Bombay High Court High Court

Dr. Jawaharlal Mannalal Bagadiya vs Maharashtra State Road Transport … on 21 August, 2008

Bombay High Court
Dr. Jawaharlal Mannalal Bagadiya vs Maharashtra State Road Transport … on 21 August, 2008
Bench: S.R. Dongaonkar
                                   1

     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
               NAGPUR BENCH, NAGPUR




                                                                      
                  FIRST APPEAL NO. 188/1993




                                              
    Dr. Jawaharlal Mannalal Bagadiya,
    aged about 40 years,
    Medical Practitioner,
    Resident of Ratanlal Plots,




                                             
    Akola, Tq. & Distt. Akola,             APPELLANT

                    ...versus...




                                      
    1) Maharashtra State Road Transport Corporation,
    through Divisional Controller,
                       
    Amravati,
                      
    2) Rahamatullakhan Ibrahimkhan,
    aged about 52 years, near Vitthal
    Tekdi, Amravati, Tq. & Distt.
      

    Amravati.                             RESPONDENTS
   



      ======================================

Shri B.N.Mohta, Adv. for the appellant.

Shri V.G.Wankhede, Adv. Respondents
=================================

CORAM : S.R.DONGAONKAR, J
JUDGMENT RESEVED ON : 12/08/2008
JUDGEMENT PRONOUNCED ON : 21/08/2008

1/- The appellant has preferred this appeal under

Section 173 of the Motor Vehicle Act, 1988 (in short M.V.Act)

to challenge the judgment and the award of Member, Motor

Accident Claims Tribunal, Akola, in M.C.A.P. No. 80/90, dated

::: Downloaded on – 09/06/2013 13:42:46 :::
2

12.1.1993.

2/- The appellant/original petitioner had preferred a

claim under Section 166 of the M.V.Act, for compensation

against the respondents; Respondent no.1 being the owner of

the vehicle allegedly involved in the accident bearing Bus No.

MH-31-8080 and respondent no. 2, the driver of the said bus.

It was the claim of the petitioner that he is a physiotherapist,

practicing in revenue colony of Akola. On 10.1.1990 at about

5 p.m. he was proceeding to visit one patient. He was

proceeding on his scooter i.e. Vijay Super Scooter bearing No.

MTR-7593. He started from Revenue Colony, travelled upto

main road of Akola, which runs South-North from Ashok Vatika

towards Railway Station. There is a road divider having a

platform of width of 3-4 feet. It is in between two roads,

which are in a way, “one ways”. The western side road is for

the vehicles coming from Ashok Vatika towards railway station

and Eastern side is for vehicles coming from Railway Station

side towards Ashok Vatika, on which S.T. Bus Stand is situated.

When the petitioner/appellant crossed the Eastern side road,

::: Downloaded on – 09/06/2013 13:42:46 :::
3

he waited at the side of road divider to get clearance from the

vehicles coming from Ashok Vatika side and proceeding

towards Railway Station including the Bus Stand. According

to him, his scooter was standing. At that very moment, one

S.T. Bus allegedly driven by Respondent no.2 came from Ashok

Vatika side, which was proceeding towards Railway Station

side for Bus Stand. When the petitioner was waiting, as stated

above, for getting clearance for his way, the said bus went

upto middle portion of its body ahead, however, the bus driver

Respondent no. 2 slightly swerved it towards left side, so right

side of hind portion of the bus brushed to the scooter of the

petitioner. As a result of this, he fell down and sustained

injuries to his right leg. Bus, however, did not stop, went

ahead and entered the S.T. stand which was at a distance of

about 150 ft. from the spot of accident. It is alleged that one

person went ahead and informed the bus driver and controller

of the bus-stand regarding the accident. At that time petitioner

was shifted to the hospital of one Dr. Rathi, who is orthopedic

surgeon. The petitioner sent complaint to City Kotwali Police

Station, Akola. It is alleged that the police made inquiry and

::: Downloaded on – 09/06/2013 13:42:46 :::
4

registered the offence vide Crime No. 22/1990 against

respondent no.2 and later on he was prosecuted. Thus, it is

alleged that because of the negligence of respondent no. 2 in

driving the said bus, petitioner had suffered accident and

consequent injuries to his right leg. It is further alleged that

the petitioner was bed ridden due to plaster put up on his leg,

for about 5 months. He was unable to carry his usual practice

of Physiotherapist for about 8-9 months.

ig He suffered

permanent disability of 10% because of mal-fracture. He thus

claimed compensation of Rs. 1,20,000/- for which the details

are mentioned in the claim petition. It may be stated that he

has given up the claim of Rs. 2,700/- to round up the figure of

compensation.

3/- The respondents resisted the claim with the

contention that there was no impact between bus & scooter of

the petitioner. According to them, the petitioner had rushed to

the road from the side lane and he came on the main road and

in order to take right turn on the Western side of the road i.e.

proceeding from Ashok Vatika towards the Station Road, his

::: Downloaded on – 09/06/2013 13:42:46 :::
5

Scooter slipped near the road divider and he fell down and he

sustained the injury. Thus, it is alleged that the petitioner was

himself negligent and in fact the S.T. Bus was not at all

involved in the accident. The claim as preferred by the

petitioner was also denied.

4/- The learned Member, M.A.C.T. found that the

situation of the spot and the position of the petitioner at the

time of relevant accident, are such that the only inference that

can be drawn is that the petitioner himself was negligent. He

considered the evidence led by the parties and found that the

petitioner should blame himself for the said accident. It is

further his finding that the petitioner was granted no fault

liability amount of Rs. 12,000/- together with interest. He also

held that if so advised, respondent no.1 may take appropriate

action if permitted by law to recover that amount from the

petitioner. Needless to say that the claim petition was

dismissed with costs to the respondents.

5/- Learned counsel for the appellant while challenging

::: Downloaded on – 09/06/2013 13:42:46 :::
6

this award, submitted that the petitioner has examined one

eye witness to the incident namely Ajaykumar Tapadiya, who

had seen the accident and had supported the claimant. He

also submitted that the claimant’s evidence shows that the bus

was negligently swerved on the left side and therefore, its

right backside portion had hit the petitioner whereby this

accident had occurred and the petitioner suffered injuries.

According to him, the evidence led by the respondent i.e. of

Respondent no.2 – driver – Rahemtullakhan and one shoe

shiner, who was doing his business in the precinct of the bus

stand who had allegedly seen the bus coming, saying that the

petitioner had himself lost control and scooter fell on his right

leg, so he had suffered injuries, is totally untrustworthy.

He, therefore, submitted that the evidence led by the

petitioner is quite reliable and therefore, the involvement of

the bus in the accident is clearly established. It is his

submission further that respondent no. 2 was prosecuted for

the aforesaid accident for negligent driving and the result of

his prosecution is not known and therefore, it has to be held

that respondent no.2 was negligent in driving his bus and

::: Downloaded on – 09/06/2013 13:42:46 :::
7

therefore this accident had occurred and as such the liability as

claimed by the petitioner needs to be cast upon the

respondents. He supported the quantum of the compensation

as claimed in the petition. In the alternative, his submission is

that the appellant/ petitioner should be allowed to convert his

petition under Section 163-A of the M.V.Act and as per

structured formula, he should be granted compensation,

inasmuch as the involvement of the vehicle (bus) is apparent.

As such, according to him, this appeal should be allowed and

proper compensation should be granted. He pressed into

service the decision of the Apex Court in (2001) 2 SCC 9;

Kaushnuma Begum and others vs. New India Assurance

Co. Ltd. and others, for this submission.

6/- Per contra, Shri Wankhede, Advocate, for

respondents, submitted that the bus station chowk through

which the bus was to take immediate right turn to reach bus

station was not far away. There was considerable traffic on

the road as it was just evening time, so the bus was driven in a

very slow manner. As admitted by the claimant’s witness, the

::: Downloaded on – 09/06/2013 13:42:46 :::
8

bus was proceeding from a distance of about 4 ft., from the

divider. The scooter of the petitioner was at about 2 ft. from

the divider on the road and as such he did not take proper

precaution to stay away from the main road on which there

was heavy traffic just by the side of the divider and as such he

was grossly negligent. According to him, the driver of the bus

was driving the bus with due care. The scooter had if at all

suffered dash, had suffered it on the back right side of the

same, for which the driver cannot be said to be negligent.

According to him, the petitioner is not entitled even for no

fault liability claim as observed by the learned Member,

M.A.C.T. According to him further, simply because

respondent no.2 was prosecuted, it does not lead to the

finding of guilt of rash or negligent driving by respondent

no.2. In fact, no panchnama of the bus was prepared and

therefore, it cannot be held that the said bus had dashed the

scooter of the petitioner. It is his contention further that the

petitioner cannot be allowed to convert the petition under

Section 163-A of the M.V.Act when complete trial is over.

Therefore, according to him, the appeal should be dismissed.

::: Downloaded on – 09/06/2013 13:42:46 :::
9

7/- In order to consider the rival contentions of the

parties, it is necessary to see the reasons recorded by the

learned Member, M.A.C.T. for coming to the relevant

findings. He has found that the roads i.e. on the Western side

and Eastern side which are apparently one-way roads are of

sufficient width. He also noticed that the width of the divider

was about 3-4 ft.ig He has further noticed that Eastern side of

the main road, the lane coming from Revenue Colony by

which the petitioner was coming, there is a petrol pump and

on the Northern side of this lane, there is Akola S.T. Bus stand,

meaning thereby the Akola S.T. Bus Stand was on the right

side & nor far away from the spot of accident. This would

mean that the bus may not be very fast at the relevant time.

8/- Learned Member has also found that the evidence of

the alleged eye witnesses Ajaykumar Tapadiya and the

petitioner is not sufficient to show that the bus was negligently

swerved on the left side to brush it on the right side to the

petitioner from back side. He has also found that simply

::: Downloaded on – 09/06/2013 13:42:46 :::
10

because the police has taken action and respondent no. 2 is

prosecuted, no inference about rashness or negligence can be

drawn. It is his observation that when the bus had gone ahead

of the scooter and the scooter had dashed on the back side of

the bus, the driver cannot be expected to take care as to what

is happening behind his bus. He has to look forward. The

same cannot be said to be incorrect. He has also noticed that

petitioner’s witness Ajaykumar Tapadiya has admitted that the

main road was straight (by which the bus was proceeding) and

there was no curve on the right side and as such the bus was

going in the straight line. Considering the fact that it was a

time of busy traffic, vehicles must be on either side of the bus

and therefore, the bus is expected to be driven in a straight

line at that very spot. The learned Member has found that the

bus must be going in the very slow speed inasmuch as there

was a square ahead and the bus was to take right turn for

reaching bus stand at that very square. This would show that

the bus must be driven very slow. The petitioner admittedly

was about 2 feet ahead from the divider side on the road and

the bus was at about 4 ft from the said divider. In such

::: Downloaded on – 09/06/2013 13:42:46 :::
11

circumstances it is difficult to say that due to swerving of the

bus on the left side, which is not possible because of the

possibility of the vehicles on the left side of the bus at that

time and the road was straight, bus must not have touched

the scooter of the petitioner can be said to be unfounded. The

learned Member has further pointed out as to how the

petitioner was negligent in driving his scooter. All these

observations cannot be said to be without any basis. Thus the

findings of the learned Member that the petitioner himself

was negligent in disregarding the traffic rules that the vehicles

on main road should get first preference to proceed and the

person coming from the lane (from the Revenue Colony

by-lane), to allow such vehicular traffic to proceed cannot be

said to be incorrect.

9/- Learned counsel for the appellant/petitioner has

contended that the respondents’ witness i.e. Shoe Shiner

Hansraj cannot be said to be trustworthy, as he was sitting on

the foot-path near the exit gate of S.T. Bus stand and he could

not notice the said impact of the bus with the scooter.

::: Downloaded on – 09/06/2013 13:42:46 :::
12

Assuming that his evidence cannot be believed, fact remains

that for that reason even the evidence of Ajaykumar Tapadiya

cannot be believed. It is necessary to bear in mind that he was

coming from his motor-cycle from Ashok Vatika side towards

Railway Station side. He has stated that he was coming from

Western half portion of the road and he arrived in front of

Rungta Petrol Pump. He has given the details as to how the

accident might have occurred, but one aspect that cannot be

missed is the fact that he was proceeding on motor-cycle and

therefore, he must be on the left side of the bus, as there was

only (approximately) 4 ft gap between the divider and the

bus. Because of the busy traffic, he could not be on the right

side of the bus. Admittedly, the accident had occurred,

according to the petitioner by dash to his scooter by the right

back portion of the bus. Therefore, unless this witness would

have been on the right side of the bus, he could not have

noticed the accident in full details and therefore, possibility of

his taking hasty action to go to bus-station and trying to book

the bus driver cannot be said to be improbable. It is pertinent

to note that in his evidence he has stated that he was the

::: Downloaded on – 09/06/2013 13:42:46 :::
13

President of Akola Municipal Corporation. Therefore,

possibility of police taking action against respondent no. 2 in

haste to prevent uproar of the public in such cases of the

accident, cannot be overruled. In such circumstances, merely

because the result of the prosecution is not made known by

the respondents to the tribunal, that fact by itself will not

lead to the conclusion that respondent no. 2 was negligent in

driving his bus. Therefore, the inference drawn by the learned

Member that respondent no.2 cannot be held to be negligent,

cannot be said to be perverse or unreasonable.

10/- It is further pertinent to note that in cross

examination, witness Arunkumar Tapadiya has stated that the

bus had slightly turned to the left side of the spot but he could

not give the angle. It is difficult to say that while taking bus

on the left side, back portion of the bus on the right side

would shift for about 2 ft., and therefore dash the scooter of

the petitioner. The possibility, because the petitioner was in

hurry, of the petitioner’s scooter by himself dashing the bus on

the rear portion on the right side, cannot be overruled. In any

::: Downloaded on – 09/06/2013 13:42:46 :::
14

case, in the above circumstances, the inference of the

negligent driving by respondent no. 2 cannot be drawn. In

this view of the matter, therefore, the finding of the learned

Member that petitioner has failed to prove the negligence on

the part of respondent no.2 cannot be held to be assailable. I,

therefore, agree with the learned Member in this regard.





                                         
    11/-            Turning to the aspect of the compensation,
                           ig                                                      the

learned Member in his impugned judgment has given the

reasons as to why he would say that in case the petitioner is

entitled for any compensation, he would be entitled to

Rs. 26,609/-. But for the aforesaid finding, this would be only

academic question, not warranted for the decision. This

inference also can not be said to be incorrect.

12/- Turning to the submissions of the learned counsel for

the petitioner that the petitioner should be allowed to convert

his petition under Section 163-A of the M.V.Act, suffice it to

say that once the claim petition has been decided;

unfavourable to the petitioner, in my opinion, he cannot be

::: Downloaded on – 09/06/2013 13:42:46 :::
15

allowed to take a stand that his petition should be allowed to

be converted under Section 163-A of the M.V. Act.

13/- Learned counsel has relied on the decision of the

Apex Court in (2001) 2 SCC 9; Kaushnuma Begum and

others vs. New India Assurance Co. Ltd., and others,

wherein it has been held in paras 12, 13, 15 & 16, thus-

“12. Even if there is no negligence on the part of the

driver or owner of the motor vehicle, but accident
happens while the vehicle was in use, should not the
owner be made liable for damages to the person who

suffered on account of such accident? This question
depends upon how far the rule in Rylands vs.
Fletcher can apply in motor accident cases. The said
rule is summarised by Blackburn, J., thus:

“The true rule of law is that the person

who, for his own purposes, brings on his land,
and collects and keeps there anything likely to
do mischief if it escapes, must keep it in at his

peril, and, if he does not do so, he is prima
facie answerable for all the damage which is
the natural consequence of its escape. He can
excuse himself by showing that the escape was
owing to the plaintiff’s default, or, perhaps,

that the escape was the consequence of vis
major, or the act of God; but, as nothing of
this sort exists here, it is unnecessary to
inquire what excuse would be sufficient.”

13. The House of Lords considered it and upheld the
ratio with the following dictum:

::: Downloaded on – 09/06/2013 13:42:46 :::
16

“We think that the true rule of law
is that the person who, for his own purposes,
brings on his land, and collects and keeps there

anything likely to do mischief if it escapes,
must keep it in at his peril, and, if he does not

do so, he is prima facie answerable for all the
damage which is the natural consequence of its
escape. He can excuse himself by showing that
the escape was owing to the plaintiff’s default,

or, perhaps, that the escape was the
consequence of vis major, or the act of God;
but, as nothing of this sort exists here, it is
unnecessary to inquire what excuse would be

sufficient.

14………….

15. The Rule in Rylands v. Fletcher has been referred

to by this Court in a number of decisions. While
dealing with the liability of industries engaged in
hazardous or dangerous activities P.N. Bhagwati, C.J.,
speaking for the Constitution Bench in M.C. Mehta

vs. Union of India expressed the view that there is no

necessity to bank on the rule in Rylands v. Fletcher.
What the learned Judge observed is this: (SCC p. 420,
para 31)

“We have to evolve new principles and lay
down new norms which would adequately
deal with the new problems which arise in a
highly industrialised economy. We cannot
allow our judicial thinking to be constricted by

reference to the law as it prevails in England
or for the matter of that in any other foreign
country. We no longer need the crutches of a
foreign legal order.”

16. It is pertinent to point out that the
Constitution Bench did not disapprove the rule. On

::: Downloaded on – 09/06/2013 13:42:46 :::
17

the contrary, learned Judges further said that “we are
certainly prepared to receive light from whatever
source it comes”. It means that the Constitution

Bench did not foreclose the application of the rule as
a legal proposition.”

14/- It is true that the compensation was awarded in that

case considering the provisions of Section 163-A of the M.V.

Act. However, in this context, it is necessary to bear the

principles laid down by the Apex Court in I(2004) ACC 728

(SC)

Deepal Girishbhai Soni & ors. vs. United India

Insurance Co. Ltd., Baroda, wherein it has been held in para

64 thus–

“64. We, therefore, are of the opinion that Kodala

(supra), has correctly been decided. However, we do
not agree with the findings in Kodala (supra) that if

a person invokes provisions of Section 163-A, the
annual income of Rs. 40,000/- per annual shall be
treated as a cap. In our opinion, the proceeding

under Section 163-A being a social security
provision, providing for a distinct scheme, only
those whose annual income is upto Rs.40,000/- can
take the benefit thereof. All other claims are
required to be determined in terms of Chapter XII of

the Act”.

15/- Here is the case where petitioner has alleged his

income of Rs. 5000/- per month. Therefore, he would be

obviously disentitled for claiming compensation under section

::: Downloaded on – 09/06/2013 13:42:46 :::
18

163-A of the M.V. Act. This is not a case where the respondents

are admitting about the involvement of their vehicle in the

accident. In fact, the Claims Tribunal has found otherwise. It

is further necessary to bear in mind that it is not a death claim.

The evidence of the victim of the alleged accident and one

alleged eye witness is available on record. The claimant has

tried to lead evidence to show the involvement of the bus in

the accident causing injury to the petitioner. That evidence has

been disbelieved or atleast found unacceptable by leading to

the inference of the guilt of the driver of the bus – respondent

no.2. In such circumstances, and more so because the

petitioner has consciously filed the claim petition under section

166 of the M.V.Act, he cannot be allowed to convert the same

under Section 163-A of the M.V. Act, after disposal of his

petition on merits. No doubt, appeal is the continuation of the

proceedings, but then this after-thought plea of the petitioner

cannot be allowed to stand, for the obvious reasons & as stated

above. In this view of the matter, this contention of the

learned counsel for the appellant is far from acceptance.

::: Downloaded on – 09/06/2013 13:42:46 :::
19

16/- It is informed that the respondents had not taken any

action to recover the amount of N.F.L. paid to the petitioner/

appellant, as such no further orders are necessary. The

submissions of the learned counsel for the appellant that in

view of the statutory enhancement of the N.F.L. quantum from

Rs. 12,000/- to Rs. 25,000/-, the appellant should be awarded

this much compensation, also cannot be accepted for the

aforesaid reasons. ig Though the evidence of the Orthopedic

Expert could have been available to him for proving the

medical expenses, the percentage of disability and his bed

riddenness, etc., the same is not led. All these circumstances

would speak against the case of the petitioner in appeal. As

such the appeal will have to be dismissed. The same is

dismissed. However, in the circumstances of the case, with no

order as to costs.

JUDGE

Rvjalit

::: Downloaded on – 09/06/2013 13:42:46 :::