High Court Punjab-Haryana High Court

Kesho Ram vs Smt. Gur Devi And Others on 7 January, 2009

Punjab-Haryana High Court
Kesho Ram vs Smt. Gur Devi And Others on 7 January, 2009
FAO No.1060 of 1991                      1



    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.

                        FAO No.1060 of 1991
                        Date of decision: January 07, 2009

Kesho Ram                                         ...Appellant
                        Versus

Smt. Gur Devi and others                          ...Respondents


CORAM:      HON'BLE MR. JUSTICE RAJAN GUPTA

Present:    Mr. Kapil Aggarwal, Advocate, for the appellant.
            Mr. Kamal Kant Advocate, for
            Mr. R.K. Bashamboo, Advocate for respondent No.8
            Oriental Insurance Company Limited.

Rajan Gupta, J.

This is an owner’s appeal on whom the liability for

compensation was fastened by the Tribunal as his vehicle was involved

in an accident which occurred on 9th August, 1990 resulting in death of

one Bicha Ram. The Tribunal came to the conclusion that the vehicle,

which caused the accident resulting in death of Bicha Ram, was being

driven in a rash and negligent manner. A total compensation of

Rs.63,000/- was thus awarded by the Tribunal as Bicha Ram was

serving as Assistant Lineman in Haryana State Electricity Board at

Jagadhri. He was 42 years of age and his monthly salary was

Rs.2086.50 P. The compensation was calculated by assessing the

dependency as Rs.1500/- and applying a multiplier of 7. The same was

thus assessed as Rs.1,26,000/-. However, the Tribunal also came to the

conclusion that the deceased Bicha Ram was equally responsible for the
FAO No.1060 of 1991 2

accident. Thus, the compensation was reduced by 50%. A total amount

of Rs.63,000/- was thus awarded.

Learned counsel for the appellant has assailed the award on

the ground that the Tribunal had mis-appreciated the evidence as it had

come on record in the evidence of RW1 and RW4 that the car in

question was never involved in the accident. According to the counsel,

RW1 had deposed that the car was parked at some other place at the

time when the accident is alleged to have occurred. Alternatively, the

counsel has argued that entire responsibility of the accident fell on the

shoulder of the deceased Bicha Ram.

After hearing the counsel and perusing the record, I am of

the considered view that the impugned award does not call for any

interference by this court. The evidence has been correctly appreciated

by the Tribunal. The fact that the appellant appearing as RW4 denied

the accident and RW1 supported his version, would not, in my view, be

of much consequence. There is sufficient evidence on record which

proves the occurrence of accident at 7.30 P.M. on 9th August, 1990.

The counsel for the appellant has also argued that

subsequent to the award, the driver of the vehicle has been acquitted on

17th December, 1999 by the court of Judicial Magistrate 1st Class,

Jagadhri in the criminal case registered in respect of the accident.

However, in my considered view, this has no bearing on the decision of

this appeal.

As regards the compensation awarded by the Tribunal, the
FAO No.1060 of 1991 3

same has also been correctly assessed. The contributory negligence of

deceased Bicha Ram was taken into consideration and thus the same

was reduced to the extent of 50%. In fact, the entire amount of

compensation i.e. Rs.63,000/- was directed to be disbursed to the

claimants vide order dated September 20, 1991, passed by this court in

CM No.7135-CII of 1991.

I do not find any ground to upset the finding of the Tribunal

regarding the occurrence of accident, the amount of compensation etc.

No other argument has been addressed.

The appeal is hereby dismissed with no order as to costs.

(RAJAN GUPTA)
JUDGE
January 07, 2009
‘rajpal’