Chattisgarh High Court High Court

The New India Assurance Company … vs Salikram on 17 August, 2007

Chattisgarh High Court
The New India Assurance Company … vs Salikram on 17 August, 2007
       

  

  

 
 
      IN THE HIGH COURT OF CHATTISGARH AT BILASPUR         

     MAC No.48 of 2007

     The    New   India   Assurance Company Limited

                                 ...Petitioners

                                    VERSUS

     1.  Salikram

     2.  Vishnu Sahu

     3.  Deepak
                                 ...Respondents

! Shri Dashrath Gupta, counsel for the appellant/insurer

^ Shri R.N.Jha, counsel for respondent No.1/claimant

No one appears on behalf of respondents No.2 and 3 though served

Hon’ble Shri Dilip Raosaheb Deshmukh J

Dated: 17/08/2007

: Order

Appeal under Section 173 of the Motor Vehicles Act 1988

ORAL ORDER
(Passed on 17th August, 2007)

Heard.

(2) This appeal is directed against the award dated

13-10-2006 passed by Shri N.D.Ekka, Additional Motor

Accidents Claims Tribunal, Khairagarh (henceforth

`the MACT’) in Claim Case No.24/2005, whereby the

MACT has awarded Rs.2,42,000/- to respondent

No.1/claimant for the permanent disability suffered

by him due to the accident.

(3) Brief facts are that on 09-08-2005, respondent

No.1/claimant was going to his Village Pendri on a

cycle. Respondent No.3 drove Sumo vehicle No.CG

09/5003 in a rash and negligent manner and dashed

against the cycle of respondent No.1/claimant, who

sustained fracture in radius and ulna bones of left

fore arm and also sustained a serious head injury.

The claimant was admitted in Chandulal Chandrakar

Memorial Hospital, Bhilai from 10-08-2005 to 27-08-

2005 and incurred heavy expenses in treatment.

Operation of the fractured montegra was also

performed. The claimant filed the disability

certificate and all the relevant documents relating

to treatment undertaken and expenses incurred by him.

All these documents were exhibited by the MACT during

statement of the claimant despite a serious objection

raised by the insurance company that unless the

doctor granting the disability certificate was

examined, the disability certificate could not be

exhibited. Taking into consideration the minimum

wage prevalent under law, the MACT assessed the daily

income of respondent No.1/claimant at Rs.100/- and

taking 25 working days in a month, assessed monthly

income of respondent No.1/claimant at Rs.2,500/-.

Taking permanent disability suffered by respondent

No.1/claimant at 35%, the MACT assessed compensation

as under :

     Sl.    Heads                            Amount
     No.                                      (Rs.)
     (i)    Loss of earning          =   1,89,000=0
                                                  0
     (ii)   Expenses        towards  =    30,000=00
            treatment
    (iii)   Special   diet   during  =     4,000=00
            treatment
     (iv)   Loss of earning          =     9,000=00
     (v)    Pain and suffering       =    10,000=00
                              TOTAL  =   2,42,000=0
                                                  0



(4) Learned counsel for the appellant/insurer has

made a two-fold submission in this appeal. Firstly,

that the MACT ought to have taken the monthly income

of respondent No.1/claimant at Rs.1,500/- in view of

the admission made by the claimant in para 12 of his

testimony that he was earning Rs.40-50 per day on the

date of accident. Secondly, it was urged that

without giving the appellant/insurer an opportunity

of cross-examining the expert giving disability

certificate as also the treating Psychologist or

Surgeon, the assessment of the compensation awarded

by the MACT could not be sustained under law.

(5) Shri R.N.Jha, learned counsel for respondent

No.1/claimant argued in support of the impugned

award.

(6) Having considered the rival submissions, I have

perused the record.

(7) It is true that the claimant has in para 12 of

his testimony admitted before the MACT that he was

earning Rs.30-35 per day as an agricultural labourer

and after he started working at the petrol pump, the

owner of the petrol pump was paying him Rs.40-50 per

day as wages. However, it needs to be noticed that

the claimant had suffered a serious head injury due

to the accident and had undertaken operation of

montegra bone and had deposed that there was a

complete loss of memory due to the accident. The

claimant had also filed a certificate, Ex.P-72 given

by the Psychologist, which revealed traces of memory

loss due to the accident. The Psychologist, who

gave certificate, Ex.P-72, ought to have been

examined by the claimant so as to give an opportunity

to the insurer to test the genuineness of the

document by cross-examining the witness. The

testimony of Aganuram Sahu also shows that there was

functional imbalance in the mind of the claimant due

to the accident. The MACT, while determining the

daily income of the claimant, ought to have

considered the testimony of the employer Amit Chopra

in para 7 giving a detailed description of the

functions, which respondent No.1/claimant used to

perform at the petrol pump.

(8) The appellant/insurer had raised an objection

before the MACT while the disability certificate and

other documents were exhibited that the concerned

doctor should be examined before exhibiting the

documents. A Division Bench of this Court in Rajesh

Kumar Kaushik vs. Tej Narayan Singh, Miscellaneous

Appeal (C.) No.818/2007 decided on 20-07-2007, has

held as under :

“If the appellant really wants
support from the opinion of any
doctor or board of doctors, the
Insurance company and the owner of
the vehicle, against whom the said
opinion will be used, should be
given an opportunity to cross-
examine those persons for the
purpose of ascertaining the truth of
their opinion contained in the
certificate; it is preposterous to
suggest that by mere producing a
certificate showing that a person
had become disabled, he can force
the Insurance Company or the owner
of the vehicle to pay compensation
though the genuineness of the
document is not proved and they are
not in a position to cross-examine
the person who has allegedly given
such opinion.”

(9) In Rajesh Kumar Kaushik v. Tej Narayan Singh

(supra), the Court further held as under:

“that a duty is cast on the MACT to
ensure that process is issued to the
doctor concerned issuing certificate
of permanent disability and his
attendance secured in the Court.
Under the Motor Vehicles Act, 1988,
the MACT is under an obligation to
award just and reasonable
compensation and can not shirk its
responsibility by taking shelter of
the fact that the claimant had
failed to examine the doctor issuing
the certificate of permanent
disability. In most of the cases in
Chhattisgarh, the claimants are
illiterate and poor villagers and
sometimes illiterate widows, minor
children etc. The Presiding Judge of
the MACT in such cases should take
pains to see that process is issued
to the doctor concerned, his
attendance secured in the Court and
the insurer is given opportunity to
cross-examine the doctor. The
Presiding Judge of the MACT being
under an obligation to award just
and reasonable compensation should
not remain a silent spectator during
the proceedings”.

(10) In view of the law laid down in Rajesh Kumar

Kaushik vs. Tej Narayan Singh (supra), the impugned

award is liable to be set aside. In the interest of

justice and to give a fair opportunity to the

appellant/insurer to test the genuineness of the

certificate of permanent disability and the

certificate Ex.P-72 issued by the Psychologist by

cross-examining the doctor giving such opinion, it is

necessary to remand the matter to the MACT, and to

give an opportunity to the appellant/insurer to cross-

examine such witnesses.

(11) In view of the above, the appeal is allowed.

The impugned award is set aside and the matter is

remitted to the MACT. The MACT shall, after

complying with the direction in Rajesh Kumar Kaushik

vs. Tej Narayan Singh (supra) quoted in paragraphs 8

and 9, decide expeditiously the quantum of

compensation payable to the claimant under Section

166 of the Act, 1988 in accordance with law.

JUDGE