Rajasthan High Court – Jodhpur
National Insurance Company & Ans vs Amba Bai & Ors on 6 August, 2009
1/3 S.B.CIVIL MISC. APPEAL NO.405/97 (National Insurance Co. vs. Amba Bai & Ors.) DATE OF ORDER : 6/8/2009 HON'BLE DR.JUSTICE VINEET KOTHARI Mr.Sanjeev Johari, for the appellant. This appeal has been filed by the Insurance Company aggrieved by the award dated 29/6/1996 in MACT Case no.18/93 (Amba Bai w/o Shanker Lal & Ors.). The only point pressed by the learned counsel for the appellant Insurance Company is that the compensation in question is excessive and that deceased Shambhu Singh himself was negligent in driving his scooter and accident took place in the middle of the road with the jeep in question. Learned counsel for the appellant insurance company fairly submits that since they have not applied or taken permission under Section 170 of the Act from the learned Tribunal, the quantum of compensation cannot be challenged by the appellant insurance company in view of the provisions of Section 149 of the Act. However, he submits that on the question of negligence of the scooter rider - deceased Shambhu Singh, the findings of the learned Tribunal are incorrect. 2/3 Having heard learned counsel and upon perusal of the findings of learned Tribunal, this Court is satisfied that there is no force in the present appeal of the Insurance company. Learned Tribunal has found that the jeep no. RJ-3C-104 was being driven by the driver in rash and negligent manner and the witness P.W.3 - Mahendra has stated before the Tribunal that despite being told, the said driver while overtaking another truck hit the scooter coming from opposite side and consequently the driver of the said scooter - deceased fell down and suffered injuries and ultimately died. From the said findings and site map it does not appear that there was any negligence on the part of scooter rider and consequently the findings of the learned Tribunal cannot be said to be incorrect or perverse in any manner. As far as quantum of compensation is concerned, firstly the insurance company is not entitled to challenge the same in the absence of prior leave granted by the learned Tribunal in this regard under Section 170 of the Act and even otherwise the quantum of compensation of Rs.3,50,000/- on account of death of young person 3/3 of 34 years of age, who was employed at G.S.Industries cannot be said to be excessive and the learned Tribunal has considered the relevant evidence while awarding said compensation in favour of claimant. In view of above, there is no ground in the present appeal to interfere with the impugned award. The appeal being devoid of merit is accordingly dismissed. Copy of this order be sent to opposite side. (DR.VINEET KOTHARI), J.
item no.9
baweja/-