Bombay High Court High Court

First Appeal No. 368 Of 1996 vs Unknown on 23 June, 2010

Bombay High Court
First Appeal No. 368 Of 1996 vs Unknown on 23 June, 2010
Bench: A.P. Bhangale
                                        1

                IN THE HIGH COURT OF JUDICATURE AT BOMBAY,

                    NAGPUR BENCH : NAGPUR




                                                                           
                                                   
    First Appeal No. 368 of 1996

    Appellant       :   Shivaji son of Namdeo Sonune, aged




                                                  
                        about   32 years, occ: Agriculturist,

                        resident of Lonar, District Buldana

                                versus




                                   
    Respondents     :   1) Maharashtra State Road Transport

Corporation, through its Divisional

Manager, Buldana

2) Jamla Chinga Rathod, aged about 35

years, occ: Driver, MSRTC, Mehkar Depot,

district “Buldana

Mr S.D. Desai, Advocate for appellant

Mr V.G. Wankhede, Advocate for respondents no. 1 and 2.

                                Coram       :   A.P. Bhangale, J





                                Dated       :   23rd June 2010




                                                   ::: Downloaded on - 09/06/2013 16:03:08 :::
                                               2

    Oral Judgment

1. Appellant was granted interim compensation of Rs.

12,000/- under Section 140 of the Motor Vehicles Act.

Appellant is held not entitled to additional compensation on

determination of his claim under Section 166 of the Act.

This is how he is aggrieved against the judgment and award

passed on 5.12.1995 by the Member, Motor Accident Claims

Tribunal, Buldana in Claim Petition No. 5 of 1992.

2. Learned igcounsel for the appellant contends that

there was sufficient space for the bus to pass through which

fact is sufficient to establish that the driver was rash and

negligent in driving the vehicle. He contends that removal

of testicle, even according to the Tribunal, amounts to

privation of lump which is a permanent disability and,

therefore, rejection of claim is bad in law. Due to the

accident, appellant has lost his ability to conceive a woman.

Learned counsel for respondents has, on the other hand,

supported the award.

3. Dr Vijay Chopde (witness no.2) examined by the

appellant has admitted that with one testicle the injured can

have reproductive capacity and he is able to give birth to a

child. He has denied the suggestion that a person without

::: Downloaded on – 09/06/2013 16:03:08 :::
3

one testicle cannot conceive a woman. In cross-examination he

has deposed that removal of one testicle is not an impediment

to enjoy sex and physical capacity also of such person

remains unaffected.

4. On perusal of record I find that the appellant had

not produced any bills to establish that he had spent Rs.

10,000/- or so over purchase of medicines. No record as to

the hospitalization of appellant for five weeks has been

adduced on record. ig Doctor who was examined by appellant,

did not depose anything about injury to right leg of

appellant. It is doctor’s evidence that appellant’s over-all

physical capacity has remained unaffected and, therefore,

claim of the appellant that he is unable to earn as a coolie,

is without any substance. Loss of his sexual capacity is

also not established. On the contrary, doctor has deposed

that the appellant can conceive a woman and can have normal

sex.

5. The appellant was granted interim compensation of

Rs. 12000/- under Section 140 of the Act. The finding

rendered by the Tribunal that the claimant is entitled to

additional compensation of Rs. 7000/- on all counts,

therefore, needs no interference.

::: Downloaded on – 09/06/2013 16:03:08 :::
4

6. In the result, appeal fails and is accordingly

dismissed with no order as to costs.

A.P. BHANGALE, J

joshi

::: Downloaded on – 09/06/2013 16:03:08 :::