C.R.No.2880 of 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.R.No.2880 of 2009.
Decided on August 25, 2009.
Kamal and others
.. Petitioners
VERSUS
M.Loganathan and others.
.. Respondents
***
CORAM: HON'BLE MR.JUSTICE M.M.S.BEDI
PRESENT Mr.Sandeep Jasuja, Advocate,
for the petitioners.
None for the respondent Nos.1 & 2.
Mr.R.M.Gupta, Advocate, for respondent No.3.
M.M.S. BEDI, J. (ORAL)
Since respondent Nos.1 & 2, are ex parte before the
lower Court and they are proforma respondents, their service, is
therefore, dispensed with.
This is a petition under Article 227 of the
Constitution of India, for challenging the order dated 11.04.2009, by
virtue of which the application filed by the claimants-petitioners
before the lower Court to amend the income of deceased from
… 1
C.R.No.2880 of 2009
Rs.4,000/- per month to Rs.3300/- per month, has been declined in a
petition under Section 163-A of the Motor Vehicles Act (for short ‘the
Act’). In order to claim compensation under Section 163-A of the Act,
the factum of negligence of driver of the offending vehicle is not
required to be established and compensation can be paid if the
monthly income of the deceased does not go beyond Rs.3300/-.
The claims Tribunal has declined the said
amendment, inter alia, on the ground that it would tantamount to
withdrawing of admission and that the witnesses have already been
examined.
Mr.R.M.Gupta, counsel for insurance Company has
opposed the revision petition contending that withdrawal of
admission will cause prejudice to Company.
After considering the facts and circumstances of
this case, I am of the opinion that Section 163-A of the Act, is a
social security provision which gives a right to the claimant to claim
income of a person who has died in an accident earning Rs.40,000/-
per month, not to prove the negligence on the part of the driver of the
offending vehicle.
Taking into consideration the object of Section
163-A of the Act, it appears to be a case where the provisions that
admission once made cannot be permitted to be withdrawn is not
applicable. This case would fall in a category where a claimant
waives a particular right or gives up a claim in order to derive the
benefit of statutory provisions.
… 2
C.R.No.2880 of 2009
In peculiar circumstances of the case, the petition is
allowed and the order dated 11.04.2009, is hereby set aside. The
income of son (PW.1 Kamal) of the deceased is permitted to be
corrected as Rs.3300/- per month, instead of Rs.4,000/- per month.
Disposed of.
(M.M.S.BEDI)
JUDGE
August 25, 2009.
rka
… 3