/2022 INSC 0896/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NO. 7180  OF 2022 [Arising out of SLP (C) No. 10206 of 2020] S. VASANTHI & ANR.          ...APPELLANT(S) VERSUS M/S ADHIPARASAKTHI ENGG.  COLLEGE AND ANOTHER ...RESPONDENT(S) J U D G M E N T B.R. GAVAI, J. 1. Leave granted. 2. This appeal challenges the judgment and order dated 31 st   January, 2020, passed by the High Court of Judicature at Madras in CMA No. 2518 of 2016. 3. The   facts,   in   brief,   giving   rise   to   the   present   appeal are as under: 3.1 On 22 nd  May, 2010, S. Sathiyanarayan was riding on a  Bajaj  Avenger  motorcycle,  bearing  registration  No.  TN­04­ S­6492,   at   GST   Road,   Tambaram.   While   he   was   travelling from the south to north direction by the western side of the road,   a   bus   owned   by   M/s   Adhiparasakthi   Engineering College   (respondent   no.   1   herein),   bearing   registration   No. 1 TN­21­H­2727,   which   was   being   driven   rashly   and negligently,   came   from   the   same   direction   and   dashed against   his   motor   cycle   from   the   backside,   thus   dragging him   under   the   wheels   of   the   bus.   S.   Sathiyanarayan perished on the spot.  3.2 Thereafter,   the   bereaved   parents   of   the   deceased, who   are   the   appellants   herein,   filed   a   claim   petition   before the   Motor   Accident   Claims   Tribunal,   Poonamallee (hereinafter referred to as “the Tribunal”), under Section 166 of the Motor Vehicles Act, 1988, being M.C.O.P. No. 1201 of 2010,   for   grant   of   compensation   to   the   tune   of Rs.   30,00,000/­   with   interest,   on   account   of   the   death   of their son. 3.3 The   Tribunal,   noting   that   the   deceased   S. Sathiyanarayan   was,   at   the   time   of   the   accident,   twenty­ three   years   of   age   and   a   student   in   the   second   year   of   the MBA course at SRM University, passed an award amounting to  Rs. 7,48,052/­ as compensation with  interest  at  the rate of 7.5% per annum from the date of the petition till the date of   realization.   Pertinently,   the   Tribunal   fixed   the   notional monthly   income   of   the   deceased   at   Rs.   7,000/­   per   month, 2 since   he   was   not   earning   any   salary   at   the   time   of   the accident.  4. Aggrieved   by   the   amount   of   compensation   so awarded, the appellants herein carried an appeal to the High Court seeking enhancement of the compensation. 5. Noting that the notional income fixed by the Tribunal was   meagre,   the   High   Court   enhanced   the   notional   income to   a   sum   of   Rs.   10,000/­  per  month.   Thus,   the   High   Court enhanced   the   compensation   from   Rs.   7,48,052/­   to Rs.   16,27,000/­.   Within   that   amount,   the   High   Court   also enhanced the amount of loss of dependency, loss of love and affection as well as funeral expenses, and further granted an amount of Rs. 15,000/­ as loss of estate. 6. Being aggrieved thereby, the present appeal. 7. We   have   heard   Mr.   T.   Harish   Kumar,   learned counsel appearing on behalf of the appellants and Mr. A. K. De,   learned   counsel   appearing   on   behalf   of   respondent   No. 2­United India Insurance Co. Ltd.  8. Mr.   T.   Harish   Kumar,   learned   counsel   for   the appellants,   submits   that   both   the   Tribunal   and   the   High 3 Court have grossly erred in calculating the notional monthly income of the deceased   S. Sathiyanarayan   at the rate of Rs. 10,000/­.   He   submits   that   the   High   Court   ought   to   have considered that S. Vasanthi ­ appellant No. 1, in an affidavit filed   by   her   before   the   Tribunal,   had   stated   that   two classmates   of   her   deceased   son   would   go   on   to   get employment   with   reputed   companies   in   India   on   a   monthly salary   of   approximately   Rs.   40,000/­.   The   learned   counsel submits   that   appellant   No.   1   had,   in   fact,   produced   the salary   certificates   of   the   said   two   classmates   with   her affidavit.   The   learned   counsel   therefore   submits   that   the deceased   S.  Sathiyanarayan,   being  an  engineering  graduate who   was   pursuing   an   MBA   degree   to   further   his   career, would have attracted well­paying jobs had he been alive. The learned counsel therefore submits that the notional monthly income   of   the   deceased   S.   Sathiyanarayan   should   be enhanced to Rs. 42842/­. The learned Counsel relies on the judgment of this Court in the case of   Kurvan Ansari Alias Kurvan Ali and Another vs. Shyam Kishore Murmu and Another 1 , in support of his contention. 1 (2022) 1 SCC 317 4 9. Per   contra,   learned   counsel   for   the   respondents contend   that   both   the   Tribunal   and   the   High   Court   were correct   in   assessing   the   notional   income   at   the   rate   of Rs. 7,000/­ and Rs. 10,000/­ per month respectively, as the deceased   S. Sathiyanarayan  was not yet in employment and was merely a second­year student of his MBA course at that time. 10. A   perusal   of   the   affidavit   filed   by   appellant   No.   1 before   the   Tribunal   would   reveal   that   she   had   specifically stated   that   two   of   her   son’s   classmates   were   gainfully employed   with   well­known   companies   in   India   and   were drawing   monthly   income   of   Rs.   39,869/­   and   Rs.   44,588/­ respectively.   It   will   be   relevant   to   note   that   neither   the Tribunal   nor   the   High   Court   has   adverted   to   these averments made by appellant No. 1.  11. It   could   thus   be   seen   that   the   deceased   S. Sathiyanarayan   was twenty­three years of age at the time of the   accident.   He   was   a   qualified   engineering   graduate   and was   pursuing   an   MBA   degree   at   SRM   University   to   further his   professional   capabilities.   In   view   of   the   specific averments   made   in   the   affidavit   as   to   the   employment 5 prospects   of   the   classmates   of   the   deceased   S. Sathiyanarayan   and   also   his   young   age   at   the   time   of   the accident,   we   are   of   the   considered   view   that   the   Tribunal and   the   High   Court   have   erred   in   not   giving   due   weightage to   the   same.   Had   the   deceased   S.   Sathiyanarayan   not   met with  the  unfortunate  accident,  he  would   have  surely  drawn a   salary   equivalent   to   that   of   his   classmates   or   at   least   an amount   near   the   said   amount.   Furthermore,   the   deceased was the only issue of the appellants. Since no parent should have to suffer through the death of their children, much less their   only   child,   we   are   of   the   considered   view   that   the monthly   income   as   calculated   by   the   High   Court   is inadequate.  12. Thus,   we   find   that   the   compensation   to   be   paid   on account of the death of deceased  S. Sathiyanarayan  ought to be   worked   out   by   enhancing   his   monthly   income   to   Rs. 30,000/­.  However, we find that, since he was the only child of the appellants, in view of paragraphs (31) and (32) of the judgment in the case of  Sarla Varma (Smt.) and Others v. Delhi Transport Corporation and Another 2 , as upheld by 2 (2009) 6 SCC 121 6 a   Constitution   Bench   decision   in   the   case   of   National Insurance   Company   Limited   v.   Pranay   Sethi   and Others 3 ,   50%   of   the   amount   would   have   to   be   deducted   as personal   and  living   expenses.     We   further  find   that,   insofar as   the   loss   of   consortium   is   concerned,   an   amount   of   Rs. 40,000/­   will   have   to   be   awarded.   The   compensation   on account   of   the   death   of   the   deceased   S.   Sathiyanarayan   is, therefore, being reassessed as under: Sr. No. Heads Calculation 1. Income Rs. 30,000/­ per month 2. 40%   to   be   added   to Future Prospects 30,000/­ + 12,000/­  =   Rs. 42,000/­ per month 3. 1/2   deducted   towards personal expenses 42,000/2 =  Rs. 21,000/­ 4. Yearly Income [(Sl. No.2­ Sl. No. 3) x 12] 21,000 x 12  =                 Rs. 2,52,000/­ 5. Compensation   after Multiplier 2,52,000 x 18  =              Rs. 45,36,000/­ 6. Conventional Head (Funeral   Expense   and Loss of Estate) Rs. 30,000/­ 7. Loss of Consortium Rs. 40,000/­  3 (2017) 16 SCC 680 7 8. Transportation Expenses Rs. 5,000/­  Total   Compensation Awarded (5+6+7+8) Rs. 46,11,000/­  Enhanced   amount   of Compensation   from MACT  (Rs. 7,48,052/­) 46,11,000­7,48,052 =      Rs. 38,62,948/­  Enhanced   amount   of Compensation from HC (Rs. 16,27,000/­) 46,11,000 – 16,27,000 =    Rs. 29,84,000/­ 13. The   enhanced   compensation   of   Rs.   29,84,000/­ along   with   interest   at   the   rate   of   7.5%   per   annum   shall   be paid to the appellants within a period of three months from the date of this judgment.  14. The   appeal   is   allowed   in   the   aforesaid   terms.   No order  as to  costs . Pending  application(s), if any, shall stand disposed of. …..….......................J. [B.R. GAVAI] .…….......................J.        [C.T. RAVIKUMAR] NEW DELHI; OCTOBER 11, 2022. 8