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 3, Cited by 0]

Delhi High Court

K.P.Singh vs Istyak Khan & Ors on 27 April, 2009

Author: Kailash Gambhir

Bench: Kailash Gambhir

      * IN THE HIGH COURT OF DELHI AT NEW DELHI


+                       FAO No. 386/1999

%                       Judgment reserved on: 5.3.2008

                        Judgment delivered on: 27.4.2009



K.P. Singh                                  ......Appellants

                        Through: Mr. J.S. Kanwar, Adv.

                   versus

Istyak Khan & Ors.                          ..... Respondents

                        Through: Nemo.

CORAM:

HON'BLE MR. JUSTICE KAILASH GAMBHIR

1. Whether the Reporters of local papers may

      be allowed to see the judgment?             NO

2. To be referred to Reporter or not?             NO

3. Whether the judgment should be reported        NO

     in the Digest?

KAILASH GAMBHIR, J._

1.    The present appeal arises out of the award dated 5/5/99 of

the Motor Accident Claims Tribunal whereby the Tribunal

awarded a sum of Rs. 32,000/- along with interest @ 12% per

annum to the claimants.
FAO No. 386/1999                                           Page 1 of 11
 2.     The brief conspectus of the facts is as follows:

3.     That on 4.5.92 at about 10.25 a.m. the daughter of the

appellant Sonia aged about 9 years was crossing Wazirabad

Road, Gokulpuri Delhi when a truck bearing registration No. DEL-

3978 coming from Nand Nagri side in a very rash and negligent

manner hit the daughter of the appellant. The deceased was

crushed under the wheels of the truck. As a result of this impact

the deceased died at the spot.

4.     A claim petition was filed on 11/5/1992 and an award was

passed on 5/5/99. Aggrieved with the said award enhancement is

claimed by way of the present appeal.

5.     Sh. J.S. Kanwar counsel for the appellants contended that

the award passed by the learned Tribunal is inadequate and

insufficient looking at the circumstances of the case. It is stated

that deceased was a boy of 13 years at the time of accident, was

studying in VI class and was to be given higher education. He

was also helping his father in his work. The counsel submitted

that    Ld.   Tribunal   erred   in   not   awarding      compensation

proportionate to the loss resulted from the death to the parents

and the mental pain, shock, suffering undergone by them. It is

further submitted that Ld. Tribunal failed to observe the long life


FAO No. 386/1999                                              Page 2 of 11
 span in the family of the deceased. It is also stated that the

inflation factor has also not been considered from the year 1983

till the date of award. The counsel urged that the tribunal ought

to have assessed the income of the deceased in accordance with

the II Schedule to the MV Act.

6.    Nobody has been appearing for the respondents.

7.    I have heard the learned counsel for the appellants and

perused the record.

8.    The assessment of damages to compensate the dependants

is   beset   with   difficulties   because   while   doing   so,   many

imponderables have to be taken in to account, 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. The

manner of arriving at the damages is to ascertain the net income

of the deceased available for the support of himself and his


 FAO No. 386/1999                                             Page 3 of 11
 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. In this relation, the Apex Court has held in

plethora of judgments that the multiplier method is the best

method.



9.   In this regard in G.M., Kerala SRTC v. Susamma

Thomas, (1994) 2 SCC 176 the Hon'ble Apex Court observed

as under:


            "12. There were two methods adopted for determination
            and for calculation of compensation in fatal accident
            actions, the first the multiplier mentioned in Davies case3
            and the second in Nance v. British Columbia Electric
            Railway Co. Ltd.
            13. 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.
            16. It is necessary to reiterate that the multiplier method
            is logically sound and legally well-established. There are

FAO No. 386/1999                                                   Page 4 of 11
            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. We are, aware that
           some decisions of the High Courts and of this Court as
           well have arrived at compensation on some such basis.
           These decisions cannot be said to have laid down a
           settled principle. They are merely instances of particular
           awards in individual cases. The proper method of
           computation is the multiplier-method. Any departure,
           except in exceptional and extraordinary cases, would
           introduce inconsistency of principle, lack of uniformity and
           an element of unpredictability for the assessment of
           compensation. Some judgments of the High Courts have
           justified a departure from the multiplier method on the
           ground that Section 110-B of the Motor Vehicles Act,
           1939 insofar as it envisages the compensation to be
           'just', the statutory determination of a 'just' compensation
           would unshackle the exercise from any rigid formula. It
           must be borne in mind that the multiplier method is the
           accepted method of ensuring a 'just' compensation which
           will make for uniformity and certainty of the awards. We
           disapprove these decisions of the High Courts which have
           taken a contrary view. We indicate that the multiplier
           method is the appropriate method, a departure from
           which can only be justified in rare and extraordinary
           circumstances and very exceptional cases."


10.   Thus, the tribunal erred in awarding a lumpsum amount to

the appellants.




FAO No. 386/1999                                                  Page 5 of 11
 11.   There are some aspects of human life, which are capable of

monetary measurement, but the totality of human life is like the

beauty of sunrise or the splendor of the stars, beyond the reach

of monetary tape measure. The determination of damages for

loss of human life is an extremely difficult task and it becomes all

the more baffling when the deceased is a child and/or a non-

earning person. The future of a child is uncertain. Where the

deceased was a child, he was earning nothing but had a prospect

to earn. The question of assessment of compensation, therefore,

becomes stiffer. The figure of compensation in such cases

involves a good deal of guesswork.


12.   In cases of young children of tender age, in view of

uncertainties abound, neither their income at the time of death

nor the prospects of the future increase in their income nor

chances of advancement of their career are capable of proper

determination on estimated basis. The reason is that at such an

early age, the uncertainties in regard to their academic pursuits,

achievements in career and thereafter advancement in life are so

many that nothing can be assumed with reasonable certainty.

Therefore, neither the income of the deceased child is capable of




FAO No. 386/1999                                          Page 6 of 11
 assessment on estimated basis nor the financial loss suffered by

the parents is capable of mathematical computation.


13.   This case pertains to the year 1992 and at that time II

Schedule to the Motor Vehicles Act was not brought on the

statute books. The said schedule came on the statute book in the

year 1994 and prior to 1994 the law of the land was as laid down

by the Hon'ble Apex Court in Lata Wadhwa and Ors. v. State

of Bihar and Ors. - (2001) 8 SCC 197.

14.   In   Lata    Wadhwa's     case    (supra)   while      computing

compensation,      the   Apex   Court   made   distinction    between

deceased children falling within the age group of 5 to 10 years

and age group of 10 to 15 years. In the said case, the Apex Court

had awarded Rs. 1,50,000/- as pecuniary damages and Rs.

50,000/- towards non-pecuniary damages to the claimants of the

deceased children falling within the age group of 5 to 10 years

and in case of the children falling within the age group of 10 to 15

years, the Court decided that the multiplier method should be

applied and the contribution of the children to the family was

taken to be at Rs. 24,000/-pa and then a multiplier of 15 was

applied and over and above that the conventional compensation




FAO No. 386/1999                                              Page 7 of 11
 of    Rs.50,000/-   had   been   added   to   it,   making   the   total

compensation as Rs. 3,60,000/-.

15.    In the light of the above discussion, I would assess the

compensation in the instant case. It has come on record that the

deceased at the time of the accident was of 9 years of age and

was studying in IV standard. The father of the deceased deposed

that the deceased was a healthy and an intelligent child and was

to be given higher education. But nothing has come on record to

prove the income of the deceased.


16.    The tribunal should have atleast assessed the income as

that of an skilled workman on the basis of the minimum wages

notified under the Minimum Wages Act prevailing at the time of

the accident i.e. at Rs. 1208/- pm.


17.    Furthermore, it has been the consistent view of this court

that whenever aid of Minimum Wages Act is taken while

computing income, then increase in minimum wages should also

be considered. It is well settled that future prospects are not akin

to increase in minimum wages. To neutralize increase in cost of

living and price index, the minimum wages are increased from

time to time. A perusal of the minimum wages notified under the



FAO No. 386/1999                                             Page 8 of 11
 Minimum Wages Act show that to neutralize increase in inflation

and cost of living, minimum wages virtually double after every 10

years. For instance, minimum wages of skilled labourers as on

1.1.1980 was Rs. 320/- per month and same rose to Rs. 1,083/-

per month in the year 1990. Meaning thereby, from year 1980 to

year 1990, there there has been an increase of nearly 238% in

the minimum wages. Thus, it could safely be assumed that

income of the deceased would have doubled in the next 10 years.

18.   Also, since in catena of cases the Apex Court has in similar

circumstances made 1/3rd deductions. Therefore, 1/3rd deductions

towards personal expenses is made.

19.   Also, considering that this case pertains to the year 1992

and at that time II schedule to the Motor Vehicles Act had not

been brought on the statute book. The age of the deceased at

the time of the accident was 9 years and she is survived by her

parents and the age of the father at the time of the accident was

41 years. In the facts of the present case I am of the view that

after looking at the age of the claimants and the deceased and

considering the multiplier applicable as per the II Schedule to the

MV Act, the multiplier of 15 shall be applicable.




FAO No. 386/1999                                         Page 9 of 11
 20.   Also, compensation towards loss of love and affection is

awarded at Rs. 20,000/-; compensation towards funeral expenses

is awarded at Rs. 10,000/- and compensation towards loss of

estate is awarded at Rs. 10,000/-.

21.   On the basis of the discussion, the income of the deceased

would come to Rs. 1,812/- after doubling Rs. 1,208/- to Rs.

2,416/- and after taking the mean of them. After making 1/3 rd

deductions the monthly loss of dependency comes to Rs. 1,208

and the annual loss of dependency comes to Rs. 14,496 per

annum and after applying multiplier of 15 it comes to Rs.

2,17,440/-. Thus, the total loss of dependency comes to Rs.

2,17,440/-. After considering Rs. 40,000/-, which is granted

towards non-pecuniary damages, the total compensation comes

out as Rs. 2,57,440/-.

22.   In view of the above discussion, the total compensation is

enhanced to Rs. 2,57,440/- from Rs. 32,000/- with interest on the

differential amount @ 7.5% per annum from the date of filing of

the petition till realisation and the same shall be paid to the

appellants by the respondent insurance company in the same

proportion as awarded by the tribunal within 30 days of this

order.


FAO No. 386/1999                                       Page 10 of 11
 23.   With the above directions, the present appeal is disposed

of.




April 27, 2009                       KAILASH GAMBHIR, J.
FAO No. 386/1999 Page 11 of 11