Allahabad High Court High Court

Smt. Shyama Devi And Others vs Addl. District Judge/M.A.C.T. … on 1 July, 2010

Allahabad High Court
Smt. Shyama Devi And Others vs Addl. District Judge/M.A.C.T. … on 1 July, 2010
Court No. - 49

Case :- MATTERS UNDER ARTICLE 227 No. - 784 of 2009

Petitioner :- Smt. Shyama Devi And Others
Respondent :- Addl. District Judge/M.A.C.T. Firozabad
Petitioner Counsel :- Prmaod Kumar Srivastava
Respondent Counsel :- S.C.,S.K. Mehrotra

Hon'ble Bala Krishna Narayana,J.

List has been revised. None appears on behalf of the respondents to oppose

the writ petition.

Heard learned counsel for the petitioners.

This writ petition has been filed by the petitioners for quashing the order

dated 28.02.2009 passed by the Additional District Judge/M.A.C.T. Court no.

3, Firozabad in Misc. Case No. 72 of 2008, M.A.C.P. No. 176 of 2005, Smt.

Shayama Devi Vs. O.I.C. Company and others.

The facts of the case as stated in the writ petition are that the petitioners filed

M.A.C.P. No. 176 of 2005 before the M.A.C.T. Firozabad for being awarded

Rs. 17, 60, 000/- as compensation for the death of deceased Mahesh husband

of the petitioner no. 1 and father of the petitioner no. 2 to 5. The M.A.C.T.,

Firozabad vide its judgment dated 30.11.2007 awarded Rs. 3, 16, 200/-

alongwith interest @ 7% per annum to the claimants/petitioners to be paid by

the owner of the vehicle Devendra Sing respondent no. 2. The judgment

further provided that since the statutory liability for payment of compensation

awarded is upon the insurance company respondent no. 3, the amount of

compensation shall be deposited by the insurance company within 30 days of

the judgment and the insurance company shall be entitled to recover the said

amount from the owner of the vehicle and the amount so deposited shall be

paid to the petitioners.

The insurance company deposited the amount awarded as compensation with
the M.A.C.T., Firozabad. The amount which was payable to the minor

petitioner nos. 2 to 5 as compensation under the judgment of the Motor

Accident Claims Tribunal was directed to be invested in interest bearing fixed

deposit scheme by the judgment of the Claims tribunal. After the passing of

the award the petitioner nos. 3 and 4 Km. Priti and Km.Jyoti died. Thereafter

two applications were moved by the petitioners for release of the amount of

compensation deposited by the insurance company with the Tribunal. By the

impugned order dated 28.02.2009 the aforesaid applications moved by the

petitioners have been rejected.

Learned counsel for the petitioners submitted that the reasons given in the

impugned order by the M.A.C.T. Firozabad for refusing to release the amount

of compensation to the petitioners are totally misconceived and untenable.

He further submitted that the petitioner nos. 3 and 4 have died leaving behind

the petitioner nos. 1, 2 and 5 as their heirs and legal representatives, therefore

their share in the amount of compensation devolved upon the petitioner nos.

1, 2 and 5 and no succession certificate was required to be obtained by them

for release of the share of compensation of deceased petitioner nos. 3 and 4 to

the petitioner nos. 2 and 5 as held by the court below.

Learned counsel for the petitioners next submitted that the Claims Tribunal

has further committed a patent illegality in refusing to release the amount of

compensation to the petitioners unless the owner furnishes security for the

amount of compensation deposited by the insurance company.

None has put in appearance on behalf of the respondents to oppose the writ

petition.

After having heard the learned counsel for the petitioners and perused the

material brought on record as well as the impugned order I am of the view

that the submissions made by learned counsel for the petitioners have
substance and liable to be accepted.

Once the insurance company deposited the entire amount of compensation in

terms of the judgment dated 30.11.2007 passed by the M.A.C.T., Firozabad in

M.A.C.P. No. 176 of 2005, the said amount is liable to be released in favour

of the petitioners. As far as the share of deceased petitioner nos. 3 and 4 in the

amount of compensation is concerned, the petitioner nos. 1, 2 and 5 being

their heirs and legal representatives, the share of the deceased petitioners shall

devolve equally upon the petitioner nos. 1, 2 and 5. It is undisputed that the

petitioner nos. 2 and 3 were unmarred. The release of compensation could not

be withheld also on the ground that the owner has not furnished security.

Thus the reasons given by the Claims Tribunal in the impugned order

rejecting the petitioners’ application for releasing of the compensation amount

in their favour are wholly misconceived.

For the aforesaid reasons the impugned order can not be sustained and is

liable to be set aside.

The order dated 28.02.2009 passed by the Additional District Judge/M.A.C.T.

Court no. 3, Firozabad (Annexure no. 4 to the writ petition) is hereby

quashed.

The writ petition is allowed. The matter is remitted back to the M.A.C.T.,

Firozabad with a direction him to pass a fresh order on the petitioners’

application for release of the compensation amount in favour of petitioner

nos. 1, 2 and 5 within a period of one months from the date of production of a

certified copy of this order before him.

Order Date :- 1.7.2010
YK