High Court Punjab-Haryana High Court

National Insurance Company … vs Smt. Shanti Devi And Others on 3 November, 2008

Punjab-Haryana High Court
National Insurance Company … vs Smt. Shanti Devi And Others on 3 November, 2008
F.A.O. No.3897 of 2008                                     -1-


      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH

                          ****
                                         F.A.O. No.3897 of 2008
                                         Date of Decision:03.11.2008

National Insurance Company Limited, Ambala
                                                           .....Appellant
             Vs.

Smt. Shanti Devi and others
                                                           .....Respondents


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-    Mr. Ravinder Arora, Advocate for the appellant.
                          ****
HARBANS LAL, J.

This appeal is directed against the award dated 7.8.2008 passed

by the Motor Accident Claims, Tribunal, Ambala vide which by allowing

the claim petition partly, an amount of Rs.2,49,000/- has been awarded as

compensation to the claimants along with interest at the rate of 9% per

annum from the date of filing of the claim petition till the date of realisation.

The brief facts giving rise to the claim petition are that on

10.12.1006 Ashok Kumar was proceeding from Jagadhri to Khizrabad on a

new unnumbered motor cycle at a moderate speed followed by his brother-

in-law Sunil Kumar on a separate motor cycle bearing registration No.HR-

01-6571. At about 10:30/11:00 A.M., when they went a little ahead of

Chachrauli Town, they noticed a tractor/ trolley bearing registration No.

HR-02-N-7158 coming from the opposite direction being driven by Raj

Kumar, respondent rashly and negligently. Raj Kumar, respondent lost

control over his vehicle and collided with the motor cycle being driven by

Ashok Kumar. As a result of the impact of collusion, Ashok Kumar fell
F.A.O. No.3897 of 2008 -2-

down on the road and sustained injuries. Sunil Kumar who was following

him, rushed him to Kohli Hospital, Jagadhri in Tata Sumo from where he

was referred to Civil Hospital, Jagdhari from where he was referred to Civil

Hospital, Yamuna Nagar. Then he was referred to PGI, Chandigarh. When

he was being taken to PGI, he succumbed to the injuries. On these

allegations, the claimants filed the claim petition claiming compensation to

the tune of Rs.10 lacs on account of the death of Ashok Kumar. In their

written statement, the respondents resisted the claim petition. The issues

were framed by the learned Tribunal.

After hearing the learned counsel for the parties and examining

the evidence on record, the learned Tribunal passed the award as noticed at

the outset.

I have heard the learned counsel for the appellant, besides

perusing the findings returned by the learned Tribunal with due care and

circumspection.

Mr. Ravinder Arora, Advocate appearing on behalf of the

appellant urged with a good deal of force that as a matter of fact, the

deceased had died on account of his own rash and negligent driving. Raj

Kumar, respondent was driving the offending tractor at a moderate speed

and thus the award is liable to be set aside.

These contentions are unsustainable. FIR, copy of which is

Mark `A’ as well as the report under Section 173 of Cr.P.C, copy of which

is Mark `C’ tend to show that the accident occurred on account of reckless

and ruthless driving on the part of Raj Kumar, respondent. The age of the

deceased was 29 years at the time of accident. The income of the deceased

has been taken to be Rs.3,000/- being an unskilled worker. 13 has been
F.A.O. No.3897 of 2008 -3-

applied as multiplier. Thus, obviously, no fault can be found with the

findings recorded by the learned Tribunal. Seuqelly, this appeal being

devoid of any merit is dismissed.

November 03, 2008                              ( HARBANS LAL )
renu                                                JUDGE