High Court Rajasthan High Court - Jodhpur

R.S.R.T.C vs Smt. Sita & Ors on 27 September, 2008

Rajasthan High Court – Jodhpur
R.S.R.T.C vs Smt. Sita & Ors on 27 September, 2008
                                                                            1

         IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                           AT JODHPUR


                           J U D G M E N T

CIVIL MISC. APPEAL No. 487 of 1997

R.S.R.T.C.

V/S
SMT. SITA & ORS.

Date of Judgment                :                 27.9.2008



                    HON'BLE SHRI N P GUPTA,J.



Mr. BS BHATI, for the appellant.

Mr. GAURAV MARU & Mr. RAJESH PANWAR, Mr. ANIL JOSHI & Mr.
SANJEEV JOHARI, for the respondents.

This appeal has been filed by the Corporation

against the award of the Motor Accident Claims Tribunal,

Nagaur dated 5.4.1997, awarding a compensation of

Rs.1,71,200/-, along with interest, as compensation, on

account of death of Vishnu Kumar.

The facts of the case are that according to the

claim petition, on 22.6.91 the deceased was riding the

pillion of the motorcycle, being driven by defendant No.5

Deva Ram, and the delinquent bus of the Corporation, being

driven by defendant No.1, rashly and negligently, hit the

motorcycle on the rear side of the motorcycle, as a result

of which the deceased was thrown away in a pit at a

distance of about 10 feet. The victim sustained fractures

of the ribs, and received injuries on the head, and died
2

on the spot.

It is pleaded, that basically the defendants No.1

and 2 are responsible for the compensation, however in

order to avoid any objection about impleadment, the owner,

driver and insurer of motorcycle are also impleaded as

party defendants.

The defendant No.1, the driver of the bus

submitted his reply on 22.2.92, contending that he was

driving his vehicle at normal speed, with all safety

precautions, on the correct side, rather the deceased and

the driver of the motorcycle were driving the vehicle

negligently, and on reaching on the edge of the road, they

lost balance, and on that account accident occurred, for

which the bus driver is not at all responsible. It was

also pleaded, that the defendant No.5 does not know

driving, and therefore the accident occurred. The

corporation also filed its reply on 21.7.93, and in this

reply a stand has been taken, to the effect, that

defendant No.4 (sic. Defendant no. 5) was driving the

motorcycle, and was having a pillion rider, who came

towards Jodhpur side, and were going on the Kuccha road

towards Hanumanbag at that time, the defendant No.1 had

started from Nagaur for Ajmer, and in order to save the

motorcyclist, he applied brakes upto a distance of about

25 feet, the speed of bus is pleaded to be 20 kms. p/h. It

is then pleaded that the bus came to a halt, while

motorcycle passed on, and climbed on a heap of sand, as a

result of which it got imbalanced, and the pillion rider

fell in the water body, which was dry. Then the bus driver
3

and other passengers took the victim out of the water

body, and reached him to Nagaur hospital. Thus, it is

pleaded, that there was no accident with the bus, and

there is no fault of the defendant No.1.

Thus, the stand taken by the two defendants is of

total denial about there being any impact between the

motorcycle and the bus. The learned trial Court framed

number of issues. However, issues No. 1, 2, 5 and 6,

collectively comprehended the controversy about the

accident and negligence. During trial, the claimants

examined A.W.2, 3, 4 and 5 on the aspect of issues No.1,

2, 5 and 6 and A.W.5, while the defendants examined the

driver himself as N.A.W. 1 Maandan, produced the Jr.

Engineer Devendra Kumar Sharma, N.A.W.2, and the conductor

of the bus Mangi Lal Sharma, N.A.W.3. In documentary

evidence, apart from other documents, the FIR Ex.11,

charge-sheet Ex.12, site plan Ex.13, site inspection note

Ex.14, MTO report Ex.17, seizure memo of the bus Ex.16 and

seizure memo of the motorcycle Ex.18, have also been

produced on record.

The learned Tribunal decided all the four issues

together, and after cataloging evidence of the relevant

witnesses, found that the question required to be gone

into is, as to whether the principle of res ipsa loquitur

answers the controversy involved in the case or not. Then

referred to Ex.5 (formal FIR), lodged by defendant No.5

Deva Ram, the driver of the motorcycle, narrating the

happening of accident: Then site plan Ex.13 was relied to

show, that there were marks of application of brakes from
4

A to B, and the accident occurred at point A, which is

part of the road, and thereafter there is Kuccha foot way.

Then Ex.14, the site inspection note has been relied, to

the effect, that at point A, the debris of the light of

the motorcycle are lying. Then Ex.16 has been relied to

believe, that the left side glass of the headlight of the

bus is broken, and below that the bumper is bent inside.

Then Ex.17 has been relied, to the effect, that bumper of

the motorcycle is also found bent. (It may be observed

here that in Ex. 17 there is no mention of any bent of

bumper of the Motor Cycle). Then Ex.18 has been relied to

hold, that there are marks of impact of accident on the

vehicle. It was found, that if no impact had taken place

between two vehicles, then in any case no marks could be

found on the bus, nor on the motorcycle, nor was there any

occasion for the bus driver to stop the bus, while

admittedly he had stopped the bus, carried the deceased to

hospital, and from the various memos, the things, as

emerge, satisfy that actually the accident occurred on

account of impact between the bus and the motorcycle. Then

considering the aspect of negligence, the presence of

marks of application of brakes available in the site plan,

and the statement of the driver of the bus Maandan, where

he admits to have applied the brakes, and alleges the

brake pipe to have burst, has been taken to be sufficient,

to believe that the place of impact is the main square,

where the driver is required to look around, on all the

sides, which the driver failed. Thus, it was concluded

that the accident was the out come of the negligence of

the bus driver.

5

In this appeal, it is precisely this conclusion

of the learned trial Court, which is under challenge,

rather, that only is under challenge.

Learned counsel for the appellant, assailing the

impugned judgment, read to me the statements of N.A.W.1

and 2, and the pleadings of defendants No.1 and 2, and

then stressing much on the Ex.17 and 18, it was contended,

that a proper reading thereof does make it clear, that as

a matter of fact, no impact took place between the

motorcycle and the bus, rather it is clearly established,

that the motorcyclist was driving uncontrolled, and

looking to the bus, he lost balance, with the result, that

motorcycle went up the heap of sand, on account of which

the deceased was thrown away in the water body, for which

the bus driver cannot be held negligent.

On the other hand, learned counsel for the

claimants supported the impugned judgment, and submitted,

that from Ex.13 and 14, apart from the evidence of A.W.2,

3, 4 and 5, it is clearly established, that the accident

was a result of impact between the motorcycle and the bus,

and that, the bus was being driven negligently. In the

alternative, it was submitted, that even if it were to be

found, that there was some negligence on the part of the

driver of motorcycle, or that the negligence of the bus

driver was only to a small extent, as compared to that of

the motorcyclist, still since the deceased was a pillion

rider, it would be a case of composite negligence, in

which event the claimants are entitled to lodge claim for

the entire compensation, against anyone of the joint
6

tortfeasors and therefore, the claim has rightly been

decreed.

I have considered the submissions, and have gone

through the record.

At the outset it may be observed, that from a

comprehensive reading of the record, the impression, that

is created is, that none of the parties have bothered to

tell truth to the Court, or allow the truth to be brought

on record. Rather either side has proceeded in a single

track manner, singing its own tunes, altogether bereft of

truth.

It would suffice to say, that if the accident had

occurred in the manner as alleged by the claimant, that

the bus came at a fast speed and hit the motorcycle from

behind, the result would not have been as appears to have

been, viz. no marks of impact of the bus are available on

the motorcycle, as only damage found is of the clutch

liver, indicator light and back light, which appear to

have been damaged on account of motorcycle falling down.

So far as the marks available on the bus are concerned,

being breakage of glass of headlight, or a dent in the

bumper, do not appear to be out come of the alleged

accident, inasmuch as, if the impact had been so severe,

so as to make the bus receive dent in the bumper, by

impact of the motorcycle, in all probabilities, motorcycle

would not have been left with that minimal damage, as is

noticed in Ex.17 and 18. This is one aspect of the matter.
7

Other equally important aspect of the matter is,

that in the site plan Ex.13, and site inspection note

Ex.14, at point A, the pieces of glass of the motorcycle

have been found, and it is not in dispute, that bus was

coming from towards the place mark by figure B, and was

going towards the place marked by figure A, and it is also

not in dispute on the side of the defendants, that the bus

driver applied brakes. Reverting to the pleadings again,

in the reply of defendant No.1, it is not the pleading,

that he at all applied any brakes, or that he stopped his

vehicle, or the like, while in the reply of the

corporation, which was filed after practically one and a

half years after filing of the reply by the driver, it is

pleaded, that the bus driver applied brakes to save the

motorcyclist, and the brakes were applied from a distance

about 25 feet, and the speed of the bus is pleaded to be

20 kms. p/h, which bus stopped, and the motorcycle simply

crossed straightway, and climbed up the heap of sand, as a

result of which it lost balance, and the deceased was

thrown away in the water body. Thus, if either of these

stories were true, there was no occasion for the pieces of

the glass of the motorcycle being available at point A.

That apart, coming to the statements of N.A.W.1 Maandan,

he has deposed that the speed of the bus was 25 to 30 kms,

he saw the motorcycle from a distance from 30 to 40 feet,

then he blew horn, motorcycle was at a fast speed, and the

motorcycle was initially going towards bus stand, then it

changed the direction towards east on the kuccha,

thereupon he stopped the bus. There was no impact of the

bus, the motorcycle went up the heap of sand and the

pillion rider was thrown away. Then in cross-examination,
8

he has deposed, that on his applying brakes, the

motorcycle passed away, and no impact took place, and

that, on account of application of brakes the tyres were

dragged upto a distance of 5 to 6 feet, he has also

deposed, that on account of applying emergency brakes, the

brakes failed, and one pipe was burst. According to Ex.14,

the marks of application of brakes are over a distance of

30 steps. It is required to be comprehended, that if the

speed of the bus was 20 kms or 20 to 35 kms, the bus would

not have traveled the distance of 30 steps after

application of brakes, more so when it is deposed, that

emergency brakes were also applied. It is also significant

to note, that in the Mechanical Examination Report Ex.17,

it is not found, that that the brakes of the bus had

failed, nor any brake pipe has been found to be damaged.

Thus, this also appears to be clearly an exaggeration. Be

that as it may. The fact remains is, that the bus clearly

appears to be in quite a fast speed. I do not venture to

assess the precise speed, but then it does appear to be at

a quite fast speed.

Then the story of the motorcycle going upto the

heap of sand, and on that count, the deceased having been

thrown away in the water body, also requires to be

examined, inasmuch as, this is not the pleading taken in

the written statement of the driver. Then in the reply of

the corporation this pleading of course has been taken,

and the case of imbalance of the motorcycle on account of

going upside the heap of sand is also pleaded. Then

significantly, in the site plan Ex.13, or the site

inspection note Ex.14, no such heap of sand is found at or
9

around or even between the road, and the water body. This

coupled with the fact, that it has not been suggested in

the cross-examination to the driver of the motorcycle,

being Deva Ram, A.W. 2, that the motorcycle got imbalanced

on account of going upside the heap of sand, rather he was

suggested, that he suddenly swerved the motorcycle towards

the right on kuccha road, and there was a pit, wherein the

motorcycle fell down. On the other hand, the driver of the

bus as N.A.W.1, to repeat, has deposed, that motorcycle

went up the heap of sand, and the pillion rider was thrown

away in the water body. Then in cross-examination he had

denied the suggestion of giving wrong statement to save

himself in the departmental proceedings. Then coming to

the evidence of N.A.W.2, who is said to have inspected the

site, for departmental proceedings purposes, it shows that

he has further exaggerated the things, by deposing to have

found blood spread over the heap of sand, which is

nobody’s case at any stage whatever. He claims to have

prepared various memos and plans, but none has been

produced. Then N.A.W.3 Mangi Lal (wrongly mentioned as

N.A.W.1 in the original statement) is the conductor of the

bus, and he has still different story to depose, viz. that

on Jodhpur road at the octroi post of Nagaur, the driver

suddenly applied the brakes, and thereupon it was found,

that one motorcycle is lying at a distance of 10 feet off

the road, on the conductor side, one person was standing

near the motorcycle, and other had fallen at water body.

The person in water body was taken to hospital, and after

getting admitted there, they went away. In the cross-

examination he has stated, that when he asked to the

driver as to why did he stop the vehicle, when no accident
10

occurred, thereupon the driver told, that the motorcyclist

was crossing the road, and since the motorcycle was on

kuccha, in order to avoid any accident, the brakes were

applied. He does not say, the existence of any heap of

sand being there, or the pillion rider being thrown away,

or the like. Rather he wants the Court to believe, that

accident had already occurred, when the bus reached there,

and it was only to extend humanitarian assistance, that

the bus was stopped, which is nobody’s case at any stage

whatever.

With this, from Ex.13 it is clear, that the water

body is shown by figure C, which is at some distance

towards the east from the point A. In the site plan no

blood etc. has been found at point A, rather the blood was

found inside the water body, being at point C.

Appreciating the pleadings, and the evidence,

oral as well as documentary, as recapitulated above, it

does transpire, that bus had stopped at point A, i.e.

marks of application of brakes are upto point A, broken

pieces of plastic glass of motorcycle are also lying at

point A, and the victim is found lying in the water body

at point C. The motorcycle was going from west to east,

while the bus is coming from north to south. Point A is on

the extreme eastern edge of the road, and at that place,

towards further east, there is a kuccha road, on which the

motorcyclist was to go.

In these circumstances, if the story, as

propounded by the defendants were to be true, there was no
11

occasion for the broken pieces of the plastic and glass

being there, and obviously because there is no heap of

sand, there was no occasion for the victim being thrown

away in the water body at point C. Likewise, if the story

as propounded by the claimants were to be believed, about

the impact having been in the manner of the bus coming at

a very fast speed and hitting the rear side of the

motorcycle, resulting into the victim being thrown away,

the tyre marks of the bus should have been found towards

further south, as it cannot be believed, that the heavy

vehicle, being bus, after hitting the motorcycle in such a

manner, as to throw away the pillion rider, would

immediately stop at that only, and would not travel beyond

it.

Thus, in my view, it appears, that the bus driver

was also coming at a quite fast speed, applied brakes,

leaving marks of application of brakes for a distance of

30 feets, and at that time, the motorcyclist, coming from

west to east, must also be at a quite fast speed, with the

result, that even that slight impact, resulting into some

breakage of protruding plastic parts of the motorcycle,

threw away the victim in the water body. It cannot be

believed, that the motorcyclist had already crossed the

bus, and lost balance by going up the heap of sand, nor

can it be believed, that the bus was driven with such a

speed and caused impact as alleged. It may be noticed here

that the place of accident is near the square, where both

the drivers were supposed to have been vigilant of the on

coming traffic, and it that care had been taken, perhaps

the accident would not have occurred. Thus to an extent
12

both the drivers were negligent in driving their

respective vehicles; which resulted into causing of the

accident, and unfortunate death of the victim.

Since the two drivers, were both negligent, qua

the deceased, it becomes a composite negligence, and

obviously therefore, the claimants are entitled to claim

compensation from anyone of the joint tortfeasor.

Thus, modifying the finding of the learned trial

Court, on issues No. 1, 2, 5 and 6, it is found, that the

accident was a result of composite negligence of the bus

driver, as well as driver of the motorcycle.

Notwithstanding this, the ultimate result of the

litigation is not affected, whether adversely to the

claimant, or adversely to the defendants. The appeal is,

therefore, dismissed.

( N P GUPTA ),J.

/tarun/