High Court Rajasthan High Court - Jodhpur

Roop Chand vs Smt. Leela Devi & Ors on 29 July, 2010

Rajasthan High Court – Jodhpur
Roop Chand vs Smt. Leela Devi & Ors on 29 July, 2010
1                                    (1) S.B.Civil Misc.Appeal No.356/99
                                      (2) S. B. Civil Misc. Appeal No.506/99

    IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR.

                            JUDGMENT


(1) SMT. LILA DEVI & OTHERS. V. BOBBY @ BALWINDER SINGH &ORS


(2) ROOP CHAND                   V. SMT. LEELA DEVI & OTHERS.


             S. B. CIVIL MISC. APPEALS NO. 356/1999
             & 506/1999, against the award dated
             15.02.1999, passed by Shri Rajendra Singh,
             RHJS, Judge, Motor Accidents Claims Tribunal,
             Sri Ganganagar in MAC No.14/89



DATE OF JUDGMENT                                JULY 29, 2010

                              PRESENT

                 HON'BLE MR. JUSTICE C. M. TOTLA



Mr.R.K.Singhal & Mr. G.R.Goyal , for Appellant (s).
Mr. V.K.Agrawal and Mr. A.K.Dadhich, for Respondent (s).


BY THE COURT:

Above two appeals, first by claimants for also holding

insurer liable and quashing order to pay part of compensation to father

and brothers of deceased l and other by owner for holding insurer liable to

pay, arise out of the same judgment, so are being decided together.

On 31.10.88, at about 10.45 p.m., Shri Madan Gopal, on a
2 (1) S.B.Civil Misc.Appeal No.356/99
(2) S. B. Civil Misc. Appeal No.506/99

public way, was hit by car No. RSK 2700, resulting death due to injuries

sustained compensation claim by wife, two minor sons, two minor

daughters, parents of two brothers. Allowed and awarded, accepted by

the tribunal for Rs.2,86,680/- and interest and in relation to award are the

appeals.

Relevant brief facts, per claimants, are that Shri Madan

Gopal, 30 years, at the relevant time, was employed in government

hospital as ward boy – was getting salary about Rs.750/- who also

employed as home guard, used to get allowance Rs.15/- per day. On that

day, deceased, along with three other home guards, reporting at police

station and than riding on cycle, was going to duty place at food

corporation. Then, on Suratgarh road, a car fastly and negligently driven,

came and struck cycle, made Madan Gopal fell down, than car speedily

escaped and injured admitted to hospital, where succumbed in evening

on 1.11.88. Averred that FIR No.178/88 was registered on 1.11.88 on

complaint of Chandi Prasad and that the vehicle owned by Roop Chand,

was given for repairs at workshop of mistry Babulal and one Shri Bobby @

Balvinder Singh as such and worker employee of mistry on his behest

was driving the vehicle. For earning Rs.1230/- per month, estimating loss

for 30 years, Rs.10,42,800/- and deducting Rs.42,800/- for own expenses

of deceased, Rs.75,000/- for pain, agony, deprivation of love and

affection and Rs.5,000/- for expenses, claimed compensation

Rs.10,80,000/-.

3 (1) S.B.Civil Misc.Appeal No.356/99
(2) S. B. Civil Misc. Appeal No.506/99

Owner Shri Roop Chand asserted that the vehicle for

substantial repair and body work given to and was with Babulal and he did

not know of any accident and also when driven by whom. The owner,

accepting the deceased to be employed as above, asserted that the

deceased fast moving cycle on, was chasing the car and cycle striking, he

fell down.

Said repairer respondent mistry Babulal replied that he

since a day earlier, was away to Delhi and not in know of any accident

and the vehicle when driven by whom, and that named person Bobby at

that time or ever was not in his employment. Stated vehicle if driven by

anyone, was not under instructions.

Bobby @ Balwinder Singh replied denying all – stated that

he neither driving, nor involved in accident and falsely implicating him, is

chargesheet against him for the offence.

Appellant insurance company, denying claim petition

averments, stated that per claimants themselves, the vehicle was not

driven by a person in control or supervision of employer and that even if

the vehicle was for repair at workshop during which any accident

occurred, still insurer not responsible. Also asserted that insurer was never

informed of such accident which is mandatory and that so stated driver

did not possess valid driving license.

Compensation was claimed from owner, repairer mistry,

said driver and the insurer.

4 (1) S.B.Civil Misc.Appeal No.356/99
(2) S. B. Civil Misc. Appeal No.506/99

Issues seven were framed relate to questions if incident

occurred due to negligence of the said driver and caused is death in

accident – dependency of claimants and necessity of succession certificate

– relation of said repairer and compensation quantum. Issue No.6 is

regarding whether vehicle owner did not inform insurer and if so, to what

effect. Issue No.7 is whether vehicle driver had a valid license – if not,

effect thereto.

On behalf of the claimants, evidence is wife of deceased,

father, police officer Sandeep Prasad, and Chandi Prasad who, per him,

was with the deceased and lodged first information report. In defence

are statements of owner Roop Chand and said driver Bobby @

Balwinder. For insurance company are statements of administrative

officer. Placed on record and exhibited are certain copies of FIR, post-

mortem report etc.

Vide judgment of 19.11.96, learned Judge arriving at

conclusions of accident – due to negligence of Bobby @ Balvinder Singh

who driving – g injuries to Madan Gopal-who died of injuries – claimants

dependent on him, estimating Rs.2,65,680/- as earning loss applying

multiplier for annual income Rs.14,707/- and Rs.21,000/- for other heads,

awarded total compensation Rs.2,86,680/-. Learned Judge arrived at

conclusion that vehicle was not liable as was handed over to and with

mistry for repairs. Responsibility for payment was held of owner, repairer,

and drivers and also insurer challenging above award appeal No.11/97,
5 (1) S.B.Civil Misc.Appeal No.356/99
(2) S. B. Civil Misc. Appeal No.506/99

preferred by insurer, was disposed of by judgment dated 13.5.98,

directing “in this view of the matter, the findings on issues No. 6 and 7

are set aside, the matter is remitted back to the Tribunal for fresh

adjudication on issues No. 6 and 7 and then decide the case and

adjudicate upon the liability of the insurance Company.”

Learned tribunal than vide judgment dated 15.2.99 held

(for issue No.6) that for accident, owner did not intimate insurer but this

of no consequence and for issue No.7, held that driver Bobby @

Balvinder Singh did not have driving license – to whom vehicle given by

insurer, so owner responsible for paying compensation, but not

insurance company – consequently, awarded compensation Rs.2,71,680/-

with interest, payable by owner, driver, repairer & not insurer.

Claimants, preferring appeal, request that award also be

against insurer and insurer ordered to pay – also request that order of a

part of compensation in favour of father brothers deceased be set aside.

Owner requests that quashing the finding on issue No.7

and holding insurer also responsible they be ordered for payment.

Learned counsel for the claimants vehemently argued that

(i) vehicle was statutorily insured, (ii) deceased was a third party in

relation to this vehicle, (iii) irrespective of the fact who and in what

capacity driving, dependents of deceased entitled to receive amount from

the owner and consequently by the insurer, (iv) brothers of the deceased

neither dependent on deceased, nor can be heirs particular when
6 (1) S.B.Civil Misc.Appeal No.356/99
(2) S. B. Civil Misc. Appeal No.506/99

deceased survived by wife, children and mother; (v) appeal of insurer

decided vide order dated 13.5.98 and only issues No. 6 and 7 remain

open. In support of contentions, cited are National Insurance v. Swaran

Singh, WLC (SC) 2004 Vol.1 p.270; Sohan Lal Passi v. P.Sesh Reddy, AIR

1996 SC 2627; & Guru Govebar v. Filomena.

Learned counsel for owner contends that the vehicle was

rightly insured as provided by the provisions – he delivered it for repairs

at a workshop – as he subsequently came to know Bobby @ Balwinder

Singh mistry while driving under instructions of workshop owner met with

an accident – either Bobby or any driving was not under owner’s

instruction or control – owner control only upto he handed over for

repair and only insurer liable.

On behalf of the insurer, thrustly argued that (i) entire

version of handing over for repair and driven while under repairs and

control of repairer, completely concocted and after thought only to obtain

compensation from insurer, (ii) vehicle, per owner Roop Chand, was in a

hopelessly dilated condition, so cannot be accepted for hand over for

repair, more so when owner does not know when handed over and how

many days for repairs need – owner cannot be allowed to be over-smart

and that owner creating version ending is his liability – learned tribunal

not properly appreciated evidence. Argued that earlier appeal decided,

set aside the award and entire mater and all issues remain open.

Submitted that if the insurer is held liable, then non-lialbility clause stand
7 (1) S.B.Civil Misc.Appeal No.356/99
(2) S. B. Civil Misc. Appeal No.506/99

circumvented and encouraged other grounds like with repairs etc.

Argued that when vehicle driven in violation of policy conditions as here

without a valid license, then insurer not at all liable.

Thoughtfully considering arguments, gone through the

record. Deciding earlier appeal, vide order dated 13.5.98 passed award

dt 15.11.07 set aside and directing for fresh adjudication on issues No. 6

and 7, and then decide the case and adjudicate upon the liability of the

insurance company.

The vehicle is alleged to have been driven by Bobby @

Balwinder Singh and for the registered FIR of the incident, against him is

filed a charge sheet for the offences. Certified copy of charge-sheet is on

record and Bobby @ Balwinder Singh appearing in evidence, has accepted

of criminal case against him pending. Owner Roop Chand NAW 1 in his

evidence states that he soon after purchasing, handed over the vehicle for

repairs at workshop of Bobby @ Balwinder Singh, where Babu Lal mistry

also worked and joint owner of workshop with Bobby. Per owner, when

he went to take back vehicle from Bobby, he was informed of the

accident and the vehicle being with police. Bobby @ Balwinder Singh NAW

2 states that his is not any car, jeep or workshop and not ever was.

According to this witness, he does not know driving any vehicle, not even

scooter. The witness denies of ever any vehicle by Roop Chand given to

him. As above, just opposite to each other is the evidence of the owner

and the said driver. No other evidence to show who driving or not.

8 (1) S.B.Civil Misc.Appeal No.356/99
(2) S. B. Civil Misc. Appeal No.506/99

However, the position remains that police challan presented for the

accident against the said driver and the FIR lodger Chandi Prasad AW 3

states of accident having occurred in his presence as above, so only

inference, though evidence weak can be that accident occurred of and

involving this vehicle owed by Roop Chand who had given for repairs

and at the time, was being driven under instructions and control of person

other than owner who appears to be repairer to whom given for repairs.

Looking from other perspective, as far as deceased and his

legal representatives are concerned, when involving the vehicle, the

accident is proved to have happened here in given facts and situations,

for them hardly is very relevant as to who and why was driving.

Deceased Madan Gopal in night at about 10.30 p.m., going on a bicycle

when he was struck by the vehicle. As far as Madan Gopal is concerned,

he is completely a third party in relation to the vehicle and insurer. Given

these facts, as deceased neither owner nor driver and in no way seems

to have any connection with any is a third party so insurer becomes liable

to pay – other matters being in domain between insurer and owner so

insurer may be at liberty to recover from owner if held to be so.

In the instant case, above being the position, argument

that insurer under non-liability cannot be accepted. Hon’ble the Supreme

Court, while dealing with , AIR 2008 SC–, NIC v. Geeta Bai. 2006 ACJ

1224 has also held on the same lines.

 9                                     (1) S.B.Civil Misc.Appeal No.356/99
                                       (2) S. B. Civil Misc. Appeal No.506/99

                Similarly, the factum that the said driver         Bobby @

Balwinder Singh did not possess any license and also that insurer was

never informed of accident by owner, is immaterial for awarding

compensation to claimants.

Now, thinking for question of of the owner, it appears that

in the present case the vehicle was handed over for repair at a workshop.

This being so, for appellant not possible to control vehicle minute to

minute, including also for who drives and how. After much time of

handing over for repairs at workshop, if the vehicle is driven by a person,

not authorized, then the same very hardly can be said to be in knowledge

or instruction of the owner. As observed on evidence and facts only

conclusion, as above, is of vehicle being at workshop for repair, so in

absence of his knowledge or connivance, evidence and reasons and on

evidence disclosing facts and circumstances, the owner cannot be held

liable. Admittedly, effective insurance as necessary under Section 147

was in force.

Therefore, appeals of owner and partially of claimants

succeed.

Now, coming to second part of claimants, appeal that

father and brothers are not entitled to any compensation. Indisputably,

brothers being second class of heirs in relation to other claimants so

cannot claim any legal representations and/or inheritance but dependency

not necessarily always equitable to succession. However, this is to be
10 (1) S.B.Civil Misc.Appeal No.356/99
(2) S. B. Civil Misc. Appeal No.506/99

borne in mind for love and affection, dependency etc. compensation can

be to parents. Question whether or not brother can ask for compensation

apart, parents can always claim compensation that and if their

dependency on deceased or injured is/was higher because of reasons of

high family liability and dependency (of children) on them. Acceptable or

not, is a entire different matter. In the instance case, claimants happened

to be wife, four children, parents and two brothers of deceased.

Laxminarain PW 2, father after six years of the incident, stated his age to

be 65. Per claim, youngest of the son was 14 years. This being so, other

brothers claimant perhaps not below 21 years particularly when eldest

child of deceased was 9 years. Brothers are not strict legal representatives

and even if some dependency of the brothers even then, learned tribunal

for father and mother seems to have inferred of parents to that extent,

including other sons. If the amount is not disbursed, then considering

wife and four minor children of deceased and now belatedly appropriate

shall be to order 1/4th for parents and 2/3rd to wife and four children.

On behalf of the appellants, argued that post judgment

19.11.96, tendered Rs.5,40,543/-, trial Court directed Rs.2,36,111/-

(excluding earlier interim paid) to wife and four children and rest equal to

parents and brothers which abnormally disproportionate. The argument

has merit. On perusal of file, it appears that no specific division, except of

some FDs in favour of minor is in judgment and, thereafter, of 1.3.97

order of disbursement as above is. Consequently, subsequent payment
11 (1) S.B.Civil Misc.Appeal No.356/99
(2) S. B. Civil Misc. Appeal No.506/99

made or not, clearly so emerges from the record and directions given by

the tribunal. Per order-sheet dated 4.4.97, learned Tribunal directed to

call back refund bill. Though the apportionment as above, is not justified

but as they are parents and brothers of the deceased, so now, after 14

years of disbursement (if payment actually made), shall not be in the

interest and conducive of close relationship, if now directed, is recovery.

However, if amount is not disbursed, then considering wife

and four minor children of deceased and as while assessing dependency,

multiplier of 18 is used and period elapsed so for, 1/4th for parents and

2/3rd for wife and four children of deceased shall be appropriate. However,

the disbursement in excess to it, if already made, then not to be effected

recovery. However, if disbursement not made consequential to order

dated 1.3.97 or made only in part, then only, 25% of the compensation

amount shall be payable to respondent parents, i.e. R4 & R5 and this

25% shall include all amount paid so far.

Per findings, as above, both the appeals are to be decided.

Partly allowing appeal No.356/99, is ordered that insurance

company respondent No.3 is also liable to make payment of the

compensation. Disbursement, out of compensation amount to respondents

No. 6 and 7, is set aside. Respondents No.4 and 5 (parents) are entitled

for 1/4th of the total compensation amount, including earlier paid. Amount

already paid, if any, to any of R4, 5, 6 and 7, not to be recovered now.

Accepting appeal No.506/99 of owner, is ordered that insurer respondent
12 (1) S.B.Civil Misc.Appeal No.356/99
(2) S. B. Civil Misc. Appeal No.506/99

shall be liable to pay and satisfy award of compensation. However,

Rs.25,000/- deposited or paid by owner to be set off against

compensation and shall be payable to claimants.

No order as to costs.

Order as above in two appeals.

(C. M. TOTLA), J.

scd