High Court Punjab-Haryana High Court

Ashok Kumar vs Jasbir Kaur And Others on 7 November, 2008

Punjab-Haryana High Court
Ashok Kumar vs Jasbir Kaur And Others on 7 November, 2008
F.A.O. No.4360 of 2007                                    -1-


      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                   ****
                             F.A.O. No.4360 of 2007
                            Date of Decision:07.11.2008

Ashok Kumar
                                                          .....Appellant
           Vs.
Jasbir Kaur and others
                                                          .....Respondents

CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-   Mr. H.K. Arora, Advocate for the appellant.

            Mr. M.S. Lobana, Advocate for respondent No.5.

            Mr. Vivek Singal, Advocate for respondent No.6.
                         ****
JUDGMENT

HARBANS LAL, J. (Oral)

This appeal is directed against the award dated 22.3.2006

passed by the Motor Accident Claims Tribunal, Jalandhar vide which an

amount of Rs.4,05,000/- has been awarded to the claimants as compensation

with the observation that “the liability of respondents No.1 to 3 to pay the

amount shall be joint and several. However, it will be open to the insurer to

recover the said amount either from the insured, i.e., Ashok Kumar or from

the transferee of the vehicle, i.e., Hari Singh, respondent No.2.”

The brief facts giving rise to the claim petition are that on

15.10.2004, Guridal Singh since deceased was approaching from Village

Ramidi on his scooter bearing registration No.PB-07-L-6397 followed by

scooter bearing registration No.PB-09-B-9167 being driven by Sarabjit

Singh son of Bakhshish Singh. Around 5:00 P.M., when they neared

Gadhana, Railway Crossing, meanwhile a Maruti Car bearing registration

No. PB-10-AJ-9858 being driven by Gulzar Singh- respondent rashly and
F.A.O. No.4360 of 2007 -2-

negligently came from the opposite direction on a wrong side without

blowing any horn and without applying brakes and hit against the scooter of

Gurdial Singh. As a result of its impact, Gurdial Singh sustained multiple

injuries on his body. He was removed to Beas Hospital by Sarabjit Singh.

He was given first aid and referred to Nayyar Heart Institute & Super

Speciality Hospital, Amritsar where he was admitted on 15.10.2004 and

discharged on 5.11.2004, whereafter he was again admitted in the Sacred

Heart Hospital, Maqsudan on the same day where he remained under

treatment till his death, i.e., 7.1.2005. An FIR bearing No.56 dated

4.11.2004 was got registered under Sections 279/337/338/427 IPC with

Police Station Dhilwan, District Kapurthala. After his death, the offence

under Section 304-A IPC was also added. The deceased aged about 42

years was doing agriculture work apart from dairy farming. His monthly

income was Rs.15,000/-. He is survived by his wife, daughter and son. On

these allegations, this petition was filed for grant of compensation to the

tune of Rs.25 lacs. In their written statement, Gulzar Singh driver and Hari

Singh owner of the offending vehicle denied the accident. As alleged, the

offending car stood insured and that being so, the insurer is liable to pay the

compensation, if any, to be awarded by the Tribunal. Lastly, it has been

prayed that the petition may be dismissed. The National Insurance

Company- respondent in the written statement alleged that Gulzar Singh

was not holding any valid and effective licence at the time of accident and

as such, there is breach of conditions of the insurance policy. Traversing

other facts, prayed for dismissal of the petition.

The following issues were framed:-

1. Whether the death of Gurdial Singh took place in a
F.A.O. No.4360 of 2007 -3-

motor vehicle accident due to rash and negligent driving

of Maruti Car bearing No.PB-10-AJ-9858 being driven

by respondent No.1? OPP

2. Whether the applicants are entitled to compensation, if

so to what extent and from which of the respondents?

OPP

3. Whether the respondent No.1 was not holding valid and

proper driving licence at the time of accident? OPR-3

4. Relief.

After hearing the learned counsel for the parties and examining

the evidence on record, the learned Tribunal awarded the amount of

compensation as noticed earlier.

Mr. H.K. Arora, Advocate appearing on behalf of the appellant-

Ashok Kumar strenuously urged that the appellant had sold the offending

vehicle to Narinder Kumar on 19.10.2002 and the delivery was also given to

him on the same day. Subsequently, the documents for the sale of vehicle

were executed on 16.12.2002 between appellant and respondent No.5 – Hari

Singh. The documents of transfer of vehicle in the shape of affidavits were

also delivered to Hari Singh on 24.12.2002 and since 19.10.2002, the

aforesaid respondent was in possession of the vehicle bearing registration

No.PB-10-AJ-9858 and since 24.12.2002, the appellant was not the owner

of the vehicle. The impugned award passed by the learned Tribunal giving

recovery rights to the Insurance Company- respondent No.6 is against the

principles of natural justice as the appellant was never made a party and no

opportunity was ever afforded to him to defend the present case. In spite of

the fact that the said fact was to the knowledge of the respondent- Insurance
F.A.O. No.4360 of 2007 -4-

Company, it did not choose to implead the appellant deliberately nor the

claimants ever did so. The appellant is not liable to pay any amount as the

impugned award has been passed at his back. To add further to it, he was

neither the owner of the offending vehicle nor was in possession of the same

since 2002. The vehicle was insured at the time of the accident. That being

so, only the respondent- Insurance Company is liable to pay the

compensation amount. The appellant learnt about the award only after

receiving the summons from the Motor Accident Claims Tribunal, Jalandhar

in the month of September, 2006 which have been issued on the application

of the respondent- Insurance Company for the recovery of the stated

amount.

Mr. M.S. Lubana representing Hari Singh- respondent urged

with great eloquence that Ashok Kumar- appellant being the registered

owner of the offending vehicle at the material time has been rightly saddled

with the liability to pay the amount of compensation.

I have well considered the rival contentions. A glance through

the array of parties detailed out at the first page of the impugned award

would reveal that Ashok Kumar was not made a respondent in the claim

petition. Learned Tribunal while holding discussion on Issue No.4 (Relief)

held that “the liability of the respondents No.1 to 3 (referring to Gulzar

singh, Hari Singh and the National Insurance Company respectively) to pay

the amount of compensation shall be joint and several. However, it will be

open to the insurer to recover the said amount either from the insured, i.e.,

Ashok Kumar, or from the transferee of the vehicle, i.e., Hari Singh-

respondent No.2.” An identical observation has been made towards the

end of Paragraph No.20 of the award. As emanates from Paragraph No.19
F.A.O. No.4360 of 2007 -5-

of the impugned award, the learned counsel for the respondent- Insurance

Company had contended that the Insurance Company is not liable to pay

any compensation as the offending vehicle was got insured by one Ashok

Kumar as per the policy Ex.R.1. The said Ashok Kumar has transferred the

vehicle to Hari Singh- respondent No.2 prior to the date of accident and at

the time of accident, the offending vehicle was owned by Hari Singh not by

Ashok Kumar with whom respondent No.3 entered into contract, and

therefore, the liability of the Insurance Company ceased and now the

amount of compensation can only be recovered from Ashok Kumar who

transferred the offending vehicle to Hari Singh or from Hari Singh,

transferee of the offending vehicle or Gulzar Singh, driver of the offending

vehicle. To me, it appears that it is only on the basis of these arguments,

that Ashok Kumar who was not party to the proceedings has initially been

burdened with the liability to pay the amount of compensation. The

doctrine of `Audi Alteram partem’ contemplates that no one should be

condemned unheard. Here in this case, respondent- Insurance Company has

been given the right to recover the amount of compensation from Ashok

Kumar, who as noted supra, has neither been arrayed as a respondent in the

claim petition nor has been afforded any opportunity of being heard. It is

quite startling and flabbergasting as to how and under what circumstances

and on the basis of what evidence, he has been fastened with such a

liability. It is quite astonishing that the learned Tribunal did not ponder

over this fact even for a little while that the man who is going to be

burdened with the liability is alien to these proceedings and he was never

given any opportunity of hearing. The cardinal canons of natural justice

contemplate that no one should be condemned at one’s back. Thus, from
F.A.O. No.4360 of 2007 -6-

whatever angle, the matter may be viewed, this appeal is liable to be

accepted.

In view of the preceding discussion, this appeal succeeds and is

accepted setting aside the impugned award. The matter is remanded back to

the Motor Accident Claims Tribunal, Jalandhar for deciding the matter

afresh after affording due opportunity to Ashok Kumar to file his written

statement and to lead his evidence, if so, desired by him. To bring Ashok

Kumar s/o Surinder Kumar r/o House No.213/1, Street No.2, Nirankari

Street, Miller Ganj, Ludhaina on record, the National Insurance Company,

G.T. Road, Dhandari Kalan, Ludhiana- respondent shall move an

application. Counsel for the respondents Hari Singh as well as National

Insurance Company through their respective counsels are directed to put in

their appearance before the learned Tribunal on 23.12.2008. The Registry is

directed to transmit a copy of this judgment to the Motor Accident Claims

Tribunal, Jalandhar.

November 07, 2008                                ( HARBANS LAL )
renu                                                  JUDGE