Rajasthan High Court – Jodhpur
National Insurance Company & Ans vs Amba Bai & Ors on 6 August, 2009
1/3
S.B.CIVIL MISC. APPEAL NO.405/97
(National Insurance Co. vs. Amba Bai & Ors.)
DATE OF ORDER : 6/8/2009
HON'BLE DR.JUSTICE VINEET KOTHARI
Mr.Sanjeev Johari, for the appellant.
This appeal has been filed by the Insurance Company
aggrieved by the award dated 29/6/1996 in MACT Case no.18/93
(Amba Bai w/o Shanker Lal & Ors.). The only point pressed by the
learned counsel for the appellant Insurance Company is that the
compensation in question is excessive and that deceased Shambhu
Singh himself was negligent in driving his scooter and accident took
place in the middle of the road with the jeep in question.
Learned counsel for the appellant insurance company fairly
submits that since they have not applied or taken permission under
Section 170 of the Act from the learned Tribunal, the quantum of
compensation cannot be challenged by the appellant insurance
company in view of the provisions of Section 149 of the Act.
However, he submits that on the question of negligence of the scooter
rider - deceased Shambhu Singh, the findings of the learned Tribunal
are incorrect.
2/3
Having heard learned counsel and upon perusal of the findings
of learned Tribunal, this Court is satisfied that there is no force in the
present appeal of the Insurance company. Learned Tribunal has found
that the jeep no. RJ-3C-104 was being driven by the driver in rash
and negligent manner and the witness P.W.3 - Mahendra has stated
before the Tribunal that despite being told, the said driver while
overtaking another truck hit the scooter coming from opposite side
and consequently the driver of the said scooter - deceased fell down
and suffered injuries and ultimately died.
From the said findings and site map it does not appear that
there was any negligence on the part of scooter rider and
consequently the findings of the learned Tribunal cannot be said to be
incorrect or perverse in any manner.
As far as quantum of compensation is concerned, firstly the
insurance company is not entitled to challenge the same in the
absence of prior leave granted by the learned Tribunal in this regard
under Section 170 of the Act and even otherwise the quantum of
compensation of Rs.3,50,000/- on account of death of young person
3/3
of 34 years of age, who was employed at G.S.Industries cannot be
said to be excessive and the learned Tribunal has considered the
relevant evidence while awarding said compensation in favour of
claimant.
In view of above, there is no ground in the present appeal to
interfere with the impugned award. The appeal being devoid of merit
is accordingly dismissed. Copy of this order be sent to opposite side.
(DR.VINEET KOTHARI), J.
item no.9
baweja/-