High Court Patna High Court - Orders

Kamlesh Prasad vs Pujan Rai & Ors on 11 July, 2011

Patna High Court – Orders
Kamlesh Prasad vs Pujan Rai & Ors on 11 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Misc. Appeal No.434 of 2009
            ======================================================

Kamlesh Prasad, S/o Laldhar Prasad of Village – Nigarha, P.O. and P.S. –
Sigori, District – Patna.

…. ….Opposite Party Appellant
Versus

1. Pujan Rai , S/o Sri Jamuna Rai, Resident of Village – Lekhan Tola,
P.O. & P.S. – Bihta, District – Patna (Opposite Party).

2. Smita Devi, W/o Late Rakesh Kumar

3. Roshan Kumar (Minor) Son of Late Rakesh Kumar

4. Munni Kumari (Minor) Daughter of Late Rakesh Kumar

5. Niketa Kumari (Minor) daughter of Late Rakesh Kumar, Minors are
under the guardianship of their mother Smita Devi, the natural
guardian who has no interest adverse to those of the minors.

6. Santi Devi, W/o Late Nawal Kishore Yadav, All residents of
Mohalla Noor Pur, P.S. – Malsalami, District – Patna.

…. …. Claimants Respondents
======================================================
Appearance :

For the Appellant/s : Mr. S.K.Bhartee

======================================================

6 11-07-2011 Heard Sri S.K. Bhartee, learned counsel for the

appellant.

The present appeal has been preferred under

Section 173 of the Motor Vehicle Act, 1988 against an order

passed on remand by the Addl. District & Sessions Judge IX,

Patna, in Claim Case No. 58 of 2005.

The appellant who is owner of offending

vehicle i.e. truck bearing registration no. HR-13-1696 has

succeeded in defeating the right of the claimant for interim

compensation for a long time.

From the order it appears that after filing of the
claim case by respondent no. 2, whose husband died in an

accident in which the vehicle of the appellant was involved,

in the said case a petition under Section 140 of the Motor

Vehicle Act was filed for ad-interim compensation and same

was allowed by the court below. Thereafter the appellant

preferred an appeal before this court vide M.A. No. 75 of

2006. By order dated 05.08.2008 a bench of this court set

aside the impugned order and remitted back the matter to the

Tribunal for passing a fresh order after giving both sides an

opportunity of hearing and considering the objections raised

on behalf of the appellant. The order passed in M.A. No. 75

of 2006 is on record as Annexure – 1 to the memo ofappeal.

After the matter was remitted back one another

development took place in which the driver of the offending

vehicle who was put on trial got an order of acquittal on

03.09.2008 in Bihta P.S. Case No. 49 of 2005/G.R. Case No.

412 of 2005.

Emboldened with the order of acquittal the

appellant who is the owner of the vehicle filed a petition on

28.11.2008 before the court below praying therein to reject

the claim petition dated 19.08.2005 and made a prayer for
refund of Rs. 25,000/- which was paid as ad-interim

compensation out of interim compensation amount of Rs.

50,000/-.

The petition filed by the appellant was rejected

by impugned order i.e. order dated 26.05.2009.

Sri Bhartee, learned counsel for the

appellant has argued that truck in question was standing by

the side of the road and husband of the claimant died in an

accident in which another vehicle was involved and due to

that reason the driver of the appellant, who was

charge-sheeted by the Police, was acquitted by the court of

Judicial Magistrate Ist Class, Danapur. Learned counsel for

the appellant has referred to Annexure – 2 to the petition

which is photo-copy of order dated 3rd September, 2008

passed in Bihta P.S. Case No. 49 of 2005/G.R. Case No. 412

of 2005. On this ground alone it has been prayed to set aside

the order.

In the present case it is not in dispute that

driver of the appellant was charge-sheeted by the Police for

an accident in which husband of the claimant died.

On perusal of the impugned order it is further
evident that prima facie there were materials on record to

suggest that due to rash and negligent act of the driver of the

offending vehicle accident had taken place. It is also clear

that the truck after seizure was released in favour of the

petitioner being owner of the vehicle.

After going through the impugned order this

court is also prima facie satisfied that there were materials

on record to draw at least an inference that in the accident

the vehicle of the appellant was involved.

In a case for interim compensation filed under

Section 140 of the Motor Vehicle Act it is not necessary to

lead evidence for coming to the conclusion as to who was

responsible for the accident. Section 140 (3) makes it clear

that in such claim claimant shall not be required to plead and

establish the case. For better appreciation it is apt to quote

Section 140(3) of the Motor Vehicle Act which is as follows:

“In any claim for compensation under
sub-section (1), the claimant shall not be required to plead
and establish that the death or permanent disablement in
respect of which the claim has been made was due to any
wrongful act, neglect or default of the owner or owners of
the vehicle or vehicles concerned or of any other person.”

The court is of the opinion that if Tribunal is
prima facie satisfied with the materials on record the

Tribunal is competent to pass an order for compensation

under Section 140 of the Act. The impugned order makes it

clear that the court below had examined the materials on

record and thereafter the petition filed by the appellant for

rejecting the claim petition was rejected. The order

impugned assigned a detailed reason which requires no

interference. Accordingly, the appeal stands rejected.

(Rakesh Kumar, J)

PRAFUL KUMAR/-