/2022 INSC 0863/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 6676 OF 2022 Smt. Kalavati & Ors.                   .. Appellants Versus Mirza Kaisar Baig & Anr.          ..Respondents With CIVIL APPEAL NO. 6677 OF 2022 Smt. Chandrakala & Anr.                    .. Appellants Versus Mirza Kaisar Baig & Anr.          ..Respondents   J U D G M E N T M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   19.02.2019   passed   by   the   High 1 Court  of  Karnataka  at   Kalaburagi  Bench  passed  in  respective First   Appeals,   the   original   claimants   have   preferred   the present   appeals   and   have   prayed   to   enhance   the   amount   of compensation.  Civil Appeal No.6676 of 2022 2. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   19.02.2019   passed   by   the   High Court in M.F.A. No. 200507 of 2018 by which the High Court has   enhanced   the   amount   of   compensation   from Rs.10,70,000/­   as   awarded   by   the   learned   Tribunal   to Rs.15,98,120/­ only, the original claimants have preferred the present appeal. 2.1 The   issue   involved   in   the   present   appeal   is   in   a   very narrow compass. 2.2 That   the   deceased   at   the   time   of   accident/death   was serving   as   a   driver   and   was   holding   a   valid   driving   license. According   to   the   original   claimants   he   was   earning 2 Rs.15,000/­ per month. 2.3   The   learned   Tribunal   awarded   the   amount   of compensation for the death of the deceased at Rs.10,70,000/­ under   different   heads   including   the   loss   of   dependency.     The learned   Tribunal   considered   the   loss   of   dependency   at Rs.9,00,000/­   considering   the   income   of   the   deceased   at Rs.7,500/­ per month.   By the impugned judgment and order the   High   Court   has   enhanced   the   loss   of   dependency   to Rs.14,28,120/­   considering   the   income   of   the   deceased   at Rs.8,500/­ per month. 2.4 Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   passed   by  the   High   Court,   the  claimants have preferred the present appeal for enhancing the amount of compensation on loss of dependency considering the income of the deceased at Rs.15,000/­ per month. 3 Civil Appeal No.6677 of 2022 3. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   19.02.2019   passed   by   the   High Court in MFA No.200509 of 2018 by which the High Court has enhanced the amount of compensation from Rs.9,00,000/­ as awarded   by   the   learned   Tribunal   to   Rs.12,25,104/­   only,   the original claimants have preferred the present appeal. 3.1 That   the   learned   Tribunal   awarded   a   total   sum   of Rs.9,00,000/­   under   different   heads   towards   the compensation  for   the death  of  the  deceased – husband of  the appellant no.1.   The learned Tribunal has awarded the loss of dependency   at   Rs.7,80,000/­   considering   the   income   of   the deceased   at   Rs.7,500/­   per   month.     In   an   appeal   the   High Court   has   enhanced   the   amount   of   compensation   to Rs.12,25,104/­   by   enhancing   the   amount   of   compensation towards loss of dependency at Rs.11,05,104/­ considering the income of the deceased at Rs.8,500/­ per month. 4 3.2 Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   passed   by   the   High   Court,   the   original claimants   have   preferred   the   present   appeal   praying   to enhance   the   amount   of   compensation   under   the   head   loss   of dependency   considering   the   income   of   the   deceased   at Rs.15,000/­ per month. 4. Having   heard   learned   counsel   for   the   respective   parties and   in   the   facts   and   circumstances   of   the   case   and considering   the   material   on   record   and   considering   the   fact that   the   deceased   were   having   driving   license   and   were working   as drivers,  the claimants  shall  be  entitled to  the  loss of dependency considering the income of the deceased at least as   Rs.10,000/­   per   month.     Thereafter   adding   40%   towards future prospects and rise in income and applying the relevant multiplier   the   claimants   shall   be   entitled   to   the   enhanced amount of compensation. 5 4.1 In   the   case   of   Civil   Appeal   No.6676   of   2022   considering the   actual   income   of   the   deceased   as   Rs.10,000/­   per   month and   adding   40%   towards   the   future   prospects   and   thereafter deducting 1/3 rd  towards the personal expenses of the deceased and   applying   the   multiplier   of   15   the   claimants   shall   be entitled   to   Rs.16,18,120/­   (instead   of   Rs.14,28,120/­   as awarded   by   the   learned   Tribunal)   towards   the   compensation under the head loss of dependency. 4.2 Now   so   far   as   the   Civil   Appeal   No.6677   of   2022   is concerned,   considering   the   actual   income   of   the   deceased   as Rs.10,000/­   per   month   and   adding   40%   towards   the   future prospects and thereafter deducting 1/3 rd  towards the personal expenses of the deceased and applying the multiplier of 13 the claimants shall be entitled to Rs.14,56,104/­ towards the loss of compensation under the head loss of dependency. To   the   aforesaid   extent,   the   impugned   judgment   and orders passed by the High Court are required to be modified. 6 5. In view of the above and for the reason stated above, both the   appeals   succeed   in   part.     The   impugned   judgment   and order passed by the High Court in MFA No.200507 of 2018 is hereby modified and it is held that the original claimants shall be   entitled   to   a   total   sum   of   Rs.18,50,120/­   towards   the compensation with 6% interest (in place of Rs.15,98,120/­ as awarded by the learned Tribunal). Civil   Appeal   No.6676   of   2022   is   partly   allowed   to   the aforesaid extent.  5.1 The   impugned   judgment   and   order   passed   by   the   High Court in MFA No.200509 of 2018 is hereby modified and it is held that the original claimants shall be entitled to a total sum of Rs.15,76,104/­ towards the compensation with 6% interest (in   place   of   Rs.12,25,104/­   as   awarded   by   the   learned Tribunal). Civil Appeal No.6677 of 2022 is hereby  partly allowed to the aforesaid extent. The   respondents/insurance   company   to   deposit   the balance   enhanced   amount   of   compensation   with   the   learned 7 Tribunal   within   a   period   of   eight   weeks   from   today   failing which it shall carry an interest @ 7.5 % all throughout. Both   these   appeals   are   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. SEPTEMBER 23, 2022.      [KRISHNA MURARI] 8