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 8, Cited by 0]

Jammu & Kashmir High Court

Union Of India And Others vs Karamjit Kour And Others on 5 August, 2020

Equivalent citations: AIRONLINE 2020 J AND K 512

Author: Sanjeev Kumar

Bench: Sanjeev Kumar

                                     475




             HIGH COURT OF JAMMU AND KASHMIR
                        AT JAMMU

                                             Mac App No.121/2020
                                             CM No. 3781/2020

                                             Reserved on : 30.07.2020
                                              Pronounced on:05.08.2020

Union of India and others                                    ...Appellant(s)

                            Through:- Mr. Suneel Malhotra, CGSC
                    V/s
Karamjit Kour and others                                  ...Respondent(s)
                             Through:-Mr. R.K.Bhatia, Advocate

Coram: HON'BLE MR. JUSTICE SANJEEV KUMAR, JUDGE


                                JUDGMENT

1. Union of India and its functionaries are in appeal against the award dated 29th March, 2016 passed by the Motor Accident Claims Tribunal, Jammu in Claim file No.06/C titled Karamjit Kour and others v. Suresh Chand and others, whereby respondents (hereinafter „the claimants‟) have been held entitled to compensation of Rs.43,41,102/- along with pendente lite and future interest @ 7.5% per annum on account of death of one Sh. Jagdev Singh.

2. The impugned award has been primarily assailed on quantum. It is submitted that amount of compensation awarded by the Tribunal is exorbitant and excessive. The appellants have also made a feeble attempt to even dispute the findings of fact recorded by the Tribunal on issue No.1. It is claimed that given the evidence on record, it had fairly come out that the accident involving the offending vehicle had occurred due to bad road condition and not because of any negligence on part of the driver of the offending vehicle. This ground, however, is not pressed before me by 2 (Mac App No.121/2020) learned counsel appearing for the appellants. His whole impetus was on the quantum of compensation awarded to the claimants. Relying upon few judgments of the Supreme Court, learned counsel for the appellants submits that several payments received by the claimants from the appellants on account of death of Hav. Jagdev Singh, particularly, payment relating to AGI (Army Group Insurance) claim of ₹ 15,00,000/-, were liable to be deducted from the loss of income/dependency to the claimants. The Tribunal having failed to deduct the payments made on account of AGI claim to the claimants has, thus, conferred double benefit on the claimants.

3. Per contra, Mr. R.K.Bhatia, learned counsel appearing for respondent Nos. 1 to 4 (claimants), placing reliance on the recent judgment of the Supreme Court rendered in the case of Sebastiani Lakra and others v. National Insurance Company Limited and another, AIR 2018 SC 5034, urges that the payments and service benefits including AGI payments made to the dependents/legal heirs of the deceased employee, cannot be deducted from computation of compensation under the Motor Vehicles Act, 1988, unless such payment/payments have co-relation with the motor accident. Learned counsel argues that all these payments, to which reference has been made by the appellants in the memo of appeal, are otherwise payable to the dependents of the deceased employee irrespective of the cause of death. He further submits that no such claim was made by the appellants before the Tribunal nor any policy, statutory or otherwise pertaining to the payment of AGI claim, was brought on record by the appellant and it is because of this reason, the Tribunal did not frame any specific issue in this regard.

3 (Mac App No.121/2020)

4. Having heard learned counsel for the parties and perused the record, I am of the considered view that the legal position on the point is not very free from ambiguities. There are two, seemingly, contradictory three-Judge Bench judgments, one rendered in the case of Reliance General Insurance Company Limited v. Shashi Sharma and others, 2016 (9) SCC 627 and the other in the case of Sebastiani Lakra (supra). In the three-Judge Bench judgment in the case of Sebastiani Lakra, the judgment rendered in the case of Shashi Sharma (supra) has been explained and distinguished. In Shashi Sharma's case, a three-Judge Bench of the Supreme Court while hearing a reference also considered incidental question as to whether there was any conflict of opinion between the Coordinate two-Judge Benches of this Court, in the case of Bhakra Beas Management Board v. Smt.Kanta Aggarwal, 2008(11) SCC 366 on one hand, and that of Helen C. Rebello v. Maharashtra SRTC, 1999 (1) SCC 90 and United India Insurance Company v. Petricia Jean Mahajan, 2002(6) SCC 281 on the other hand. The Supreme Court after adverting to the entire case law on the subject in paragraph No.16 concluded thus:-

"16. The principle discernable from the exposition in Helen C. Rebello‟s case (supra) is that if the amount "would due to the dependents of the deceased even otherwise", the same shall not be deductible from the compensation amount payable under the Act of 1988. At the same time, it must be borne in mind that loss of income is a significant head under which compensation is claimed in terms of the Act of 1988. The component of quantum of "loss of income", inter alia, can be "pay and wages" which otherwise would have been earned by the deceased employee if he had survived the injury caused to him due 4 (Mac App No.121/2020) to motor accident. If the dependents of the deceased employee, however, were to be compensated by the employer in that behalf, as is predicated by the Rules of 2006-to grant compensation assistance by way of ex-gratia financial assistance on compassionate grounds to the dependents of the deceased Government employee who dies in harness, it is unfathomable that the dependent can still be permitted to claim the same amount as a possible or likely loss of income to be suffered b them to maintain a claim for compensation under the Act of 1988."

5. These observations of the Supreme Court in the case of Shashi Sharma‟s case (supra) have been sought to be explained by a later three- Judge Bench judgment in the case of Sebastiani Lakra (supra). The discussion made by the Supreme Court in paragraph Nos.15 and 16 is very relevant and is, thus, noticed below:-

"15. As held by the House of Lords in Perry v.Cleaver, 1969 ACJ 363 the insurance amount is the fruit of premium paid in the past, pension is the fruit of services already rendered and the wrong doer should not be given benefit of the same by deducting it from the damages assessed.
16. Deduction can be ordered only where the tort-feaser satisfies the court that the amount has accrued to the claimants only on account of death of the deceased in a motor vehicle accident."

6. The conclusion arrived at by the later three-Judge Bench is, thus, that deductions can be ordered only where the tort- feaser satisfies the Court that the amount has been paid to the claimants only on the ground of death of the deceased in a motor vehicle accident. Essentially, the latter Bench has approved the ratio of Helllen C. Rebello. Reference to a recent 2-Judge 5 (Mac App No.121/2020) Bench judgment of the Supreme Court in the case of National Insurance Company Limited v. Mannat Johal and others, 2019 ACJ 1849 would also be of great assistance. In the aforesaid judgment the Supreme Court has taken note of both Shashi Sharma (supra) and Sebastiani Lakra (supra) and has, in paragraph No.12.2 held thus:-

"12.2 In the present case too, it has not been shown if the ex gratia amount received by the claimants had been under any rules of service and would be of continuous assistance, as had been the case in Shashi Sharma, 2016 ACJ 2723(SC), as per the Rules of 2006 considered therein. In an overall analysis and wit reference to the decision in Sebastiani Lakra, 2019 ACJ 34 (SC), we are clearly of the view that the decision in Shashi Sharma would not apply to the facts of the present case and no deduction in the amount awarded by the high Court appears necessary.

7. It may be noteworthy that in Mannat Johal, the Supreme Court was confronted directly with the payments received by the claimants on account of ex-gratia. As is apparent from the discussion made in paragraph Nos. 12 and 12.1, which paragraphs, for facility of reference are reproduced hereunder:-

"12. Taking up the question of ex gratia payment received by the claimants from the employer of the deceased, it is noticed that an amount of Rs. 3,21,801/- was paid by the employer to the claimants, being one year's gross salary of the deceased. While relying on the decision in Shashi Sharma, it is contended on behalf of the insurer that the ex gratia amount so received by the claimants is required to be deducted. Noticeable it is that in Shashi Sharma's case, a three-Judge Bench of this Court was dealing with the payment received by the legal heirs of the deceased in terms of Rule 5 of the Haryana Compassionate Assistance to the Dependents of Deceased Government 6 (Mac App No.121/2020) Employees Rules, 2006 ('Rules of 2006') whereunder, on the death of a government employee, the family would continue to receive as financial assistance a sum equal to the pay and other allowances that was last drawn by the deceased employee for periods specified in the Rules and after the said period, the family would be entitled to receive family pension. The family would also be entitled to retain the government accommodation for a period of one year in addition to payment of Rs. 25,000/- as ex gratia. Rule 5 of the Rules of 2006 taken into consideration in Shashi Sharma's case(supra) reads as under:
"5. Criteria for financial assistance.--(1) On the death of any government employee, the family of the employee would continue to receive as financial assistance a sum equal to the pay and other allowances that was last drawn by the deceased employee in the normal course without raising a specific claim--
(a) for a period of fifteen years from the date of death of the employee, if the employee at the time of his death had not attained the age of thirty-five years;
(b) for a period of twelve years or till the date the employee would have retired from government service on attaining the age of superannuation, whichever is less, if the employee at the time of his death had attained the age of thirty-five years but had not attained the age of forty-eight years;
(c) for a period of seven years or till the date the employee would have retired from government service on attaining the age of superannuation, whichever is less, if the employee had attained the age of forty-eight years.
(2) The family shall be eligible to receive family pension as per the normal rules only after the period during which he receives the financial assistance as above is completed.
(3) The family of a deceased government employee who was in occupation of a government residence would continue to retain the residence on payment of normal rent/licence fee for a period of one year from the date of death of the employee.
7 (Mac App No.121/2020)
(4) Within fifteen days from the date of death of a government employee, an ex gratia assistance of twenty-five thousand rupees shall be provided to the family of the deceased employee to meet the immediate needs on the loss of the bread earner.
(5) House rent allowance shall not be a part of allowance for the purposes of calculation of assistance."

12.1. The aforesaid decision in Shashi Sharma has been explained and distinguished by another three-Judge Bench of this Court in Sebastiani Lakra (supra) in the following:-

"10. In Shashi Sharma's case, 2016 ACJ 2723 (SC), this court was dealing with the payments made to the legal heirs of the deceased in terms of rule 5(1) of the Haryana Compassionate Assistance to the Dependants of Deceased Government Employees Rules, 2006 (for short 'the said Rules‟). Under rule 5 of the said Rules on the death of a government employee, the family would continue to receive as financial assistance a sum equal to the pay and other allowances that was last drawn by the deceased employee for periods set out in the Rules and after the said period the family was entitled to receive family pension. The family was also entitled to retain the Government accommodation for a period of one year in addition to payment of Rs. 25,000 as ex gratia. In this case, the three-Judge Bench adverted to the principles laid down in Helen C. Rebello's case 1999 ACJ 10 (SC), followed in Patricia Jean Mahajan's case 2002 ACJ 1441 (SC), and came to the conclusion that the decision in Vimal Kanwar's case 2013 ACJ 1441 (SC), did not take a view contrary to Helen C. Rebello or Patricia Jean Mahajan cases (supra). The following observations are relevant:
"(12) The principle expounded in this decision in Helen C. Rebello's case that the application of general principles under the common law to estimate damages cannot be invoked for computing compensation under the Motor Vehicles Act. Further, the 'pecuniary advantage' from whatever source must correlate to the injury or death caused on account of motor accident. The view so taken is the correct analysis and interpretation of the relevant provisions of the Motor Vehicles Act of 1939, and must apply proprio 8 (Mac App No.121/2020) vigore to the corresponding provisions of the Motor Vehicles Act, 1988. This principle has been re-stated in the subsequent decision of the two-Judge Bench in Patricia Jean Mahajan's case, 2002 ACJ 1441 (SC), to reject the argument of the insurance company to deduct the amount receivable by the dependants of the deceased by way of 'social security compensation' and 'life insurance policy'."

However, while dealing with the scheme the court held that applying a harmonious approach and to determine a just compensation payable under the Motor Vehicles Act it would be appropriate to exclude the amount received under the said Rules under the head of „pay and other allowances‟ last drawn by the employee. We may note that on principle this court has not disagreed with the proposition laid down in Helen C.Rebello or in Patricia Jean Mahajan (supra), but while arriving at a just compensation, it had ordered the deduction of the salary received under the statutory Rules."

8. What emerges from the discussion made herein above is that only such payments received by the legal heirs of the deceased government employee are liable to be deducted from computation of compensation under motor vehicle accidents as are co-related to the death of the deceased employee in motor accident. All such payments including payment of ex- gratia by the employer, which have no co-relation with the motor vehicle accident and are otherwise also payable in case of death of employee for whatever reason are not to be taken into account for assessment of loss of dependency. Unless, it is demonstrated by reference to the Rules and evidence that payments have been received by the dependents/legal representatives of the deceased employee are on account of death of such employee in a motor accident, such payments cannot be deducted from the compensation payable under the provisions of Motor Vehicle Act, 1988.

9. It may be noted that AGI payment is not made to the dependents of the deceased only because the deceased has died in a motor accident. The 9 (Mac App No.121/2020) compensation is payable under the Motor Vehicle Act on account of pecuniary loss to the claimants by accidental injury and death and not other forms of death. It could not be demonstrated by the learned counsel for the appellants that the AGI claim is not made, if there is natural death or death by suicide or serious illness, including that the death is by accident through train or flight but not involving motor vehicle. Atleast, there is nothing of the sort pleaded or proved before the Tribunal. The benefit under AGI flows and is payable against the premium that is paid by the insured and, therefore, cannot be construed as pecuniary benefit arisen out of motor vehicle accident.

10. In view of the law laid down by the Supreme Court, particularly, in the latest judgment of Sebastiani Lakra (supra), I am of the considered opinion that the payment(s) received by the claimants in the instant case by way of AGI claim is not deductible from the compensation payable under the provisions of Motor Vehicle Act, as nothing has been brought to my notice to indicate that such payments have been only made because of the death of the deceased in motor accident and were not payable otherwise. Even otherwise, as per learned counsel for the appellant, AGI is a Army Group Insurance for which premium is being paid by the army personnel, therefore, the same cannot be deducted while awarding compensation on account of death in a motor vehicle accident. The argument of learned counsel for the appellant, thus, does not hold much water and the same is, accordingly, rejected. Judgment in Helen C. Rebello supra is complete answer to the argument of Mr. Suneel Malhotra, learned counsel for the appellant.

10 (Mac App No.121/2020)

11. Mr. R.K.Bhatia, learned counsel for the claimants submits that the Tribunal committed an error in taking out service allowances from the salary of the deceased. It is urged that the salary of an employee would also be inclusive of all allowances payable under statutory rules and, therefore, the Tribunal was not justified in not taking into consideration the allowances like G.S., SCCIA and HAUCL. Although, the claimants have not filed any cross appeal/objection against the award, yet nothing prevents the claimants to raise issue that compensation awarded is not just and fair.

12. I have given my thoughtful consideration to the argument of learned counsel for the claimants. It is true that even in the absence of cross objections/appeal, this Court, in appropriate cases, may enhance the compensation, if the sum awarded is grossly low and does not represent just and fair compensation. It is true that the Tribunal has not taken into consideration some allowances, which were payable to the deceased under certain conditions but at the same time, I find that the Tribunal has also not given allowances for income tax deductions.

13. In view of the above, I do not think that it is a fit case where the Court should suo-moto enhance the compensation by including the allowances like G.S., SCCIA and HAUCL in the salary of the deceased.

14. For the foregoing reasons, I find no merit in this appeal. The same is, accordingly, dismissed. No order as to costs.

(Sanjeev Kumar) Judge JAMMU.

05.08.2020 Vinod.

Whether the order is speaking : Yes Whether the order is reportable: Yes VINOD KUMAR 2020.08.06 18:28 I attest to the accuracy and integrity of this document