Delhi District Court
Kashmiri Devi vs Bijender on 20 September, 2025
IN THE COURT OF SH. ARUL VARMA
PRESIDING OFFICER: MOTOR ACCIDENT CLAIMS
TRIBUNAL-02 ,PATIALA HOUSE COURTS, NEW DELHI
In the matter of:
KASHMIRI DEVI & ORS Vs. BIJENDER & ORS
MACT NO. 452/2016
Smt Kashmiri Devi
W/o Sh Sohan Pal Singh
Sh Sohan Pal Singh
S/o Late Sh Khachero Singh
Sh Satinder Kumar
S/o Sh Sohan Pal Singh
Sh Amit Kumar
S/o Sh Sohan pal Singh
All R/o Village Norozpur,
Goorjar, Distt Baghpat
Nerozpur, Gujar, Baghpat
U.P. 250601
......Claimants
Versus
1. Sh Bijender
S/o Sh Satbir
R/o VPO Karotha
PS Sadar,Distt Rohtak
Haryana
....Driver/Respondent no. 1
2. Sh Suresh MACT 452/2016 Page. 1 of 37 Kashmiri Devi Vs Bijender & Ors Digitally signed by Arul Arul Varma Date:
Varma 2025.09.20
17:41:45
+0530
S/o Sh Dharam Singh
R/o VPO Karatha
R/o VPO Karotha
PS Sadar,Distt Rohtak
Haryana
....Owner/Respondent no.2
3. The Oriental Insurance Co Ltd. .
Office at Hansalya Building, 15 Barakhamba Road New Delhi ....Insurance Company/Respondent no. 3
4. Smt Reena w/o Late Sh Devender D/o Sh Gyan Singh R/o Harijan Basti Mohalla Chand Sinha, PO Khatoli, Distt Gujar, Bhagpat, UP ....wife of deceased Date of accident 13.04.2016 Date of filing Claim Petition 02.06.2016 Date of framing of issues 10.11.2017 Date of concluding arguments 20.09.2025 Date of decision 20.09.2025 AWARD/JUDGMENT Index to the Judgment I. BRIEF FACTS/CASE OF THE CLAIMANT(s)............................................5 MACT 452/2016 Page. 2 of 37 Kashmiri Devi Vs Bijender & Ors Digitally signed by Arul Arul Varma Date:
Varma 2025.09.20
17:42:19
+0530
II. FRAMING OF ISSUES.................................................................................6 III. EVIDENCE LED BY THE PARTIES..........................................................7 IV. ARGUMENTS OF COUNSELS OF THE PARTIES...................................8 V. ISSUE WISE ANALYSIS & FINDINGS THERETO..................................10
(a) Issue No.1: Whether Deceased Devender Kumar expired on account of injuries sustained in the accident which occurred on account of rash and negligent driving by the respondent driver?..................................................10 i. The evidence on record qua negligence:................................................10 ii. Adverse inference qua driver:...............................................................11 iii. Preponderance of probabilities:...........................................................11 iv. Finding:................................................................................................ 13
(b) Issue No.2: Whether claimant is entitled to compensation, and to what amount?......................................................................................................... 13 i. Principles qua assessment of compensation:.........................................13 ii. Monthly Income of the deceased:.........................................................16 iii. Future prospects:.................................................................................16 iv. Personal expenses of the deceased:......................................................18 v. Monthly & Annual Loss of dependency:..............................................20 vi. Total Loss of Dependency:..................................................................20 vii. Other Heads:....................................................................................... 20 viii. Medical Expenses:.............................................................................22 ix. Compensation for Loss of Consortium:...............................................22 x. Compensation for Loss of Estate:.........................................................24 xi. Compensation towards Funeral Expenses:..........................................24 xii. Total Compensation:........................................................................... 25
(c) Issue No.3: Relief.....................................................................................25 i. Amount of Award:..................................................................................25 ii. Rate of Interest:....................................................................................25 VI. DEPOSIT OF AWARD& RELEASE/APPORTIONMENT.......................27 MACT 452/2016 Page. 3 of 37 Kashmiri Devi Vs Bijender & Ors Digitally signed by Arul Arul Varma Date:
Varma 2025.09.20 17:42:34 +0530 i. Deposit of Award:..................................................................................27 ii. Disbursement of the award amount & protection thereof:...................28 VII. LIABILITY................................................................................................30 VIII. SUMMARY OF COMPUTATION OF AWARD AMOUNT IN CASES OF DEATH.........................................................................................................31 IX. COMPLIANCE QUA PROVISIONS OF THE SCHEME.........................34 MACT 452/2016 Page. 4 of 37 Kashmiri Devi Vs Bijender & Ors Digitally signed by Arul Arul Varma Date:
Varma 2025.09.20
17:43:04
+0530
I. BRIEF FACTS/CASE OF THE CLAIMANT(s)
1. The facts as asseverated by the claimant are hereby succinctly recapitulated: A road accident occurred on 13.04.2016 at about 03:00 PM, at Sisana District, Bhagpat, Uttar Pradesh which resulted in registration of FIR No. 0354/2016 , U/s 279/304A/427/IPC at PS Bhagpat. The transgressing or offending vehicle involved in this case was a truck bearing registration No. HR 46C-6877, which at the relevant time of accident was being driven by respondent no.1 (R-1) Sh.
Bijender, was owned by respondent no. 2 (R-2) Sh Suresh and was insured by respondent no. 3 (R-3) The Oriental Insurance Co. Ltd. The accident resulted in the untimely demise of Devender Kumar, son of the claimant Smt Kashmiri Devi.
2. Investigation: As per the FIR, on 13.04.2016, at about 03:00 PM the deceased was travelling on his motorcycle bearing no UP 13 AE 3194 back to his village and reached Sisana Village, when the offending/transgressing vehicle i.e. truck bearing no HR 46C 6877, which was driven at high speed in a rash and negligent manner, hit the motorcycle from behind as a result of which Devendra Kumar sustained injuries and succumbed to them at the spot of the accident. The accident resulted in the registration of FIR No. 0354/2016 , U/s 279/304A/427/IPC at PS Bhagpat.
MACT 452/2016 Page. 5 of 37
Kashmiri Devi Vs Bijender & Ors
Digitally
signed by
Arul Arul Varma
Date:
Varma 2025.09.20
17:43:22
+0530
3. During investigation, site plan of the place of occurrence was prepared, medical documents were collected and offending vehicle was seized. The driver Bijender was arrested and thereafter released on bail. On completion of investigation, chargesheet under sections 279/304-A/427 IPC was filed qua the driver.
II. FRAMING OF ISSUES
4. Vide order dated 10.11.2017 following issues were framed by this Tribunal:-
"1. Whether deceased Devender Kumar expired as a result of injuries sustained in a road traffic accident which occurred on 13.04.2016 at around 03:00 PM, near Sisana District Bhagpat, Uttar Pradesh, caused by rash and negligent driving of vehicle no. HR 46C-6877 driven by respondent no.1, owned by respondent no. 2 and insured with respondent no. 3?OPP
2. Whether the petitioner is entitled for compensation? If so, to what amount and from whom? OPP
3. Relief."
MACT 452/2016 Page. 6 of 37
Kashmiri Devi Vs Bijender & Ors
Digitally
signed by
Arul Arul Varma
Date:
Varma 2025.09.20
17:43:35
+0530
III. EVIDENCE LED BY THE PARTIES
5. In the proceedings conducted before the Tribunal, 04 witnesses were examined, succinct testimonies whereof are as follows:
6. PW1 Claimant Smt Kashmiri Devi : She tendered her evidence by way of affidavit as Ex. PW1/A. She relied upon certain documents i.e. Copies of voter ID cards of petitioners no 1 to 3 as Mark A to C respectively and copy of Aadhar Card of petitioner no 4 as Mark D (Ex PW1/1) was de-
exhibited, copy of education certificate of deceased as Ex PW1/2, copy of salary certificate as ExPW1/3, copy of two employment ID cards of the deceased for the year 2014-2015 and 2016 -2017as Ex PW1/4. She was cross examined by Ld Counsel for the respondent no 4 and Ld Counsel for Insurance Company.
7. PW2 Sh Pramod: He tendered his evidence by way of affidavit as Ex. PW2/A. He relied upon certain documents i.e Copy of his Aadhar Card as PW2/A. He was cross examined by Ld Counsel for Insurance Company.
8. PW3 Sh Ujjwal Shrivastava (employer of the deceased): He tendered his evidence by way of affidavit as Ex. PW3/A. He relied upon certain documents i.e employee certificate of he deceased issued by the employer as already Ex PW1/3 copies of ID cards of deceased as already Ex PW1/4 He was cross examined by Ld Counsel for Insurance Company.
MACT 452/2016 Page. 7 of 37
Kashmiri Devi Vs Bijender & Ors Digitally
signed by
Arul Arul Varma
Date:
Varma 2025.09.20
17:43:52
+0530
9. R4W1: Smt Reena (wife of deceased): She tendered her evidence by way of affidavit as Ex. R4W1/A. She relied upon certain documents i.e. Copy of her Aadhar Card as Ex R4W1/1 and certified copies of criminal case record as Ex R4W1/2. She was cross examined by Ld Counsel for the petitioner and Ld Counsel for Insurance Company.
10.Respondent no. 1 & 2 did not join the proceedings before the Tribunal and they were proceeded ex parte. Written submissions were filed by the parties and final arguments were heard.
IV. ARGUMENTS OF COUNSELS OF THE PARTIES
11.Sh. , Ld Counsel for the claimant contended that the accident occurred due to the wanton negligence of the driver of the Truck bearing registration no. HR 46C-6877 as the offending truck hit the motorcycle from behind which resulted in almost instantaneous death for Devender Kumar. Ld Counsel further contended that the factum of filing of chargesheet itself establishes negligence on the part of the driver.
12. Per contra, Ld Counsel for the respondent/Insurance Company submitted that the offending vehicle was not involved in the alleged accident. He contended that the FIR was against unknown person and the vehicle was not at the accident site. It was further contended that the Insurance policy was tampered with inasmuch as the date of expiry of MACT 452/2016 Page. 8 of 37 Kashmiri Devi Vs Bijender & Ors Digitally signed by Arul Arul Varma Date:
Varma 2025.09.20
17:44:02
+0530
the policy seems to be written by hand on the photocopy of Insurance policy Mark X. It was further submitted that the Mechanical Inspection Report and seizure memo of both the vehicles was not filed. Thus, Ld Counsel contended that the involvement of the offending vehicle has not been proved.
13. As far as arguments qua the quantum of compensation/award is concerned, Ld Counsel for the claimant contended that the employer of the claimant who was examined as PW-3 could not establish that the deceased was working in the organization called Sab Ki Khabar. It was lastly contended that since the accident took place in Uttar Pradesh, the Minimum wages as applicable to a skilled/unskilled/semiskilled worker should be the determining factor for ascertaining loss of dependency.
14.In rebuttal, Ld Counsel for the respondent remonstrated that upon the occurrence of the accident, and FIR was registered promptly wherein the details of the offending vehicle have been explicitly mentioned. As far as the factum of the deceased working in Sab Ki Khabar is concerned, PW-3 has been examined who has categorically averred that the deceased was working with the organization as a DTP operator on a salary of Rs 22,400/- per month.
MACT 452/2016 Page. 9 of 37
Kashmiri Devi Vs Bijender & Ors
Digitally
signed by Arul
Arul Varma
Date:
Varma 2025.09.20
17:44:13
+0530
V. ISSUE WISE ANALYSIS & FINDINGS THERETO
(a) Issue No.1: Whether Deceased Devender Kumar expired on
account of injuries sustained in the accident which occurred on account of rash and negligent driving by the respondent driver?
i. The evidence on record qua negligence:
15. During the course of arguments, it was contended by Ld Counsel for the Insurance Company that the offending vehicle was not found at the accident spot. It was further contended that the Mechanical Inspection and seizure memo of both the vehicles were not seized. However, no evidence was led by the respondents to prove this assertion nor was anything elicited in the cross examination of PW1 and PW2 qua this fact. Thus, the plea is a mere ipse dixit, and cannot be countenanced at all. In fact, a perusal of the record reveals that an FIR qua the accident was lodged promptly leaving out any scope of any sort of concoction or manipulation. The FIR explicitly mentions the registration number of the truck as HR 46C-6877 and that the driver had run away.
16. The post mortem report also reflects that the injuries sustained by Devender Kumar resulted in his death. The accident was also witnessed by eye witness namely PW-2 Pramod, who filed his evidence by way of affidavit Ex PW2/A whereby he averred that he had seen the accident on 13.04.2016 at about 03:00 PM. The factum of the truck MACT 452/2016 Page. 10 of 37 Kashmiri Devi Vs Bijender & Ors Digitally signed by Arul Arul Varma Date:
Varma 2025.09.20 17:44:24 +0530 hitting the motorcycle of the deceased from behind, the death of the deceased on the spot and the presence of the truck at the spot speak volumes of the negligence of the driver of the truck.
ii. Adverse inference qua driver:
17.The driver of the offending vehicle steered clear of the witness box and did not lead any controvertible evidence to negate or refute the allegations of rash and negligent driving.
It may further be noted that in Cholamandlam insurance company Ltd. Vs. Kamlesh 2009 (3) AD Delhi 310, it was held that if driver of offending vehicle does not enter the witness box, an adverse inference can be drawn against him. In the present case also, since the driver exercised his volition to not enter into the witness box to controvert the claim of petitioner or even to explain circumstances of accident, an adverse inference ought to be drawn against him.
iii. Preponderance of probabilities:
18.It is trite law that in a proceeding before the Claims Tribunal, the claimant does not have to establish negligence on the part of the driver respondent beyond reasonable doubt. The standards of establishing negligence is predicated on preponderance of probabilities. In the present case too, negligence has been established on this principle.
MACT 452/2016 Page. 11 of 37
Kashmiri Devi Vs Bijender & Ors
Digitally
signed by Arul
Arul Varma
Date:
Varma 2025.09.20
17:44:34
+0530
19.In this context, it would be useful to peruse Mathew Alexander v. Mohd. Shafi, (2023) 13 SCC 510 wherein it was observed as thus:
"In this context, we could refer to the judgments of this Court in N.K.V. Bros. (P) Ltd. v. M. Karumai Ammal [N.K.V. Bros. (P) Ltd. v. M. Karumai Ammal, (1980) 3 SCC 457 : 1980 SCC (Cri) 774] , wherein the plea that the criminal case had ended in acquittal and that, therefore, the civil suit must follow suit, was rejected. It was observed that culpable rashness under Section 304-AIPC is more drastic than negligence under the law of torts to create liability. Similarly, in Bimla Devi v. Himachal RTC [Bimla Devi v. Himachal RTC, (2009) 13 SCC 530 : (2009) 5 SCC (Civ) 189 : (2010) 1 SCC (Cri) 1101] ("Bimla Devi"), it was observed that in a claim petition filed under Section 166 of the Motor Vehicles Act, 1988, the Tribunal has to determine the amount of fair compensation to be granted in the event an accident has taken place by reason of negligence of a driver of a motor vehicle. A holistic view of the evidence has to be taken into consideration by the Tribunal and strict proof of an accident caused by a particular vehicle in a particular manner need not be established by the claimants. The claimants have to establish their case on the touchstone of preponderance of probabilities. The standard of proof beyond reasonable doubt cannot be applied while considering the petition seeking compensation on account of death or injury in a road traffic accident. To the same effect is the observation made by this Court in Dulcina Fernandes v. Joaquim Xavier Cruz [Dulcina Fernandes v. Joaquim Xavier Cruz, (2013) 10 SCC 646 : (2014) 1 SCC (Civ) 73 : (2014) 1 SCC (Cri) 13] which has referred to the aforesaid judgment in Bimla Devi [Bimla Devi v. Himachal RTC (2009) 13 SCC 530."
MACT 452/2016 Page. 12 of 37
Kashmiri Devi Vs Bijender & Ors
Digitally
signed by
Arul Arul Varma
Date:
Varma 2025.09.20
17:44:45
+0530
iv. Finding:
20.In view of foregoing discussion, it stands proved on the touchstone of preponderance of probabilities that the aforesaid accident took place due to rash and negligent driving of the transgressing/offending vehicle bearing registration no. HR 46C-6877 and the said vehicle at that time was driven by respondent no. 1, owned by respondent no. 2 and insured by respondent no.3. Hence, issue no. 1 is decided in favour of the claimant and against the respondents.
(b) Issue No.2: Whether claimant is entitled to compensation, and to what amount?
i. Principles qua assessment of compensation:
21.Before adverting to the submissions of the counsels in this regard, it would be apposite to refer to the law of the land qua this aspect. The law has been enunciated by Hon'ble Supreme Court in Sarla Verma & Ors. v. Delhi Transport Corporation & Ors. (2003) 6SCC 121 and National Insurance Company Limited v. Pranay Sethi & Ors.(2017) 16 SCC 680.
22.An essential ingredient of the award is the loss of dependency. To calculate the same, it would be of utmost significance to peruse the following seminal directions issued in Sarla Verma (supra):
MACT 452/2016 Page. 13 of 37
Kashmiri Devi Vs Bijender & Ors
Digitally
signed by
Arul Arul Varma
Date:
Varma 2025.09.20
17:44:57
+0530
"18.Basically only three facts need to be established by the claimants for assessing compensation in the case of death:
(a)age of the deceased;
(b) income of the deceased; and
(c) the number of dependants The issues to be determined by the Tribunal to arrive at the loss of dependency are:
(i) additions/deductions to be made for arriving at the income;
(ii) the deduction to be made towards the personal living expenses of the deceased; and
(iii) the multiplier to be applied with reference to the age of the deceased.
If these determinants are standardised, there will be uniformity and consistency in the decisions. There will be lesser need for detailed evidence. It will also be easier for the insurance companies to settle accident claims without delay
19.To have uniformity and consistency, the Tribunals should determine compensation in cases of death, by the following well-settled steps:
Step 1 (Ascertaining the multiplicand) The income of the deceased per annum should be determined. Out of the said income a deduction should be made in regard to the amount which the deceased would have spent on himself by way of personal and living expenses. The balance, which is considered to be the contribution to the dependant family, constitutes the multiplicand. Step 2 (Ascertaining the multiplier) Having regard to the age of the deceased and period of active career, the appropriate multiplier should be selected. This does not mean ascertaining the number of years he would have lived or worked but for the accident. Having regard to several imponderables in life and economic factors, a table of multipliers with MACT 452/2016 Page. 14 of 37 Kashmiri Devi Vs Bijender & Ors Digitally signed by Arul Arul Varma Date:
Varma 2025.09.20 17:45:07 +0530 reference to the age has been identified by this Court. The multiplier should be chosen from the said table with reference to the age of the deceased.
Step 3 (Actual calculation) The annual contribution to the family (multiplicand) when multiplied by such multiplier gives the "loss of dependency" to the family."
23.To ascertain the 'multiplier' mentioned in Step 2 above, it was further laid down in Sarla Verma (supra) as thus:
"42 We therefore hold that the multiplier to be used should be as mentioned in Column (4) of the table above (prepared by applying Susamma Thomas, Trilok Chandra and Charlie) which starts with an operative multiplier of 18 (for the age groups of 15 to 20 and 21 to 25 years, M-16 for 31 to 35 years , M-15 for 36 to 40 years, M-14 for 41 to 45 years, and M -13 for 46 to 50 years, then reduced by two units for every five years, that is, M-11 for 51-55 years, M-9 for 56 to 60 years ,M-7 for 61 to 65 years and M- 5 for 66 to 70 years."
24. Further, in terms of the mandate of Rajesh Tyagi v Jaibir Singh FAO 842/2003, which is the cause célèbre qua cases pertaining to motor accident claims, the claimant filed Form XIII of the Scheme for Motor Accident Claims qua compensation under various heads which have been elucidated in the paragraphs hereafter..
MACT 452/2016 Page. 15 of 37
Kashmiri Devi Vs Bijender & Ors
Digitally signed
by Arul Varma
Arul Date:
Varma 2025.09.20
17:45:20
+0530
ii. Monthly Income of the deceased:
25. The contentions put forth by the Ld counsel for the Insurance Company qua the employment and income of the deceased are bereft of any justification. PW-3 i.e. the Employer of the deceased had stepped in the witness box and had categorically averred that the deceased was employed as a DTP Operator and was being paid salary of Rs 22,400/- per month. The said witness also proved the employment certificate as Ex PW1/3.
There is nothing in the cross examination which dispels this fact. Merely because no salary vouchers were prepared or that the salary used to be paid in cash would not be sufficient to disprove the factum of income of the deceased. Thus, the monthly income of the deceased is quantified as Rs. 22,400/-
p.m.
iii. Future prospects:
26.To factor into account future prospects, several guidelines have been laid down.
27.In this context, it would be apt to refer to National Insurance Co Ltd v Pranay Sethi & Ors. (2017) 16 SCC 680 wherein it was laid down as thus:
"59. In view of the aforesaid analysis, we proceed to record our conclusions:
59.3 While determining the income, an addition of 50% of actual salary to the income of the deceased towards future prospects, where the deceased had a permanent job and was below the age of 40 years, should be made. The addition should be 30%, if the MACT 452/2016 Page. 16 of 37 Kashmiri Devi Vs Bijender & Ors Digitally signed by Arul Arul Varma Date:
Varma 2025.09.20
17:45:35
+0530
age of the deceased was between 40 to 50 years. In case the deceased was between the age of 50 to 60 years, the addition should be 15%. Actual salary should be read as actual salary less tax. 59.4 In case the deceased was self-employed or on a fixed salary, an addition of 40% of the established income should be the warrant where the deceased was below the age of 40 years. An addition of 25% where the deceased was between the age of 40 to 50 years and 10% where the deceased was between the age of 50 to 60 years should be regarded as the necessary method of computation. The established income means the income minus the tax component. 59.5 For determination of the multiplicand, the deduction for personal and living expenses, the tribunals and the courts shall be guided by paras 30 to 32 of Sarla Verma [Sarla Verma v. DTC, (2009) 6 SCC 121 : (2009) 2 SCC (Civ) 770 : (2009) 2 SCC (Cri) 1002] which we have reproduced hereinbefore.
59.6 The selection of multiplier shall be as indicated in the Table in Sarla Verma [Sarla Verma v. DTC, (2009) 6 SCC 121 read with para 42 of that judgment 59.7 The age of the deceased should be the basis for applying the multiplier.
59.8 Reasonable figures on conventional heads, namely, loss of estate, loss of consortium and funeral expenses should be Rs 15,000, Rs 40,000 and Rs 15,000 respectively. The aforesaid amounts should be enhanced at the rate of 10% in every three years."
28.To determine the age of the deceased, the claimants relied on Ex PW1/2 (colly) i.e. the certificate cum marksheet of Intermediate examination and High School examination of the deceased as per which the date of birth has been mentioned as 11.10.1989. The incident occurred on MACT 452/2016 Page. 17 of 37 Kashmiri Devi Vs Bijender & Ors Digitally signed by Arul Arul Varma Date:
Varma 2025.09.20
17:45:48
+0530
13.04.2016. Hence the age of the deceased is proved to be around 28 years.
29.It was contended by the claimants that the deceased was working at a private organisation for which PW-3 Sh Ujjwal Shrivastav, Chief Editor, Rozana Sab Ki Khabar, was examined to prove the factum of employment and proof of salary.
30.Since the age of the deceased was 27 years,and he was in a pvt job the percentage of future prospects in terms of the above judgment is hereby determined as 40%. Therefore, the income of the deceased after adding future prospects is Rs 31,360/- (Rs 22,400+ Rs. 8,960/-) iv. Personal expenses of the deceased:
31.Expenses incurred by the deceased in himself are deducted while calculating the loss of dependency. To calculate the personal expenses, recourse can be had to the following instructions of Sarla Verma (supra) which were approved by the Constitutional Bench in Pranay Sethi(supra):
"30.Though in some cases the deduction to be made towards personal and living expenses is calculated on the basis of units indicated in Trilok Chandra [(1996) 4 SCC 362] , the general practice is to apply standardised deductions. Having considered several subsequent decisions of this Court, we are of the view that where the deceased was married, the deduction towards personal and living expenses of the deceased, should be one- third (1/3rd) where the number of dependent family members is 2 to 3, one-fourth (1/4th) where MACT 452/2016 Page. 18 of 37 Kashmiri Devi Vs Bijender & Ors Digitally signed by Arul Arul Varma Date:
Varma 2025.09.20 17:45:58 +0530 the number of dependent family members is 4 to 6, and one-fifth (1/5th) where the number of dependent family members exceeds six
31.Where the deceased was a bachelor and the claimants are the parents, the deduction follows a different principle. In regard to bachelors, normally, 50% is deducted as personal and living expenses, because it is assumed that a bachelor would tend to spend more on himself. Even otherwise, there is also the possibility of his getting married in a short time, in which event the contribution to the parent(s) and siblings is likely to be cut drastically. Further, subject to evidence to the contrary, the father is likely to have his own income and will not be considered as a dependant and the mother alone will be considered as a dependant. In the absence of evidence to the contrary, brothers and sisters will not be considered as dependants, because they will either be independent and earning, or married, or be dependent on the father.
32.Thus even if the deceased is survived by parents and siblings, only the mother would be considered to be a dependant, and 50% would be treated as the personal and living expenses of the bachelor and 50% as the contribution to the family. However, where the family of the bachelor is large and dependent on the income of the deceased, as in a case where he has a widowed mother and large number of younger non-earning sisters or brothers, his personal and living expenses may be restricted to one-third and contribution to the family will be taken as two-
third."
32..Considering the age of the deceased and the fact that he was married and had five dependants, deduction towards his personal expenses are hereby taken as 1/4. Thus, the net deduction in the present case is Rs 7,840/-.
MACT 452/2016 Page. 19 of 37
Kashmiri Devi Vs Bijender & Ors
Digitally signed
by Arul Varma
Arul Date:
Varma 2025.09.20
17:46:09
+0530
v. Monthly & Annual Loss of dependency:
33.Since the deceased was 27 years, the applicable multiplier in terms of the verdict of Sarla Verma(supra) is 17. The monthly loss of dependency would be Rs. 23,520/- X 17= Rs.3,99,480/-
vi. Total Loss of Dependency:
34. The total loss of dependency is thus Rs.47,98,080/-
(Rs.3,99,480 /- X 12) vii. Other Heads:
35.In Sarla Verma (supra) it was also laid down that after calculating the 'Loss of Dependency', certain amounts were to be added under conventional heads such as loss of estate, loss of consortium etc. The relevant paragraphs of the judgment are extracted hereunder:
"Thereafter, a conventional amount in the range of Rs 5000 to Rs 10,000 may be added as loss of estate. Where the deceased is survived by his widow, another conventional amount in the range of 5000 to 10,000 should be added under the head of loss of consortium. But no amount is to be awarded under the head of pain, suffering or hardship caused to the legal heirs of the deceased. The funeral expenses, cost of transportation of the body (if incurred) and cost of any medical treatment of the deceased before death (if incurred) should also be added."
MACT 452/2016 Page. 20 of 37
Kashmiri Devi Vs Bijender & Ors
Digitally signed
Arul by Arul Varma
Date:
Varma 2025.09.20
17:46:20 +0530
36.The amount qua the above heads were further quantified in Pranay Sethi(supra), which clarified as thus:
"52. As far as the conventional heads are concerned, we find it difficult to agree with the view expressed in Rajesh [Rajesh v. Rajbir Singh, (2013) 9 SCC 54 : (2013) 4 SCC (Civ) 179 : (2013) 3 SCC (Cri) 817 : (2014) 1 SCC (L&S) 149] . It has granted Rs 25,000 towards funeral expenses, Rs 1,00,000 towards loss of consortium and Rs 1,00,000 towards loss of care and guidance for minor children. The head relating to loss of care and minor children does not exist. Though Rajesh [Rajesh v. Rajbir Singh, (2013) 9 SCC 54 : (2013) 4 SCC (Civ) 179 : (2013) 3 SCC (Cri) 817 : (2014) 1 SCC (L&S) 149] refers to Santosh Devi [Santosh Devi v. National Insurance Co. Ltd., (2012) 6 SCC 421 : (2012) 3 SCC (Civ) 726 : (2012) 3 SCC (Cri) 160 : (2012) 2 SCC (L&S) 167] , it does not seem to follow the same. The conventional and traditional heads, needless to say, cannot be determined on percentage basis because that would not be an acceptable criterion. Unlike determination of income, the said heads have to be quantified. Any quantification must have a reasonable foundation. There can be no dispute over the fact that price index, fall in bank interest, escalation of rates in many a field have to be noticed. The court cannot remain oblivious to the same. There has been a thumb rule in this aspect. Otherwise, there will be extreme difficulty in determination of the same and unless the thumb rule is applied, there will be immense variation lacking any kind of consistency as a consequence of which, the orders passed by the tribunals and courts are likely to be unguided. Therefore, we think it seemly to fix reasonable sums. It seems to us that reasonable figures on conventional heads, namely, loss of estate, loss of consortium and funeral expenses should be Rs 15,000, Rs 40,000 and Rs 15,000 respectively. The principle MACT 452/2016 Page. 21 of 37 Kashmiri Devi Vs Bijender & Ors Digitally signed by Arul Arul Varma Date:
Varma 2025.09.20
17:46:33
+0530
of revisiting the said heads is an acceptable principle. But the revisit should not be fact- centric or quantum-centric. We think that it would be condign that the amount that we have quantified should be enhanced on percentage basis in every three years and the enhancement should be at the rate of 10% in a span of three years. We are disposed to hold so because that will bring in consistency in respect of those heads."
37. The above verdict was passed in the year 2017. Almost eight years have elapsed, and therefore the above heads would be enhanced at the rate of 20%.
viii. Medical Expenses:
38. They were not claimed by the claimants.
ix. Compensation for Loss of Consortium:
39.The concept of consortium was expounded in Magnum General Insurance Co Ltd v Nanu Ram 2018 18 SCC 130 in the following words:
"21.A Constitution Bench of this Court in Pranay Sethi [National Insurance Co. Ltd. v. Pranay Sethi, (2017) 16 SCC 680 : (2018) 3 SCC (Civ) 248 : (2018) 2 SCC (Cri) 205] dealt with the various heads under which compensation is to be awarded in a death case. One of these heads is loss of consortium. In legal parlance, "consortium" is a compendious term which encompasses "spousal consortium", "parental consortium", and "filial consortium". The right to consortium would include the company, care, help, comfort, guidance, solace and affection of the deceased, which is a loss to his family. With respect to a spouse, it would include sexual relations with the MACT 452/2016 Page. 22 of 37 Kashmiri Devi Vs Bijender & Ors Digitally signed by Arul Varma Arul Date:
Varma 2025.09.20
17:46:49
+0530
deceased spouse : [Rajesh v. Rajbir Singh, (2013) 9 SCC 54 21.1 Spousal consortium is generally defined as rights pertaining to the relationship of a husband- wife which allows compensation to the surviving spouse for loss of "company, society, cooperation, affection, and aid of the other in every conjugal relation". [Black's Law Dictionary (5th Edn., 1979).] 21.2 Parental consortium is granted to the child upon the premature death of a parent, for loss of "parental aid, protection, affection, society, discipline, guidance and training 21.3 Filial consortium is the right of the parents to compensation in the case of an accidental death of a child. An accident leading to the death of a child causes great shock and agony to the parents and family of the deceased. The greatest agony for a parent is to lose their child during their lifetime.
Children are valued for their love, affection, companionship and their role in the family unit. 22 .Consortium is a special prism reflecting changing norms about the status and worth of actual relationships. Modern jurisdictions world- over have recognised that the value of a child's consortium far exceeds the economic value of the compensation awarded in the case of the death of a child. Most jurisdictions therefore permit parents to be awarded compensation under loss of consortium on the death of a child. The amount awarded to the parents is a compensation for loss of the love, affection, care and companionship of the deceased child.
23. The Motor Vehicles Act is a beneficial legislation aimed at providing relief to the victims or their families, in cases of genuine claims. In case where a parent has lost their minor child, or unmarried son or daughter, the parents are entitled to be awarded loss of consortium under the head of filial consortium. Parental consortium is awarded to children who lose their parents in MACT 452/2016 Page. 23 of 37 Kashmiri Devi Vs Bijender & Ors Digitally signed by Arul Arul Varma Date:
Varma 2025.09.20
17:47:00
+0530
motor vehicle accidents under the Act. A few High Courts have awarded compensation on this count [ Rajasthan High Court in Jagmala Ram v. Sohi Ram, 2017 SCC OnLine Raj 3848 : (2017) 4 RLW 3368; Uttarakhand High Court in Rita Rana v. Pradeep Kumar, 2013 SCC OnLine Utt 2435 : (2014) 3 UC 1687; Karnataka High Court in Lakshman v. Susheela Chand Choudhary, 1996 SCC OnLine Kar 74 : (1996) 3 Kant LJ 570] . However, there was no clarity with respect to the principles on which compensation could be awarded on loss of filial consortium.
24. The amount of compensation to be awarded as consortium will be governed by the principles of awarding compensation under "loss of consortium" as laid down in Pranay Sethi [National Insurance Co. Ltd. v. Pranay Sethi, (2017) 16 SCC 680 : (2018) 3 SCC (Civ) 248 : (2018) 2 SCC (Cri) 205] . In the present case, we deem it appropriate to award the father and the sister of the deceased, an amount of Rs 40,000 each for loss of filial consortium."
40. Thus, on the basis of the above verdict, the compensation for loss of consortium is hereby quantified as Rs 48,400/-
x. Compensation for Loss of Estate:
41.On the basis of the above verdict, the compensation for loss of Estate is hereby quantified as Rs 18,150/-
xi. Compensation towards Funeral Expenses:
42. On the basis of the above verdict, the compensation for loss of Funeral Expenses is hereby quantified as Rs 18,150/-
MACT 452/2016 Page. 24 of 37
Kashmiri Devi Vs Bijender & Ors
Digitally
signed by
Arul Arul Varma
Date:
Varma 2025.09.20
17:47:15
+0530
xii. Total Compensation:
43. Thus, the total amount of compensation to be awarded is calculated as follows:
(a) Total loss of dependency -Rs 47,98,080/-
(b) Medical Expenses - Nil
(c) Compensation for Loss of Consortium - Rs 48,400/-
(d) Compensation for Loss of Estate- Rs 18,150/-
(e) Compensation towards Funeral Expenses - Rs 18,150/-
(f) Total Compensation - Rs 48,82,780/- [(a)+(b)+(c)+(d)+(e)]
(c) Issue No.3: Relief.
i. Amount of Award:
44.Thus, the amount of compensation is quantified as Rs.
48,82,780/-
45.Thus, the claimant is awarded as sum of Rs 48,82,780/- along with 9% interest per annum from the date of filing of claim petition. The rate of interest has been calculated in terms of the succeeding paragraphs.
ii. Rate of Interest:
46.It was contended by Ld Counsel for the respondent insurance company that the amount of interest ought to at @7.5%, in accordance with the general prevalent practice in Courts. However, Ld Counsel for the claimant sought 9% as the rate of interest.
MACT 452/2016 Page. 25 of 37
Kashmiri Devi Vs Bijender & Ors
Digitally
signed by
Arul Arul Varma
Date:
Varma 2025.09.20
17:47:26
+0530
47.In order to adjudicate these rival claims, recourse can be had to Erudhaya Priya v State Transport Corporation 2020 SCC OnLine SC 601 wherein the aspect of rate of interest was categorically enunciated as thus:
(c) The third and the last aspect is the interest rate claimed as 12% "15.In respect of the aforesaid, the appellant has watered down the interest rate during the course of hearing to 9% in view of the judicial pronouncements including in the Jagdish case (supra). On this aspect, once again, there was no serious dispute raised by the learned counsel for the respondent once the claim was confined to 9% in line with the interest rates applied by this Court"
48.Ergo, the amount of compensation/award amount will be payable by the respondent insurance company with simple interest @ 9% p.a from the date of filing of the claim petition/DAR till actual realisation. The date of filing of petition is 02.06.2016 therefore the amount of Interest is calculated at Rs 48,82,780/- @ 9 % from the date of filing of petition i.e. Rs 40,89,897/-. Thus, the total amount of award is Rs 89,72,677/-
49.It is also clarified that in case the interest of petitioner was stopped or excluded during the present inquiry proceedings, same is liable to be adjusted from the total interest calculated on the Award amount. Similarly, amount awarded and released as interim Award, if any, during pendency of the case, be deducted from the total compensation.
MACT 452/2016 Page. 26 of 37
Kashmiri Devi Vs Bijender & Ors
Digitally
signed by
Arul Arul Varma
Date:
Varma 2025.09.20
17:47:35
+0530
VI. DEPOSIT OF AWARD& RELEASE/APPORTIONMENT i. Deposit of Award:
50. In terms of the mandate of order dated 08.01.2021 in Rajesh Tyagi (supra) the respondent Insurance Company/driver/owner shall deposit the award amount or transfer the same by RTGS/NEFT/IMPS directly to the bank account of the Motor Accident Claims Tribunal in UCO Bank, Patiala House Courts within 30 days of the award. The respondent(s) held liable to pay compensation by the Claims Tribunal shall give notice of deposit of the compensation amount to the claimant(s) and shall file a compliance report with the Claims Tribunal with respect to the deposit of the compensation amount within 15 days of the deposit with the interest upto the date of notice of deposit to the claimant(s) with a copy to their counsel.
51.Release: Since it has been stated by Ld Counsel for the claimant that the mother of the deceased has also expired, out of the awarded amount, 25% amount is being awarded to respondent no 4 Smt Reena, wife of deceased, 25% to father of deceased, and 25 % each to the two brothers of the deceased. Out of amount awarded to claimants, 50% amount is directed to be kept with UCO Bank, Patiala House Court, New Delhi in the Motor Accident Claims Annuity Deposit (MACAD) in form of 200 monthly fixed deposit receipts MACT 452/2016 Page. 27 of 37 Kashmiri Devi Vs Bijender & Ors Digitally signed by Arul Arul Varma Date:
Varma 2025.09.20 17:47:59 +0530 (FDRs) of equal amounts for a period of 1 to 200 months in succession. Remaining amount be released to the claimants alongwith simple interest @9% from the date of filing of the claim petition/DAR till its actual realization, in the bank account of the claimant. The Nodal officer of the bank shall ensure disbursement of the award within 3 weeks of receipt thereof by email or otherwise.
52.The disbursement to the claimant is, however, subject to the addition of future interest till deposit proportionately and also deduction of proportionate tax on the interest amount or amount of interim award, if any, to/from his share.
ii. Disbursement of the award amount & protection thereof:
53.The amount of award shall be disbursed through the Motor Accident Claims Tribunal Annuity Deposit (MACAD)Scheme formulated vide order dated 01.05.2018 passed in Rajesh Tyagi(supra). 21 banks, including UCO Bank, is implementing the MACAD scheme.
54.Further, to protect the award amount, the entire amount of compensation is not being released forthwith to the claimant, and part of the compensation amount has been directed to be kept in fixed deposits in a phased manner. Further, the following conditions are hereby reiterated and being imposed upon the concerned bank with respect to the fixed deposits:
MACT 452/2016 Page. 28 of 37
Kashmiri Devi Vs Bijender & Ors
Digitally
signed by
Arul Arul Varma
Date:
Varma 2025.09.20
17:48:13
+0530
(a) The bank shall not permit any joint names to be added in the savings bank account or MACAD scheme account of claimant i.e. the bank account of claimant shall be individual account and not a joint account.
(b) The original fixed deposits shall be retained by the UCO Bank, PHC, New Delhi in safe custody. However, the statement containing FDR numbers, amounts, dates of maturity and maturity amounts shall be furnished by the said bank to the claimant and the above amount shall be released in account of claimant by the Manager, UCO Bank, PHC, ND through RTGS/NEFT/or any other electronic mode.
(c) The monthly interest be credited by Electronic Clearing System (ECS) in the saving bank account of the claimant near the place of his residence.
(d) The maturity amount of the FDR(s) on monthly basis net of TDS be credited by Electronic Clearing System (ECS) in the above account of the claimant.
(e) No loan, advance or withdrawal or pre-mature discharge be allowed on the MACAD without permission of the Court.
(f) The concerned bank shall not issue any cheque book and/or debit card to claimant(s). However, in case the debit card and/or cheque book have already been issued, bank shall cancel the same before the disbursement of the award MACT 452/2016 Page. 29 of 37 Kashmiri Devi Vs Bijender & Ors Digitally signed by Arul Arul Varma Date:
Varma 2025.09.20 17:48:24 +0530 amount. The bank shall debit card(s) freeze the account of the claimant(s) so that no debit card be issued in respect of the account of the claimant(s) from any other branch of the bank.
(g) The bank shall make an endorsement on the passbook of the claimant(s) to the effect that no cheque book and/or debit card have been issued and shall not be issued without the permission of the Court and claimant(s) shall produce the passbook with the necessary endorsement before the Court on the next date fixed for compliance.
(h) It is clarified that the endorsement made by the bank along with the duly signed and stamped by the bank official on the passbook(s) of the claimant(s) is sufficient compliance of clause above.
VII. LIABILITY
55.There is no statutory defense of Insurance Company. The Insurance Company had also filed a legal offer. All the respondents are though being held jointly and severally liable to pay the awarded amount of compensation to petitioner, but respondent no.3 being insurer of offending vehicle, is directed to deposit the award amount with UCO Bank, Patiala House Court Branch, along with interest @ 9% per annum from the date of filing of claim petition by RTGS/NEFT/IMPS in bank account being maintained in the above said bank in name of MACT 452/2016 Page. 30 of 37 Kashmiri Devi Vs Bijender & Ors Digitally signed by Arul Arul Varma Date:
Varma 2025.09.20 17:48:44 +0530 the Motor Accident Claims Tribunal within 30 days from today, failing which it is liable to pay interest at the rate of 9% per annum for the period of delay. In case even after lapse of 90 days from today, respondent no. 3 fails to deposit this compensation with interest, in that event, in light of judgment of the Hon'ble High Court of Delhi passed in the case of New India Assurance Company Limited Vs. Kashmiri Lal 2007 ACJ 688, this compensation shall be recovered by attaching the bank account of respondent no. 3 with a cost of Rs.5,000/-
56.The respondent no. 3 shall inform the petitioner and his counsel that the awarded amount has been deposited so as to facilitate him to collect the same.
VIII. SUMMARY OF COMPUTATION OF AWARD AMOUNT IN CASES OF DEATH
57.Since this is a case pertaining to death, particulars of Form- XV of the Scheme For Motor Accidents Claims Formulated by the Delhi High Court in terms of order dated 08.01.2021 in Rajesh Tyagi (supra) are as under:
1. Date of Accident 13.04.2016
2. Name of the deceased Devender Kumar
3. Age of the deceased 27 years
4. Occupation of the deceased Computer Operator MACT 452/2016 Page. 31 of 37 Kashmiri Devi Vs Bijender & Ors Digitally signed by Arul Arul Varma Date:
Varma 2025.09.20
17:49:05
+0530
5. Income of the deceased Rs 22,400/- p.m
6. Name, Age and relationship of legal representatives of the deceased:
S.NO NAME AGE RELATION
(i) Sohan Pal 69 years Father
(ii) Satinder Kumar 20 years Brother
(iii) Amit Kumar 18 years Brother
(iv) Smt Reena 35 years wife
COMPUTATION OF COMPENSATION
S.No. Heads Awarded by the
Claims Tribunal
7. Income of the deceased (A) Rs 22,400/-
8. Add: Future Prospects (B) Rs 8,960/-
9. Less: Personal expenses of the Rs 7,840/-
deceased (C)
10. Monthly loss of dependency Rs 23,520/-
[(A+B)- C = D]
11. Annual Loss of dependency (D x Rs 3,99,840/-
12) 12. Multiplier (E) 17
13. Total loss of dependency (D x 12 Rs 47,98,080/-
x E = F)
MACT 452/2016 Page. 32 of 37
Kashmiri Devi Vs Bijender & Ors
Digitally
signed by
Arul Arul Varma
Date:
Varma 2025.09.20
17:49:15
+0530
14. Medical Expenses (G) Nil
15. Compensation for loss of Rs. 48,400/-
consortium (H)
16. Compensation for loss of love & NA- in terms of New
affection (I) India Assurance Co v
Somwati (2020) 9
SCC 644
17. Compensation for loss of estate Rs 18,150/-
(J)
18. Compensation towards funeral Rs 18,150/-
expenses (K)
19. TOTAL COMPENSATION (F + Rs 48,82,780/-
G + H + I + J + K = L)
20. Rate of Interest Awarded @ 9%
21. Interest amount up to the date of Rs. 40, 89,897/-
award (M)
22. Total amount including interest (L Rs 89,72,677/-
+ M)
23. Award amount released Father of deceased = 50% share Brother of deceased =50% share Brother of MACT 452/2016 Page. 33 of 37 Kashmiri Devi Vs Bijender & Ors Digitally signed by Arul Arul Varma Date:
Varma 2025.09.20
17:49:28
+0530
deceased =50%
share
wife of deceased
=50% share
24. Award kept in FDRs Father of
deceased = 50%
share
Brother of
deceased =50%
share
Brother of
deceased =50%
share
wife of deceased
=50% share
25. Mode of disbursement of the Through Bank
award to the claimant(s)
26. Next date for compliance of the 25.10.2025 award IX. COMPLIANCE QUA PROVISIONS OF THE SCHEME
58.The particulars of Form XVII of the Scheme For Motor Accidents Claims Formulated by the Delhi High Court , in terms of order dated 08.01.2021 in Rajesh Tyagi (supra) are as hereunder:
1. Date of the accident 13.04.2016 MACT 452/2016 Page. 34 of 37 Kashmiri Devi Vs Bijender & Ors Digitally signed by Arul Arul Varma Date:
Varma 2025.09.20
17:49:39
+0530
2. Date of filing of Form I- First NA
Accident Report (FAR)
3. Date of delivery of Form-II to the NA victim(s)
4. Date of receipt of Form-III from the NA Driver
5. Date of receipt of Form-IV from NA the owner
6. Date of filing of the Form-V- NA Interim Accident Report (IAR)
7. Date of receipt of Form-VIA and NA Form VIB from the Victim (s)
8. Date of filing of Form-VII-Detailed NA Accident Report (DAR)
9. Whether there was any delay or No deficiency on the part of the Investigating Officer? If so, whether any action/direction warranted?
10. Date of appointment of the Not given Designated Officer by the Insurance Company.
11. Whether the Designated Officer of No the Insurance Company submitted his report within 30 days of the DAR?
12. Whether there was any delay or No deficiencies on the part of the Designated Officer of the Insurance Company? If so, whether any action/direction warranted?
13. Date of response of the Legal offer filed but was not accepted by the petitioner.
MACT 452/2016 Page. 35 of 37
Kashmiri Devi Vs Bijender & Ors
Digitally signed
Arul by Arul Varma
Date:
Varma 2025.09.20
17:49:56
+0530
petitioner(s) of the offer of the Insurance Company.
14. Date of the Award 20.09.2025
15. Whether the petitioner(s) were Yes.
directed to open savings bank account(s) near their place of residence?
16. Date of order by which petitioner(s) 16.03.2018 were directed to open savings bank account(s) near his place of residence and produce PAN Card and Adhaar Card and the direction to the bank not issue any cheque book/debit card to the petitioner (s) and make an endorsement to this effect on the passbook(s).
17. Date on which the petitioner(s) Yet not furnished produced the passbook of their savings bank account near the place of their residence along with the endorsement, PAN Card and Adhaar Card?
18. Permanent Residential Address of As mentioned above the petitioner(s)
19. Whether the petitioner(s) savings NA bank account(s) is near his place of residence?
20. Whether the petitioner(s) were Yes.
examined at the time of passing of the award to ascertain his/their financial condition?
59.Further, in terms of the directions given vide order dated 08.01.2021 in Rajesh Tyagi (supra), the Ahlmad shall send a MACT 452/2016 Page. 36 of 37 Kashmiri Devi Vs Bijender & Ors Digitally signed by Arul Arul Varma Date:
Varma 2025.09.20
17:50:07
+0530
certified copy of this award to the concerned Criminal Court and to the Delhi State Legal Services Authority through e- mail. Copy of the award be also sent to the bank concerned. The Nazir is directed to maintain the record in Form XVIII as per the directions given in the above case.
60.File be consigned to record room after completion of necessary formalities. Separate file be prepared for compliance report and be put up on 25.10.2025.
Digitally signedby Arul Varma Arul Date:
Varma 2025.09.20 17:50:18 Announced in the open court on 20.09.2025 +0530 (Arul Varma) Judge/PO, MACT-02, New Delhi/20.09.2025 DLND010036662016 MACT 452/2016 Page. 37 of 37 Kashmiri Devi Vs Bijender & Ors