High Court Rajasthan High Court - Jodhpur

R S R T C & Anr vs Pravin Kumar on 16 March, 2009

Rajasthan High Court – Jodhpur
R S R T C & Anr vs Pravin Kumar on 16 March, 2009
                                                                            1

     IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
     --------------------------------------------------------


                               J U D G M E N T


                   CIVIL MISC. APPEAL No. 745 of 1997

                               R S R T C & ANR
                                      V/S
                                 PRAVIN KUMAR


Date of Judgment                      :               16.3.2009


                       HON'BLE SHRI N P GUPTA,J.


Mr. ANIL BACHAWAT, for the appellant / petitioner
Nobody appears for the Respondent/s.

BY THE COURT :

This appeal has been filed by the appellant, who

is the owner of the vehicle, against the award of the Motor

Accident Claims Tribunal, Rajsamand dated 19.3.1997,

passing an award in the sum of Rs.75,000/- on account of

personal injury sustained by the claimant.

The brief facts of the case are, that on 3.7.1991

the claimant respondent was travelling in the bus of the

appellant as a passenger. In the Desuri Ki Naal on account

of negligent driving of the bus, it hit against the

hillock, as a result of which, the claimant was thrown out,

and sustained injury. He has claimed that he was student of

9th standard.

2

The appellant contested the claim by filing the

written-statement, and only adopted a stand of denial for

want of knowledge and proof. It was also pleaded that the

appellant operates vehicles in public interest, from whom

no compensation, or interest can be awarded. In other

words, it can very safely been inferred, that the factual

averments, about the happening of the accident, negligent

driving of the bus, the claimant’s sustaining personal

injuries etc. were not at all denied, and are required to

be taken to be admitted, on the principle of non-traverse.

However, the learned Tribunal framed 4 issues.

Issue No.1 related to negligence. Issue No.2 related to

quantum of compensation, and issue No.3 related to non-

liability of the insurer, on the basis of the pleadings

taken in the written-statement.

I am constrained to observe, that the learned

Tribunal has proceeded with a case in a wholly casual

manner, inasmuch as, neither the bus is alleged to be

insured, nor insurer was at all a party, nor any reply was

filed by the insurer, nor any decree was claimed against

the insurer, still issue no. 3 has been framed. It appears

that the Tribunal had prepared a standard proforma of

issues, and by filling in the blanks, it was signed in the

present case. This practice is required to be stopped
3

forthwith by all the Tribunals, and is seriously

deprecated. Copy of this order be circulated to all the

Motor Accident Claims Tribunals, with a direction to stop

this practice if they are also following it.

During trial claimant examined himself, and

deposed the facts alleged in the claim petition, and also

deposed about the treatment administered on him. In cross-

examination, he was suggested, that the bus was negotiating

a down gradient, and he does not know that the brakes of

the bus suddenly failed, and at that place, on one side was

hillock, while on the other side, was a deep pit. Thus, it

appears, that during trial, a defence was sought to be

developed about sudden brake failure of the bus.

The learned Tribunal decided issue No.1 in favour

of the claimant, by observing, that firstly no evidence has

been led in this regard by the defense, the burden of proof

of sudden failure of brakes was on the defendants, even the

mechanical examination report of the vehicle has also not

been produced; Even driver of the bus has not been examined

by the defendant. Thus, there is no material whatever on

record, on the basis of which it can be concluded, that the

accident occurred on account of sudden brake failure. Thus,

the issue was decided against the appellant, and in favour

of the claimant.

4

Arguing the appeal it was contended, that the

accident was unavoidable, for the simple reason, that the

bus was negotiating a steep down gradient, and at that

time, suddenly the brakes failed, and it was an act of

carefulness on the part of the driver, that instead of

allowing the bus to fall in the pit, he chose a lesser evil

of allowing the bus to dash against the hillock, otherwise

far more drastic consequence would have flown, and the

learned Tribunal was in error in not appreciating this

aspect of the things, and the overall situation.

I have heard learned counsel for the appellant,

and have gone through the material on record, as nobody

appeared on behalf of the respondent.

In my view, may be that the accident may have

occurred on account of failure of brakes. Obviously if the

brakes were functioning perhaps the vehicle would have been

controlled, but then, in the legal parlance, projecting

this defence, tantamounts to taking a defense of mechanical

failure, or mechanical brake down. Obviously this is a plea

of fact, which requires a bundle of facts to be pleaded,

and proved, including, that it was the latent defect, which

could not be noticed by the owner and/or driver, and that

the vehicle was being properly maintained from time to

time, to be in a roadworthy condition, and despite taking

all care, and precaution, and undertaking all requisite
5

maintenance, the brakes had failed. In the present case,

significantly, as noticed above, there is no pleading

whatever, even about the brakes having failed, much less

the plea of mechanical failure, or mechanical brake down,

had been taken in the manner as required by law. I may

refer to celebrated judgment of this Court in Radha Devi &

Anr. Vs. M/s. Aaluman Gyanchand & Ors., reported in 1982

ACJ 69, wherein the law in regard to the requirement of

pleading, in cases of mechanical failure or mechanical

brake down, the facts required to be pleaded and to be

proved, has been dealt with threadbare, even by considering

various judgments of Hon’ble the Supreme Court, judgments

of Privy Council, and the judgments of House of Lords, so

also that of Kings Bench. To be precise, judgment in Radha

Devi’s case fully covers the present case against the

appellant.

In the result, following the judgment in Radha

Devi’s case, I do not find any force in the appeal. The

same is, therefore, dismissed. The parties shall bear their

own costs.

( N P GUPTA ),J.

/tarun/