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.