2020 INSC 0669 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL No.79 OF 2020 (arising out of Special Leave Petition (C) No.9618 of 2018) MOHAMMED SIDDIQUE & ANR.  … APPELLANTS Versus NATIONAL INSURANCE COMPANY LTD. & ORS. … RESPONDENTS J U D G M E N T V. Ramasubramanian, J. 1. Leave granted. 2. Aggrieved   by   the   order   of   the   High   Court   reducing   the compensation   awarded   by   the   Motor   Accident   Claims   Tribunal   from the   sum   of   Rs.11,66,800/­   to   Rs.4,14,000/­,   the   parents   of   the deceased­accident victim have come up with the above appeal. 3. We   have   heard   the   learned   counsel   for   the   appellants   and   the learned counsel for the Insurance Company. 4. Admittedly,   the   son   of   the   appellants   who   was   aged   about   23 years, died on 7.09.2008 as a result of the injuries sustained in a road traffic   accident   that   took   place   on   5.09.2008.   It   appears   that   the victim   was   one   of   the   2   pillion   riders   on   a   motor   cycle   and   he   was thrown   off   the   vehicle   when   a   car   hit   the   motor   cycle   from   behind. The   Motor   Accident   Claims   Tribunal   found   that   the   accident   was caused   due   to   the   rash   and   negligent  driving   of   the   car.   This   finding was confirmed by the High Court, though with a rider that the victim was also guilty of contributory negligence, in as much as there were 3 persons   on   the   motor   cycle   at   the   time   of   the   accident,   requiring   a reduction of 10% of the compensation awarded. 5. On   the   question   of   quantum   of   compensation,   the   appellants claimed   that   their   son   was   aged   23   years   at   the   time   of   the   accident and   that   he   was   employed   in   a   proprietary   concern   on   a   monthly salary   of   Rs.9600/­.     The   employer   was   examined   as   PW­2   and   the certificate issued by him was marked as  Ex.P­1/8 .  Finding no reason to disbelieve the testimony of PW­2, the Tribunal applied a multiplier of   18   and   arrived   at   a   sum   of   Rs.10,36,800/­   towards   loss   of dependency,   after   deducting   50%   of   the   salary   towards   personal expenses,   as   the   deceased   victim   was   a   bachelor.   In   addition,   the 2 Tribunal   also   allowed   a   sum   of   Rs.1,00,000/­   for   loss   of   love   and affection;   Rs.20,000/­   for   the   performance   of   last   rites   and Rs.10,000/­ towards loss of Estate.  Accordingly, the Tribunal arrived at an amount of Rs.11,66,800/­ as the total compensation payable. 6. As   against   the   said   award,   the   Insurance   Company   filed   a statutory   appeal   under   Section   173   of   the   Motor   Vehicles   Act,   1988. The appeal was primarily on two grounds  namely  (i) that the deceased was   guilty   of   contributory   negligence   inasmuch   as   he   was   riding   on the pillion  of the motor cycle with two other persons and (ii) that the employment   and   income   of   the   deceased   were   not   satisfactorily established. 7. On the first ground, the High Court held that though the motor cycle in which the deceased victim was riding was hit by the speeding car   from   behind,   the   deceased   was   also   guilty   of   contributory negligence,   as   he   was   riding   a   motor   cycle   with   two   other   persons. Therefore,   the   High   Court   came   to   the   conclusion   that   an   amount equivalent   to   10%   has   to   be   deducted   towards   contributory negligence.   8. On the second issue, the High Court held that the employer did not produce any records to substantiate the quantum of salary paid to 3 the deceased and that therefore the income of the deceased may have to   be   assessed   only   on   the   basis   of   minimum   wages,   payable   to unskilled   workers   at   the   relevant   point   of   time.   Accordingly   the   High Court fixed the income of the deceased at the time of the accident as Rs.3683/­   per   month,   which   was   the   minimum   wages   for   unskilled workers at that time. 9. Insofar   as   the   issue   of   multiplier   is   concerned,   the   High   Court applied   the   multiplier   of   14   instead   of   the   multiplier   of   18,   on   the basis   of   the   ratio   laid   down   by   this   Court   in   UPSRTC   Vs.   Trilok Chandra 1 , to the effect that the choice of the multiplier should go by the age of the deceased or that of the claimants, whichever is higher. As   a   result,   the   High   Court   took   Rs.3,683/­   as   the   monthly   income, allowed   a   deduction   of   50%   on   the   same   towards   personal   expenses, applied a multiplier of 14 and arrived at an amount of Rs.3,10,000/­. The award of Rs.1,00,000/­ towards loss of love and affection granted by   the   Tribunal   was   confirmed   by   the   High   Court   but  the   amount  of Rs.10,000/­   each   awarded   towards   funeral   expenses   and   loss   of Estate were enhanced to Rs.25,000/­ each. 1 (1996) 4 SCC 362 4 10. Thus, the High Court arrived at a total amount of Rs.4,60,000/­ (Rs.3,10,000/­   towards   loss   of   dependency;   Rs.1,00,000/­   towards loss   of   love   and   affection;   Rs.25000/­   towards   funeral   expenses   and Rs.25,000/­  towards loss of Estate). Out of the said amount, the High Court   deducted   10%   towards   contributory   negligence   and   fixed   the compensation   payable   at   Rs.4,14,000/­   (Rs.4,60,000/­   minus Rs.46,000/­).   Aggrieved   by   this   drastic   reduction   in   the   quantum   of compensation, the claimants are before us. 11. As   could   be   seen   from   the   above   narration,   the   High   Court interfered   with   the   award   of   the   Tribunal,   on   3   counts,   namely   (i) contributory   negligence;   (ii)   monthly   income   of   the   deceased   and   (iii) the   multiplier   to   be   applied.   Therefore,   let   us   see   whether   the   High Court was right in respect of each of these counts. 12. It is seen from the material on record that the accident occurred at about 2:00 a.m. on 5.09.2008.   Therefore, there was no possibility of   heavy   traffic   on   the   road.   The   finding   of   fact   by   the   Tribunal,   as confirmed   by   the   High   Court,   was   that   the   motor   cycle   in   which   the deceased   was   travelling,   was   hit   by   the   car   from   behind   and   that therefore   it   was   clear   that   the   accident   was   caused   by   the   rash   and negligent   driving   of   the   car.   In   fact,   the   High   Court   confirms   in 5 paragraph 4 of the impugned order that the motor cycle was hit by the car from behind.  But it nevertheless holds that 3 persons on a motor cycle   could   have   added   to   the   imbalance.   The   relevant   portion   of paragraph 4 of the order of the High Court reads as follows: “On   careful   assessment   of   the   evidence   led,   this   Court finds   substance   in   the   plea   of   the   insurance   company. While   it   is   correct   that   the   offending   car   had   no business   to   strike   from   behind   against   the   motor­cycle moving   ahead   of   it,   even   if   the   motor   cycle   was changing  lane   to   allow  another  vehicle   to   overtake,  the fact that a motor vehicle meant  for only two persons to ride   was   carrying,   besides   the   driver,   two   persons   on the   pillion   would   undoubtedly   have   added   to   the imbalance.” 13. But the above reason, in our view, is flawed.   The fact that the deceased was riding on a motor cycle along with the driver and another,   may   not,   by   itself,   without   anything   more,   make   him guilty   of   contributory   negligence .   At   the   most   it   would   make   him guilty   of   being   a   party   to   the   violation   of   the   law.   Section   128   of   the Motor Vehicles Act, 1988, imposes a restriction on the driver of a two­ wheeled motor cycle, not to carry more than one person on the motor cycle.   Section   194­C   inserted   by   the   Amendment   Act   32   of   2019, prescribes   a   penalty   for   violation   of   safety   measures   for   motor   cycle drivers   and   pillion   riders.   Therefore,   the   fact   that   a   person   was   a pillion   rider   on   a   motor   cycle   along   with   the   driver   and   one   more 6 person on the pillion, may be a violation of the law. But such violation by   itself,   without   anything   more,   cannot   lead   to   a   finding   of contributory   negligence,   unless   it   is   established   that   his   very   act   of riding   along   with   two   others,   contributed   either   to   the   accident   or   to the impact of the accident upon the victim.   There  must  either  be a causal   connection   between   the   violation   and   the   accident   or   a causal   connection   between   the   violation   and   the   impact   of   the accident   upon   the   victim .   It   may   so   happen   at   times,   that   the accident could have been averted or the injuries sustained could have been of a lesser degree, if there had been no violation of the law by the victim.   What  could   otherwise   have   resulted   in   a   simple   injury,   might have resulted in a grievous injury or even death due to the violation of the   law   by   the   victim.   It   is   in   such   cases,   where,   but   for   the violation of the law, either the accident could have been averted or   the   impact   could   have   been   minimized,   that   the   principle   of contributory  negligence could be invoked . It is not the case of the insurer   that   the   accident   itself   occurred   as   a   result   of   three   persons riding on a motor cycle. It is not even the case of the insurer that the accident would have been averted, if three persons were not riding on the motor cycle. The fact that the motor cycle was hit by the car from 7 behind, is admitted. Interestingly, the finding recorded by the Tribunal that   the   deceased   was   wearing   a   helmet   and   that   the   deceased   was knocked   down   after   the   car   hit   the   motor   cycle   from   behind,   are   all not   assailed.   Therefore,   the   finding   of   the   High   Court   that   2   persons on the pillion of the motor cycle, could have added to the imbalance, is nothing   but   presumptuous   and   is   not   based   either   upon   pleading   or upon the evidence on record. Nothing was extracted from PW­3 to the effect that 2 persons on the pillion added to the imbalance. 14. Therefore,   in   the   absence   of   any   evidence   to   show   that   the wrongful   act   on   the   part   of   the   deceased   victim   contributed   either   to the   accident   or   to   the   nature   of   the   injuries   sustained,   the   victim could not have been held guilty of contributory negligence.  Hence the reduction   of   10%   towards   contributory   negligence,   is   clearly unjustified and the same has to be set aside. 15. The  second  issue  on  which  the  High  Court reversed  the  finding of   the   tribunal,   related   to   the   employment   of   the   deceased   and   the monthly   income   earned   by   him.   According   to   the   claimants,   the deceased was aged 23 years at the time of the accident and he was not even   a   matriculate.   But   he   was   stated   to   have   been   employed   in   a proprietary   concern   named   M/s   Chandra   Apparels   on   a   monthly 8 salary of Rs.9600/­.  The sole proprietor of the concern was examined as   PW­2   and   the   salary   certificate   was   marked   as   Ex.PW­1/8.   The Tribunal   which   had   the   benefit   of   recording   the   evidence   and   which consequently   had   the   benefit   of   observing   the   demeanour   of   the witness,   specifically   recorded   a   finding   that   there   was   no   reason   to discard the testimony of PW­2. 16. But   unfortunately   the   High   Court   thought   that   the   employer should   have   produced   salary   vouchers   and   other   records   including income tax returns, to substantiate the nature of the employment and the   monthly   income.   On   the   ground   that   in   the   absence   of   other records,   the   salary   certificate   and   the   oral   testimony   of   the   employer could not be accepted, the High Court proceeded to take the minimum wages   paid   for   the   unskilled   workers   at   the   relevant  point  of   time   as the benchmark. 17. But   we   do   not   think   that   the   approach   adopted   by   the   High court could be approved.  To a specific question in cross­examination, calling   upon  PW­2  to   produce   the  salary   vouchers,  he  seems  to  have replied that his business establishment had been wound up and that the   records   are   not   available.   This   cannot   be   a   ground   for   the   High Court to hold that the testimony of PW­2 is unacceptable.   9 18. The High Court ought to have appreciated that the Court of first instance was in a better position to appreciate the oral testimony.  So long   as   the   oral   testimony   of   PW­2   remained   unshaken   and   hence believed   by   the   Court   of   first   instance,   the   High   Court   ought   not   to have rejected his evidence. After all, there was no allegation that PW­2 was   set   up   for   the   purposes   of   this   case.   There   were   also   no contradictions   in   his   testimony.   As   against   the   testimony   of   an employer   supported   by   a   certificate   issued   by   him,   the   High   Court ought   not   to   have   chosen   a   theoretical   presumption   relating   to   the minimum   wages   fixed   for   unskilled   employment.   Therefore,   the interference made by the High Court with the findings of the Tribunal with regard to the monthly income of the deceased, was uncalled for. 19. Coming  to  the last issue  relating  to  the multiplier,  the Tribunal applied the multiplier of 18, on the basis of the age of the deceased at the time of the accident. But the High Court applied a multiplier of 14 on   the   ground   that  the   choice   of   the   multiplier   should   depend   either upon the age of the victim or upon the age of the claimants, whichever is higher. According to the High court, this was the ratio laid down in General  Manager,   Kerala   SRTC   Vs   Susamma   Thomas 2   ,  and   that 2 (1994) 2 SCC 176, 10 the same was also approved by a three Member Bench of this Court in UPSRTC Vs. Trilok Chandra  (supra). 20. The High Court also noted that the choice of the multiplier with reference to the age of the deceased alone, approved in   Sarla Verma &   Ors.   Vs.   Delhi   Transport   Corporation   &   Anr. 3 ,   was   found acceptance in two subsequent decisions namely   (1)     Reshmi Kumari &   Ors.   Vs.   Madan   Mohan   &   Anr . 4     and   (2)     Munna   Lal   Jain     Vs. Vipin   Kumar   Sharma 5 .   But   the   High   court   thought   that   the decisions   in   Susamma   Thomas   and   Trilok   Chandra   were   directly   on the point in relation to the choice of the multiplier and that the issue as   envisaged   in   those   2   decisions   was   neither   raised   nor   considered nor adjudicated upon in  Sarla Verma.  According to the High court, the impact   of   the   age   of   the   claimants,   in   cases   where   it   is   found   to   be higher than that of the deceased, did not come up for consideration in Reshma   Kumari   and   Munnal   Lal   Jain.   Therefore,   the   High   court thought   that   it   was   obliged   to   follow   the   ratio   laid   down   in   Trilok Chandra.  3 (2009) 6 SCC 121 4 (2013) 9 SCC 65 5 JT 2015 (5) SC 1 11 21.  But unfortunately the High Court failed to note that the decision in   Susamma   Thomas   was   delivered   on   06­01­1993,   before   the insertion   of   the   Second   Schedule   under   Act   54   of   1994.   Moreover what the Court was concerned in   Susamma Thomas   was whether the multiplier   method   involving   the   ascertainment   of   the   loss   of dependency   propounded   in   Davies   v.   Powell   (1942)   AC   601   or   the alternative   method   evolved   in   Nance   v.   British   Columbia   Electric Supply Co. ltd (1951) AC 601  should be followed.  22.  Trilok   Chandra   merely   affirmed   the   principle   laid   down   in Susamma Thomas   that the multiplier method is the sound method of assessing   compensation   and   that   there   should   be   no   departure   from the   multiplier   method   on   the   basis   of   section   110B   of   the   1939   Act. Trilok   Chandra   also   noted   that   the   Act   stood   amended   in   1994   with the  introduction  of  section  163A  and  the  second  schedule.  Though  it was   indicated   in   Trilok   Chandra   (in   the   penultimate   paragraph)   that the selection of the multiplier cannot in all cases be solely dependent on the age of the deceased, the question of choice between the age of the deceased and the age of the claimant was not the issue that arose directly for consideration in that case.  12 23.  But   Sarla   Verma ,   though   of   a   two   member   Bench,   took   note   of Susamma  as well as  Trilok Chandra  and thereafter held in paragraphs 41 and 42 as follows:   “41.   Tribunals/   courts   adopt   and   apply   different operative   multipliers.   Some   follow   the   multiplier   with reference to Susamma Thomas [set out in Column (2) of the   table   above];   some   follow   the   multiplier   with reference to Trilok Chandra, [set out in Column (3) of the above];   some   follow   the   multiplier   with   reference   to Charlie [set out in Column (4) of the table above]; many follow   the   multiplier   given   in   the   second   column   of   the table in the Second Schedule of the MV Act [extracted in column   (5)   of   the   table   above];   and   some   follow   the multiplier   actually   adopted   in   the   Second   schedule while calculating the quantum of compensation [set out in   column   (6)   of   the   table   above].   For   example,   if   the deceased  is  aged  38  years, the  multiplier would  be  12 as per Susamma Thomas, 14 as per Trilok Chandra, 15 as   per   Charlie,   or   16   as   per   the   multiplier   given   in Column (2)  of the Second  schedule to  the  MV  Act  or 15 as   per   the   multiplier   actually   adopted   in   the   second schedule to the MV Act. some Tribunals as in this case, apply the multiplier of 22 by taking the balance years of service with reference to the retiring age. It is necessary to   avoid   this   kind   of   inconsistency.   We   are   concerned with   cases   falling   under   section   166   and   not   under section   163A   of   the   MV   Act.   in   cases   falling   under section 166 of the MV Act Davies methods is applicable. 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), reduced by one unit for every 5 years, that is M­17 for 26 to  30 years, M­16 to  31 to 35 years, M­15 for 36 to 40 years, M­14 for 41 to 45 years and M­13 for 46   to   50   years,   then   reduced   by   2   units   for   every   5 13 years,   i.e.,   M­11   for   51   to   55   years,   M­9   for   56   to   60 years, M­7 for 61 to 65 years, M­5 for 66 to 70 years.” 24.  What     was   ultimately   recommended   in   Sarla   Verma ,   as   seen from   para   40   of   the   judgment,   was   a   multiplier,   arrived   at   by juxtaposing   Susamma Thomas ,   Trilok Chandra   and   Charlie 6   with the multiplier mentioned in the Second Schedule.  25.  However   when   Reshma   Kumari   v.   Madan   Mohan   came   up   for hearing   before   a   two   member   Bench,   the   Bench   thought   that   the question   whether   the   multiplier   specified   in   the   second   schedule should   be   taken   to   be   a   guide   for   calculation   of   the   amount   of compensation   in   a   case   falling   under   section   166,   needed   to   be decided by a larger bench, especially in the light of the defects pointed out   in   Trilok   Chandra   in   the   Second   Schedule.   The   three   member Bench   extensively   considered   Trilok   Chandra   and   the   subsequent decisions and approved the Table provided in  Sarla Verma . It was held in para 37 of the report in   Reshma Kumari   that the wide variations in the   selection   of   multiplier   in   fatal   accident   cases   can   be   avoided   if Sarla Verma  is followed.  6 (2005) 10 SCC 720 14 26.  In   Munna   Lal   Jain ,   which   is   also   by   a   bench   of   three   Hon’ble judges, the Court observed in para 11 as follows:  “  Whether the multiplier should depend on the age of   the   dependents   or   that   of   the   deceased   has been hanging fire for sometime: but that has been given   a   quietus   by   another   three   judge   bench   in Reshma   Kumari.   It   was   held   that   the   multiplier   is   to be used with reference to the age of the deceased. One reason appears to be that there is certainty with regard to   the   age   of   the   deceased,   but   as   far   as   that   of dependents is concerned, there will always be room for dispute as to whether the age of the eldest or youngest or even the average etc is to be taken. ” 27.  In the light of the above observations, there was no room for any confusion   and   the   High   Court   appears   to   have   imagined   a   conflict between   Trilok   Chandra   on   the   one   hand   and   the   subsequent decisions on the other hand.  28.  It   may   be   true   that   an   accident   victim   may   leave   a   90   year   old mother   as   the   only   dependent.   It   is   in   such   cases   that   one   may possibly   attempt   to   resurrect   the   principle   raised   in   Trilok   Chandra . But as on date,   Munna Lal Jain , which is of a larger Bench, binds us especially in a case of this nature.  29. Thus,   we   find   that   the   High   Court   committed     a   serious   error (i)  in holding the victim guilty of contributory negligence  (ii)  in rejecting 15 the   evidence   of   PW­2   with   regard   to   the   employment   and   monthly income of the deceased and  (ii)  in applying the multiplier of 14 instead of 18.  Therefore, the appeal is allowed and the impugned order of the High   Court   is   set   aside.   The   award   of   the   Tribunal   shall   stand restored.  There shall be no order as to costs. …..…………....................J     (N.V. Ramana) .…..………......................J (V. Ramasubramanian) New Delhi January 08, 2020 . 16