Delhi High Court High Court

Sh. Hari Shankar And Anr. vs Sh. Ganga Ram And Ors. on 16 January, 2008

Delhi High Court
Sh. Hari Shankar And Anr. vs Sh. Ganga Ram And Ors. on 16 January, 2008
Author: K Gambhir
Bench: K Gambhir


JUDGMENT

Kailash Gambhir, J.

1. By way of the present appeal, the appellants seek to challenge the impugned award whereby the compensation of Rs. 50,000/- has been granted in favor of the appellants.

2. Brief summary of the facts to deal with the contention of counsel for the appellants are as under:

On 31.5.91 at about 5.40 p.m., the deceased Master Raju was crossing the road No. 37 from the side of Kanhiya Nagar, Tri Nagar, Delhi for going to JJ Colony, Wazirpur, Delhi, over the bridge of canal along with his father Sh. Hari Shankar and uncle Sh. Govind. At that time, a three wheeler scooter bearing registration No. DER 552 came at a fast speed after jumping the red light and hit Master Raju. As a result, he sustained injuries on his chest, head and right leg. From the accident site, he was removed to LNJP Hospital and where he was operated for head injury. He filed a claim petition and while the decision of the claim petition was pending he expired.

3. Counsel for the appellants contends that the Tribunal has awarded a meagre amount of Rs. 50,000/- only towards medical expenses and transport allowance. Counsel contends that Rs. 36,000/- has been awarded towards medical expenses spent by the appellants and Rs. 14,000/- has been awarded towards conveyance allowance on the basis of Rs. 2,000/- per year for a period of 7 years. Counsel further contends that no amount of compensation has been awarded in favor of the appellants under any other head i.e. towards loss of financial dependance, loss of love and affection and funeral expenses.

4. I have heard learned Counsel for the appellant and perused the record.

5. Nobody is present on behalf of the insurance company/respondent No. 4.

6. Perusal of the award clearly shows that the Tribunal has totally ignored and over-ruled the medical record placed on record by the appellants. The Tribunal has awarded conveyance allowance of only Rs. 2,000/- per year on the basis that the deceased was getting his treatment for a period of 7 years continuously and during this period the appellants must have spent a sum of Rs. 2,000/- towards transport allowance. However, at the same time the Tribunal got oblivious of the medical papers filed on record by the appellants. Perusal of these medical papers pertaining to LNJP Hospital, G.B. Pant Hospital clearly goes to show that the deceased was in continuous treatment from the date of accident till almost his death. The deceased had received head injury in the said accident and due to the sufferings, the deceased used to have seizures at quite frequent intervals and used to suffer from epileptic fits. The casual approach of the Tribunal in ignoring the said vital documents and the poor background of the appellants is not appreciated. More humane and considerate approach has to be adopted to deal with the compensation cases arising out of the motor accidents.

7. In cases of motor accidents the endeavor is to put the dependants/claimants in the pre-accidental position. Compensation in cases of motor accidents is paid for reparation of damages i.e. to put the party in the same position as if he had not suffered on account of the wrong. While dealing with such matters the Tribunal should be more vigilant and should take care that no further wrong happens on account of injustice done to them by overlooking the documents present on record.

8. In the light of the above position, the matter is remanded back to the Tribunal for fresh consideration of the case in view of the medical papers already filed by the appellant on record and to pass a fresh award.

9. With these directions, the appeal is disposed of.

10. Parties are directed to appear before the Tribunal on 07.02.2008.