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]

Madras High Court

The Bajaj Allianz General Insurance vs Sharmila on 14 July, 2011

Author: P.P.S.Janarthana Raja

Bench: P.P.S.Janarthana Raja, M.M.Sundresh

       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 14/07/2011

CORAM
THE HONOURABLE MR.JUSTICE P.P.S.JANARTHANA RAJA
and
THE HONOURABLE MR.JUSTICE M.M.SUNDRESH

C.M.A.(MD)No.1713 of 2010

The Bajaj Allianz General Insurance
Company Ltd., No.12-C Ram Nagar
KMA complex, I Floor
Bye Pass Road
Madurai - 625 010			..	Appellant

Vs.

1.Sharmila

2.Minor Bennet Gnana Graceson

3.Minor Bennet George Loardson

(respondents 2 and 3 represented
 through their mother and next friend
the first respondent herein)

4.S.Jeyarani

5.C.Velraj				.. 	Respondents

	Appeal filed under Section 173 of the Motor Vehicles Act, 1988 against the
award made in M.C.O.P.No.213 of 2008 dated 17.06.2010, on the file of the Motor
Accident Claims Tribunal (Additional District Judge/Fast Track Court No.I,
Thoothukudi.

!For Appellant 	... Mr.S.Srinivasa Raghavan
^For Respondents... Mr.S.Padmavathy Devi
 		    for RR1 to RR4

:JUDGMENT

(Judgment of the Court was delivered by P.P.S.JANARTHANA RAJA, J.) The present Civil Miscellaneous Appeal is preferred by the Insurance Company against the award made in M.C.O.P.No.213 of 2008 dated 17.06.2010, on the file of the Motor Accident Claims Tribunal (Additional District Judge/Fast Track Court No.I, Thoothukudi.

2. By consent of the learned counsel on either side, the main appeal itself is taken up for final disposal.

3. Background facts in a nutshell are as follows:-

The deceased Bennet George Nepeleon met with motor traffic accident on 12.01.2008 at about 15.15 hrs at Tuticorin Ettayapuram south of K.Subramaniapuram. The said deceased was travelling in a Maruti van bearing registration No.TN 69 E 6756, which belonged to his grandmother. He was returning back to Tuticorin from Madurai and the deceased was driving the vehicle. When the said van was proceeding towards south of Ettayapuram-

Tuticorin Road, at that time a lorry bearing registration No.TN 28 L 6707 belonging to one Velraj/the fifth respondent herein came in a rash and negligent manner and dashed against the omni van. Due to the said impact, the deceased sustained injuries and died on the spot. Postmortem was conducted in the Tuticorin Government Medical College Hospital, Tuticorin, on 13.01.2008. The claimants are the wife, two minor sons and the mother of the deceased. They claimed a compensation of Rs.80,00,000/- before the Tribunal. The said lorry was insured with the appellant Insurance Company. The appellant-Insurance Company resisted the claim. On pleadings, the Tribunal framed the following issues:-

"1. Whether the accident has occurred due to the rash and negligent driving of the driver of the lorry belonging to the fifth respondent or not?
2. Whether the claimants are entitled to any compensation? If so, from whom and what is the quantum?"

4. After considering the oral and documentary evidence, the Tribunal held that the accident had occurred only due to the rash and negligent driving of the driver of the lorry and awarded a sum of Rs.40,02,500/- as compensation with interest at 7.5% p.a. from the date of petition.

5. The details of the compensation are as follows:

Rupees Loss of income 39,60,000/-
	Loss of consortium			   25,000/-
	Loss of love and affection 		   10,000/-
	Funeral expenses			    5,000/-
	Loss of Estate				    2,500/-
			              		------------------
				Total...	 40,02,500/-
					        =============

Aggrieved by the award of the Tribunal, the appellant-Insurance Company has filed the present appeal.

6. Learned counsel for the appellant/Insurance Company questioned only the quantum of compensation awarded by the Tribunal and vehemently contended that the compensation awarded by the Tribunal is excessive, exorbitant and without any basis and justification. It is further contended that the Tribunal is not correct in fixing the monthly income of the deceased at Rs.27,500/- and also submitted that there is no material available on record to show that the deceased was earning a sum of Rs.27,500/- per month. Therefore, the award passed by the Tribunal is not in accordance with law and the same has to be set aside.

7. Learned counsel for the claimants has submitted that the Tribunal has considered all the relevant materials and evidence on record and came to the right conclusion and awarded a just, fair and reasonable compensation. It is a question of fact and it is based on valid materials and evidence. Hence, the order of the Tribunal is in accordance with law and the same has to be confirmed.

8. Heard the learned counsel on either side and perused the materials available on record. On the side of the claimants, P.W.1 to P.W.3 were examined and documents Exs.P1 to P31 were marked. On the side of the Insurance Company, documents Exs.R1 to R4 were marked and no witness was examined. P.W.1 is the wife of the deceased. P.W.2 is the clerk, working in the firm run by the deceased. P.W.3 is the Doctor. After considering the above oral and documentary evidence, the Tribunal had given a categorical finding that the accident had occurred only due to the rash and negligent driving of the driver of the lorry. It is a question of fact and it is also based on valid materials and evidence. Hence, the finding given by the Tribunal that the accident had occurred only due to the rash and negligent driving of the driver of the lorry belonging to the fifth respondent herein, is confirmed.

9. In the case of SARLA VERMA AND OTHERS VS. DELHI TRANSPORT CORPORATION AND ANOTHER reported in (2009) 4 MLJ 997, the Apex Court has considered the relevant factors to be taken into consideration before awarding compensation and held as follows:

"7. Before considering the questions arising for decision, it would be appropriate to recall the relevant principles relating to assessment of compensation in cases of death. Earlier, there used to be considerable variation and inconsistency in the decisions of Courts Tribunals on account of some adopting the Nance method enunciated in Nance V. British Columbia Electric Rly. Co. Ltd. (1951) AC 601 and some adopting the Davies method enunciated in Davies V. Powell Duffryn Associated Collieries ltd., (1942) AC 601. The difference between the two methods was considered and explained by this Court in General Manager, Kerala State Road Transport Corporation Vs. Susamma Thomas AIR 1994 SC 1631: (1994) 2 SCC 176. After exhaustive consideration, this Court preferred the Davies method to Nance method. We extract below the principles laid down in General Manager, Kerala State Road Transport Corporation V. Susamma Thomas (supra).
"In fatal accident action, the measure of damage is the pecuniary loss suffered and is likely to be suffered by each dependent as a result of the death. The assessment of damages to compensate the dependants is beset with difficulties because from the nature of things, it has to take into account many imponderables, e.g., 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 live 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."
" The manner of arriving at the damages is to ascertain the net income of the deceased available for the support of himself and his dependants, and to deduct therefrom such part of his income as the deceased was accustomed to spend upon himself, as regards both self-maintenance and pleasure, and to ascertain what part of his net income the deceased was accustomed to spend for the benefit of the dependants. Then that should be capitalised by multiplying it by a figure representing the proper number of year's purchase."
"The multiplier method involves the ascertainment of the loss of dependency or the multiplicand having regard to the circumstances of the case and capitalizing the multiplicand by an appropriate multiplier. 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."
"It is necessary to reiterate that the multiplier method is logically sound and legally well-established. There are some cases which have proceeded to determine the compensation on the basis of aggregating the entire future earnings for over the period the life expectancy was lost, deducted a percentage therefrom towards uncertainties of future life and award the resulting sum as compensation. This is clearly unscientific. For instance, if the deceased was, say 25 years of age at the time of death and the life expectancy is 70 years, this method would multiply the loss of dependency for 45 years - virtually adopting a multiplier of 45 - and even if one-third or one-fourth is deducted therefrom towards the uncertainties of future life and for immediate lump sum payment, the effective multiplier would be between 30 and 34. This is wholly impermissible."

In UP State Road Transport Corporation V. Trilok Chandra (1996) 4 SCC 362, this Court, while reiterating the preference to Davies method followed in General Manager, Kerala State Road Transport Corporation V. Susamma Thomas (supra), stated thus:

"In the method adopted by Viscount Simon in the case of Nance also, first the annual dependency is worked out and then multiplied by the estimated useful life of the deceased. This is generally determined on the basis of longevity. But then, proper discounting on various factors having a bearing on the uncertainties of life, such as, premature death of the deceased or the dependent, remarriage, accelerated payment and increased earning by wise and prudent investments, etc., would become necessary. It was generally felt that discounting on various imponderables made assessment of compensation rather complicated and cumbersome and very often as a rough and ready measure, one- third to one-half of the dependency was reduced, depending on the life span taken. That is the reason why courts in India as well as England preferred the Davies formula as being simple and more realistic. However, as observed earlier and as pointed out in Susamma Thomas case, usually English courts rarely exceed 16 as the multiplier. Courts in India too followed the same pattern till recently when tribunals/courts began to use a hybrid method of using Nance method without making deduction for imponderables..... Under the formula Advocated by Lord Wright in Davies, the loss has to be ascertained by first determining the monthly income of the deceased, then deducting therefrom the amount spent on the deceased, and thus assessing the loss to the dependants of the deceased. The annual dependency assessed in this manner is then to be multiplied by the use of an appropriate multiplier"

(emphasis supplied)

10. In the case of SYED BASHEER AHAMED AND OTHERS VS. MOHAMMED JAMEEL AND ANOTHER reported in (2009) 2 Supreme Court Cases 225, the Apex Court has held as follows:

"13. Section 168 of the Act enjoins the Tribunal to make an award determining "the amount of compensation which appears to be just". However, the objective factors, which may constitute the basis of compensation appearing as just, have not been indicated in the Act. Thus, the expression "which appears to be just"

vests a wide discretion in the Tribunal in the matter of determination of compensation. Nevertheless, the wide amplitude of such power does not empower the Tribunal to determine the compensation arbitrarily, or to ignore settled principles relating to determination of compensation.

14. Similarly, although the Act is a beneficial legislation, it can neither be allowed to be used as a source of profit, nor as a windfall to the persons affected nor should it be punitive to the person(s) liable to pay compensation. The determination of compensation must be based on certain data, establishing reasonable nexus between the loss incurred by the dependants of the deceased and the compensation to be awarded to them. In a nutshell, the amount of compensation determined to be payable to the claimant(s) has to be fair and reasonable by accepted legal standards.

15. In Kerala SRTC v. Susamma Thomas2, M.N. Venkatachaliah, J. (as His Lordship then was) had observed that: (SCC p.181, para 5) "5. ? The determination of the quantum must answer what contemporary society 'would deem to be a fair sum such as would allow the wrongdoer to hold up his head among his neighbours and say with their approval that he has done the fair thing'. The amount awarded must not be niggardly since the 'law values life and limb in a free society in generous scales'."

At the same time, a misplaced sympathy, generosity and benevolence cannot be the guiding factor for determining the compensation. The object of providing compensation is to place the claimant(s), to the extent possible, in almost the same financial position, as they were in before the accident and not to make a fortune out of misfortune that has befallen them.

18. The question as to what factors should be kept in view for calculating pecuniary loss to a dependant came up for consideration before a three-Judge Bench of this Court in Gobald Motor Service Ltd. v. R.M.K. Veluswami4, with reference to a case under the Fatal Accidents Act, 1855, wherein, K. Subba Rao, J. (as His Lordship then was) speaking for the Bench observed thus: (AIR p.1) "In calculating the pecuniary loss to the dependants many imponderables enter into the calculation. Therefore, the actual extent of the pecuniary loss to the dependants may depend upon data which cannot be ascertained accurately, but must necessarily be an estimate, or even partly a conjecture. Shortly stated, the general principle is that the pecuniary loss can be ascertained only by balancing on the one hand the loss to the claimants of the future pecuniary benefit and on the other any pecuniary advantage which from whatever source comes to them by reason of the death, that is, the balance of loss and gain to a dependant by the death must be ascertained."

19. Taking note of the afore extracted observations in Gobald Motor Service Ltd. in Susamma Thomas it was observed that: (Susamma Thomas case, SCC p.182, para 9) "9. The assessment of damages to compensate the dependants is beset with difficulties because from the nature of things, it has to take into account many imponderables e.g.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."

20. Thus, for arriving at a just compensation, it is necessary to ascertain the net income of the deceased available for the support of himself and his dependants at the time of his death and the amount, which he was accustomed to spend upon himself. This exercise has to be on the basis of the data, brought on record by the claimant, which again cannot be accurately ascertained and necessarily involves an element of estimate or it may partly be even a conjecture. The figure arrived at by deducting from the net income of the deceased such part of income as he was spending upon himself, provides a datum, to convert it into a lump sum, by capitalising it by an appropriate multiplier (when multiplier method is adopted). An appropriate multiplier is again determined by taking into consideration several imponderable factors. Since in the present case there is no dispute in regard to the multiplier, we deem it unnecessary to dilate on the issue."

After considering the principles enunciated in the judgments cited supra, let us consider the facts of the present case.

11. At the time of the accident, the age of the deceased was 29 years. Ex.P.6 is the postmortem certificate. Ex.P.7 is the driving licence, in which, it is stated that the date of birth of the deceased was 10.05.1979. Therefore, the Tribunal fixed the age of the deceased at 29 years. Further P.W.1 in her evidence, has stated that the deceased was earning a sum of Rs.27,500/-. It is stated that the deceased's grandmother was running pawn broking business and the deceased was deriving salary income from his grandmother's business and also income from the transport business run by him. Further it is stated that the entire money lending business was done by the deceased, who was also given a power of attorney in his favour. The grandmother is an income tax assessee and she also filing returns regularly. Ex.P.14 is the Income Tax Return for the assessment year 2007-08, in which, the grandmother disclosed an income of Rs.5,00,985/-. Further, it is stated that a sum of Rs.2,30,000/- was incurred towards establishment charges including the salary, which has been given to the deceased. Further the deceased himself was deriving a sum of Rs.5,000/- per month from transport business. Exs.P16 to 19 and Ex.P.29 also reveals that the deceased was deriving income by way of salary, transport and also from money lending business. After taking into consideration of the above documents, the Tribunal fixed the monthly income of the deceased at Rs.27,500/-. Thereafter the Tribunal deducted 1/3rd of the amount towards personal expenses of the deceased and adopted the multiplier of 18 and arrived at the loss of income as under:-

Rs.27500 x 12 x 18 x 2/3 = Rs.39,60,000/-.
Learned counsel for the appellant/Insurance Company vehemently contended that there is no concrete material available on record to show that the deceased was earning a sum of Rs.27,500/- per month. Learned counsel for the claimants also unable to give further material to substantiate that the deceased was earning a sum of Rs.27,500/- per month. After considering the facts and circumstances of the case, it would be appropriate and reasonable to fix the monthly income of the deceased at Rs.18,000/-. There is no serious dispute regarding the same. The age of the deceased at the time of accident was 29 years. Therefore, the Tribunal has adopted the correct multiplier of 18 as per the second schedule. If 1/3rd of the amount is deducted towards personal expenses of the deceased, the monthly contribution of the deceased to the family works out to Rs.12,000/- and the annual contribution works out to Rs.1,44,000/- and by adopting the correct multiplier of 18, the loss of income works out to Rs.25,92,000/- (Rs.1,44,000 x 18). Therefore, loss of income stands modified from Rs.39,60,000/- to Rs.25,92,000/-.
13. The Tribunal also awarded a sum of Rs.25,000/- towards loss of consortium to the wife of the deceased. After considering the age of the widow, who was 27 years old at the time of accident, the amount awarded towards this head is reasonable and hence the same is confirmed. The Tribunal has also awarded a sum of Rs.10,000/- towards loss of love and affection and Rs.5,000/-

towards funeral expenses and Rs.2,500/- towards loss of estate. The amounts awarded by the Tribunal towards these heads are very reasonable and hence they are confirmed. The Tribunal has not awarded any amount towards transport expenses. It would be appropriate and reasonable to award a sum of Rs.5000/- towards transport expenses. The Tribunal has also awarded interest at 7.5%, per annum from the date of petition, which we feel is very reasonable and hence the same is confirmed.

14.The details of the modified compensation are as under:-

Rupees Loss of income 25,92,000/-
	Loss of consortium		          25,000/-
	Loss of love and affection 		  10,000/-
	Funeral expenses			   5,000/-
	Loss of Estate				   2,500/-
	Transport expenses                         5,000/-
			              	  ---------------------
				Total...       26,39,500/-
					   =============
			  (Rounded off to Rs.26,40,000/-)
Therefore, the claimants are entitled to the modified compensation of Rs.26,40,000/- with interest at 7.5% p.a. from the date of petition.

15. Learned counsel for the appellant states that the Insurance Company has already deposited the entire award amount with interest of 7.5% p.a. from the date of petition. Under these circumstances, the wife and mother of the deceased/respondents 1 and 4 herein, are entitled to withdraw their respective shares less the amount, if any, already withdrawn from the deposit, on making proper application. In respect of the shares of the minor/respondents 2 and 3, the amount shall be deposited in a Nationalised Bank in a fixed deposit till they attain majority. The mother of the minor claimants/first respondent is permitted to withdraw the accrued interest once in three months. We make it clear that if any situation arises with regard to educational expense or medical expenses of the minor children, the mother of the minor/first respondent is at liberty to approach the Tribunal by making proper application for withdrawal. The Insurance Company is also permitted to withdraw the balance amount on making proper application.

16. With the above modifications, the Civil Miscellaneous Appeal is disposed of. Consequently, M.P.(MD)Nos.1 of 2010 and 1 of 2011 are closed. No costs.

RR To The Motor Accident Claims Tribunal (Additional District Judge/Fast Track Court No.I, Thoothukudi.