/2023 INSC 0091/ Non­Reportable IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS. 1241­1242  OF 2023 (Arising out of SLP (CIVIL) NOS. 7281­7282 of 2022) CHAUS TAUSHIF ALIMIYA  ETC.       …APPELLANT(S) VERSUS MEMON MAHMMAD UMAR  ANWARBHAI & ORS.    …RESPONDENT(S) J U D G M E N T VIKRAM NATH,J. Leave granted. 2. Both the appellants, namely Chaus Taushif Alimiya (hereinafter   referred   to   as   “Alimiya”)   and   Saikh   Taufik Mohammad   Sokat   (hereinafter   referred   to   as   “Sokat”) were travelling together in the same vehicle Wagon­R Car 1 bearing   registration   No.   GJ­18­AM­7711.     The   said vehicle   met   with   an   accident   on   22.08.2012,   resulting into severe injuries to both the appellants. 3. M.A.C.P.   No.   638   of   2012   was   filed   by   Sokat claiming   compensation   of   Rs.   5,00,000/­   whereas M.A.C.P.   No.   122   of   2013   was   filed   by   the   other appellant   Alimiya   who   claimed   compensation   of   Rs. 50,00,000/­ under section 166 of the Motor Vehicle Act, 1988.     In   the   accident,   Sokat   suffered   a   permanent disability   of   70%   whereas   Alimiya   suffered   permanent disability   of   95%.     The   Tribunal   vide   order   dated 04.08.2017   awarded   compensation   as   per   the   following tables: M.A.C.P. No. 122 of 2013 (Claimant: Tausif Alimiya): 1 Rs. 6,15,600­00 Future loss of income 2 Rs. 90,453­00 Medical bills. 3 Rs. 3,00,000­00 Future   Medical   treatment expenses. 4 Rs. 10,000­00 For pain, shock & suffering 2 5 Rs. 10,000­00 For Transportation charges 6 Rs. 10,26,053­00 Total amount of compensation 7 Rs. 3,00,000­00 Amount   awarded   for   future medical   expenses   is   to   be deducted   from   counting   interest on   total   amount   of   Rs. 10,26,053/­ 8 Rs. 7,26,053­00 9%   per   annum   interest   would   be calculated   upon   amount   of   Sr. No. 8 as mentioned. M.A.C.P.   No.   638/2012   (Claimant:Taufik   Mohmad Sokat): 1 Rs. 4,53,600­00 Future loss of income 2 Rs. 94,419­00 Medical bills. 3 Rs. 18,000­00 Actual loss of income. 4 Rs. 10,000­00 For pain, shock & suffering 5 Rs. 10,000­00 For Transportation charges 6 Rs. 5,86,019­00 Total amount of compensation 4. Aggrieved by the aforesaid order of the Tribunal, the appellants   preferred   appeals   before   the   High   Court bearing   First   Appeal   No.   3022   of   2018   by   Alimiya   and First Appeal No. 3234 of 2021 by Sokat.  The High Court partly   allowed   both   the   appeals   and   enhanced   the 3 compensation   adding   future   prospects   by   50%   and  also enhancing   the   income   per   month   from   Rs.   2,000/­ determined by the Tribunal to Rs. 3,000/­ per month as claimed   by   the   appellants   before   it.     It   also   enhanced amount   under   other   heads   as   would   be   apparent   from the table given hereunder prepared by the High court in its order: First   Appeal   No.   3022   of   2018,   the   appellant   Alimiya would be entitled to compensation as under­ Rs. 3000/­ (income per month)  + Rs. 1,500/­ (50% prospective income)  = Rs. 4,500/­ x 95% (disability)  = Rs. 4,275/­ x 12 = 51,300/­ x 18 (multiplier) = Rs. 9,23,400/­ (Future Loss of income) Future Loss of income Rs. 9,23,400/­ Medical bills Rs. 90,453/­ Future Medical expenses Rs. 3,00,000/­ Pain, shock and suffering Rs. 1,25,000/­ Transportation charges Rs. 10,000/­ Total Compensation Rs. 14,48,853/­ 4 First   Appeal   No.   3234   of   2021,   the  appellant   Sokat therein would be entitled to compensation as under­ Rs. 3000/­ (income per month)  + Rs. 1,500/­ (50 % prospective income)  = Rs. 4,500/­ x 70% (disability) = Rs. 3,150/­ X 12= Rs 37,800/­ x 18 (multiplier) = Rs. 6,80,400/­ (Future Loss of income) Future Loss of income Rs. 6,80,400/­ Medical bills Rs. 94,419/­ Pain,   shock   and suffering Rs. 75,000/­ Transportation charges Rs. 10,000/­ Actual loss of income Rs. 18,000/­ Total Compensation Rs. 8,77,819/­ 5. Aggrieved   by   the   same,   appellants   are   before   this Court   claiming   enhancement   in   compensation.     Civil Appeal   @   SLP   (C)   No.   7281   of   2022   is   filed   by   Alimiya whereas Civil Appeal@ SLP (C) No. 7282 of 2022 is filed by   Sokat.   Enhancement   has   been   claimed   under   the following different heads by the appellants: 5 i)   monthly   income   of   Rs.   3,000/­   is   too   less   in   today’s time, and therefore, should be enhanced to Rs. 10,000/­ per   month   for   Alimiya   and   Rs.   6,500/­   per   month   for Sokat; ii)   future   prospects   of   Rs.   8   lacs   should   be   awarded   to Alimiya and Rs. 10 lacs should be awarded to Sokat;   iii)   future   medical   expenses   should   be   enhanced   to   Rs. 9,72,000/­   (for   physiotherapy)   and   Rs.2,00,000/­   (for conveyance) in respect of Alimiya.  In respect of Sokat, it should   be   enhanced   to   Rs.   50,000/­   and   Rs.   25,000/­, respectively.   iv)   for   pain,   suffering   and   shock   suffered   by   Alimiya, compensation   should   be   enhanced   to   Rs.   15   lacs whereas for Sokat it should be enhanced to Rs. 10 lacs. v) under the head of ‘loss of amenities to life’, Rs. 50,000 should be awarded to both the appellants.   6 vi)   for   loss   of   marriage   prospects,   an   amount   of   Rs.   3 lacs each be awarded to both the appellants.   vii)   for   shortened   life   expectancy,   Alimiya   may   be awarded Rs. 10 lacs whereas Sokat may be awarded Rs. 5 lacs; viii)     Alimiya   maybe   awarded   attendant   charges   of   Rs. 10,80,000/­.     No   claim   for   Sokat   on   account   of Attendant charges has been made; ix) for special diet and nourishment, both the appellants may be awarded Rs. 1,00,000/­ each; and  x)     as   against   litigation   expenses,   both   the   appellants may be awarded Rs. 50,000/­ each. 6. On   the   other   hand,   learned   counsel   for   the respondent   Insurance   Company   submits   that   the   High Court   has   given   a   fair   and   reasonable   award accommodating   compensation   under   different   heads admissible   under   law   and   no   further   enhancement   is 7 required.  The appeals are without merit and liable to be dismissed.     In   respect   of   the   claims   made   by   the appellants, it has been submitted by the learned counsel that  the  monthly  income  of  Rs.   3,000/­   was  claimed   by the appellants before the High Court. The said figure was accepted and as such there is no question of any further enhancement by this Court in terms of monthly income. Rest   of   the   claims   now   being   made   are   contrary   to   the pleadings   and   the   submissions   advanced   before   the Courts below. 7. It   is   next   submitted   that   High   Court   has   already awarded benefit of future prospects to the tune of 50 per cent for both the appellants.  This claim also deserves to be rejected. 8. In so far as the claims of attendant charges, special diet   and   conveyance   charges,   learned   counsel   for   the respondent submitted that the compensation amount of 8 Rs.   3,00,000/­   awarded   by   the   High   Court   towards medical   expenses   also   takes   care   of   the   above   claims. Such claims are thus not tenable.  In so far as transport charges are concerned, the High Court has awarded Rs. 10,000/­ to both the appellants.  The claims made under various   other   heads   by   the   appellants   are   not sustainable   in   law.   It   is,   thus,   submitted   that   the appeals deserve to be dismissed. 9. Before   proceeding   to   deal   with   the   claims   made,   it would   be   appropriate   to   reproduce   the   findings   of   the Tribunal   with   respect   to   the   medical   conditions   of   both the appellants which has not been assailed.   10. The   Tribunal   while   deciding   issue   no.   2   regarding the   entitlement   and   the   quantum   of   compensation,   has given   detailed   finding   in   paragraph   no.   20.1   regarding the   disabilities   suffered   by   both   the   appellants.     The same is reproduced hereunder: 9 “20.1.   Now,   while   assessing   and   calculating   the amount   of   compensation,   the   learned   Advocate   Mr. S.G.   Shah   for   the   opponent   No.   3   has   raised   an objection   regarding   the   percentage   of   disability   and submitted   that   the   detailed   cross   examination   has been   made   by   him   for   the   insurance   company   of   the doctors   who   have   issued   the   disability   certificate   to the claimant Tausif and claimant Taufik.   The learned Advocate   has   submitted   that   the   doctor   namely, Nayan Pancholi, who is not a specialist of Urology has opined the disability of kidney to the tune of 25% and has   assessed   the   disability   of   spleen   to   the   tune   of 45% and drawn the attention of this Hon’ble Tribunal that   the   said   doctor   has   admitted   the   aforesaid   facts in   his   cross   examination.   But,   while   considering   the disability certificate of witness namely,  Taufik I am of the   firm   opinion   that   due   to   the   accident   he   was compelled   to   remove   the   spleen   and   one   kidney from   the   body   and,   therefore,   this   is   no   any hesitation to believe that body as a whole he is having permanent disability of 70%.   Whereas, the claimant Tausif   who   is   suffering   from   paraplegia   and   he sustained the injury of fracture of spinal cord of D­ 10 & D­11 tibia Fibula and dislocation  of Telus, he is   unable   to   live   his   life   as   a   common   man   and   is 10 completely   in   such   a   bad   condition   that   even   he cannot   pass   urination   and   stools   at   his   own   and has also lost control over the essential parts of the body ,   therefore,   I   have   no   hesitation   to   believe   that the   Tausif   is   having   the   permanent   disability   of 95%  body as a whole therefore, I am not is agreement with the arguments advanced by the learned Advocate Mr. S.G. Shad for the insurance company and I deem it fit to assess the disability of claimant Tausif at 95% and   Taufik   at   70%.     These   disability   certificates   are produced here vide Exhs. 35 & 37, respectively.”  11.   We   find   from   the   judgment   of   the   High   Court   as recorded  in   paragraphs  No.  7   and  8   that  the   appellants had   claimed   enhancement   of   monthly   income   of   Rs. 3,000/­   only,   which   the   High   Court   has   accepted   along with 50% future prospects.   12. The   High   Court   awarded   Rs.   3,00,000/­   towards future   medical   expenses   for   the   appellant   Alimiya. However,   no   such   future   medical   expenses   have   been awarded to the other appellant Sokat.   11 13. The   High   Court   also   enhanced   the   compensation under   the   head   ‘pain,   shock   and   suffering’   from   Rs. 10,000/­ to Rs. 1,20,000/­ for Alimiya and Rs. 75,000/­ for Sokat. 14. With   respect   to   medical   conditions,   the   findings   as recorded by the Tribunal are not challenged either by the Insurance Company or the owner of the vehicle.  15. Having considered the submissions advanced by the learned   counsel   for   the   parties   and   the   material   on record,   each   of   the   claims   raised   by   the   appellants   are dealt with hereinafter. 16. The   claim   for   enhancement   of   income   cannot   be accepted.     The   appellants   themselves   had   claimed   Rs. 3,000/­   before   the   High   Court   which   claim   had   been accepted.   The High Court has held that it was just and reasonable   considering   the   year   when   the   accident   had taken  place and also  relying upon the contention raised 12 by the appellants.   The High Court had also awarded 50 per   cent  addition   under   the  head   ‘future   prospects’   and therefore,   any   claim   in   respect   of   the   same   cannot   be entertained. 17. With regard to the claim for future medical expenses for the appellant Alimiya who has suffered 95% disability and   would   require   physiotherapy   services   throughout his life, the compensation awarded by the High Court at Rs.   3,00,000/­   appears   to   be   less.     In   this   connection, reference   may   be   made   to   a   recent   judgment   of   this Court dated 06.07.2022 passed in Civil Appeal No. 4648 of 2022,  Abimanyu Pratap Singh  vs.  Namita Sekhon & Another ,   wherein   this   Court   awarded   charges   for physiotherapist   at   the   rate   of   Rs.   150/­   per   day   and applied   the   multiplier   of   18   considering   the   age   of appellant   therein.     In   the   present   case   also,   the multiplier   applied   is   18.     Therefore,   the   charges   for 13 future   medical   expenses   (physiotherapy)   would   come   to Rs.   9,72,000/­   which   this   Court   approves   as   just   and proper. 18. Insofar as the   second appellant   Sokat is concerned, the   claim   for   future   medical   expenses   maybe   for   follow­ up   treatment   etc.   is   only   Rs.   50,000/­   which   also   this Court finds to be justified and approves it. 19. The   claim   for   conveyance   for   the   appellant   Alimiya is   Rs.   2,00,000/­   and   for   the   appellant   Sokat   it   is   Rs. 25,000/­.       The   Tribunal   as   well   as   the   High   Court awarded Rs. 10,000/­ only to both the appellants under the   head   ‘Transportation   charges’.   Considering   the medical condition of appellant Alimiya who had suffered 95%   disability   and   appellant   Sokat   who   suffered   70% disability would require extra use of transportation even for going to short distances.  It would be just and proper to   award   Rs.   50,000/­   and   Rs.   25,000/­   to   the 14 appellants   Alimiya   and   Sokat,   respectively   as transportation charges. 20. Under the head ‘pain and suffering’, the High Court awarded   Rs.   1,25,000/­   and   Rs.   75,000/­   to   the appellants Alimiya and Sokat, respectively.   Considering the   findings   on   the   medical   conditions   of   both   the appellants, the amount awarded is less.   Award of such compensation   cannot   be   based   on   any   mathematical formula,   but   has   to   be   commensurate   to   the   nature   of suffering   and   pain,   its   extent,   length   and   duration.     In the   facts   of   the   present   case,   amount   of   Rs.   5,00,000/­ appears   to   be   just   for   the   appellant   Alimiya   and   Rs. 2,50,000/­   to   the   appellant   Sokat   under   the   aforesaid head. The same is accordingly approved. 21. Under   the   head   ‘loss   of   marriage   prospects’,   no compensation   has   been   awarded.     Reliance   was   placed upon   the   judgment   in   the   case   of   Master   Ayush   vs. 15 Branch   Manager,   Reliance   General   Insurance Company   Limited   and   Another 1 ,   where   this   Court awarded Rs. 3,00,000/­ as loss of marriage prospects to a   child   who   had   suffered   total   disability   at   an   age   of about 5 years at the time of the accident. The appellants considering   their   medical   conditions,   deserve   to   be suitably   compensated   for   under   the   head   ‘loss   of marriage   prospects’.     Appellant   Alimiya   be   awarded   Rs. 3,00,000/­ under this head, whereas appellant Sokat be awarded Rs. 1,50,000/­. 22. Appellant Alimiya, because of his medical condition, cannot   even   stand   or   walk   on   his   own   and   would therefore, require an attendant all his life.  In the case of Kajal   vs.   Jagdish   Chand   and   Others 2 ,   this   Court awarded   Rs.   5,000/­   per   month   for   whole   time attendant.   Applying   the   multiplier   of   18,   an   amount   of 1 (2022) 7 SCC 738 2 (2020) 4 SCC 413 16 Rs. 10,80,000/­ would be just and proper compensation under the aforesaid head. 23. Both   the   appellants,   considering   their   medical conditions,   would   be   requiring   special   diet   supplements which   may   be   assessed   at   Rs.   1,00,000/­   each.   In   this connection,   reference   may   be   made   to   the   judgment   of this   Court   dated   18.10.2022   passed   in   Civil   Appeal   No. 7605   of   2022   between   Divya   vs.   The   National Insurance Co. Ltd. & Anr.    24. The compensation, thus, due and admissible to the appellants   as   discussed   above   may   be   summarized hereunder: Appellant­Alimiya : Sr.No. Heads Amount 1 Future   Medical   Expenses (including physiotherapy) Rs. 9,72,000/­ (­Rs. 3,00,000/­) = Rs. 6,72,000/­ 2. Transportation charges Rs.50,000/­ (­10,000/­) = Rs. 40,000/­ 17 3. Pain and suffering Rs. 5,00,000/­ (­Rs. 1,25,000/­) =Rs. 3,75,000/­ 4. Loss of marriage prospects Rs. 3,00,000/­ 5. Attendant charges Rs. 10,80,000/­ 6. Special   diet   and nourishment charges Rs.1,00,000/­ 25. Thus,   we   award   additional   sum   of   Rs.   25,67,000/­ to the appellant Alimiya along with the same interest as awarded by the High Court. Appellant­Sokat : Sr.No. Heads Amount 1 Future Medical Expenses  Rs. 50,000/­ 2. Transportation charges Rs.25,000/­ (­Rs. 10,000/­) Rs. 15,000/­ 3. Pain and suffering Rs. 2,50,000/­ (­Rs. 75,000/­) =Rs. 1,75,000/­ 4. Loss of marriage prospects Rs. 1,50,000/­ 5. Special   diet   and nourishment charges Rs. 1,00,000/­ 18 26. Thus, we award additional sum of Rs. 4,90,000/­ to the   appellant   Sokat   along   with   the   same   interest   as awarded by the High Court. 27. The appeals are allowed accordingly. 28. There shall be no order as to costs. 29. Pending applications, if any, are disposed of. …………..........................J. [ABAHY S. OKA] ………….........................J. [VIKRAM NATH] NEW DELHI FEBRUARY 16, 2023.  19