Bombay High Court High Court

Gadhinglaj vs 3) Shri Balkrishna Maruti Tade on 8 September, 2009

Bombay High Court
Gadhinglaj vs 3) Shri Balkrishna Maruti Tade on 8 September, 2009
Bench: J. H. Bhatia
                             1

        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
               CIVIL APPELLATE JURISDICTION




                                                             
               FIRST APPEAL NO. 554 OF 2009




                                     
    Shivajirao Nilkanthrao Patil
    Age : 50, Occup.:Agriculture &
    Business, R/o.Kadgaon, Tal.:




                                    
    Gadhinglaj, Dist.Kolhapur             ...Appellant
                                          (Orig.Claimant)

        V/s.




                          
    (1) Maruti Appa Tade (Deceased)
        through Legal heirs :
                 
        (a) Smt.Indubai Maruti Tade
            Age:65, Occup.Household,
            R/o. Kadgaon, Tal.
                
            Gadhinglaj, Dist.Kolhapur.
        (b) Shri Prakash Maruti Tade,
            Age:46, Occup. Agriculture,
            R/o. As above.
      

        (c) Shri Balkrushna Maruti Tade,
            Occu. Education, R/Kagoshima,
   



            Dist.Raigad.
        (d) Sou.Mangal Mahesh Bhopale,
            Age:35, Occup.Household,
            R/o. Shimoga (Karnataka)





        (e) Malan Babasaheb Prabhalkar,
            R/o.Bindu Chowk, Bhui Galli,
            Kolhapur, Dist.Kolhapur.

    (2) United India Insurance Company Ltd.





        A/P Main Road, Gadhinglaj,
        Tal.Gadhinglaj, Dist.Kolhapur.

    (3) Shri Balkrishna Maruti Tade,
        Age : Major, R/o.Kadgaon, near
        S.T.Stand, Tal.Gadhinglaj,
        Dist.Kolhapur.                ...Respondents
                                      (orig. Opponent
                                       Nos. 1 & 3)




                                     ::: Downloaded on - 09/06/2013 14:59:20 :::
                                       2

                           ....
    Mr.Sudhakar G.Thorat,Advocate, for the appellant.




                                                                         
    Mr.Amit Borkar, Advocate, for respondent nos.
    1(a), 1(b), 1(d), 1(e) & 3;




                                                 
    Shri Ranjan B. Tripathi i/by S.M.Vidyarthi for
    respondent no.2.
                           ....




                                                
                                CORAM       : J.H.BHATIA,J.
                                DATE        : 8th September, 2009.

    ORAL JUDGMENT :




                                   
      1.The    appellant
                        ig      has       preferred            this         appeal

against the dismissal of his Motor Accident

Claims Petition No. 129 of 2000 by the Motor

Accident Claim Tribunal, Gadhinglaj. With

consent of the counsel for the parties, the

appeal is immediately taken up for final

hearing.

2. It is a case of the appellant that on 7th

August 1995 at 8.30 p.m. he was travelling by

his motor cycle bearing no. DEW-9197. He was

proceeding towards Kadgaon. At that time,

another motor cycle bearing No. MEH-386 came

in high speed from the opposite direction.

Respondent no.3 drove the motor cycle rash and

::: Downloaded on – 09/06/2013 14:59:20 :::
3

negligently and dashed the motor cycle of the

appellant due to which he fell down and

sustained several injuries including

fractures. After the occurrence, he was taken

to the hospital of Dr.Kolhapure and from there

he was shifted to the hospital at Miraj, where

he was required to take treatment for long

time. He claimed that due the injuries, he

had suffered partial permanent disability and

he is unable to discharge his work as an

agriculturist. Therefore, he claimed an

amount of Rs.4,28,500/- as compensation. The

offending vehicle was owned by deceased

respondent no.1-Maruti Appa Tade and was

insured with respondent no.2-United India

Insurance Company Ltd.

3. The respondent nos.1 and 3 filed their Written

Statements at Exh. 24 and respondent no.2

filed its Written Statement at Exh.28. They

denied that the accident had taken place due

to the rash and negligent driving of the motor

::: Downloaded on – 09/06/2013 14:59:20 :::
4

cycle bearing no. MEH-386. They also denied

that the said motorcycle was involved in the

said accident. They also denied the injuries

and partial permanent disability and the

expenses incurred by petitioner/appellant.

4.The Trial Court framed several issues on the

basis of the contentions of the petitioner and

after hearing
ig the evidence led by the

petitioner, the Trial Court came to the

conclusion that the petitioner had failed to

prove that in the accident, the motor cycle

baring No. MEH-386 belonging to respondent no.

1 was involved. In the result, the claim

petition came to be dismissed.

5. The learned counsel for the appellant

vehemently contends that the Trial Court had

unnecessarily given importance to the delay in

lodging the F.I.R. According to him, taking

into consideration the evidence of the

petitioner and the eye witnesses Dattatray

Patil and Nishikant Patil, it should have been

::: Downloaded on – 09/06/2013 14:59:20 :::
5

held that the accident had taken place

involving the said motor cycle and that

respondent no.3 was rash and negligent in

driving the vehicle and responsible for the

accident.

6.On the other hand, the learned counsel for

respondents vehemently contended that the

F.I.R. was lodged about 2½ years after the

alleged accident and almost immediately after

lodging the F.I.R., the claim petition was

filed. In view of delay of 2 1/2 years in

lodging the F.I.R., there was no spot

panchanama or seizure of the vehicle, which

was involved in the accident. It is contended

that the appellant himself is a police Patil

and therefore, the delay in lodging the report

becomes important and therefore his oral

testimony could not be given much importance.

7.The only point for my consideration is whether

the accident had taken place due to the rash

and negligent driving of the motor cycle No.

::: Downloaded on – 09/06/2013 14:59:20 :::
6

MEH-386 by respondent no.3.

8.On perusal of the record and the evidence, it

appears that the alleged accident had taken

place on 7th August 1995 at about 8.30 p.m. on

Gadhinglaj-Kadgaon Road. The petitioner

himself, was driving the motor cycle No.

DEM-9197. other two witnesses namely :

       Dattatraya    Patil
                    ig          and      Nishikant         Patil            were

       also   proceeding       on     another     motor         cycle         and
                  

they claim to have seen the accident. As per

the evidence of the appellant and these two

witnesses, the motor cycle No.MEH-386 came

from the opposite side, respondent no.3 was

driving the same rashly and due to the rash

and negligent driving, he gave the dash to

the motorcycle of the petitioner, due to which

the petitioner fell down and suffered several

injuries. He was immediately taken to

hospital of Dr.Kolhapure by Dattatraya &

Nishikant Patil. The appellant also examined

Dr.Milind Kulkarni, Orthopedic Surgeon from

::: Downloaded on – 09/06/2013 14:59:20 :::
7

Miraj, who had examined and treated the

appellant from time to time. He deposed that

he had suffered compound fractures and

therefore, he was required to be operated on

three occasions and his treatment continued

intermittently from 8th August 1995 to 25th

April 1996. He also deposed that the appellant

has suffered partial permanent disability to

the extent of 70%.

9.In view of the medical evidence and the

evidence of the appellant as well as Nishikant

Patil, it can be held that in the accident of

motor cycle, the appellant had suffered

several injuries resulting into partial

permanent disability. However, before the

liability to pay the compensation can be

fastened on the respondents, it is necessary

to prove that motor cycle No.MEH-386 belonging

to the respondent no.1 was being driven by

respondent no.3, at the relevant time and due

to the rash and negligent driving of that

::: Downloaded on – 09/06/2013 14:59:20 :::
8

motor cycle, the accident had taken place.

10.Record reveals that even though the said

accident had taken place on 7th August 1995, no

report was lodged about the accident with the

police till 26th January 1998, when for the

first time, the statement of the appellant was

recorded by the Head Constable Krishna Saturam

Bhiguda. On that basis, F.I.R. was registered

on 26th January 1998 and Crime No. 13/1998 came

to be registered. The record reveals that the

appellant himself is a police Patil and for a

period of eight months after the accident, he

was taking treatment. From his own admission

it appears that he used to go to the police

station as well and Tahasildar office to

discharge his official functions as a police

Patil. As a police Patil, he was well aware

that whenever any such accident or any crime

is committed, immediately a report should be

lodged with the police. But he did not take

care to lodge such report for a period of

::: Downloaded on – 09/06/2013 14:59:20 :::
9

about 2 ½ years. According to him, he had

asked the Medical Officer to inform the

police. He did not examine Dr.Kolhapure of

Gadhinglaj, in whose hospital he was first

taken. From there he was taken to the

hospital at Miraj of Dr.Milind Kulkarni, where

he was taking treatment for a long time. The

evidence of Dr.Kulkarni also does not reveal

that the appellant had told him that he had

suffered injuries in an accident involving

motor cycle bearing No.MEH-386. Normally,

whenever, such injured person is brought to

the hospital, Casual Medical Officer records

the circumstances in which the injuries are

caused. Here, the appellant or the other

witnesses, who claim to have seen the

accident, did not tell the Doctor that the

accident had taken place because of or with

the motor cycle No.MEH-386 Hence, the Medical

Officer had not taken note of the same. If

such note would be available on the record of

::: Downloaded on – 09/06/2013 14:59:20 :::
10

the hospital and particularly admission papers

of theappellant, it could be said that

immediately after the accident, the appellant

or some other witness had stated that such and

such vehicle was involved in the accident.

However, it appears that no such statement was

made even before the Medical Officer.

11.Importance of lodging the F.I.R., immediately

after the incident, cannot be overemphasised.

Firstly, the F.I.R. discloses the facts

immediately after the incident. On the basis

of which, investigation could be properly

held. Statement of witnesses could be

recorded. Spot Panchanama could be made and

the concerned vehicle could be seized. Wheel

Marks and other marks on the spot of accident

and the damage, if any, to the vehicle, could

be useful in finding out whether the accident

had taken place due to rash and negligent

driving of the alleged offending vehicle. In

the present case, as the F.I.R. was not

::: Downloaded on – 09/06/2013 14:59:20 :::
11

lodged, no such investigation could be made,

no panchanama could be made, no vehicle could

be seized from the spot. In the circumstances,

all possible evidence, which could be

available, was completely lost. In the

circumstances, it would be difficult to place

implicit reliance on the oral testimony of the

claimant that the accident had taken place due

to rash and negligent driving of the motor

cycle bearing No. MEH-386.

12.The trial court minutely considered the

evidence before coming to the conclusion that

the appellant had failed to establish the

motor cycle bearing No. MEH-386 was involved

in the said accident and that accident had

occurred due to rash and negligently driving

of that vehicle by respondent no.3. As the

appellant failed to prove these basic issues,

the question of granting any compensation to

him as against respondent nos. 1 to 3 would

not arise. I do not find any fault with the

::: Downloaded on – 09/06/2013 14:59:20 :::
12

approach of the trial court.

13.Therefore, there is no substance in the

present appeal and it is liable to be

dismissed.

14.In the result, the appeal stands dimissed.

(J.H.BHATIA,J.)

::: Downloaded on – 09/06/2013 14:59:20 :::