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 5, Cited by 0]

Telangana High Court

Apsrtc, Rep By Its M.D., Hyderabad vs Maloth Chittemma, Khammam Dist 3 Others on 23 August, 2022

Author: G. Sri Devi

Bench: G. Sri Devi

          THE HON'BLE JUSTICE G. SRI DEVI

                           AND

     THE HON'BLE SMT. JUSTICE M.G. PRIYADARSINI


      M.A.C.M.A. Nos. 1207 of 2015 & 1274 of 2015


COMMON JUDGMENT:

(per Justice G. Sri Devi) M.A.C.M.A.No.1207 of 2015 is preferred by the appellants, who are the claimants before the Tribunal, assailing the order and decree of the Chairman, Motor Accidents Claims Tribunal (V Additional District Judge), Kothagudem made in M.V.O.P. No.517 of 2013 dated 23.01.2015 on the ground of inadequacy of compensation.

2. M.A.C.M.A. No.1274 of 2015 is preferred by the appellant-Andhra Pradesh State Road Transport Corporation, who is the respondent before the Tribunal, assailing the very same order and decree of the Tribunal on the ground that the impugned Order and decree of the trial Court are contrary to law, evidence on record and illegal 2 and that the compensation awarded by the Tribunal is excessive and exorbitant.

3. The claimants filed the M.V.O.P. under Section 166 of the Motor Vehicles Act, alleging that on 07.09.2012 the deceased went to Bhupalpally to meet his friend P.Rami Reddy at about 14-00 hours and he took the motorcycle of his friend for dropping to the bus stand on which the deceased and son of his friend were proceeding towards Bhupalpally bus stand and on the way at about 14-15 hours when they reached near Srinivasa Lorry Transport Company, at that time the driver of RTC bus bearing No. AP.28.Z.3231 drove it in a rash and negligent manner at high speed and dashed the motorcycle of the deceased. As a result of which, the rider and pillion rider i.e., deceased and son of his friend, fell down and that the deceased received severe head injury and was shifted to Area Hospital, Bhupalpally where he was given first aid and due to serious condition, he was shifted to Kamineni Hospital, Hyderabad, where he was succumbed to the injuries on 22.9.2012 at 19-30 hours. Therefore, they laid a claim for 3 Rs.40,00,000/- towards compensation under various heads.

4. Considering the claim and the counter filed by the Corporation and on evaluation of the evidence, both oral and documentary, the learned Tribunal has allowed the O.P. in part, directing the respondent-Corporation to pay the compensation of Rs.33,57,848/- with interest @ 7.5% per annum from the date of petition till the date of realisation with proportionate costs.

5. Heard the learned counsel for the claimants and the learned Standing Counsel for respondent-Andhra Pradesh State Road Transport Corporation.

6. The learned counsel for the claimants contends that the order and decree of the Tribunal is contrary to law, weight of evidence and probabilities of the case.

7. On the other hand, the learned Standing Counsel for the respondent-Corporation contended that the Tribunal failed to appreciate the oral and documentary evidence and 4 misconstrued the documents and that the compensation awarded by the Tribunal is excessive and exorbitant.

8. With regard to the manner of accident, the Tribunal after evaluating the evidence of PWs.1 to 4 and after considering the documentary evidence on record, rightly came to the conclusion that the accident occurred due to the rash and negligent driving of the crime vehicle.

9. With regard to the compensation, the deceased was a permanent employee in the Singareni Collieries Company Limited, Kothagudem and at the time of his death, he was aged about 33 years. A perusal of the record, it transpires that the gross salary of the deceased at the time of his death was Rs.32,136.39 ps. However, basing on the salary slip, the net salary of the deceased Rs.24,574/- per month was taken into consideration by the Tribunal which shows that the statutory deductions which were already been deducted by the employer of the deceased. The statutory deductions including the Income Tax by the Company from the gross monthly salary of the deceased amounting to nearly Rs.8,000/- per month. Hence in our considered 5 opinion, there is no need to further deduct the income tax from the net salary of the deceased which was shown by the Company itself.

10. According to Ex.A-9 Salary Certificate of the deceased for the month of July 2012, the net salary of the deceased was Rs.24,574/- which was taken into consideration by the Tribunal. However, the Tribunal has not taken into consideration the future prospects of the deceased while assessing the compensation in the light of the principles laid down by the Apex Court in National Insurance Company Limited Vs. Pranay Sethi and others1. Since the deceased was a permanent employee and was getting the net salary of Rs.24,574/-, the claimants are also entitled to the future prospects and since the deceased was aged about 33 years and below 43 years at the time of accident, 50% of the income is to be added towards future prospects. Then it comes to Rs.36,861/- which can be rounded off to Rs.36,860/-. Since the deceased has left as 1 2017 ACJ 2700 6 many as four persons as his dependants, 1/4th of his income is to be deducted towards his personal and living expenses. Then the contribution of the deceased would be Rs.27,645/- per month (36,860 - 9215 = 27,645/-). Since the deceased was aged about 33 years at the time of accident, the appropriate multiplier in the light of the judgment of the Apex Court in Sarla Verma v. Delhi Transport Corporation2 would be "16". Then the loss of dependency would be Rs.27645 x 12 x 16 =Rs.53,07,840/-. Apart from the same, the claimants being the dependants are entitled to a further sum of Rs.77,000/- under the conventional heads as per the decision of the Apex Court in Pranay Sethi (supra). Thus, in all, the compensation is enhanced to Rs.53,84,840/-, from Rs.33,57,848/- as awarded by the Tribunal.

11. At this stage, the learned counsel for the appellants has submitted that the claimants/appellants have only claimed the sum of Rs.40 lakhs, the Tribunal has already 2 2009 ACJ 1298 (SC) 7 awarded sum of Rs33,57,848/-. In Laxman @ Laxman Mourya Vs. Divisional Manager, Oriental Insurance Company Limited and another3, the Apex Court while referring to Nagappa Vs. Gurudayal Singh4 held as under:

"It is true that in the petition filed by him under Section 166 of the Act, the appellant had claimed compensation of Rs.5,00,000/- only, but as held in Nagappa vs. Gurudayal Singh (2003) 2 SCC 274, in the absence of any bar in the Act, the Tribunal and for that reason any competent Court is entitled to award higher compensation to the victim of an accident."

12. In view of the Judgments of the Apex Court referred to above, the claimants are entitled to get more amount than what they have claimed.

13. In the result, M.A.C.M.A. No.1207 of 2015 filed by the claimants is allowed by enhancing the compensation amount awarded by the Tribunal from Rs.33,57,848/- to 3 (2011) 10 SCC 756 4 2003 ACJ 12 (SC) 8 Rs.53,84,840/-. The enhanced amount shall carry interest at 7.5% p.a. from the date of order passed by the Tribunal till the date of realization, to be payable by the respondent-Corporation. The amount of compensation shall be apportioned among the appellants-claimants in the ratio as ordered by the Tribunal. The claimants shall pay deficit Court fee on the enhanced compensation, since the initial claim was for Rs.40,00,000/-. On such payment of court fee only, the claimants are entitled to withdraw the amount. Whereas, M.A.C.M.A. No.1274 of 2015 filed by the respondent-Corporation is dismissed. There shall be no order as to costs.

As a sequel, the miscellaneous applications, if any pending, shall stand closed.

______________________ JUSTICE G. SRI DEVI _______________________________ JUSTICE M.G. PRIYADARSINI 23.08.2022 pgp