High Court Punjab-Haryana High Court

Navjot Singh vs Kuldip Singh And Others on 1 July, 2011

Punjab-Haryana High Court
Navjot Singh vs Kuldip Singh And Others on 1 July, 2011
FAO No. 2379 of 1990                             1

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                         FAO No. 2379 of 1998
                                    Date of decision May 31, 2011

Navjot Singh                                                 ....Appellant

                              Versus
Kuldip Singh and others
                                                 .....Respondents
CORAM:                  HON'BLE MR. JUSTICE K. KANNAN

Present:                Mr. Harsh Aggarwal, Advocate
                        for the appellant.

                        Mr. Shailender Sharma, Advocate
                        for respondent No.1.
                        None for respondent Nos. 1 and 2.

K. Kannan, J (oral)

1. The appeal is against the dismissal of the

petition claiming compensation for injuries suffered in a motor accident.

The contention of the petitioner was that when he was going on his motor

cycle on 30.3.1994 along with the D.C.road, Hoshiarpur. When he had

reached at a road junction, he stopped at the red signal and when there

was a green signal, he started when the jeep driven by the first respondent

coming from the opposite direction drove against him and crushed his leg.

The written statement was one of the denial of accident itself but at the

time of trial, the appellant was cross examined on the aspect of when he

started the vehicle at the signal. RW-1 gave evidence to the effect that

when he reached the Government College Chowk a motor cyclist came

from the side of the Government College and struck against his jeep. His

contention that he was driving his jeep on the left side of the road and at

the time when he proceeded there was a green signal. It was the motor

cyclist who had come from the Government College side when there was

still a red light. The Tribunal purported to undertake a minute perusal of

the evidence, and the Court observed that the counsel for the claimant

when he cross examined the respondent suggested to him that there was
FAO No. 2379 of 1990 2

no green or red light “but there was a twinkling light of yellow colour.” I do

not see how there is a contradiction to the appelllant’s own case. It is one

thing to state that the appellant had started after stopping at the signal

when there was green light to go but quite another to make a suggestion to

the respondent that there was a twinkling of amber on his side, though he

he was himself contending that there was a green light to proceed and

there was red light in the direction where the petitioner was to proceed. A

case where there was admittedly a collision and the appellant had injuries

on his leg could not have been thrown over board on realistic appreciation

of evidence by the Tribunal. I set aside the finding and hold the driver of the

jeep was responsible for the accident. The Tribunal must have seen that

the respondent was suggesting up a plea of no accident but he did not take

courage to stand by his version at the trial and was only trying to explain

that he was not guilty but the motor cyclist was. I would find no virtue in the

defence to discard the appellant’s version.

2. As regards the quantum, the petitioner had

produced evidence to show that he had fairly a long period of

hospitalization and the injuries with serious soft issue damage required

reconstruction by surgical reduction of the fracture and by skin grafting. He

had 83 days of hospitalization at various times and had undergone seven

surgeries. The doctors who treated him were examined as PW-2 and PW-

3. The medical bills showed that the accident took place on 20.3.1994 and

he had been taking treatment extending up to 17.10.1995 for nearly a year

and six months. For the various phases of hospitalization, I would make

provision for attendant charges, special diet and transportation at

`10,000/-, `5,000/- and `10,000/- respectively. The doctors had assessed

him for disability at 50% but stated that he required support while walking

by crutches which I would understand as a temporary disability. The

permanent disability could have a bearing to difficulty in walking in long
FAO No. 2379 of 1990 3

stretches due to stiffness in the ankle and soft issue damage. I have no

evidence to suggest that 50% functional disability in the leg could have any

serious impact in his future earning skills. For prolonged hospitalization and

surgery, I will provide for `25,000/- towards pain and suffering and towards

the 50% disability, for the accident has taken place in the year 1994, I will

provide for `50,000/- which I would hold as going towards the loss of

amenties. The petitioner claimed that he has lost one year of study since

he had suffered accident in March with impending exams for which I would

estimate `25,000/- as the resultant loss. The over all compensation will

be as `3,29,500/- tabulated below:-

           Age            30.3.1994 to
                           17.10.1995
       Occupation
       Claimants
       S.No.          Heads of Claim             Tribunal        High Court
                    1 Medicines                                  `2,04,500/-
                    2 Attendant charges                          `10,000/-
                    3 Special diet                               `5,000/-
                    4 Pain and suffering                         `25,000/-
                    5 Transport                                  `10,000/-
                    6 Disability                                 50%
                    7 Loss of amenities                          `50,000/-
                      Loss of        year   in                   `25,000/-
                    8 studies
                      Total                                      `3,29,500/-

3. The amount awarded by the Tribunal shall carry

interest at the rate of 7.5% per annum from the date of petition till the date

of payment. The liability shall be on the respondents jointly and severally.

The award is set aside and the appeal is allowed in the above terms.

(K. KANNAN)
JUDGE
May 31, 2011
arching