Rajasthan High Court – Jodhpur
Dev Kishan & Anr vs M. A. C. T. Udaipur & Ors on 9 November, 2009
1
DEV KISHAN & ANR. VS. MOTOR ACCIDENT CLAIMS
TRIBUNAL, UDAIPUR & ORS.
(S.B.CIVIL WRIT PETITION NO.10379/09)
Dated:- 9.11.09.
HON'BLE MR.JUSTICE SANGEET LODHA
Mr. R.S.Mankad, for the petitioner.
1. This writ petition is directed against order dated 20.4.09
passed by the Motor Accidents Claims Tribunal, Udaipur whereby
an application preferred by the petitioners under Order I Rule 10
(2) read with Section 151 CPC for deleting their names from the
array of the respondents, stands rejected.
2. The respondent no. 4 to 8 have preferred an application
u/s 166, 140 of the Motor Vehicles Act, 1988 ( in short "the Act")
before the tribunal inter alia against the petitioners claiming
compensation on account of death of their husband/father in an
accident occurred on 8.10.05 . The vehicle i.e. Tractor No. RJ-
27/R/1887 involved in accident is registered in the name of the
petitioners therefore, they have been impleaded in the claim
petition as respondents-non claimants.
3. The petitioners preferred an application under Order I Rule
10(2) of CPC for deleting their names from the array of the
respondents on the ground that as on the date of the accident
they were not owner of the vehicle inasmuch as, they had sold
the vehicle to the respondent no. 3 herein on 23.10.04 and the
2
relevant forms i.e. Form No.29 and 30 for the transfer of the
vehicle were also handed over to the purchaser, the respondent
no. 3 herein, on 5.11.04. The petitioner submitted before the
tribunal that since the sale of the vehicle by the petitioners to
the respondent no. 3 herein is not in dispute therefore, no
liability can be fastened upon them as the owner of the vehicle
involved in the accident and they cannot be compelled to contest
the claim petition. It was submitted that even after lapse of one
year from the date of transfer if the purchaser has not got the
vehicle registered in his name then the petitioners cannot be
made to suffer on the ground that they continue to be registered
owner of the vehicle .
4. The tribunal has rejected the application holding that the
fact that transfer of the vehicle by the petitioners to the
respondent no. 3 herein and handing over of the possession of
the vehicle is in dispute therefore, at this stage, it cannot be said
that the petitioners have no liability as a registered owner of the
vehicle.
5. It is submitted by the learned counsel for the petitioners
that the learned tribunal has seriously erred in rejecting the
application preferred by the petitioners on the ground that the
transfer of the vehicle and handing over of the possession
thereof is in dispute. The learned counsel submitted that the
petitioners had completed the legal formalities as prescribed
3
under the law for transfer of the vehicle inasmuch as From No.
29 and 30 duly filled and signed were handed over by them to
the transferee-respondent no.3. It is submitted by the learned
counsel that it was duty of the transferee to get the vehicle
registered in their name. The learned counsel submitted that
admittedly as on the date of the accident the vehicle was in
possession of the respondent no.3 therefore, no liability
whatsoever can be fastened upon the petitioners and they could
not have been impleaded as respondents-non claimants in the
claim petition preferred before the learned tribunal. In support of
his contention the learned counsel has relied upon the decision
of the Hon'ble Supreme Court in the matter of "Godwari Finance
Co.(M/s.) vs. Degla Satyanarayanamma", ACTC 2008(2), 625
and "National Insurance Company Ltd. vs. Deepa Devi & Ors.",
ACTC 2008(1), 1 and a Bench decision of this court in the matter
of "Om Prakash vs. Mool Chand & Ors.", ACTC2008(1), 489.
6. In Om Prakash's case (supra), a Bench of this Court while
considering the question as to whether a person who is not the
registered owner of the vehicle cannot be held liable for
compensation observed:
"8. The provisions relating to compensation in accident
cases are in the nature of beneficial legislation for the
benefit of the victims of the motor accidents and the
victim cannot be left in the lurch for failure of the
transferee to get the ownership transferred in his name.
The legislature apparently did not envisage that the
transferee will not get the ownership transferred in his
4
name and yet take the plea that he is not liable for
compensation . If such interpretation were to accepted it
would amount to giving premium to default. No person
can be allowed to claim benefit of his own default.
7. In National Insurance Limited's case (supra), wherein the
vehicle involved in accident was admittedly requisitioned by the
State for the purpose of election, the Hon'ble Supreme Court
held that no alternative was available to owner of the vehicle
except to hand over the possession to the statutory authority
therefore, the State being in possession of the vehicle shall be
liable to pay compensation and not the owner of the vehicle or
insurance company.
8. There is no quarrel with the proposition of the law laid
down by this court and the Hon'ble Supreme Court. But then, in
the instant case, the respondent no. 3 alleged transferee of the
vehicle has taken a categorical stand in the reply that he had
never purchased the vehicle in question from the petitioners
herein and further that the documents of transfer produced
before the tribunal are forged. Thus, unless it is proved before
the tribunal on the basis of the evidence that before the date of
the accident, the vehicle had already been transferred by the
petitioners to the respondent no.3 and as on the date of the
accident, the possession of the vehicle was with him, the
petitioners plea that they have no liability for payment of
compensation cannot be accepted. Thus, in considered opinion of
5
this court, since the factum of transfer and handing over of the
possession of the vehicle is in dispute therefore, the learned
tribunal has committed no error in rejecting the application
preferred by the petitioners for deleting their names from the
array of the respondents.
9. In the result, the writ petition fails, it is hereby dismissed.
(SANGEET LODHA),J.