High Court Patna High Court - Orders

Bhola Prasad vs The Union Of India on 12 October, 2010

Patna High Court – Orders
Bhola Prasad vs The Union Of India on 12 October, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                         MA No.282 of 2009
          BHOLA PRASAD, SON OF LATE LUXMI PRASAD, RESIDENT
          OF WARD NO. 11, BHABHUA, P.O. & P.S. - BHABHUA, DISTT. -
          KAIMUR.                  .......... APPLICANT / APPELLANT.
                              Versus
          THE UNION OF INDIA, THROUGH THE GENERAL MANAGER,
          EASTERN RAILWAY, 3-KOELAHGAT STREET, KOLKATA.
                          ............ RESPONDENT / RESPONDENT.
                             -----------

03/ 12.10.2010 This miscellaneous appeal is directed against

the order dated 04.03.2009 passed by the Railway Claim

Tribunal, Patna Bench in Claim Case No. 0A 9900271 by

which he has rejected the claim of the claimant regarding

the death of the deceased by the alleged untoward

incidence while traveling as bona fide passenger on the

train.

The case of the claimant is that his son Manoj

Prasad, while traveling from Bhabhua Road railway

station to Sasaram Road railway station on 19.10.1998

with a valid ticket, fell down from the train due to

excessive crowd in between Muthani railway station and

Bhabhua road station and lost his ticket during the

accident and claims that the accident took place while the

deceased was traveling as bona fide passenger due to the

untoward incidence.

2

The claim of the claimant was countered by

the railways and objection raised that no untoward

incidence occurred and since the victim fell down in

between Bhabhua to Muthani railway station and hence

the claim is covered under the explanations 2 of Section

124-A of the Railways Act and the claimant has to

establish that the death is not covered under proviso 2

Section 124 (A).

On the respective submissions of the parties

the Tribunal raised four issues:-

             (i)     Whether the claim of the claimant is

valid?

             (ii)    Whether the deceased died out of the

untoward incidence and whether it comes under the

proviso 2 or the alleged untoward incidence comes under

the proviso 2 Section 124 -A?

(iii) Whether the deceased was a bona fide

passenger?

(iv) Whether the claimant is entitled for

relief?

The claimant adduced evidence both oral and

documentary. The oral evidence adduced are on behalf of
3

the claimant is A.W. 1, the claimant Bhola Prasad and

A.W. 2 Dineshwar Prasad. The documentary evidence

adduced is Ext. A the affidavit of Bhola Prasad, Ext. A-1

affidavit of Dineshwar Prasad, Ext. A-2 inquest report,

Ext. A-3 FIR/final report, Ext. A-4 copy of the memo

dated 29.10.1998, Ext. A-5 is the photo copy of post

mortem report, Ext. A-6 death certificate, Ext. A-7 receipt

regarding the receiving of the dead body, Ext. A-8 is the

certificate of dependency, Ext. A-9 is the Ration Card,

Ext. A-10 is the identity card of the Election Commission.

No evidence either oral or documentary

adduced by the railway and hence after considering the

oral evidence and the submission, Tribunal held that in the

evidence of the witnesses A.W. 1 and A.W. 2 there is

contradiction and it is not proved that the deceased was

traveling with a valid ticket and further held that the date

of occurrence also not established and a grave suspicion

and further the ration card indicated Manoj Kumar as the

grand maternal son (Nati) of the card holder Laxmi Sah

whereas Manoj Kumar has been shown to be son of Bhola

and Bhola is shown as the son of Laxmi and hence held

that since the deceased was shown as grand maternal son
4

(Nati) i.e. maternal grand son whereas the claimant has

proved the deceased as grandson of Laxmi Sah (Pota) and

hence disbelieved the claim as the claimant is the heir or

dependent of the deceased.

Learned counsel for the appellant, however,

contended that the witnesses have deposed that claimant

was traveling on the train when he met with the accident

and fell down and even the father has deposed that the son

was traveling and even deposed that he went to the station

who got him over the train and even his son got the ticket

at the ticket counter but in cross-examination A.W. 1 has

stated that he did not go out up to the ticket counter and

hence had not seen him really purchasing the ticket and

hence the Tribunal disbelieved the evidence and held that

witness has not established that the deceased has really

taken the ticket.

Learned counsel for the appellant, however,

contended that the witnesses have supported the

prosecution case that the deceased boarded the train after

purchasing the ticket and merely because a ticket has not

been found when the FIR was lodged, and the inquest

report would not be sufficient to establish that the
5

deceased was not traveling on the train and did not die due

to untoward incidence and even the receipt of the

receiving the dead body by the claimant and certificate of

dependency and hence the finding recorded by the

Tribunal is not sustainable and if the railway on whom the

onus lies to prove that the victim was not traveling as bona

fide passenger and hence contended that the finding

recorded by the Tribunal that no untoward incidence and

was not bona fide passenger is not sustainable either in

law or in fact required to be set aside and has contended

that the burden was on the respondent to prove that the

deceased was not a bona fide passenger and has relied

upon decision reported in 2008 (1) PLJR 627 (Smt.

Akhtari Begum Vs. Union of India) as well as 2008 ACJ

1895 (Union of India V. Praphakaran Vijaya Kumar and

Others) that the deceased was a bona fide passenger and

died out of the untoward incidence.

Learned counsel for the railway, however,

contended that the Tribunal has considered the evidence

and gave its finding disbelieving the claim of the claimant

as the claimant has failed to prove that he was a bona fide

passenger and the accident comes under the definition of
6

untoward incidence.

On respective submission of the parties the

question for consideration is whether the deceased was a

bona fide passenger and died out of the untoward

incidence.

However, the claim of the claimant is that his

son deceased was traveling on the train from Bhabhua

railway station to Sasaram railway station on a valid

second class ticket and fell down during the traveling due

to the excessive crowd. However, the evidence adduced by

A.W. 1, the claimant who has stated that he went along

with the victim and even asserted that his son purchased

the ticket in his presence though in his cross-examination

stated that he did not go up to the ticket counter and hence

the Tribunal has not established that the victim was not a

bona fide passanger. However, the evidence of this

witness that the deceased went up to the ticket counters.

However, it is really difficult for a dependent in the case

of the death of the passenger to prove whether the

deceased was a bona fide passenger.

However, the FIR mentions that the victim

was traveling on the train by which he fell down and the
7

inquest report as also Ext. A-4, the memo dated

29.10.1998 of the station master addressed to the G.R.P,

Bhabhua mentions about a dead body on the Railway

Track at 615/05 Km. On the basis of the said memo the

railway T.T, Bhabhua P.S. Case No. 22 of 1998 was

registered and the inquest report Ext. A-2 was prepared

and after the post mortem as apparent from the Ext. A-5,

the dead body was handed over to the claimant and the

said receipt has been proved as Ext. A-7. However, from

these documents it is apparent that the deceased died out

of the accident and the evidence of A.W. 2 stated that the

deceased was traveling with him and he fell down.

However, the Tribunal disbelieved the evidence of A.W. 1

and A.W. 2 in view of certain contradictions that A.W. 1

has not stated that he saw the victim really purchasing the

ticket though he went to the ticket counter and also

disbelieved the evidence of A.W. 2, in view of the fact that

he stated that he learnt about the name of the deceased

after a month though has stated that the deceased fell

down in between Bhabhua railway station and Mathani

railway station.

However, having regard to the fact that the
8

evidence of Ext. A-3 is the FIR, Ext. A-2 is the inquest

report, Ext. A-5 is the post mortem report suggest that the

victim having died out of the accident by the train and Ext.

A-8 is a receipt of the dead body by the claimant

established that the deceased died out of the accident while

traveling on the train and if the accident took place while

traveling on the train, then it is incumbent on the railway

to suggest that the deceased was not a bona fide passenger,

though the inquest report suggests that no ticket was

recovered from the possession of the deceased but in such

a situation the probability of the ticket purchased by the

passenger, having lost can well be appreciated and hence

in such a case if the passenger has not been found to be

ticketless by the checking staff of the railways, the

presumption is that the passenger is a bona fide passenger

and this view is supported in decision reported in 2008 (1)

PLJR 627 (Supra). Hence, it is apparent that the Tribunal

erred in holding that the deceased was not a bona fide

passenger as the Tribunal though only disbelieved the

witnesses but did not take into consideration that the

document are Exhibits. 2, 3, 5 and 7 suggest that the

victim met with the accident while traveling on the train
9

and is strong circumstance to suggest that he was traveling

on the train is a bona fide passenger when not found

ticketless by the checking staff and hence was a bona fide

passenger.

So far next point regarding untoward

incidence is concerned, the documents Exts. A-2, A-3 and

A-5 suggest that the victim fell down while traveling on

the train itself suggest that about the untoward incidence

and it is incumbent on the railway to plead and prove that

the occurrence covered under the proviso of 124 (A).

However, respondent adduced no evidence and there is no

material to suggest that the accident covered under the

proviso to Section 124 (A) of the Railways Act and hence

from the nature of the accident and the attaining

circumstance it can well be inferred that the accident took

place due to the untoward incidence.

The next question for consideration is about

the dependency of the claimant however, the ration card

the claimant has been shown to the son of Laxmi Sah and

the deceased to be shown to be grand nephew (Nati).

However, it is a matter of common experience that in the

remote area the grand son even called as grand nephew
10

(Nati). Moreover, Ext. A 6 is the death certificate of the

deceased and this is clearly mentioned that the deceased

was the son of Bhola Sah, the claimant but the Tribunal

did not take into consideration this fact but merely on Ext.

A 9 held that there is contradiction as the cut shows the

deceased as the grand nephew (Nati) of Laxmi Sah

whereas the deceased is the grand son (Pota) but did not

take into consideration the death certificate of Manoj

Kumar shows Manoj Kumar as son of the claimant and

hence well be established that the claimant may not the

father of the deceased was a dependent comes under the

definition of the dependent and liable for compensation

and hence it is apparent that the Tribunal has erred in

holding that the appellant was not the dependent as well as

the deceased was not a bona fide passenger or the accident

was not an untoward incidence and hence in view of the

evidence and the other circumstances as discussed above, I

find and hold that the deceased was traveling in the train

as a bona fide passenger with a valid ticket and died out of

the untoward incidence and the claimant is entitled to

compensation being the dependent or father of the

deceased and hence is entitled to compensation regarding
11

the death of the deceased to the tune of Rs.4,00000/- and

hence the appeal is allowed and the impugned order is set

aside and the respondent is directed to pay the amount to

the appellant within three months failing which the

respondent would be liable to pay the amount with an

interest @ 5% per annum with effect from the date of this

order in its realization.

Kundan                           (Gopal Prasad, J.)