/2022 INSC 0991/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS.8598­8599 OF 2022 (Arising out of Special Leave Petition (C) Nos.11730­11731 of 2021) T. J. PARAMESHWARAPPA @ PARAMESHWARAPPA @  J.T. PARAMESHWARAPPA @ TALALKENA GOWDRA PARAMESHWARAPPA        .....APPELLANT VERSUS THE BRANCH MANAGER,  NEW   INDIA   ASSURANCE   CO.   LTD.   &   ORS. …..RESPONDENT(S) J  U  D  G  M  E  N  T NAGARATHNA J.  Leave granted. 2. These appeals assail the correctness of the judgment and award passed by the High Court of Karnataka at Bengaluru in M.F.A. No.48 of   2017   connected   with   M.F.A.   No.7972   of   2016   (MV)   dated 1 16.10.2020. M.F.A. No.48 of 2017 was filed by the insurer – New India Assurance   Co.   Ltd.,   while   M.F.A.   No.7972   of   2016   (MV)   was   filed   by the   insured   claimant,   both   being   aggrieved   by   the   judgment   and award dated 16.09.2016 passed by the Ist Addl. Senior Civil Judge & IVth   MACT   at   Chitradurga   in   MVC   No.1091   of   2015.     By   the   said judgment   and   award,   the   Motor   Accidents   Claims   Tribunal (hereinafter referred to as “the Tribunal”, for the sake of convenience) awarded   a   sum   of   Rs.21,08,400/­   (Rupees   Twenty­one   lakhs   eight thousand   and   four   hundred   only)   with   interest   at   8%   p.a.   from   the date   of   filing   of   the   claim   petition   till   date   of   deposit.   This   was   in respect   of   an   accident   that   occurred   on   15.05.2015   in   which   the appellant­   claimant   was   injured.   Being   aggrieved   by   the   reduction   in the   total   compensation   by   the   High   Court   from   Rs.21,08,400/­   to Rs.7,37,604/­   with   interest   at   the   rate   of   6%   p.a.   from   the   date   of petition   till   its   realization,   the   injured­   claimant   has   filed   these appeals.  3. It is no longer in dispute that on 15.05.2015 at about 03:35 p.m. appellant­ claimant was travelling in the Tanker Lorry bearing No.KA­ 01­AG­2266  as a cleaner  from Kidlike to  Hassan  along with  driver P. Jagadeesh.   Near   the   RTO   Office,   Chitradurga,   on   NH­4   flyover,   the driver   of   the   tanker   lorry   drove   the   same   in   a   rash   and   negligent manner   and   with   high   speed   and   dashed   into   the   hind   portion   of 2 another   lorry   bearing   No.KA­16­B­6247,   as   a   result   of   which, appellant­   claimant   sustained   comminuted   fracture   of   tibia   bones   of both   legs   and   other   injuries   on   his   body.   He   was   shifted   to   B.M.C. Hospital   and   Research   Centre,   Chitradurga   where   he   took   treatment as   an   inpatient   from   15.05.2015   to   13.06.2015   and   thereafter   took follow­up treatment as an outpatient. During treatment, he underwent surgery of both legs and rod and screws were inserted.   4. It is contended by the appellant that as a result of the accident he became permanently disabled and due to fracture of tibia bones of both legs and other injuries, he is unable to discharge his duties as a cleaner in the tanker lorry and hence, he has suffered both financially and   physically.     That   he   is   also   unable   to   perform   his   daily   routine activity   as   he   has   sustained   permanent   disability.     That   he   was working   as   a   cleaner   in   a   tanker   lorry   and   was   earning   Rs.18,000/­ per month and due to the disability, he is unable to earn any income. He   therefore,   filed   the   claim   petition   seeking   compensation   of   Rs.20 lakhs   on   account   of   the   injuries   sustained   by   him   in   the   road   traffic accident.   On contest, the Tribunal by its judgment and award dated 16.09.2016,   awarded   a   sum   of   Rs.21,08,400/­   together   with   interest at   8%   p.a.   from   the   date   of   petition   till   date   of   deposit,   under   the following heads: “Sl. No. Description  Amount in Rs. 1.   Pain and suffering  5,00,000/­ 3 2.   Medical and incidental Expenses  4,00,000/­ 3.   Permanent disability  (40% of Rs.6,500 x 12 x 17) 5,30,400/­ 4.   Future Medical Expenses 2,00,000/­ 5.   Conveyance and attendant Charges  2,00,000/­   6.   Future Prospects  78,000/­ (12 Months x 6,500) 7.   Marriage prospects  2,00,000/­ ___________ Total  21,08,400/­” In fact, the compensation awarded by the Tribunal was over and above   what   was   sought   by   the   appellant   –   claimant   in   the   claim petition i.e. Rs.20,00,000/­.  5. Being   aggrieved   by   the   said   award,   both   the   insurer   as   well   as insured   claimant   filed   the   aforementioned   appeals   before   the   High Court. The High Court noted that the claimant had suffered lacerated wound   over   his   forehead   and   fracture   of   mid   1/3 rd   tibia   of   right   and left legs, as per Exhibit­P6. The High Court also noted that the award of   compensation   was   on   the   higher   side   and   hence,   High   Court reduced   the   compensation   to   Rs.7,37,604/­   under   the   following heads: ­  Sl. No. Description  Amount   in Rs. 1.   Permanent disability  (20% of Rs.9,000 x 12 x 17) 3,67,200/­ 4 2.   Pain and suffering    50,000/­ 3.   Medical and incidental Expenses        1,20,404/­ 4.   Future Medical Expenses    50,000/­ 5.   Conveyance charges     30,000/­ 6.          Income during laid up period             45,000/­ 7.   Loss of amenities    75,000/­ __________ Total  7,37,604/­ No   compensation   was   awarded   towards   loss   of   marriage prospects   and   loss   of   future   prospects.   Consequently,   the   appeals were disposed of in the above terms by the High Court.   6. We   have   heard   the   learned   counsel   for   the   appellant­   claimant and respondent – insurer and perused the material on record.  7. The sum and substance of the contention of learned counsel for the appellant is that the assessment of permanent physical  disability should   be   at   54%   but   the   High   Court   had   erroneously   reduced   it   at 20%   which   was   34%   less   and   therefore,   these   appeals   have   been preferred.   It   was   further   contended   that   the   appellant   was   earning Rs.18,000/­   per   month   as   a   cleaner   of  the   tanker   lorry   but  the   High Court   has   assessed   his   notional   income   as   Rs.9,000/­   per   month only, which is on the lower side. It was further contended that owing to   the   fracture   of   both   legs,   the   appellant   is   unable   to   carry   out   his 5 duties as a cleaner of the tanker lorry and the percentage of disability has been erroneously assessed at 20% while the doctor had assessed the   permanent   disability   of   54%.   Hence,   the   appellant   has   sought enhancement of compensation. 8. Per   contra ,   learned   counsel   for   the   respondent   –   insurer supported   the   judgment   of   the   High   Court   and   submitted   that   these appeals ought to be dismissed as being devoid of merit.            Before proceeding to consider the appeals on merits, it would be useful   to  refer  to   the  judgment  of  this  Court in   Raj   Kumar   vs.   Ajay Kumar and Another (2011) 1 SCC 343,  authored by Raveendran, J. wherein   the   general   principles   relating   to   compensation   in   injury cases; assessment of loss of future earnings on account of permanent disability;   assessment   of   compensation   in   injury   cases,   have   been discussed at length. The relevant paragraphs of the said judgment are extracted as under:    “5.   The provision of the Motor Vehicles Act, 1988 (“the Act”, for  short) makes it clear that the award must be just,   which   means   that   compensation   should,   to   the extent   possible,   fully   and   adequately   restore   the claimant   to   the   position   prior   to   the   accident.   The object   of   awarding   damages   is   to   make   good   the   loss suffered as a result of wrong done as far as money can do so, in a fair, reasonable and equitable manner. The court or the Tribunal shall have to assess the damages objectively   and   exclude   from   consideration   any speculation   or   fancy,   though   some   conjecture   with reference   to   the   nature   of   disability   and   its consequences, is inevitable. A person is not only to be compensated   for   the   physical   injury,   but   also   for   the 6 loss which he suffered as a result of such injury. This means that he is to be compensated for his inability to lead   a   full   life,   his   inability   to   enjoy   those   normal amenities   which   he   would   have   enjoyed   but   for   the injuries, and his inability to earn as much as he used to   earn   or   could   have   earned.   [See   C.K.   Subramania Iyer   v.   T. Kunhikuttan Nair   [(1969) 3 SCC 64 : AIR 1970   SC   376]   ,   R.D.   Hattangadi   v.   Pest   Control (India)   (P)   Ltd.   [(1995)   1   SCC   551   :   1995   SCC   (Cri) 250]   and   Baker   v.   Willoughby   [1970   AC   467   : (1970) 2 WLR 50 : (1969) 3 All ER 1528 (HL)].   6.   The heads under which compensation is awarded in personal injury cases are the following: Pecuniary damages (Special damages) ( i )   Expenses   relating   to   treatment, hospitalisation,   medicines,   transportation, nourishing   food,   and   miscellaneous expenditure. ( ii )   Loss   of   earnings   (and   other   gains) which   the   injured   would   have   made   had he not been injured, comprising: ( a ) Loss of earning during the period of treatment; ( b )   Loss   of   future   earnings   on   account of permanent disability. ( iii ) Future medical expenses. Non­pecuniary   damages   (General damages) ( iv )   Damages   for   pain,   suffering   and trauma as a consequence of the injuries. ( v )   Loss   of   amenities   (and/or   loss   of prospects of marriage). ( vi )   Loss   of   expectation   of   life   (shortening of normal longevity). 7 In routine personal injury cases, compensation will be awarded  only  under  heads  ( i ),  ( ii )( a )  and  ( iv ).  It  is  only in   serious   cases   of   injury,   where   there   is   specific medical   evidence   corroborating   the   evidence   of   the claimant, that compensation will be granted under any of   the   heads   ( ii )( b ),   ( iii ),   ( v )   and   ( vi )   relating   to   loss   of future   earnings   on   account   of   permanent   disability, future medical expenses, loss of amenities (and/or loss of prospects of marriage) and loss of expectation of life. 7.   Assessment   of   pecuniary   damages   under   Item   (i) and   under   Item   (ii)(a)   do   not   pose   much   difficulty   as they   involve   reimbursement   of   actuals   and   are   easily ascertainable   from   the   evidence.   Award   under   the head   of   future   medical   expenses—Item   (iii)—depends upon   specific   medical   evidence   regarding   need   for further treatment and cost thereof. Assessment of non­ pecuniary   damages—Items   (iv),   (v)   and   (vi)—involves determination of lump sum amounts with reference to circumstances   such   as   age,   nature   of injury/deprivation/disability   suffered   by   the   claimant and the effect thereof on the future life of the claimant. Decisions   of   this   Court   and   the   High   Courts   contain necessary   guidelines   for   award   under   these   heads,   if necessary.   What   usually   poses   some   difficulty   is   the assessment   of   the   loss   of   future   earnings   on   account of permanent disability—Item (ii)(a). We are concerned with that assessment in this case. Assessment   of   future   loss   of   earnings   due   to permanent disability 8.   Disability   refers   to   any   restriction   or   lack   of   ability to   perform   an   activity   in   the   manner   considered normal for a human being. Permanent disability refers to the residuary incapacity or loss of use of some part of  the  body, found  existing  at the end of  the  period of treatment   and   recuperation,   after   achieving   the maximum   bodily   improvement   or   recovery   which   is likely   to   remain   for   the   remainder   life   of   the   injured. Temporary disability refers to the incapacity or loss of use of some part of the body on account of the injury, which   will   cease   to   exist   at   the   end   of   the   period   of treatment   and   recuperation.   Permanent   disability   can be   either   partial   or   total.   Partial   permanent   disability refers   to   a   person's   inability   to   perform   all   the   duties 8 and  bodily  functions that   he  could  perform  before  the accident,   though   he   is   able   to   perform   some   of   them and   is   still   able   to   engage   in   some   gainful   activity. Total permanent disability refers to a person's inability to   perform   any   avocation   or   employment   related activities   as   a   result   of   the   accident.   The   permanent disabilities   that   may   arise   from   motor   accident injuries, are of a much wider range when compared to the   physical   disabilities   which   are   enumerated   in   the Persons   with   Disabilities   (Equal   Opportunities, Protection   of   Rights   and   Full   Participation)   Act,   1995 (“the   Disabilities   Act”,   for   short).   But   if   any   of   the disabilities   enumerated   in   Section   2(i)   of   the Disabilities Act are the result of injuries sustained in a motor accident, they can be permanent disabilities for the purpose of claiming compensation. 9.   The percentage of permanent disability is expressed by   the   doctors   with   reference   to   the   whole   body,   or more   often   than   not,   with   reference   to   a   particular limb.   When   a   disability   certificate   states   that   the injured               has   suffered   permanent   disability   to   an extent of 45%   of the left lower limb, it is not the same as   45%   permanent   disability   with   reference   to   the whole body. The          extent of disability of a limb (or part   of   the   body)                                 expressed   in  terms   of   a percentage of the total functions of that limb, obviously cannot   be   assumed   to   be   the         extent   of   disability   of the   whole   body.   If   there   is   60%               permanent disability   of   the   right   hand   and   80% permanent   disability   of   left   leg,   it   does   not   mean   that the extent of permanent disability with reference to the whole body is 140% (that is 80% plus 60%). If different parts of the body have suffered different percentages of disabilities, the sum total thereof expressed in terms of the   permanent   disability   with   reference   to   the   whole body cannot obviously exceed 100%. 10.   Where the claimant suffers a permanent disability as a result of injuries, the assessment of compensation under   the   head   of   loss   of   future   earnings   would 9 depend upon the effect and impact of such permanent disability on his earning capacity. The Tribunal should not   mechanically   apply   the   percentage   of   permanent disability as the percentage of economic loss or loss of earning capacity. In most of the cases, the percentage of   economic   loss,   that   is,   the   percentage   of   loss   of earning   capacity,   arising   from   a   permanent   disability will   be   different   from   the   percentage   of   permanent disability.   Some   Tribunals   wrongly   assume   that   in   all cases,   a   particular   extent   (percentage)   of   permanent disability   would   result   in   a   corresponding   loss   of earning   capacity,   and   consequently,   if   the   evidence produced   show   45%   as   the   permanent   disability,   will hold that there is 45% loss of future earning capacity. In   most   of   the   cases,   equating   the   extent   (percentage) of loss of earning capacity to the extent (percentage) of permanent   disability   will   result   in   award   of   either   too low or too high a compensation. 11.   What   requires   to   be   assessed   by   the   Tribunal   is the   effect   of   the   permanent   disability   on   the   earning capacity of the injured; and after assessing the loss of earning   capacity   in   terms   of   a   percentage   of   the income   it   has   to   be   quantified   in   terms   of   money,   to arrive   at               the  future   loss   of   earnings   (by   applying the   standard                     multiplier   method   used   to determine loss of                                                   dependency). We may  however  note  that  in  some  cases  on  appreciation of   evidence   and   assessment,   the                               Tribunal may   find   that   the   percentage   of   loss   of earning   capacity   as   a   result   of   the   permanent disability is approximately the same as the percentage of                                                         permanent disability in which case,   of   course,   the                           Tribunal   will   adopt   the said percentage for                           determination of compensation. (See for example, the           decisions of this   Court   in   Arvind   Kumar  Mishra   v.         New  India Assurance   Co.   Ltd.   [(2010)   10   SCC   254   :   (2010)   3 10 SCC  (Cri)   1258   :  (2010)  10   Scale  298]  and   Yadava Kumar   v.   National   Insurance   Co.Ltd.       [(2010)   10 SCC   341:(2010)   3   SCC   (Cri)   1285:   (2010)   8   Scale 567]  ) 12.   Therefore, the Tribunal has to first decide whether there is any permanent disability and, if so, the extent of   such   permanent   disability.   This   means   that   the Tribunal should consider  and decide with reference to the evidence: ( i )   whether   the   disablement   is   permanent or temporary; ( ii ) if the disablement is permanent, whether it   is   permanent   total   disablement   or permanent partial disablement; ( iii )   if   the   disablement   percentage   is expressed   with   reference   to   any   specific limb,then the effect of such disablement of the    limb on the functioning of the entire body,   that       is,   the   permanent   disability suffered    by     the person. If   the   Tribunal   concludes   that   there   is   no   permanent disability   then   there   is   no   question   of   proceeding further   and   determining   the   loss   of   future   earning capacity.   But   if   the   Tribunal   concludes   that   there   is permanent     disability then it will proceed to ascertain its     extent.       After   the   Tribunal   ascertains   the   actual extent   of   permanent   disability   of   the   claimant   based on   the   medical   evidence,   it   has   to   determine   whether such   permanent   disability   has   affected   or   will   affect his             earning capacity. 13.   Ascertainment   of   the   effect   of   the   permanent disability on the actual earning capacity involves three steps.   The   Tribunal   has   to   first   ascertain   what activities   the   claimant   could   carry   on   in   spite   of   the permanent   disability   and   what   he   could   not   do   as   a 11 result of the permanent disability (this is also relevant for   awarding   compensation   under   the   head   of   loss   of amenities   of   life).   The   second   step   is   to   ascertain   his avocation,   profession   and   nature   of   work   before   the accident, as also his age. The third step is to find out whether   ( i )   the   claimant   is   totally   disabled   from earning   any   kind   of   livelihood,   or   ( ii )   whether   in   spite of the                permanent disability, the claimant could still   effectively   carry   on   the   activities   and   functions, which he was           earlier carrying on, or ( iii ) whether he   was   prevented     or   restricted   from   discharging   his previous   activities   and                         functions,   but   could carry on some other or lesser             scale of activities and   functions   so   that   he   continues   to   earn   or   can continue to earn his livelihood. xxx 19.   We   may   now   summarise   the   principles   discussed above: ( i )   All   injuries   (or   permanent   disabilities arising from injuries), do not result in loss of earning capacity. ( ii ) The percentage of  permanent  disability with   reference   to   the   whole   body   of   a person,   cannot   be   assumed   to   be   the percentage   of   loss   of   earning   capacity.   To put it differently, the percentage of loss of earning   capacity   is   not   the   same   as   the percentage of permanent disability (except in  a   few   cases,   where  the  Tribunal  on  the basis   of   evidence,   concludes   that   the percentage   of   loss   of   earning   capacity   is the   same   as   the   percentage   of   permanent disability). ( iii )   The   doctor   who   treated   an   injured claimant   or   who   examined   him 12 subsequently   to   assess   the   extent   of   his permanent   disability   can   give   evidence only   in   regard   to   the   extent   of   permanent disability.   The   loss   of   earning   capacity   is something that will have to be assessed by the Tribunal with reference to the evidence in entirety. ( iv )   The   same   permanent   disability   may result   in   different   percentages   of   loss   of earning   capacity   in   different   persons, depending   upon   the   nature   of   profession, occupation   or   job,   age,   education   and other factors. 9. Applying the aforesaid principles to the instant case, it is noted that   the   appellant   herein   let   in   his   evidence   as   PW­1   and   his   doctor (Dr. M.S. Rajesh) was examined as PW­2. He produced documents at Exhibit­P1 to Exhibit­P126 in support of their evidence. On the other hand, the  respondents did not lead any  evidence. However, a copy of the Exhibit ­R1, i.e., Insurance Policy was exhibited by consent.   10. It is noted that the appellant herein sustained comminuted bone fracture   of   tibia   on   both   legs.   He   was   operated   upon   twice   and   was hospitalized  for  thirty­six  days  cumulatively.  As  per   PW­2  (the   doctor who treated him), there was 54% disability despite the treatment given to   the   appellant   herein.   The   appellant   was   treated   as   an   inpatient from   15.05.2015   to   13.06.2015.   He   underwent   wound   debridement OR & IF with interlocking nail and on 26.05.2015 secondary suturing of   right   leg   was   done.   Later   in   the   year   2016   the   claimant   was 13 hospitalized   from   02.03.2016   to   07.03.2016   and   treated   with freshening   of   the   ends   of   fractured   fragments   and   cotico­cancellous bone   grafting   from   the   contra   lateral   iliac   crest   with   partial fibulectomy   done   on   03.03.2016.   He   also   took   treatment   as   an outpatient on 30.06.2015 and 30.12.2015.    11. PW­2­ doctor, who treated the appellant­ claimant has assessed permanent   disability   of   54%   which   we   find   is   on   the   higher   side.   As the   claimant   sustained   comminuted   fracture   of   tibia   bones   of   both legs,   we  assess  the   whole­body  disability  at  30%.  We  also   propose  to enhance the compensation under the heads of pain and suffering due to two surgeries undergone and future surgeries to be undergone. Also towards   loss   of   future     amenities   and   towards   loss   of   income   during laid   up   period   for   a   period   of   twelve   months   compensation   is enhanced.  12.   In   view   of   the   aforesaid   evidence   let   in   by   the   claimant,   we propose to reassess the compensation as under: Sl. No. Description  Amount   in Rs. 1.   Pain and suffering  1,00,000/­ 2.   Medical Expenses 1,20,405/­ 3.   Incidental hospital Expenses     35,000/­ 4.   Loss of future earning capacity  (30% of Rs.10,000 x 12 x 17) 6,12,000/­ 14 5.   Loss of income during laid up period   (Rs.10,000 x 12)     1,20,000/­ 6.   Loss of Future amenities  1,00,000/­ 7.   Conveyance and attendant Charges     30,000/­ 8.   Future medical expenses    50,000/­ ___________ Total            Rs.11,67,405/­ The aforesaid compensation shall carry interest at the rate of 6% per annum from the date of filing of the claim petition till realization.   13. In the result, the judgment and award passed by the High Court is modified by enhancing the award of compensation to the appellant herein   from   Rs.7,37,604/­   to   Rs.11,67,405/­which   shall     carry interest   at   the   rate   of   6%   per   annum   from   the   date   of   filing   of   claim petition till realization.  The amount shall be deposited within a period of six weeks from the date of receipt of certified copy of this judgment. On   deposit   of   the   said   amount,   the   Tribunal   shall   deposit   a   sum   of Rs.3,00,000/­ in any nationalized bank for a period of five years. The appellant   shall   be   entitled   to   draw   periodical   interest   on   the   said deposit. The balance amount shall be paid to the appellant herein. 15 14. The appeals are allowed in part in the aforesaid terms. Parties to bear their respective costs. …………………………………….J [B.R. GAVAI] ……………………………………...J [B.V. NAGARATHNA] NEW DELHI; 18 th  NOVEMBER, 2022. 16