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 1, Cited by 2]

Allahabad High Court

United India Insurance Company Ltd. vs Smt. Sarita Rani Dhaka And Others on 7 November, 1994

Equivalent citations: 1995ACJ895, AIR1995ALL213, AIR 1995 ALLAHABAD 213, 1995 ALL. L. J. 1063, 1995 (2) TAC 218, 1995 (2) ACJ 895, 1995 (2) ALL CJ 799

JUDGMENT

1. Insurer is appellant in this appeal under Section 173 of the Motor Vehicles Act, 1988.

2. On 21-11-1989, while deceased aged 42 years who was an Assistant Commissioner of Sales Tax, was driving his Maruti Car, an oil tanker, risk of which was covered by the appeallant dashed against the car causing fatal injuries to the deceased. On that account, old parents, widow, two minor daughters and a minor, son filed an application claiming compensation of Rs. 12 lakhs alleging negligent driving of the oil tanker.

3. Claimants examined witnesses and produced documents in support of their claim. Neither appellant nor any other opposite party adduced any evidence. Consider-ing materials on record, Tribunal determined just compensation of Rs. 8,80,000/- and directed insurer appellant to pay the same. This is grievance of the appellant.

4. Driver of the oil tanker was the-best witness to explain the circumstances under which the truck collided with the car. No explanation has been offered by .owner or insurer why he was not examined. Apart from drawing adverse inference that in case driver would have been examined, his negligence in driving the oil tanker would have been proved from the nature of accident, it is clear that driver of the oil tanker was negligent in driving the vehicle resulting in the accident by applying the principle Res ipsa loquitpr. Therefore, owner is vicariously liable for negligent act of the driver and insurer which has covered the risk of the owner in respect of the vehicle has rightly been directed to pay compensation to the claimants who are dependents of the deceased.

5. Learned counsel for the insurer appellant contended that monthly income and contribution of deceased to the family has not been proved in this case. We are not impressed with this submission. Tribunal on account of materials on record has given a finding that deceased was contributing Rs. 4,000/ - per month to the family. We are satisfied that there is no unreasonableness in this finding. Thus, annual loss of dependency of the claimants is Rs. 48,000/-.

6. Deceased was aged about 42 years. Normally he would have continued in service for another 16 years. In absence of any evidence as regards longevity in family of the deceased, it can be presumed that as a male Indian, his longevity would have been in the average 70 years. Till that period atleast, he would have maintained the widow which is lost to her.

7. Tribunal has taken into consideration prospect of increase in salary and mathematically calculated the same up to 65th years of the deceased, When age of superannuation is 58 years. Tribunal was not legally correct in calculation the income the same, till 65 years. This method of computation of compensation does not appear to be just. In such circumstances, when future is uncertain and claimants get benefit of lump sum payment, an assured annual income from the compensation payable would be the best method of determination of compensation. Parents would not have been dependants for long, widow would have been perpetual dependant, though daughters would not be dependants after their marriage, their marriage expenses are to be incurred, son would have been dependant for a shorter period: Education of children, maintenance of the claimants are other expenses are to be incurred. Taking all these factors into consideration, we are inclined to hold that in case multiple of 12 is adopted, the-same would be just. Loss of annual dependency being Rs. 48,000/-, just compensation is determined of Rs. 5,76,000/ -.

8. Insurer is a public sector undertaking. In case it would.have offered compensation to claimants as it would have fognd to be just leaving the dispute relating to quantum to be adjudicated, we might have given premium to the fairness of the insurer to work payment of interest or payment of interest at lesser rate. In absence of such conduct, we are satisfied that direction to pay interest at 12% per annum from the date of application till date of payment is reasonable in view of assurance of learned counsel for insurer that payment shall be made within two months. Amount of Rs. 5,76,000/- shallcarry interest at the rate of 12% per annum from the date of application till date of payment.

9. It is common knowledge that amount of compensation paid to the destitute claimants slip out of their hands and they do not get the benefit of the compensation for which they perpetually suffer which is not mitigated despite award of compensation. Socialjustice demands that adjudicator should make such arrangement which would be beneficial to the destitution getting the compensation. Tribunal has not made any such arrangement. Therefore, we direct that out of the total amount payable Rs. 2 lakhs shall be paid to the claimants to meet the maintenance expenses, litigation expenses are future maintenance for one year more. Balance amount shall be invested in fixed deposit in a Bank to get maximum profit till the youngest minor attains majority with arrangement in the bank that the fixed deposit shall not be permitted to be subject to encumbrance in any manner. Annual interest shall be regularly paid to the claimants. In case claimants require any amount from out of the fixed deposit during continuance of the deposit, they can move the Tribunal for an order to that effect and Tribunal shall consider the necessity and may direct release of a portion of the fixed deposit from time to time as and when moved. Fixed deposit shall be made in name of the widow on behalf of all the claimants for facility of operating the account and moving the Court since there is no material that there is any difference among the claimants.

10. In the result, appeal is allowed in part. There shall be no order as to costs.

11. Appeal partly allowed.