Gujarat High Court High Court

National vs Jayashreeben on 28 January, 2010

Gujarat High Court
National vs Jayashreeben on 28 January, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/88/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

FIRST
APPEAL No. 88 of 2010
 

With


 

CIVIL
APPLICATION No. 677 of 2010
 

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

 

NATIONAL
INSURANCE COMPANY - Appellant(s)
 

Versus
 

JAYASHREEBEN
WD/O MANHARBHAI GORDHANBHAI PATEL & 5 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
DAKSHESH MEHTA
for
Appellant 
None for
Defendants 
=========================================================
 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER   28th January 2010
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

This Appeal preferred under Section 173 of the Motor Vehicles Act
arises from the judgment and order dated 9th October 2009
passed by the Motor Accident Claims Tribunal, Panchmahals, Godhara in
Motor Accident Claim Petition No. 180 of 1998.

The
appellant before this Court is the Insurance Company, insurer of the
offending vehicle-Truck bearing registration No. GJ-17-X-3738. On 5th
January 1998, at around 2.30pm., the offending truck had an head-on
collusion with the oncoming scooter No. GCF 9965 on Anand Sarasa
road. In the said accident, scooter driver-one Manharlal, aged about
42 years, lost his life. His widow and children lodged above referred
claim petition no. 180 of 1998 for compensation in the sum of Rs.
33,00,000/=.

The
claim petition was contested by the appellant-Insurance Company. The
Tribunal below has awarded compensation in the sum of Rs. 4,15,000/=
and interest @ 8% per annum and the cost.

Feeling
aggrieved, the opponent-Insurer of the offending truck has preferred
the present Appeal. Learned advocate Mr. Daxesh Mehta has appeared
for the appellant. He has challenged the impugned award on the sole
ground that the Tribunal below has not considered the factum of
contributory negligence. Mr. Mehta has submitted that considering
that the accident occurred in a broad day light, in the middle of 22′
wide road, fifty per cent of the negligence ought to have been
attributed to the scooter driver-the deceased-Manharlal. Mr. Mehta
has relied upon the evidence of the eye-witness one Kalpesh Ambalal
Patel.

We
have perused the record. The panchnama Exh.34 of the scene of
accident reveals that the accident occurred in the middle of the
road, slightly on the right side i.e., the wrong side of the truck.
Considering the position of the vehicles after the accident, the 10′
long brake marks of the truck, we do not agree that 50% of the
negligence ought to be attributed to the scooter driver the
deceased. May be, the scooter driver was marginally negligent but
such negligence is too insignificant to be considered in the Appeal
before us.

For
the aforesaid reasons, the Appeal is dismissed in limine.

Civil
Application stands disposed of.

{Ms.

R.M Doshit, J.}

{K.M
Thaker, J.}

Prakash*

   

Top