Supreme Court of India

Jameela & Ors vs Union Of India on 27 August, 2010

Supreme Court of India
Jameela & Ors vs Union Of India on 27 August, 2010
Author: A Alam
Bench: Aftab Alam, R.M. Lodha
                                                                           `Reportable'
                 IN THE SUPREME COURT OF INDIA
                  CIVIL APPELLATE JURISDICTION

                      CIVIL APPEAL NO. 1184 OF 2003


Jameela & Ors.                                               Appellants

                                  Versus

Union of India                                               Respondent



                                 JUDGMENT

AFTAB ALAM, J.

1. On June 23, 1997, the GRP found the dead body of a male person at

Magarwara Railway Station. From the pockets of the deceased, the police

recovered a telephone number, a railway ticket bearing no.35810970, dated

June 21, 1997 and a receipt showing payment of excess fare for travelling in

a sleeper coach. Information about the discovery of the dead body was given

on the phone number and then it came to light that he was a certain M.

Hafeez, the husband of appellant no.1 and the father of appellant nos.2-5.

2. The appellants filed a claim case (OA 9700059) before the Railway

Claims Tribunal, Lucknow Bench, claiming a compensation of

Rs.11,11,000.00 (rupees eleven lakhs and eleven thousand only) under the
2

Railways Act, 1989 (hereafter “the Act”) for the death of M. Hafeez. In the

claim application, it was stated that the deceased was travelling from

Ahmedabad to Lucknow by Awadh Express (Train No.5064) on a valid

ticket and he fell down from the train at or near Magarwara Railway Station

in an untoward incident resulting in his death. The applicants’ claim was

contested by the General Manager, Northern Railway. The reply filed on his

behalf is not on record, but from the Tribunal’s order it appears that in the

reply the death of M. Hafeez and the validity of the ticket found in his

pocket were admitted. It was, however, stated that according to the railway

records, no accident of any kind took place between Kanpur and Lucknow

on June 23, 1997 and it appeared that the deceased fell down from the

running train due to his own negligence. There was no negligence on the part

of the railway. Further, that the applicants had not filed any proof of the

accident.

3. In view of the respective stands of the parties, the Tribunal framed the

issue, whether the applicants were able to prove that the death of M. Hafeez

was due to an “untoward incident” as defined under section 123 of the

Railways Act. On a consideration of the materials brought before it, the

Tribunal found and held that the claimant had proved that the death of M.

Hafeez was due to an “untoward incident” as defined under section 123 of

the Act. The Tribunal, then, proceeded to consider the amount of
3

compensation to which the applicants were entitled and found and held that

under the Railway Accident (Compensation) Rules, 1990 (as it stood at the

time of the accident), the maximum compensation in case of death was

Rs.2,00,000.00 (rupees two lakhs only). The applicants were, therefore,

entitled to the aforesaid amount only and not anything in excess of it, as

claimed by them. It, accordingly, passed its order.

4. Against the judgment and order passed by the Tribunal, the Railways

preferred an appeal (FAFO No.277 of 1999) before the Lucknow Bench of

the Allahabad High Court. A division bench of the High Court by judgment

and order dated November 6, 2001 allowed the appeal and set aside the

Tribunal’s order. Before the High Court, reliance was placed on behalf of

the Railway on the proviso to section 124A of the Act which provides that

no compensation will be payable under that section by the railway

administration if the passenger died or suffered injury due to (a) suicide or

attempted suicide by him, (b) self-inflicted injury or (c) his own criminal act.

A reference was also made to section 154 of the Act which provides that if

any person does any act in a rash and negligent manner, or omits to do what

he is legally bound to do, and the act or omission is likely to endanger the

safety of any person travelling or being upon any railway, he shall be

punishable with imprisonment for a term which may extend to one year, or

with fine, or with both. It was further contended on behalf of the Railway
4

that the deceased M. Hafeez who was travelling in a negligent manner was

standing at the door from where he fell down near the Magarwara Railway

Station, where the train does not stop. (It needs to be pointed out that this

contention could only be based on speculation, as admittedly there was no

eyewitness to the accident). The High Court accepted the contentions raised

on behalf of the Railway and allowed the appeal observing as follows:

“On the basis of the law & facts indicated by the learned
counsel for the parties, we find that in the present case the
victim is to be blamed for the incident being negligent and
therefore this case is not covered by the definition of the
untoward incident. However, so far as the compensation is
concerned the case of the claimant is covered by the provision
of Section 124-A as because of his own negligence the
deceased had fallen down from the train which caused his
death. Further in the light of the fact that the deceased acted in
a negligent manner without any precaution of safety by station
going at the open door of the running train which resulted into
his death.”

(emphasis added)

5. We are of the considered view that the High Court gravely erred in

holding that the applicants were not entitled to any compensation under

section 124A of the Act, because the deceased had died by falling down

from the train because of his own negligence. First, the case of the Railway

that the deceased M. Hafeez was standing at the open door of the train

compartment in a negligent manner from where he fell down is entirely

based on speculation. There is admittedly no eyewitness of the fall of the

deceased from the train and, therefore, there is absolutely no evidence to
5

support the case of the Railway that the accident took place in the manner

suggested by it. Secondly, even if it were to be assumed that the deceased

fell from the train to his death due to his own negligence it will not have any

effect on the compensation payable under section 124 A of the Act.

6. Chapter XIII of the Railways Act, 1989 deals with the Liability of

Railway Administration for Death and Injury to Passengers due to

Accidents. Section 123, the first section of the Chapter, has the definition

clauses. Clause (c) defines “untoward incident” which insofar as relevant for

the present is as under:

“123 (c) untoward incident means-

(1) (i) xxxxxxxx

(ii) xxxxxxxx

(iii) xxxxxxxx

(2) the accidental falling of any passenger from a train carrying
passengers.”

Section 124A of the Act provides as follows:

“124A. Compensation on account of untoward incident. – When
in the course of working a railway an untoward incident occurs,
then whether or not there has been any wrongful act, neglect or
default on the part of the railway administration such as would
entitle a passenger who has been injured or the dependant of a
passenger who has been killed to maintain an action and
recover damages in respect thereof, the railway administration
shall, notwithstanding anything contained in any other law, be
liable to pay compensation to such extent as may be prescribed
and to that extent only for loss occasioned by the death of, or
injury to, a passenger as a result of such untoward incident:
6

Provided that no compensation shall be payable under
this section by the railway administration if the passenger dies
or suffers injury due to –

(a) suicide or attempted suicide by him;

(b) self-inflicted injury;

(c) his own criminal act;

(d) any act committed by him in a state of intoxication or
insanity;

(e) any natural cause or disease or medical or surgical treatment
unless such treatment becomes necessary due to injury caused
by the said untoward incident.

Explanation – For the purposes of this section, “passenger”
includes –

(i) a railway servant on duty; and

(ii) a person who has purchased a valid ticket for travelling by a
train carrying passengers, on any date or a valid platform ticket
and becomes a victim of an untoward incident.”

(emphasis added)

7. It is not denied by the Railway that M. Hafeez fell down from the

train and died while travelling on it on a valid ticket. He was, therefore,

clearly a “passenger” for the purpose of section 124A as clarified by the

Explanation. It is now to be seen, that under section 124A the liability to

pay compensation is regardless of any wrongful act, neglect or default on the

part of the railway administration. But the proviso to the section says that the

railway administration would have no liability to pay any compensation in
7

case death of the passenger or injury to him was caused due to any of the

reasons enumerated in clauses (a) to (e).

8. Coming back to the case in hand, it is not the case of the Railway that

the death of M. Hafeez was a case of suicide or a result of self-inflicted

injury. It is also not the case that he died due to his own criminal act or he

was in a state of intoxication or he was insane, or he died due to any natural

cause or disease. His falling down from the train was, thus, clearly

accidental.

9. The manner in which the accident is sought to be reconstructed by the

Railway, the deceased was standing at the open door of the train

compartment from where he fell down, is called by the railway itself as

negligence. Now negligence of this kind which is not very uncommon on

Indian trains is not the same thing as a criminal act mentioned in clause (c)

to the proviso to section 124 A. A criminal act envisaged under clause (c)

must have an element of malicious intent or mens rea. Standing at the open

doors of the compartment of a running train may be a negligent act, even a

rash act but, without anything else, it is certainly not a criminal act. Thus,

the case of the railway must fail even after assuming everything in its

favour.

8

10. We are, therefore, constrained to interfere in the matter. The judgment

and order of the High Court coming under appeal is set aside and the

judgment and order of the Tribunal is restored. Since a period of more than

10 years has already elapsed from the date of the judgment of the Tribunal,

the compensation money along with interest need not be kept in fixed

deposits, but should be paid to the appellants in the ratio fixed by the

Tribunal. The payment must be made within 2 months from today.

11. In the result, the appeal is allowed, with costs quantified at

Rs.30,000.00 (rupees thirty thousand only) payable to the applicants along

with the compensation money.

………………………………J.

(AFTAB ALAM)

………………………………J.

(R.M. LODHA)

New Delhi
August 27, 2010.