/2022 INSC 0890/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.7046 OF 2022 [Arising out of Special Leave Petition (C) No. 31931 of 2017] K. Ramya & Ors. … Appellant(s)                                              VERSUS National Insurance Co. Ltd. & Anr. … Respondent(s) JUDGMENT Surya Kant, J. 1. Leave Granted. 2. The   present   appeal   is   directed   against   the   judgment   dated 30.06.2017   passed   by   the   High   Court   of   Judicature   at   Madras, Madurai   Bench   whereby   the   appeal   preferred   by   the   National Insurance   Co.   Ltd.   (Respondent   No.1;   hereinafter,   “Insurance Company”)   against   the   award   dated   06.10.2012   passed   by   Motor Vehicle   Accident   Claims   Tribunal,   Tiruchirappalli   (hereinafter, “Tribunal”)   was   allowed   and   the   compensation   granted   to   Apellants was   reduced   from   Rs.   4,29,37,700/­   to   Rs.   57,90,000/­   along   with requisite   interest.   The   factual   matrix   is   succinctly   discussed   below before   delving   into   the   issue   of   law   regarding   determination   of quantum of compensation which requires adjudication before us. Page  |  1 A.     F ACTS      3. S.   Kumareshan   (hereinafter,   “Deceased”)   was   a   resident   of Tiruchirappalli, Tamil Nadu. On the fateful day, at about 4 PM in the evening,   he  was   travelling   alone   in  a  Lancer   Car   bearing  Registration No.   TN   45   S   9199   and   met   with   an   unfortunate   accident   with   an Ambassador   Car   bearing   Registration   No.   TN   59   E   9288   along   the stretch of road between Sethathupatti and Soriampattti. The collision was   so   powerful   that   the   drivers   of   both   vehicles   passed   away   before any   medical   assistance   could   reach   them.   The   sole   survivors   of   the collision   were   occupants   of   the   Ambassador   Car,   who   miraculously escaped death but were saddled with multiple injuries.  4. The Deceased was aged above 31 years at the time of death and was an income tax assessee. He was a businessman who held diverse interests   in   arenas   such   as   jewellery,   textiles,   exports   and   transport. Furthermore,   he   also   drew   income   from   his   agricultural   lands   and leased   out   real   estate.   At   the   time   of   his   demise,   he   left   behind   a widow,   two   minor   children   and   parents   who   were   stated   to   be dependent on him. It is to be noted that among these dependents, the father of the Deceased passed away during the proceedings before the High Court. Page  |  2 5. The   Deceased’s   dependents   filed   a   claim   petition   for   Rs. 7,00,00,000/­   in   August   2004,   alleging,   inter   alia ,   that   he   died   as   a result   of   the   injuries   suffered   in   the   abovementioned   accident   of 10.06.2004,   which   occurred   due   to   the   rash   and   negligent   driving   of the   Ambassador   Car   which   the   Insurance   Company   had   insured. Before the Tribunal ,   the Insurance Company   took the stance that the Deceased  was  the one  who  was  responsible  for  the accident and that the compensation sought by the Deceased was exorbitant. It is worth noting   that   the   injured   occupants   of   the   Ambassador   Car   who survived the crash also filed their respective claim petitions. 6. In   reaching   its   verdict,   the   Tribunal   relied   upon   the   statements of   the   abovementioned   injured   occupants   to   conclude   that   it  was   the driver of the  Ambassador Car who was solely responsible for the crash and   therefore   assigned   liability   for   the   accident   to   him,   which ultimately was to be borne by the Insurance Company. As a result, the claim   petition   of   the   Deceased’s   dependents   was   allowed   partly,   and compensation  of  Rs 4,29,37,700/­ was granted  along  with  interest at the   rate   of   7.5%   per   annum.   The   Tribunal   relied   on   the   Deceased’s income   tax   returns   and   other   financial   documents,   which   were supported   by   the   testimonies   of   the   chartered   accountant,   auditor, and wife of the deceased (Appellant No. 1). Page  |  3 7. The   aggrieved   Insurance   Company   filed   its   appeal   which   was decided through the impugned judgement dated  30.06.2017 .  The High Court although being in total agreement with the Tribunal’s reasoning in   finding   that   the   Ambassador   Car   driver   was   solely   liable   for   the accident, disagreed with the approach of the Tribunal in respect to the computation   of   compensation,   primarily   under   the   head   of   ‘loss   of income’.   It   emphasized   that   the   Deceased   before   his   death   had transferred   his   interest   in   some   of   the   partnership   firms   in   favour   of his   minor   children.   Furthermore,   it   highlighted   that   almost   all   of   the Deceased’s   income   consisted   of   returns   he   received   on   his   capital assests. Even after his death, the same assets were transferred to his legal heirs who continued to enjoy the benefits derived from them. The impugned   judgement’s   reasoning   was   hinged   on   the   premise   that income derived from capital assets cannot be said to be income earned out of the Deceased’s personal skills as there was no real contribution by  him.  Consequently,  the High  Court concluded  that the  Deceased’s dependants   suffered   no   loss   of   income   and   instead   computed   the compensation   by   fixing   his   salary   at   Rs   25,000/­   per   month   on   a notional   basis   as   per   his   educational   qualification.   Furthermore,   it also   made   minor   alterations   under   other   conventional   heads   and accordingly,   the   compensation   was   reduced   to   Rs   57,90,000/­   along with interest of 7.5% per annum. Page  |  4 B. C ONTENTIONS      8. We   have   heard   the   learned   counsel   for   parties   and   perused   the documents   produced   on   record.   It   must   be   noted   that   Learned counsels   for   both   sides   have   not   disputed   the   finding   concerning   the Insurance   Company’s   liability   to   pay   the   compensation.   The   only limited   question   that   remains   disputed   before   us   in   the   present proceedings pertains to concerning the quantum of compensation that is to be granted to the Appellants. 9. Mr. K. Radhakrishnan, learned senior counsel for the Appellants contended that –   Firstly,   High Court via impugned decision has erred by   computing   the   compensation   on   the   basis   of   notional   income despite   the   fact   that   the   Appellants   adduced   specific   evidence   to ascertain   the   income   earned   by   Deceased.   He   strongly   asserted   that the   Tribunal   rightly   relied   on   the   income   tax   returns   and   the   audit reports   of   the   Deceased   to   compute   the   amount   under   the   head   of ‘loss   of   income’   and   stated   that   relevant   testimonies   supported   the same;  Secondly,  he contended that the Deceased was actively involved in   running   multiple   businesses   and   even   undertook   specialized courses   to   achieve   success.   Hence,   the   High   Court   has   unjustly concluded that the Deceased has earned no income from his personal skills;   Thirdly,   it   is   argued   that   the   only   deduction   allowed   while computing  an   individual’s  income  is  the  tax   payable  by  him   in  terms Page  |  5 of the decision of the Constitution Bench in   National Insurance Co. Ltd. v Pranay Sethi . 1 ;   Finally , he contended that the computation of compensation   under   Section   168   of   Motor   Vehicles   Act,   1988 (hereinafter,  “The Act”)   must be  ‘just’  and the  same  must co­relate to the   standard   of   ‘fairness,   reasonableness   and   equitability’   as   per   the decision in  Pranay Sethi . 2 10. On   the   contrary,   learned   counsel   for   the   Insurance   Company argued that High Court has rightly reduced the compensation in view of the fact that the income tax returns and the audit reports highlight that the Deceased’s income essentially constituted of returns from his capital   assets   which   have   been   duly   bequeathed   to   the   Deceased’s dependents.   It   was   argued   that   loss   of   income   must   be   equivalent   to only that portion which corresponds to the skill of the deceased, as a consequence   of   which   there   has   been   no   loss   of   income   to   the Appellants in the present case. High Court has rightly taken notional income as the basis of determination of compensation under the head of ‘loss of income’. The learned counsel has placed substantial reliance on   the   decision   of   this   court   in   Rani   Gupta   v   United   India Insurance   Limited 3   to   advance   the   argument   that   in   the   case   of accidental  death of people in business, the genuine determination for 1   National Insurance Co. Ltd. v Pranay Sethi  (2017) 16 SCC 680, para 59.3. 2  ibid, para 55. 3   Rani Gupta v United India Insurance Limited  (2009) 13 SCC 498, para 24. Page  |  6 loss of income depends on ascertaining the Deceased’s contribution in running  the  business and  the same is  a factual  enquiry  which varies on the facts and circumstances of each case. C. A NALYSIS       C.1 D ETERMINATION   OF  ‘J UST ’ C OMPENSATION   UNDER   A  S OCIAL  W ELFARE    S TATUTE      11. At   the   outset,   it   is   pertinent   to   reiterate   the   concept   of   ‘just’ compensation under Section 168 of the Act. It is a settled proposition, now through a catena of decisions 4   including the one rendered by the Constitution Bench in  Pranay Sethi 5   that compensation must be fair, reasonable and equitable. Further, the determination of quantum is a fact­dependent  exercise  which  must be  liberal  and  not  parsimonious. It   must   be   emphasized   that   compensation   is   a   more   comprehensive form of pecuniary relief which involves a broad­based approach unlike damages   as   noted   by   this   court   in   Yadava   Kumar   v   Divisional Manager,   National   Insurance   Co.   Ltd 6 .   The   discussion   in   the abovementioned cases highlights that  Tribunals   under   the   Act   have 4   Helen   C.   Rebello   v   Maharashtra   State   Road   Transport   Corporation   (1999)   1   SCC 90;  United India Insurance Co. Ltd. v Patricia Jean Mahajan  (2002) 6 SCC 281;  New India Assurance Co. Ltd. v Charlie  (2005) 10 SCC 720;  National Insurance Co. Ltd. v Indira Srivastava  (2008) 2 SCC 763. 5   Pranay Sethi  (n 1), para 55. 6   Yadava   Kumar   v  Divisional   Manager,   National   Insurance  Co.   Ltd.   (2010)   10   SCC 341, para 17. Page  |  7 been granted reasonable  flexibility   in  determining  ‘just’  compensation and   are   not   bound   by   any   rigid   arithmetic   rules   or   strict   evidentiary standards to compute loss unlike in the case of damages. Hence, any interference by the Appellate Courts should ordinarily be allowed only when the compensation is ‘exorbitant’ or ‘arbitrary’.     12. Furthermore,   Motor   Vehicles   Act   of   1988   is   a   beneficial   and welfare   legislation 7   that   seeks   to   provide   compensation   as   per   the contemporaneous   position   of   an   individual   which   is   essentially forward­looking. 8   Unlike   tortious   liability,   which   is   chiefly   concerned with making up for the past and reinstating a claimant to his original position, the compensation under the Act is concerned with providing stability   and   continuity   in   peoples’   lives   in   the   future. 9   Keeping   the abovementioned   principles   in   the   backdrop,   we   now   move   on   to   the facts at hand. C.2   R ELIABILITY   ON   I NCOME   T AX   R ETURNS   AND   A UDIT   R EPORTS   TO    D ETERMINE  ‘L OSS   OF  I NCOME ’     13. The   Deceased   in   the   present   case   was   a   businessman   and during   the   proceedings   before   the   Tribunal,   the   Appellants   produced the   relevant   income   tax   returns,   audit   reports   and   other   relevant 7   Ningamma v United India Insurance Co. Ltd. (2009) 13 SCC 710, para 34. 8   Peter   Cane,   Atiyah’s   Accidents,   Compensation   and   the   Law   (7 th   edn,   Cambridge University Press 2006) 411­412. 9  ibid. Page  |  8 documents   pertaining   to   the   commercial   ventures   of   the   Deceased   to prove the loss of income attributable on account of his sudden demise. The  Tribunal  relied  on  the  same  and  computed  the  income  by  taking an   average   of   the   income   recorded   in   three   prior   financial   years   (FY 2000­2001,   FY   2001­2002   and   FY   2002­2003)   to   determine   the compensation under the head of ‘loss of income’. 14. In   contrast,   the   High   Court   set   aside   the   same   on   the   ground that the income earned was out of capital assets and cannot be said to have   been   earned   out   of   personal   skills   of   the   deceased.   It consequently   went   on   to   determine   the   income   of   the   Deceased   on   a notional   basis   as   per   his   educational   qualification.   Unfortunately, such   an   approach,   in   our   opinion,   is   erroneous   in   view   of   the decisions of this court in   Amrit Bhanu Shali v National Insurance Co. Ltd. 10   and   Kalpanaraj v Tamil Nadu State   Transport Corpn. 11 wherein   this   court   has   held   that   documents   such   as   income   tax returns   and   audit   reports   are   reliable   evidence   to   determine   the income   of   the   deceased.   Hence,   we   are   obliged   to   modify   the compensation,   especially   when   neither   any   additional   evidence   has been   produced   to   showcase   that   the   income   of   the   Deceased   was contrary   to   the   amount   mentioned   in   the   audit   reports   nor   it   is   the 10   Amrit Bhanu Shali v National Insurance Co. Ltd.  (2012) 11 SCC 738, para 17. 11   Kalpanaraj v Tamil Nadu State Transport Corpn.  (2015) 2 SCC 764, para 8. Page  |  9 stand taken by the Insurance  Company  that the said  reports inflated the income. 15. At   this   stage,   to   facilitate   our   analysis,   it   would   be   pertinent   to divide   the   income   as   mentioned   in   the   audit   reports   into   two   parts   – (a)   Income   from   Business   Ventures   and   other   Investments   and   (b) Income   from   House   Property   and   Agricultural   Land.   It   should   be emphasized   that   these   audit   reports   only   showcase   amounts   which specifically stem from the shares and interest held by the Deceased in the   businesses   and   it   is   not   a   case   wherein   the   entire   turnover   of businesses   are   depicted   as   Deceased’s   income.   Moreover,   it   deserves to   be   clarified   that   the   income   under   the   abovementioned   two   parts have   been   computed   at   gross   value   as   per   the   audit   reports   and includes the  deductions  such  as interest paid  on  loans and  expenses incurred by the deceased.  C.2.1   –   Treatment   of   Income   from   Business   Ventures   and   other Investments 16. As per the audit report and other documents, the income under this part was attributable to the amounts earned from the deceased’s multiple business ventures, which included the partnership firms and other   investments   such   as   shares   and   bank   interests.   On   perusal   of the   documents   on   record,   it  is   to   be  noticed   that  almost   all   business Page  |  10 ventures were the result of the initiatives taken by the Deceased, and he   was   actively   involved   in   the   day­to­day   management   of   these entities.   In   fact,   the   testimony   of   the   Deceased’s   wife   points   out   that the   Appellants   had   to   sell   the   buses   which   were   utilized   in   the transport   business   because   they   were   not   able   to   take   care   of   the vehicles on account of the demise of the Deceased and even the export business was shut down due to the same reason. 17. The   mere   fact   that   the   Deceased’s   share   of   ownership   in   these businesses ventures was transferred to the Deceased’s minor children just   before   his   death   or   to   the   dependents   after   his   death   is   not   a sufficient   justification   to   conclude   that   the   benefits   of   these businesses   continue   to   accrue   to   his   dependents.   On   the   contrary,   it has   come   on   record   that   the   Deceased   was   actively   involved   in   the day­to­day   administration   of   these   businesses   from   their   stage   of infancy, had undergone specialized training to administer his business and that the audit reports neatly delineate Deceased’s share of income from   the   businesses.   These   facts   necessitate   that   the   entire   amount from   the   business   ventures   is   treated   as   income.   Similarly,   the amount   earned   from   the   bank   interests   and   remaining   investments must also be included as income.  Page  |  11 18. The   Appellants   have   produced   audit   reports   for   the   last   four financial   years   which   highlight   the   amounts   under   ‘Income   from Business Ventures and other Investments’ which is as per follows – (i) for   FY   2000­2001   is   Rs.   8,95,812/­   (ii)   for   FY   2001­2002   is   Rs. 10,31,091/­ (iii)  for  FY  2002­  2003  is  Rs. 14,65,060/­  and (iv)  for  FY 2003­2004 is Rs. 9,79,099/­. The average of these amounts comes up to Rs. 10,92,765.50/­, which is rounded off to Rs 10,93,000/­ and the same   is   awarded   to   the   Appellants   as   loss   of   income   derived   under ‘Income from Business Ventures and other Investments’.  C.2.2 – Treatment of Income from House Property and Agricultural Land 19. As per the audit reports, the Deceased used to draw all his rental income   from   the   share   he   held   in   a   commercial   building   known   as ‘Lakshmi   Complex’   and   the   remaining   income   was   from   his agricultural   lands,   which   have   been   bequeathed   to   his   legal   heirs   on his   death.   The   audit  reports   indicate   the   amounts   under   the   ‘Income from House Property and Agricultural Land’ as per follows   – (i) for FY 2000­2001   is   Rs.   6,90,396/­   (ii)   for   FY   2001­2002   is   Rs.   6,47,127/­ (iii)  for  FY  2002­  2003  is  Rs. 6,14,329/­  and  (iv) for FY  2003­2004 is Rs.   4,78,240/­.   The   average   of   these   amounts   comes   up   to   Rs. 6,07,523/­. Page  |  12 20. At   this   juncture,   we   must   note   the   decision   in   Shashikala   v Gangalakshmamma 12   whereby   this   court   deducted   the   entire amount earned as income from house property while determining the compensation under the Act. The decision in  Shashikala 13   was a split decision   because   of   disagreement   between   the   bench   on   whether future   prospects   are   to   be   considered   for   awarding   compensation when the deceased is a self­employed person. Accordingly, the matter was tagged and heard along with   Pranay Sethi 14   ,   wherein this court had   conclusively   decided   the   abovementioned   issue   regarding   future prospects.   After   that,   the   matter   was   remitted   back   to   a   three­judge bench   for   redetermination   of   compensation,   wherein   this   court   again deducted the entire amount earned as income from house property. 15   21. Now,   the   sole   issue   which   remains   before   this   court   is   whether the   entire   amount   under   ‘Income   from   House   Property   and Agricultural   Land’   should   be   deducted   or   not.   In   this   respect,   we   are guided   by   the   observations   of   this   court   in   State   of   Haryana   v Jasbir Kaur 16  wherein it was noted that –  8. x­x­x­x  12   Shashikala v Gangalakshmamma  (2015) 9 SCC 150. 13  ibid. 14   Pranay Sethi  (n 1). 15   Shashikala   v   Gangalakshmamma   (Civil   Appeal   No   2836   of   2015,   14   February 2019). 16   State of Haryana v Jasbir Kaur  (2003) 7 SCC 484. Page  |  13 The   land   possessed   by   the   deceased   still   remains   with   his legal heirs.  There is however a possibility that the claimants may be required to engage persons to look after agriculture. Therefore,   the   normal   rule   about   the   deprivation   of   income is not strictly applicable to cases where agricultural income is   the   source.   Attendant   circumstances   have   to   be considered.  (Emphasis Applied) In our opinion, the abovementioned observations, though made in the context of agricultural  land, would also be applicable to  rent received from leased out properties as the loss of dependency arises mainly out of   loss   of   management   capacity   or   efficiency.   As   a   rule   of   prudence, computation   of   any   individual’s   managerial   skills   should   lie   between 10 to  15  per  cent  of  the  total  rental  income but the  acceptable  range can   be   increased   in   light   of   specific   circumstances.   The   appropriate approach,   therefore,   is   to   determine   the   value   of   managerial   skills along with any other factual considerations.  22. In the instant case, documents produced on record indicate two salient aspects with respect to ‘Lakshmi Complex’, which was the sole source of rental income for the deceased. The partition deed related to the land on which the commercial building is situated, highlights that the building was constructed on account of the joint investment made by   the   Deceased   and   his   partners.   Furthermore,   as   per   the   rental records, ‘Lakshmi Complex’ was leased out to more than ten different Page  |  14 commercial   entities.   Hence,   keeping   in   mind   that   –   first,   the   rental amount   which   is   sought   to   be   deducted   partakes   the   character   of investment;   and   second,   that   the   managerial   skills   required   for supervising   the   said   building   would   require   sophisticated   contract management skills and goodwill among the business community, it is necessary   that   we   determine   the   value   of   managerial   skills   of   the Deceased on the higher side. 23. Accordingly,   we   deem   it   appropriate   to   award   Rs   2,50,000/­   as the amount for the Deceased’s managerial skills. It is clarified that the said amount would also include the amount for the managerial  skills in   respect   of   the   Deceased’s   agricultural   lands.   It   is   further   clarified that   the   remaining   amount   which   has   been   deducted   by   us   includes the tax which has to be deducted in terms of the decision in   Pranay Sethi 17 .  D. C ONCLUSION        24. In   light   of   the   above   discussion,   income   of   the   Deceased   is computed   by   adding   the   amount   awarded   under   the   two   parts   (   Rs 10,93,000/­   +   Rs   2,50,000/­) ,   which   comes   to   Rs   13,43,000/­.   In terms of  Pranay Sethi 18 ,  forty per cent of the income has to be added towards future prospects, which would come to Rs 18,80,200/­. After 17   Pranay Sethi  (n 1), para 59.3. 18   Pranay Sethi  (n 1), para 59.3. Page  |  15 deducting   one­fourth   towards   personal   expenses   as   per   Sarla Verma 19 ,   the   net   amount   comes   to   Rs   14,10,150/­   per   annum. Applying the multiplier of 16, the total loss of dependency on account of the Deceased’s income is calculated at Rs 2,25,62,400/­. We further grant   compensation   under   the   remaining   conventional   heads   as   per the decisions in  Pranay Sethi 20   and   Satinder Kaur 21 . 25. Hence, the compensation is determined as per follows ­ Head Amount 1. Loss   of   Income   =   [(Income   +   Future Prospects   computed   at   40%)   –   1/4 th Deduction   for   Personal   Expense]   x Multiplier  Rs 2,25,62,400/­ 2. Funeral Expenses  Rs 15,000/­ 3. Loss of Estate  Rs 15,000/­ 4. Loss of Spousal Consortium Rs 40,000/­ 5. Loss of Parental Consortium  (Rs 40,000 x 2) =   Rs 80,000/­ Total compensation  (1+2+3+4+5) Rs 2,27,12,400/­ 26. We   also   direct   that   the   interest   at   the   rate   of   7.5%   per   annum shall   be   payable   on   the   aforesaid   amount   from   the   date   of   filing   the claim   petition   till   the   date   of   realization.   The   enhanced   amount   shall be paid to the claimants within three months from today. Needless to 19   Sarla Verma v DTC  (2009) 6 SCC 121. 20   Pranay Sethi  (n 1), para 59.8. 21 United Insurance Company Ltd. v Satinder Kaur   (2021) 11 SCC 780, para(s) 33­ 37. Page  |  16 say, that the amount already paid or deposited shall be adjusted while depositing the enhanced compensation awarded by this court.  27. Hence, the judgment under appeal of the High Court is set aside and   the   Appellants   are   held   entitled   to   enhanced   compensation   as determined above.  28. The   appeal   stands   disposed   of   along   with   any   pending applications in above terms. ………..………………… J. (SURYA KANT) …………………………...J. (V. RAMASUBRAMANIAN) NEW DELHI DATED: 30.09.2022 Page  |  17