High Court Kerala High Court

Union Of India vs K.Ramachandran Nair on 18 September, 2009

Kerala High Court
Union Of India vs K.Ramachandran Nair on 18 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 237 of 2009()


1. UNION OF INDIA, REPRESENTED BY GENERAL
                      ...  Petitioner

                        Vs



1. K.RAMACHANDRAN NAIR,
                       ...       Respondent

2. K.VILASINI, W/O.K.RAMACHANDRAN NAIR,

                For Petitioner  :SRI.N.B.SUNIL NATH,SC, RAILWAYS

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :18/09/2009

 O R D E R
         P.R.RAMAN & P.R.RAMACHANDRA MENON

                  -------------------------------

                     M.F.A.No. 237 of 2009

                  -------------------------------

              Dated this the 18th September, 2009

                        J U D G M E N T

Raman, J.

This is an appeal filed by the Union of India,

represented by the General Manager, Southern Railways, who

was the respondent before the Railway Claims Tribunal,

Ernakulam, in O.A (II U) 12/2008.

2. The application was filed under Section 16 of the

Railways Act, seeking compensation of Rs.4 lakhs from the

Railways, for the death of one Anoob, aged 24, allegedly in an

untoward incident. It was contended by the applicants that their

son, who was working with System Net Engineers and also

studying for B.Tech at Trivandrum, boarded Train No.728 Madurai

bound Passenger Train from Trivandrum, in order to go there for

treatment; that his father Sri.Ramachandran Nair was also to

accompany him and intended to board the train from Parasala,

MFA.No.237 of 2009

2

for which accommodation was reserved by the above train; that

when the train reached Parasala, the deceased who was standing

near the door of the compartment accidentally fell down to the

track, sustained serious injuries to his head and succumbed to it

and died in the Medical College Hospital where he was admitted

for treatment.

3. The appellant Railways denied the the accident

as a result of any fall from the train. According to them, the

deceased was found lying with injuries near the track and police

registered a case. It was further contended that the accident

occurred as a result of any hit and run over by the train while

trespassing the track and also that no journey ticket was

produced to prove that he was a bona fide passenger.

4. The Tribunal framed necessary issues based on

the evidence adduced, viz., the oral testimony of PW.1 and

Exts.A1 to A9 marked on the side of the applicants, and

proceeded to decided the issues.

MFA.No.237 of 2009

3

5. The Tribunal found that the deceased was a

bona fide passenger; that the deceased died due to untoward

incident; that the applicants are the only dependants of the

deceased, and in such circumstances, Railways is liable to pay

compensation of an amount of Rs.4 lakhs, as directed. Hence,

this appeal.

6. The learned counsel appearing for the appellant

contended before us that in the absence of journey ticket, there

was absolutely no evidence to show that the deceased was a

bona fide passenger in the train and the inquest report also

shows that the death was as a result of hit and run by the train.

7. We have considered the submission. The

Tribunal found that merely because the ticket could not be traced

out from the spot of the incident by the people who rescued

him, it cannot be concluded that the deceased passenger was

travelling without ticket. In this case, the journey was a

programmed one and the tickets have been booked well in

advance, and therefore, it was presumed that the deceased

MFA.No.237 of 2009

4

passenger might have purchased ticket to cover his journey from

Trivandrum Central to Parassala also. As a matter of fact, this

finding that the journey was a programmed one and

accommodation were reserved in advance was beyond challenge.

If so, the burden to prove that the reserved traveller did not

travel in the train lies on the railways, since that is a matter

which can be easily proved by producing the chart signed by the

TTR, in case, the ticket was cancelled and issued to any other

passenger in that train. In so far as the best evidence has been

withheld from the Court and in the light of the finding that this

was a programmed journey and tickets have been booked

earlier, non-production of the ticket is of no consequence and the

finding rendered by the Tribunal, in such circumstances, does not

call for any interference. No other point arises for consideration

in this appeal. Accordingly, this appeal fails, and is dismissed.

P.R.RAMAN, JUDGE

P.R.RAMACHANDRA MENON, JUDGE.

nj.