Karnataka High Court
North West Karnataka Road Transport ... vs Rafiq Moulasab Bagawan And Anr. on 14 January, 2003
Equivalent citations: I(2006)ACC364, 2003 AIR - KANT. H. C. R. 3055, 2004 AIHC 501, (2005) ACJ 1723, (2004) 1 TAC 800, (2003) 6 KANT LJ 220, (2006) 1 ACC 364
Author: S.B. Majage
Bench: S.B. Majage
JUDGMENT S.B. Majage, J.
1. This appeal by the appellant, who was respondent in M.V.C. No. 1043 of 1999 on the file of the 1st Addl. Civil Judge (Sr. Dn.) and Additional M.A.C.T., Belgaum, challenging the order dated 22.12.2000, by which respondents who are parents of the deceased 5 years' old child, are awarded compensation of Rs. 1,50,000 since, according to appellant Corporation, the compensation awarded is exorbitant and requires to be reduced.
2. Heard argument. It is submitted for the appellant Corporation that the compensation awarded is exorbitant and not based on any substantive legal evidence or basis and, as such, requires to be interfered with. On the other hand, learned Counsel for respondent-claimants supported the award. Perused the records carefully.
3. The only point for consideration is:
Whether the compensation awarded requires interference?
4. In the present matter, the deceased child was aged 5 years at the time of her death in bus accident on 24.4.1999. Though pleaded that she was going to school, the claimants failed to adduce any satisfactory evidence to hold that the deceased was studying in any school. The profession of the father of the deceased is selling fruits and he is aged about 32 years whereas the profession of the mother of the deceased is household but her age is not available. The deceased and the claimants belong to Panuharpur in Solapur District. The Claims Tribunal awarded compensation in the sum of Rs. 1,50,000. The correctness of amount of said compensation is challenged.
5. It may be noted that in the case of K. Murugesh v. M. Palappa . the Supreme Court has awarded compensation of Rs. 1,00.000, where the deceased was a boy of 18 years, a student. However, in the case of Shanti Bai v. Charan Singh , the Supreme Court has awarded compensation of Rs. 4,50.000 in the case of death of 18 years old boy. Of course, this Court had reduced (sic. increased) the compensation from Rs. 45.000 to Rs. 1,00,000 in the case of death of a boy of 17 years, a student, in the case of Bantu v. Annappa . However, a Division Bench of this Court in the case of Chinna Dorai v. Managing Director, Karnataka State Road Trans. Corporation , has enhanced the compensation to Rs. 1,37,500, keeping intact the amount of Rs. 70,000 awarded towards expenses wherein death of 14 years old boy had taken place in accident. At the same time, it may be noted that the Apex Court enhanced compensation to Rs. 50,000 from Rs. 33,000 in the case of death of 20 years old boy in the case of Jamnabai v. Deepak Automobiles . But, this Court in the case of Karnataka State Road Trans. Corporation v. Dharmanna 1999 ACK 937 (Karnataka), has awarded compensation of Rs. 43,000 where death of a 11 years old girl doing coolie work had taken place in accident. At the same time, it may be noted that in the case of S.P. Narayanaswamy v . Kumaraiya Thevar , the High court of Madras had enhanced compensation to Rs. 1,00,000 from Rs. 15,000 in the case of death of a 14 years bright student studying in 8th standard wherein the parents had lost their only son. However, in the case of Gouranga Katual v. Govinda Mohupatra , Orissa High Court had awarded compensation of Rs. 15,000 only in the case of death of a girl aged 13 years. Similarly, Allahabad high Court awarded compensation of Rs. 30,150 only in the case of Kamta Prasad v. Jaggan & Co. , where the death of a minor girl had taken place. So also in the case of Jahina Akhtar Hasmi v. Guljar Singh I (1995) ACC 511 : 1995 ACJ 57 (Allahabad), where the death of a minor girl had taken place. So also in the case of Jahina Akhtar Hasmi v. Guljar Singh , High Court of Madhya Pradesh enhanced compensation from Rs. 25,000 to Rs. 35,000 in the case of death of 12 years' minor. Thus, in none of the said cases, where deceased was above 10 years old, uniformity or any method is noticed in awarding compensation.
6. However, the Tribunal relied on the decision of this Court in the case of Puttamma v. D.V. Krishnappa and of the Supreme Court in the case of Haji Zaitmllah Khan (dead) by L.Rs. v. Nagar Mahupalika, Allahabad , to award compensation of Rs. 1,50,000.
7. But is may be noted that in the case of Puttamma (supra), the Division Bench was considering the compensation payable to the parents of 14 years' old deceased. So also, in the case of Haji Zaimtllah Khan (supra), the Supreme Court was considering the claim of parents of a deceased aged 20 years, who was studying in B.Sc. Hence, the said decisions could not have been the basis to award compensation by the Tribunal to the parents of deceased 5 years' old child. So, let me refer the decisions in which compensation has been awarded to children under the ago of 10 years
8. In the case of Mohan Devi v. Mam Raj , Delhi High Court has awarded compensation amount of Rs. 10.000 where the child succumbed to injuries was 41/2 years old. In the case of United India Insurance Co. Ltd. v. Ajith , a Division Bench of Kerala High Court has reduced the amount of compensation to Rs. 93,900 (sic. Rs. 1,18,000) with interest at the rule of 9 per cent per annum from the compensation of Rs. 1,18,000 (sic. Rs. 2,03,000) with interest at the rate of 12 per cent per annum awarded by the Tribunal, In the case of Amati Hymuvathi v. Nissankararao Srikrishna Murthy , a learned Single Judge of the High Court of Aridhra Pradesh has-considered number of decisions and observed that in she case of death of children on after 14.11.1994 minimum compensation should be Rs. 50,000, but it may be more depending upon the facts and circumstances of case case.
9. In the case of Karnataka State Road Trans. Corporation v. nanjappa M.F.A. No. 1772 of 1997; decided on 7.8.2000, this Court has observed that in all cases, where compensation is claimed under the provisions of the Motor Vehicles Act in respect of just compensation that has to be awarded even at the final stage.
10. Further, a Division Bench of this Court has observed as under in the case of Managing Director, Karnataka State Raad Trans. Corporation v. Annappa Vaidya :
The principle on which compensation for the 'loss of pecuniary befefit' either present or propective is awarded is that a reasonable expectation of pecuniary benefit can be establish by showing that though the deceased had not attained full age and full earning capacity, there are prospect of future contributions to claimants. But this expectation must be a reasonable expectation and not a mere speculative possibility. That is the reason why in cases of very young children parents cannot recover because the child was subject to all risks of illness, accident and death and there can be no adequate basis for speculation one way or the other. In Barnett v. Cohen (1921) 2 KB 461, the father who was in business could not recover where the deceased was a boy aged 4 years, because the expectation of pecuniary benefit for the future would not be a reasonable expectation in such a case. It was a mere speculative possibility. McCardie, J. had observed-
The boy was subject to all the risks of illness, disease, accident and death. His education and upkeep would have been a substantial burden to the plaintiff for many years if he had lived. He might or might not have turned out a useful young man. He would have earned nothing till about 16 years of age. He might never have aided his father at all. He might have proved a mere expense. I cannot adequately speculate one way or the other.
In such a case there is, at best, a speculative possibility and that would be insufficient to sustain a claim, which as one Judge said 'is pressed to extinction by the weight of multiplied contingencies'.
11. It need not be said that the purpose to compensate the dependants of victims is that they may not be suddenly deprived of the source of their maintenance and as far as possible, they may be provided with the means as were available to them before the accident took place and that will be a just and fair compensation. So, to have uniformity in the compensation to be awarded, it is observed by the Supreme Court in the case of General Manager, Kerala State Road Trans. Corporation v. Susamma Thomas , that:
Multiplier method is logically sound and legally well established method of ensuring a 'just' compensation which will make for uniformity and certainty of the awards....
The same has been reiterated time and again, but it is for assessing the loss of dependency only that too, in cases, where the victims in accidents are above the age of 15 years and not in case of death of a child aged 5 years.
12. The case on hand relates to the death of a child aged 5 years. It need not be emphasised that a 5 years' old child is subject to all risks of life, illness, etc., and as such, there can be no adequate basis for speculation one way or the other as observed in the case of Annappa Vaidya . So also, in such a case, the question of loss of any source of maintenance or dependency to the parents does not arise and, consequently, applying multiplier method to assess loss of dependency to award compensation may not be proper. Then the question will be, what should be the method in such cases.
13. In the case of Annappa Gangappa Kumbar v. C. Subramanyam , this Court, after applying multiplier method, awarded compensation of Rs. 1,18,600 to the parents, when death of a child aged 6 years had taken place and observed thus:
(7) While applying multiplier in case of death of a child two seeming undue advantages that enure to the dependants/claimants have to be carefully considered. The earnings and income to the child notionally could be attributed only after the child crosses the barriers of child employment and usually the employment can be taken around the age of 18. Supposing a child of 8 years dies, for a period of 10 years, no income can be attributed to such a child. It is only beyond the age of 18 for the full length of normal lifespan, the income has to be assessed. Whereas in case of an adult aged around 18 dies, normal multiplier method is followed and the dependants would get the full benefit. But in the example case, income of the deceased is assessed much in advanced period of about 10 years, that is from the standpoint of the deceased, the assessment of notional income is judged and attributed which is one of the advantages enuring to the dependants. Further, after such advanced notional accelerated assessment, the dependants would receive the compensation much in advance period of about 10 years. Therefore, dependants enjoy twin advantages in the sense that to the account of the deceased the accelerated notional income assumed for the notional normal lifespan is assessed from the standpoint of the deceased and similarly by the same measure of period of number of years the dependants take the accelerated benefit of assessment much in advance and there is a benefit of acceleration of 10 years to each of the advantages noticed above thereby the total benefit of acceleration would be around 20 years, to neutralise the benefit of the accelerated period and in order to bring about equitable fair play in the assessment of compensation proportionate deduction of 4 multiples is to be made from the applicable multiplier which is judged from the standpoint of the age of the dependants.
(8) With the aforesaid method, the compensation in the present case is to be assessed. The deceased was aged 6 years. There is an acceleration of almost 12 years while reckoning the income and earning capacity of the child and so also well in advance of 12 years, the dependants would be getting the lumpsum compensation. The age of the mother in the instant case is 32 years. Therefore, multiplier of 15 would be applicable in the normal course. If one multiple is deducted for every completed accelerated period of 5 years, 4 multiples have to be deducted from the normal multiples of 15. Thereby the proper multiplier to be applied would be 11.
14. Further in the case of United India Insurance Co. Ltd. v. Patricia Jean Mahajan , even the Apex Court has also observed that:
By applying a multiplier other than the scheduled multiplier does not mean that any method other than multiplier method has been applied. For some special reasons, some deviations from the scheduled multiplier can be made.
Thus, the multiplier can be changed depending on the facts and circumstances of a case even when the multiplier provided in Second Schedule is taken as a guide. So, in my opinion, to award just and reasonable compensation to the helpless parents of their dead child, the multiplier method can be of great assistance.
15. Hence, as was done in the case of Annappa Gangappa Kumbar (supra), if in the present case calculation is made taking minimum notional income set out in the Second Schedule of the Motor Vehicles Act, 1988, the amount of compensation will come to Rs. 96,000 (Rs. 1,250--Rs. 450 = Rs. 800 x 12 months x 10 multiplier). However, if it is done taking Rs. 15,000 per annum, it will be Rs. 1,00,000 (Rs. 15,000--Rs. 5,000--Rs. 10,000 x 10 multiplier).
16. This can be arrived at by another method indicated below by reducing appropriate multiplier (out of IS multiplier) taking into consideration the risk factors to which a child is subject to:
_______________________________________________________________________________________ Age of Multiplier Amount Amount child Rs. Rs.
_______________________________________________________________________________________ 14-15 yrs 15 10,000 1,50,000 12-13 yrs 14 10,000 1,40,000 10-11 yrs 13 10,000 1,30,000 8-9 yrs 12 10,000 1,20,000 6-7 yrs 11 10,000 1,10,000 5 yrs 10 10,000 1,00,000 4yrs 9 10,000 90,000 3yrs 8 10,000 80,000 2yrs 7 10,000 70,000 1yr 6 10,000 60,000 Less than 1 yr 5 10,000 50,000 Yet by another mode also the amount of compensation can be arrived by awarding compensation under conventional heads towards (1) loss of love and affection, and (2) loss to estate as under since, in the case of non-earning minor children, there will not be any actual loss of dependency to award compensation for that by applying multiplier method:
___________________________________________________________________________________________ Age of child Amount of compensation towards ______________________________ Loss of love and Loss to estate Total affection Rs. Rs. Rs.
____________________________________________________________________________________________ 14-15 yrs 75,000 75,000 1,50,000 12-13 yrs 70,000 70,000 1,40,000 10-11 yrs 65,000 65,000 1,30,000 8-9 yrs 60,000 60,000 1,20,000 6-7 yrs 55,000 55,000 1,10,000 5 yrs 50,000 50,000 1,00,000 4 yrs 45,000 45,000 90,000 3 yrs 40,000 40,000 80,000 2 yrs 35,000 35,000 70,000 1 yr 30,000 30,000 60,000 Less than 1 yr. 25,000 25,000 50,000 _____________________________________________________________________________________________ To the said amount a further sum ranging from Rs. 5,000 to Rs. 10,000 can be added towards 'loss of expectancy' besides a sum of Rs. 2,000 to Rs. 5,000 towards 'funeral expenses', i.e., a further sum ranging from Rs. 7,000 to Rs. 15,000 can be added to the amount of compensation arrived at.
17. So, in case of a girl or boy aged 14 years, the amount of compensation payable to the parents will not be less than Rs. 1,50,000 awarded by this Court and also by the Apex Court and the minimum compensation payable will not be less than Rs. 50,000.
18. In the case of death of children, though said criteria can be adopted in the absence of any specific evidence or material or circumstances, it is made clear that these are not strait-jacket formulas since compensation to be determined and awarded may vary from case to case depending on various factors including whether the deceased was the only child or the only male/female child, education, health of the child, etc., as well as parents' family background and other relevant considerations for the reason that as far as possible the compensation to be awarded should be just and reasonable.
19. Consequently, in the facts of the present case noted already, the amount of compensation payable to the claimants (who are parents of a female child aged 5 years), comes to Rs. 1,09,000 (Rs. 1,00,000 + Rs. 6,000 towards loss to the estate and Rs. 3,000 for funeral expenses), which can be said to be just and reasonable compensation, to which the claimants are entitled with interest at the rate of 6 per cent per annum and, as such, the impugned award requires to be interfered with. No other point has been raised nor remains for consideration.
In the result, appeal is allowed in part holding that the claimants are entitled to compensation of Rs. 1,09,000 (as against Rs. 1,50,000 awarded by the Tribunal), but rest of the things are kept intact. Accordingly, the impugned judgment and award stand modified. No costs.
The amount in deposit in this Court is ordered to be transferred to the Tribunal.