/2022 INSC 0180/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 1540 OF 2022 Sri. Benson George        .. Appellant(s) Versus Reliance General Insurance Co.Ltd.& Anr.   ..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   28.09.2020   passed   by   the   High Court   of   Karnataka   at   Bengaluru   in   M.F.A.   No.3183   of   2018 (MV),   the   original   claimant   has   preferred   the   present   appeal with the prayer to enhance the amount of compensation. 1 2. In   a   vehicular   accident   which   occurred   on   01.01.2013 the claimant sustained grievous brain injuries.  He underwent brain   surgery.     Though   he   was   discharged   from   the   Hospital, he remained in coma even till the claim petition was filed.   At the   relevant   time   the   claimant   was   working   as   a   Process Supervisor   in   Deutsche   Bank   and   earning   Rs.4,59,425/­   per annum.     That   at   the   time   of   accident   he   was   aged   29   years. That the claimant through his next friend i.e. his mother filed a   claim   petition   before   the   Motor   Accident   Claims   Tribunal. That   the   Learned   Tribunal   awarded   Rs.94,37,300/­   on   the different heads as under: 1. Pain and sufferings Rs.1,30,000­00 2. Loss   of   income   during   laid   up period Rs.1,36,000­00 3. Medical expenses Rs.9,91,869­00 4. Loss   of   future   income   due   to permanent disability Rs.69,48,631­00 5. Loss   of   future   amenities   and happiness Rs.1,00,000­00 6. Attendant charges Rs.9,20,800­00 7. Extra   nutritious   food   and conveyance expenses Rs.1,60,000­00 2 8. Future medical expenses Rs.50,000­00 Total Rs.94,37,300­00 The   learned   Tribunal   awarded   interest   at   the   rate   of   9% per annum from the date of petition till realization.   2.1 Feeling aggrieved and dissatisfied with the judgment and award passed by the learned Tribunal awarding a total sum of Rs.94,37,300/­   towards   the   compensation   with   9%   interest both, the Insurance Company as well as the original claimant preferred   appeals   before   the   High   Court.     By   the   impugned common   judgment   and   order,   the   High   Court   has   party allowed   the   appeal   preferred   by   the   claimant   and   has enhanced   the   amount   of   compensation   from   94,37,300/­   to Rs.1,24,94,333/­ under different heads as under: 1 Pain and suffering Rs. 2,00,000/­ 2 Medical expenses Rs. 9,91,869/­ 3 Loss   of   future   income   due   to permanent disability Rs. 88,02,464/­ 4 Loss   of   future   amenities   and happiness Rs. 1,00,000/­ 5 Attendant charges Rs. 20,40,000/­ 3 6 Extra   nutritious   food   and conveyance expenses Rs. 1,60,000/­ 7 Future medical expenses Rs. 2,00,000/­ Total Rs.1,24, 94,333/­ The   High   Court   has   however,   reduced   the   interest   from 9%   per   annum   as   awarded   by   the   learned   Tribunal   to   the interest at the rate of 6% per annum. 2.2 Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order passed by the High Court in not awarding full claim as prayed for, the original claimant has preferred the present appeal to enhance the amount of compensation. 3. Learned counsel appearing on behalf of the claimant has vehemently   submitted   that   in   the   facts   and   circumstances   of the   case   the   High   Court   has   committed   a   grave   error   in awarding   Rs.2,00,000/­   only   under   the   head   pain   and suffering   and   Rs.1,00,000/­   only   under   the   head   of   loss   of future amenities and happiness. 4 3.1 It is vehemently submitted by learned counsel appearing on   behalf   of   the   claimant   that   in   the   accident   the   claimant sustained   grievous   brain   injuries.     He   was   hospitalized   from 01.01.2013   to   15.03.2013   in   St.   John’s   Hospital   and   from 16.03.2013   to   03.05.2013   in   Brain   &   Spine   Centre.     He   has undergone three major brain operations.   It is submitted that thereafter all throughout he is in coma and is bedridden.  It is submitted therefore that in the facts and circumstances of the case, the High Court has erred in awarding Rs.2,00,000/­ only under  the head  pain  and suffering.   Therefore, it  is prayed to enhance   the   amount   of   compensation   under   the   head   pain and   suffering   suitably,   considering   the   period   of hospitalization,   the   grievous   brain   injuries   sustained   by   the claimant and that he underwent multiple operations.  3.2 It   is   further   submitted   by   learned   counsel   appearing   for the   claimant   that   in   the   vehicular   accident   the   claimant   has suffered   100%   disability   and   is   completely   bedridden.     It   is submitted   that   with   this   disability   he   will   have   to   live   a 5 miserable   life   till   his   death.     He   will   not   be   in   a   position   to enjoy life and therefore the High Court has committed a grave error in awarding Rs.1,00,000/­ only towards loss of amenities and   happiness.     It   is   submitted   that   the   High   Court   has committed   a   grave   error   in   reducing   the   amount   of   interest from 9% per annum to 6% per annum. Making   the   above   submissions   it   is   prayed   to   allow   the present   appeal   and   to   enhance   the   amount   of   compensation accordingly. 4. Present   appeal   is   vehemently   opposed   by   Ms.   Prerna Mehta   learned   counsel   appearing   on   behalf   of   the   Insurance Company. 4.1 Relying upon the decision of this Court in the case of  Raj Kumar   vs.   Ajay   Kumar   and   Anr. ,   (2011)   1   SCC   343 ,   it   is submitted   that   as   held   by   this   Court,   when   compensation   is awarded   by   treating   the   loss   of   future   earning   capacity   as 100%   the   need   to   award   compensation   separately   under   the 6 head   of   loss   of   amenities   or   loss   of   expectation   of   life   may disappear   and   as   a   result,   only   a   token   or   nominal   amount may have to be awarded under the head of loss of amenities or loss   of   expectation   of   life,   as   otherwise   there   may   be   a duplication in the award of compensation.  4.2 It   is   submitted   that   therefore   in   the   facts   and circumstances of the case no error has been committed by the High   Court   in   awarding   Rs.1,00,000/­   towards   loss   of amenities and happiness. 4.3 It   is   further   submitted   by   learned   counsel   appearing   on behalf of the Insurance Company that decision of this Court in the   case   of   Raj   Kumar   (supra)   has   been   subsequently considered and followed by this Court in the case of   Lalan D. alias Lal and Anr. vs. Oriental Insurance Company Limited , (2020) 9 SCC 805. 7 4.4 It is also contended by learned counsel for the Insurance Company   that  in   the  facts  and  circumstances  of  the  case  the High   Court   has   not   committed   any   error   in   reducing   the interest from 9% per annum to 6% per annum. 5. We   have   learned   counsel   for   the   respective   parties   at length. 6. It   is   not   in   dispute   and   it   has   come   on   record   that   in   a vehicular   accident   the   claimant   sustained   grievous   brain injuries.     That   he   was   hospitalized   for   a   number   of   months. That   he   undergone   MRI,   CT   scans   and   X­rays.     That   he sustained   right   temporal   SDH,   multiple   hemorrhagic contusions   on   temporal   lobe,   left   parieto­occipital   lobe,   left parietal   lobe   and   bilateral   frontal   lobe,   hemorrhagic contusions   left   thalamic   region   s/o   grade   II   diffuse   axonal injury, moderate SAH in right sylvian cistern, moderate diffuse cerebral   edema,   multiple   comminuted   and   variably   depressed fracture   in   left   squamous   temporal   and   left   parietal   bone, 8 bilateral   occipital   bone   fracture,   right   sub­occipital   SDH. Finally   diagnosed   that   traumatic   brain   injury   sequelae­s/p frontotemporoparietal   hemicraniectomy   and   right   lower   limb deep vein thrombosis.  That   the   claimant   underwent   multiple   surgeries.   Left fronto­   temporoparietal   decompressive   hemicraniectomy   with lax   duroplasty   done   on   02.01.2013.   He   underwent Percutaneous   Endoscopic   Gastrotomy   under   GA.   Since   the petitioner   sustained   very   severe   injuries   to   the   Brain,   he   was shifted   to   the   Brain   &   Spine   Centre,   Chemmanakary,   Kerala, where   he   was   admitted   from   16.03.2013   to   03.05.2013.   He underwent   right   side   VP   shunting   (Chabra   medium   pressure regular) on 25.03.2013 under GA.  That the claimant is still in coma and totally bedridden.    7. Considering   the   prolonged   hospitalization   and   medical treatment and that the claimant underwent multiple surgeries, we   are   of   the   opinion   that   the   High   Court   has   erred   in awarding   Rs.2,00,000/­   only   under   the   head   pain   and 9 suffering.     The   pain,   suffering   and   trauma   suffered   by   the claimant   cannot   be   compensated   in   terms   of   the   money. However,   still   it   will   be   a   solace   to   award   suitable compensation under different heads including the pain, shock and suffering, loss of amenities and happiness of life.    7.1 In   the   facts   and   circumstances   of   the   case   due   to   the prolonged   hospitalization   and   the   multiple   brain injuries/injuries sustained by the claimant and that he is still in   coma   and   is   bedridden,   we   are   of   the   opinion   that   if   the amount   of   compensation   under   the   head   of   pain,   shock   and suffering   is   enhanced   to   Rs.10,00,000/­   (Rupees   Ten   Lakhs), it can be said to be a reasonable amount under the head pain, shock and suffering. 7.2 Similarly,   the   amount   of   Rs.1,00,000/­   awarded   by   the High   Court   under   the   head   loss   of   amenities   and   happiness can also be said to be on lower side.  As observed hereinabove no   amount   can   compensate   the   loss   of   amenities   and 10 happiness   more   particularly   a   person   who   is   in   coma   since number of years and is bedridden for the entire life.   In the facts and circumstances of the case, we are of the opinion   that   if   the   amount   of   compensation   under   the   head loss   of   amenities   and   happiness   is   enhanced   to Rs.10,00,000/­ (Rupees Ten Lakhs) from that of Rs.1,00,000/­ as   awarded   by   the   High   Court,   it   can   be   said   to   be   a reasonable   amount   under   the   head   loss   of   amenities   and happiness. 8. Now with regard to reliance placed upon the decisions of this   Court   in   the   case   of   Raj   Kumar   (supra)   and   Lalan   D. alias Lal  (supra),  relied upon by learned counsel appearing on behalf   of   the   Insurance   Company   is   concerned,   we   are   of   the opinion that the amount of compensation to be awarded under the   heads,   pain   and   suffering   and   loss   of   amenities   and happiness,   there   cannot   be   straight   jacket   formula.     It depends upon the facts and circumstances of each case and it varies   from   person   to   person   who   has   suffered   due   to   the 11 accident.     So   far   as   awarding   compensation   on   the   head   of pain,   shock   and   suffering   is   concerned,   multiple   factors   are required   to   be   considered   namely,   prolonged   hospitalization; the grievous injuries sustained; the operations underwent and the consequent pain, discomfort and suffering. 8.1 Similarly, loss of amenities and happiness suffered by the claimant   and   his   family   members   also   depend   upon   various factors,   including   the   position   of   the   claimant   post­accident and whether, he is in a position to enjoy life and/or happiness which   he   was   enjoying   prior   to   the   accident.     To   what   extent the   claimant   has   lost   the   amenities   in   life   and   the   happiness will depend on the facts of each case.   Therefore,   in  the   facts  and   circumstances  of   the   present case when the claimant is in coma even after a period of eight long years and that he will have to be permanently bedridden during   his   entire   life,   as   observed   above   the   amount   of compensation   awarded   under   the   head   loss   of   amenities   and happiness of Rs.1,00,000/­ only is unreasonable and meagre. 12 8.2 Now so  far  as the impugned judgment  and  order  passed by the High Court reducing the amount of interest from 9% to 6%   per   annum   is   concerned,   in   the   peculiar   facts   and circumstances   of   the   case,   the   same   is   not   required   to   be interfered   with   by   this   Court   in   exercise   of   powers   under Article 136 of the Constitution of India. 9. In view of the above and for the reasons stated above, the present   appeal   is   allowed   in   part.     The   impugned   judgment and  order   passed by  the  High  Court is  modified to  the  extent and   it   is   held  that  the   original   claimant   shall   be  entitled   to   a total sum of   Rs.1,41,94,333/­   with interest at the rate of 6% per   annum   from   the   date   of   filing   the   claim   petition   till realization.     The   enhanced   amount   of   compensation   shall   be deposited by  the respondent – Insurance Company  before the learned   Tribunal   within   a   period   of   four   weeks   from   today, failing   which,   it   shall   carry   interest   at   the   rate   of   7.5%   per annum.     On   such   deposit,   the   learned   Tribunal   is   hereby 13 directed   to   ensure   that   the   amount   of   compensation   is invested   in   long   term   interest   bearing   deposits   in   different Nationalized   Banks   or   Post   Office   so   that   the   amount   of compensation   can   be   used   for   the   claimant   and   the   same   is not flittered away.   Present   appeal   is   accordingly   partly   allowed   to   the aforesaid  extent.    In  the   facts  and   circumstances  of   the  case, there shall be no order as to costs. ………………………………….J.         [M.R. SHAH] NEW DELHI;     ….…………………………….J. FEBRUARY 25, 2022.      [B.V. NAGARATHNA] 14