffered permanent disability as a result of accident. Even if the victim of accident gets out of grievous injuries, he will suffer from different kinds of handicaps and social stigma throughout his life. Therefore, in all such cases, the Tribunals and the Courts should make a broad guess for the purpose of fixing the amount of compensation. Admittedly, at the time of accident, the Appellant was a young boy of 20 years. For the remaining life, he will suffer the trauma of not being able to do his normal work. Therefore, ends of justice will be met by awarding him a sum of Rs. 1,00,000/- in lieu of pain, suffering, inconvenience and frustration etc. caused due to injuries suffered in accident.
Future Medical Expenses
17. There is no certificate or document of any future treatment of the petitioner on record. Though petitioner stated that after the discharge from the hospital the course of his medical treatment is going on in private hospital and for physiotherapy. It seems that he is still under active treatment. Further it stated hat the steel implants which were inserted in his left leg after the accident would be removed in future. Accordingly, -16- keeping in view the age and extent of injuries, petitioner is entitled to sum of Rs. 20,000/- towards future medical expenses.
Loss of amenities, shortening of life and loss of marriage prospectus
18. It can only be a matter of imagination that as to how he performed day to day activities as efficiently as he was. The Appellant can be expected to live for at least 50 years. During this period he will not be able to live like normal human being and will not be able to enjoy the life. The prospects of his marriage have considerably reduced. Therefore, it would be just and reasonable to award him a sum of Rs. 1,00,000/- for the loss of amenities and shortening of life and Rs. 2,00,000/- for the loss of marriage prospectus as per the judgment of Hon'ble Delhi High Court given in case Oriental Insurance Co. vs. Vijay Kumar Mittal, III (2007) ACC 676 and Govind Yadav vs. The New India Insurance Company Limited.
19. Respondent no. 3/insurance company has not bring on record any evidence to point out that it is not liable to pay compensation amount. Further it is not the case of the insurance company that any term or condition of the insurance policy was breached by the insured or it has any limited liability. Keeping in view the existence of valid insurance policy, respondent no. 3/insurance company alone becomes entitled to pay entire compensation amount.
20. In view of the above discussions, this issue is decided in favour of petitioner by holding that he is entitled to get the following total compensation from the respondent/insurance company only:
A) Pecuniary damages (Special damages):
-17-a) Future Medical Expenses---------------------------------Rs. 20,000/-
b) Special diet---------------------------------------------------Rs. 25,000/-
c) Conveyance charges--------------------------------------Rs. 15,000/-
d) Attendant Charges-----------------------------------------Rs. 10,000/-
e) Future Medical Expenses---------------------------------Rs. 20,000/-
f) Loss of income -----------------------------------------------Rs. 51,000/- g Loss of future income---------------------------------------Rs. 1,83,600/-
B) Non-pecuniary damages (General damages):
a) Pain, sufferings, inconvenience and frustration----Rs. 1,00,000/-
b) Loss of amenities and shortening of life -------------Rs. 1,00,000/-
c) Loss of marriage prospectus-----------------------------Rs. 2,00.000/-
__________________
Total Rs. 7,24,600/-
Issue no.3 (Relief):-
21. On the basis of findings given above, present petition is disposed off and respondent no. 3/insurance company is directed to pay sum of Rs. 7,24,600 to the petitioner within 30 days alongwith interest at the rate of 12% p.a. from the date of filing of AIR i.e. 10.02.2010 till this amount is fully paid in view of judgment of Hon'ble Supreme Court in case titled as New India Assurance Co. Ltd. vs. Bhudia Devi & Ors. Reported as 2010 ACJ 2045. If the payment is not made within 30 days from the date of order today then insurance company shall pay interest @ 18% p.a. from the date of filing of petition.
22. Further it is directed that 10% of the awarded amount be released to the petitioner in cash and 90% of the awarded amount alongwith upto date interest be deposited with SBI Rohni Court Complex Branch with liberty to petitioner to withdraw monthly interest through saving bank account in form of FDR initially for period of five years to be -18- renewed from time to time in the name of petitioner not to be encashed without the permission of the court.
Respondent no. 3/insurance company is directed to prepare the separate cheques of the compensation amount as per above order.
Copy of this judgment be given to petitioner and counsel for respondent no.3 Insurance Company and file be consigned to record room.
Announced in the open (D.K. MALHOTRA)
Court on 25.08.2012 JUDGE, MACT (OUTER-II)
DELHI