Punjab-Haryana High Court
Sh. Surinder Mohan And Anr. vs Punjab State Through The Secretary, ... on 30 November, 1990
Equivalent citations: 1(1992)ACC192
JUDGMENT
K.P. Bhandari J.
1. This is an appeal against the award of the Motor claims Accident Tribunal, Amritsar. The Tribunal assessed the compensation amounting to Rs. 32,000/-. The appellant aggrieved against the award of the Tribunal has come up in appeal to this Court.
2. The appellant moved an application for amendment of the claim petition under Order 6 Rule 17 read with Section 151 of the Code of Civil Procedure. After going through the reply of the respondents and hearing the arguments of both the counsel. I allowed the amendment vide my order dated 10.8.1990. After the amendment was allowed, Mr. Rajesh Mahajan, Advocate for the applicants stated that he does not want to produce any additional evidence. He wants to rely only on the evidence on record. Mr. P.S. Thaira, Advocate for the respondents also stated vide his statement dated 10.8.1990 before the Court that he does not want to produce any evidence in rebuttal.
3. The Tribunal came to the conclusion that the accident was caused due to rash and negligent driving of bus No. PUG-7386 driven by Nem Chand Driver, respondent No. 3. Mrs. Amarjit wife of Surinder Mohan claimant was travelling from Dinanagar to Amritsar by bus No. PUG 7386 on 9.7.1980 at about 9.00 A.M. As a result of this accident. Mrs. Amarjit died instantaneously. The respondents have not challenged the findings of the Tribunal regarding the cause of accident. I have gone through the evidence on record and I am of the opinion that the accident has been caused due to rash and negligent driving of bus No. PUG. 7386.
4. In the claim petition, it was claimed that the annual income of the deceased was Rs. 6,000/-. The Tribunal expressed the view that there was some exaggeration in figures because no account books were produced. The Tribunal came to the conclusion that her annual income would be about Rs. 3,000/-. After allowing 1/3rd for the personal expenses of the deceased, the Tribunal decided that the dependency must be Rs. 2,000/- per year. The Tribunal allowed a multiplier of sixteen.
5. The claimants in support of their case produced K.R.Gupta, A.W.4, who has stated that the deceased had independent income account of Raju Sales Corporation. The appellant Surinder Mohan had also produced bills Exs. A.5 to A.32 in order to show that there was independent business of M/s Raju Sales Corporation. He further deposed that the deceased was the proprietor of the firm. This witness has also proved the specimen signatures of the deceased on the original application for opening the account in the bank. The respondents have not cross-examined K.R. Gupta, A.W.4 to dispute the income of the deceased. They did not challenge the correctness of the bill Exs. A.5 to A.31. The Tribunal was not justified in rejecting this evidence. The deceased was a young lady. At the relevant time, even a labourer got wages of Rs. 25/- per day. There is no justification to disbelieve the stand of the claimants that the monthly income of the deceased from independent business was Rs. 500/-. In this view of the matter, I set aside the finding of the Tribunal. Determining the income of the deceased, I am of the opinion that the deceased had annual income of Rs. 6,000/-. The deceased must have spent 1/3 of the income for her personal expenses. In this way, the annual dependency of the deceased was Rs. 4,000/-. I concur with the Tribunal in so far as he has applied the multiplier of sixteen in this case. So, the appellants are entitled to compensation amount to Rs. 64,000/-. The appellants shall also be entitled to interest at the rate of 12% per annum from the date of application.
6. In view of the above, the appeal is accepted with costs to the extent indicated above.