2021 INSC 0738 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.6724 OF 2021 Smt. Meena Pawaia & Ors.            ..Appellant (S) VERSUS Ashraf Ali & Ors.                               ..Respondent (S) J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   18.02.2020   passed   by   the   High Court of Madhya Pradesh Bench at Gwalior  in MA No. 1319 of 2016, by which the High Court has partly allowed the said appeal   preferred   by   the   Union   of   India/Railways   and   has reduced   the   amount   of   compensation   from   Rs.12,85,000/­ 1 (awarded   by   the   claims   tribunal)   to   Rs.6,10,000/­,   the original claimants have preferred the present appeal.  2. In an accident which occurred on 12.09.2012, the son of the original   claimants,   Mr.   Prashant   died.   The   deceased   at   the time   of   accident   was   a   bachelor,   aged   21   years   and   was studying  in 3 rd   year  of B.E. The original claimants – mother, father,   brother   and   sister   of   the   deceased   filed   the   claim petition   before   the   Motor   Accident   Claims   Tribunal   (MACT), being   MACT   case   No.1/2013   claiming   Rs.25   lakhs   as compensation on different heads. It was the case on behalf of the original claimants that the deceased at the relevant time was   earning   Rs.8,000/­   per   month   as   he   was   engaged   in tuition   of   other   students.   On   appreciation   of   evidence   the learned Tribunal held that the deceased died due to rash and negligence   on   the   part   of   the   driver   of   the   truck   involved   in the   accident.   The   learned   Tribunal   assessed   the   monthly income   of   the   deceased   as   Rs.15,000/­   per   month, disbelieving   the  case on  behalf  of  the  claimants  that  he  was getting   Rs.25,000/­   as   salary   from   one   Nectal   Construction Company.     Learned   Tribunal   also   disbelieved   the   fact   about earning   of   Rs.8,000/­   by   the   deceased   per   month   from 2 private   tuition.   However   considering   the   young   age   and   the educational   qualification,   the   learned   Tribunal   keeping   in mind the nature of work to be done by him in future and his future   prospect,   considered   the   future   loss   of   income   at Rs.15,000/­   per   month.   The   learned   Tribunal   deducted  ½ over   his   own   personal   expenses   as   he   was   a   bachelor. However,   the   learned   Tribunal   applied   the   multiplier   on   the basis   of   the   age   of   the   parents   of   the   deceased   and consequently   applied   the   14   multiplier   and   awarded Rs.12,60,000/­   towards   future   loss   of   income.     The   learned Tribunal   also   awarded   Rs.25,000/­   under   other   head, namely on the head of the last rites of the deceased. Learned Tribunal   in   all   awarded   Rs.12,85,000/­   with   7.5%   interest per annum.  3. Feeling   aggrieved   and   dissatisfied   with   the   judgment   and award   dated   16.09.2016   passed   by   the   learned   Tribunal, both,   the   original   claimants   as   well   as   Union   of   India preferred   separate   appeals   before   the   High   Court.   Union   of India  preferred  MA   No.   1276  of   2016   and  original   claimants preferred   MA   No.1319   of   2016.   By   the   impugned   judgment and   order,   the   High   Court   has   reduced   the   amount   of 3 compensation   from   Rs.12,85,000/­   to   Rs.6,10,000/­ assessing   the   income   of   the   deceased   at   Rs.5,000/­   per month instead   of Rs.15,000/­ per month as determined and awarded   by   the   learned   Tribunal.   The   High   Court   corrected the error committed by the learned Tribunal and applied the multiplier   considering   the   age   of   the   deceased   and   applied the   multiplier   of   18   and   has   awarded   Rs.5,40,000/­   under the   head   of   future   loss   of   income.   Thereafter   it   has   further awarded   Rs.15,000/­   as   loss   of   estate;   Rs.15,000/­   as funeral   expenses   and   Rs.40,000/­   as   loss   of   love   and affection.     The   High   Court   has   awarded   a   total   sum   of Rs.6,10,000/­   instead   of   Rs.12,85,000/­   as   awarded   by   the learned Tribunal.  4. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   passed   by   the   High   Court   reducing   the amount   of   compensation   from   Rs.12,85,000/­   to Rs.6,10,000/­,   determining   the   future   loss   of   income   at Rs.5,000/­  per  month,  original  claimants  have  preferred  the present appeal.  4 5. Learned   counsel   appearing   on   behalf   of   the   appellants   ­ original   claimants  has  vehemently  submitted  that  looking  to the educational qualification and the bright future, the High Court has committed a grave error in considering the income of the deceased at Rs.5,000/­ per month only  5.1 It is submitted that the deceased at the time of accident was aged   21­22   years   and   was   studying   in   B.E.   and   considering the   fact   that   even  the   labourers  were   getting   Rs.5,000/­   per month even under the Minimum Wages Act in the year 2012, the   High   Court   ought   not   to   have   considered   the   income   of deceased at Rs.5,000/­ per month.  5.2 It   is   further   submitted   that   the   High   Court   has   not considered   the   future   rise   in   income   while   awarding   the future loss of income.  6. Leaned counsel appearing   on  behalf of  the  Union of  India is not   in   a   position   to   support   the   impugned   judgment   and order   passed   by   the   High   Court   awarding   the   future   loss   of income considering the income of the deceased at Rs.5,000/­ per month. However, it is submitted that as the deceased was not earning anything at the time of accident and as the case 5 on   behalf   of   the   claimants   that   he   was   earning   Rs.25,000/­ as   a   salary   from   Nectal   Construction   Company   and   that   he was   earning   Rs.8,000/­   from   private   tuition   has   been disbelieved and thereby he was not earning at all at the time of   death,   there   shall   not   be   any   future   rise   in   income   while determining the future loss of income. It is further submitted by   the   learned   counsel   appearing   on   behalf   of   the   Union   of India that in the execution proceedings the entire amount as awarded by the High Court is paid, the claimants have stated that   they   accept   the   same   as   full   and   final   settlements   and therefore the present appeal may not be entertained.      7. We   have   heard   the   learned   counsel   appearing   on   behalf   of the respective parties at length.  8. At the outset, it is required to be noted that deceased at the time of accident was aged 21­22 years and that he was a 3 rd year   student   in   civil   engineering.   Therefore,   it   can   be   said that looking to his educational qualification he was having a bright   future.     Learned   Tribunal   assessed   the   income   of deceased   at   Rs.15,000/­   per   month   for   the   purpose   of awarding   compensation   under   the   head   of   future   economic 6 loss.   However,   by   the   impugned   judgment   and   order,   the High   Court   has   reduced   the   compensation   and   determined the   income   of   the   deceased   at   Rs.5,000/­   per   month. Awarding   the   future   economic   loss   to   the   claimants considering the income of the deceased as Rs.5,000/­ is not sustainable at all. Even the labourers/skilled labourers were getting Rs.5,000/­ per month under the Minimum Wages Act in the year 2012. As the deceased was studying in the 3 rd /4 th semester of civil engineering, he cannot be considered worse than   the   labourers/skilled   labourers.   Even   the   counsel appearing on behalf of the Union of India has fairly conceded that   assessing   the   income   of   deceased   at   Rs.5,000/­   per month   for   the   purpose   of   awarding   the   compensation   under the   head   of   future   economic   loss   can   be   said   to   be   at   lower side and as such is not justifiable. While awarding the future economical   loss,   when   the   deceased   died   at   the   young   age 21­22   years   and   was   not   earning   at   the   time   of death/accident,   as   per   catena   of  decisions   of   this   court,  the income   for   the   purpose   of   determining   the   future   economic loss   is   always   done   on   the   basis   of   guesswork   considering many   circumstances   namely   the   educational   qualification 7 and   background   of   the   family,   etc.   Therefore   looking   to   the educational   qualification   and   the   family   background   and   as observed   herein   above,   the   deceased   was   having   a   bright future studying  in the 3 rd   year  of civil engineering, we are of the opinion that the income of the deceased at least ought to have   been   considered   at   least   Rs.10,000/­   per   month,   more particularly   considering   the   fact   that   the   labourers/skilled labourers were getting Rs.5,000/­ per month even under the Minimum Wages Act in the year 2012.  9. The next question which is posed for the consideration before this court is whether anything further is required to be added towards   the   future   rise   in   income?     It   is   submitted   that   on behalf   of   the   Union   of   India   that   as   the   deceased   was   not serving   and   earning   at   the   time   of   accident/death   nothing further   is   to   be   added   towards   the   future   prospect/future rise in income. The aforesaid cannot be accepted.  10. At   this   stage,   the   decision   of   this   court   in   the   case   of National   Insurance   Company   Limited   vs.   Pranay   Sethi and   Others   (2017)   16   SCC   680,   on   addition   of   future prospects   to   determine   the   multiplicand   is   required   to   be 8 referred   to   and   considered.   In   the   aforesaid   decision   the Constitution Bench of this court had an occasion to consider in   detail   the   justification   for   addition   of  future   prospects.   In the   aforesaid   decision   it   is   observed   and   held   that   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 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. It is also further held that in case the deceased was self­employed 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.   It   is   also   further   held   that   the established   income   means   the   income   minus   the   tax 9 component. While holding so in paras 54 to 57, it is observed and held as under:­ “54.   In   Santosh Devi   [Santosh Devi   v.   National Insurance Co.   Ltd.,   (2012)   6   SCC   421]   the   Court   has   not   accepted as   a   principle   that   a   self­employed   person   remains   on   a fixed   salary   throughout   his   life.   It   has   taken   note   of   the rise   in   the   cost   of   living   which   affects   everyone   without making   any   distinction   between   the   rich   and   the   poor. Emphasis has been laid on the extra efforts made by this category   of   persons   to   generate   additional   income.   That apart,   judicial  notice  has  been   taken   of  the  fact   that   the salaries of those who are employed in private sectors also with   the   passage   of   time   increase   manifold.   In   Rajesh case   [Sarla   Verma   v.   DTC,   (2009)   6   SCC   121],   the   Court had   added   15%   in   the   case   where   the   victim   is   between the   age   group   of   15   to   60   years   so   as   to   make   the compensation   just,   equitable,   fair   and   reasonable.   This addition   has   been   made   in   respect   of   self­employed   or engaged on fixed wages. 55.   Section 168 of the Act deals with the concept of “just compensation” and the same has to be determined on the foundation   of   fairness,   reasonableness   and   equitability on acceptable legal standard because such determination can   never   be   in   arithmetical   exactitude.   It   can   never   be perfect.   The   aim   is   to   achieve   an   acceptable   degree   of proximity   to   arithmetical   precision   on   the   basis   of materials   brought   on   record   in   an   individual   case.   The conception   of   “just   compensation”   has   to   be   viewed through   the   prism   of   fairness,   reasonableness   and   non­ violation   of   the   principle   of   equitability.   In   a   case   of death,   the   legal   heirs   of   the   claimants   cannot   expect   a windfall.   Simultaneously,   the   compensation   granted cannot   be   an   apology   for   compensation.   It   cannot   be   a pittance.   Though   the   discretion   vested   in   the   tribunal   is quite wide, yet it is obligatory on the part of the tribunal to   be   guided   by   the   expression,   that   is,   “just compensation”.   The   determination   has   to   be   on   the foundation   of   evidence   brought   on   record   as   regards  the age   and   income   of   the   deceased   and   thereafter   the apposite multiplier to be applied. The formula relating to multiplier   has   been   clearly   stated   in   Sarla   Verma   [ Sarla Verma   v.   DTC ,   (2009)   6   SCC   121]   and   it   has   been approved   in   Reshma   Kumari   [ Reshma   Kumari   v.   Madan Mohan , (2013) 9 SCC 65]. The age and income, as stated earlier, have to be established by adducing evidence. The tribunal   and   the   courts   have   to   bear   in   mind   that   the 10 basic principle lies in pragmatic computation which is in proximity   to   reality.   It   is   a   well­accepted   norm   that money cannot substitute a life lost but an effort has to be made for grant of just compensation having uniformity of approach.   There   has   to   be   a   balance   between   the   two extremes, that is, a windfall and the pittance, a bonanza and   the   modicum.   In   such   an   adjudication,   the   duty   of the   tribunal   and   the   courts   is   difficult   and   hence,   an endeavour   has   been   made   by   this   Court   for standardisation   which   in   its   ambit   includes   addition   of future prospects on the proven income at present. As far as   future   prospects   are   concerned,   there   has   been standardisation keeping in view the principle of certainty, stability   and   consistency.   We   approve   the   principle   of “standardisation”   so   that   a   specific   and   certain multiplicand is determined for applying the multiplier on the basis of age. 56.   The   seminal   issue   is   the   fixation   of   future   prospects in cases of deceased who are self­employed or on a fixed salary.   Sarla   Verma   [ Sarla   Verma   v.   DTC ,   (2009)   6   SCC 121]   has   carved   out   an   exception   permitting   the claimants   to   bring   materials   on   record   to   get   the   benefit of addition of future prospects. It has not, per se, allowed any future prospects in respect of the said category. 57.   Having   bestowed   our   anxious   consideration,   we   are disposed   to   think   when   we   accept   the   principle   of standardisation,   there   is   really   no   rationale   not   to   apply the said principle to the self­employed or a person who is on a fixed salary. To follow the doctrine of actual income at   the   time   of   death   and   not   to   add   any   amount   with regard to future prospects to the income for  the purpose of   determination   of   multiplicand   would   be   unjust.   The determination   of   income   while   computing   compensation has   to   include   future   prospects   so   that   the   method   will come   within   the   ambit   and   sweep   of   just   compensation as   postulated   under   Section   168   of   the   Act.   In   case   of   a deceased   who   had   held   a   permanent   job   with   inbuilt grant   of   annual   increment,   there   is   an   acceptable certainty.   But   to  state   that   the   legal  representatives   of   a deceased who was on a fixed salary would not be entitled to   the   benefit   of   future   prospects   for   the   purpose   of computation   of   compensation   would   be   inapposite.   It   is because   the   criterion   of   distinction   between   the   two   in that   event   would   be   certainty   on   the   one   hand   and staticness   on   the   other.   One   may   perceive   that   the comparative   measure   is   certainty   on   the   one   hand   and 11 uncertainty   on   the   other   but   such   a   perception   is fallacious.   It   is   because   the   price   rise   does   affect   a   self­ employed   person;   and   that   apart   there   is   always   an incessant  effort  to  enhance one's  income for  sustenance. The   purchasing   capacity   of   a   salaried   person   on permanent   job   when   increases   because   of   grant   of increments and pay revision or for some other change in service   conditions,   there   is   always   a   competing   attitude in   the   private   sector   to   enhance   the   salary   to   get   better efficiency  from the employees. Similarly, a person who is self­employed is bound to garner his resources and raise his   charges/fees   so   that   he   can   live   with   same   facilities. To   have   the   perception   that   he   is   likely   to   remain   static and   his   income   to   remain   stagnant   is   contrary   to   the fundamental   concept   of   human   attitude   which   always intends to live with dynamism and move and change with the   time.   Though   it   may   seem   appropriate   that   there cannot be certainty in addition of future prospects to the existing   income   unlike   in   the   case   of   a   person   having   a permanent   job,   yet   the   said   perception   does   not   really deserve   acceptance.   We   are   inclined   to   think   that   there can   be   some   degree   of   difference   as   regards   the percentage   that   is   meant   for   or   applied   to   in   respect   of the   legal   representatives   who   claim   on   behalf   of   the deceased who had a permanent job than a person who is self­employed   or   on   a   fixed   salary.   But   not   to   apply   the principle   of   standardisation   on   the   foundation   of perceived   lack   of   certainty   would   tantamount   to remaining   oblivious   to   the   marrows   of   ground   reality. And,   therefore,   degree­test   is   imperative.   Unless   the degree­test   is   applied   and   left   to   the   parties   to   adduce evidence to establish, it would be unfair and inequitable. The   degree­test   has   to   have   the   inbuilt   concept   of percentage.   Taking   into   consideration   the   cumulative factors,   namely,   passage   of   time,   the   changing   society, escalation of price, the change in price index, the human attitude   to   follow   a   particular   pattern   of   life,   etc.,   an addition of 40% of the established income of the deceased towards   future   prospects   and   where   the   deceased   was below   40   years   an   addition   of   25%   where   the   deceased was   between   the   age   of   40   to   50   years   would   be reasonable.” 11. We   see   no   reason   why   the   aforesaid   principle   may   not   be applied, which apply to the salaried person and/or deceased 12 self   employed   and/or   a   fixed   salaried   deceased,   to   the deceased   who   was   not   serving   and/or   was   not   having   any income at the time of accident/death. In case of a deceased, who   was   not   earning   and/or   not   doing   any   job   and/or   self employed   at   the   time   of   accident/death,   as   observed   herein above   his   income   is   to   be   determined   on   the   guesswork looking   to   the   circumstances   narrated   hereinabove.   Once such   an   amount   is   arrived   at   he   shall   be   entitled   to   the addition   over   the   future   prospect/future   rise   in   income.   It cannot   be   disputed  that   the  rise  in   cost  of   living   would   also affect such a person. As observed by this court in the case of Pranay   Sethi   (Supra),   the   determination   of   income   while computing   compensation   has   to   include   future   prospects   so that the method will come within the ambit and sweep of just compensation   as  postulated  under   Section   168   of  the   Motor Vehicles   Act.     In   case   of   a   deceased   who   had   held   a permanent job with inbuilt grant of annual increment and/or in case of a deceased who was on a fixed salary and /or self employed would only  get the benefit of future prospects and the legal representatives of the deceased who was not serving at   the   relevant   time   as   he   died   at   a   young   age   and   was 13 studying,   could   not   be   entitled   to   the   benefit   of   the   future prospects   for   the   purpose   of   computation   of   compensation would be inapposite. Because the price rise does affect them also and there is always an incessant effort to enhance one's income   for   sustenance.   It   is   not   expected   that   the   deceased who   was   not   serving   at   all,   his   income   is   likely   to   remain static and his income would remain stagnant. As observed in Pranay  Sethi (Supra) to have the perception that he is likely to   remain   static   and   his   income   to   remain   stagnant   is contrary   to   the   fundamental   concept   of   human   attitude which   always   intends   to   live   with   dynamism   and   move   and change   with   the   time.   Therefore   we   are   of   the   opinion   that even in case of a deceased who was not serving at the time of death   and   had   no   income   at   the   time   of   death,   their   legal heirs   shall   also   be   entitled   to   future   prospects   by   adding future   rise   in   income   as   held   by   this   court   in   the   case   of Pranay   Sethi   (supra)   i.e.   addition   of   40%   of   the   income determined   on   guesswork   considering   the   educational qualification,   family   background   etc.,   where   the   deceased was below the age of 40 years.  14 12. In light of the above, in the present case, the claimants shall be entitled to future economic loss at Rs.14,000/­ per month. The deceased at the time of accident was aged between 21­22 years.     Therefore,   the   multiplier   has   to   be   adopted/applied considering   the   age   of   the   deceased   and   not   the   age   of   the parents   thus,   multiplier   18   would   apply.   Therefore,   the claimants   shall   be   entitled   to   Rs.15,12,000/­   towards   the future   economic   loss.     Claimants   shall   also   be   entitled   to Rs.15,000/­   towards   loss   of   estate,   Rs.15,000/­   towards funeral   expenses   and   Rs.40,000/­   towards   loss   of   love   and affection.   Thus, the claimants shall be entitled in all a sum of  Rs.15,82,000/­  with interest thereon at the rate of 7% per annum from the date of claims petition till realization. 13. Now so far as the submission on behalf of the Union of India that   as  in   the   execution   proceedings   the  claimants   accepted the  amount  due and  payable under   the impugned judgment and order and accepted the same as full and final settlement, thereafter   the   claimants   ought   not   to   have   preferred   appeal for   enhancement   of   the   compensation   is   concerned,   the aforesaid   cannot   be   accepted.     The   claimants   are   entitled   to just   compensation.     Merely   because   in   the   execution 15 proceedings   they   might   have   accepted   the   amount   as awarded   by   the   High   Court,   may   be   as   full   and   final settlement,   it   shall   not   take   away   the   right   of   the   claimants to claim just compensation and shall not preclude them from claiming   the   enhanced   amount   of   compensation   which   they as   such   are   held   to   be   entitled   to.     As   such,   the   Motor Vehicles Act is a benevolent Act and as observed hereinabove the claimants are entitled to just compensation.  As such, the Union of India ought not to have taken such a plea/defence. 14. In   view   of   the   above   and   for   the   reasons   stated   above,   the present   appeal   succeeds   in   part.     Impugned   judgment   and order passed by the High Court is modified and it is held that the claimants shall be entitled a total sum of  Rs.15,82,000/­ with   interest   thereon   at   the   rate   of   7%   from   the   date   of claims petition till the date of realization.   15. Now the appellants to deposit the balance enhanced amount of compensation as per the present judgment and order with the learned Tribunal within a period of six weeks from today and also deposit the enhanced amount of compensation to be invested by  the learned  Tribunal in  the name of the parents 16 in   fixed   deposit   in   any   Nationalized   Bank   for   a   period   of   3 years however, the parents shall be entitled to the periodical interest on the same.   16. Present   appeal   is  partly   allowed   to   the   aforesaid   extent   with token   cost   which   is   quantified   at   Rs.10,000/­   to   be   paid   to the   original   claimants   also   to   be   deposited   in   the   learned Tribunal   within   a   period   of   six   weeks   from   today   and   the same may be paid to the original claimants. …………………………………J.            (M. R. SHAH) …………………………………J.        (SANJIV KHANNA) New Delhi,  November 18, 2021. 17