High Court Punjab-Haryana High Court

Shri Satpal vs Shri Rajan And Others on 16 October, 2008

Punjab-Haryana High Court
Shri Satpal vs Shri Rajan And Others on 16 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
            AT CHANDIGARH.


(1)      F.A.O. No. 81 of 1988


Shri Satpal.
                            ....... Appellant through Shri
                                    Roopak Bansal, Advocate
                                    for Shri S.K.Bansal,
                                    Advocate.

      Versus

Shri Rajan and others.
                            ....... Respondents through Nemo.


(2)      F.A.O. No. 82 of 1988


Shri Satpal.
                            ....... Appellant through Shri
                                    Roopak Bansal, Advocate
                                    for Shri S.K.Bansal,
                                    Advocate.

      Versus

Smt.Lado Devi and others.
                            ....... Respondents through Nemo.



(3)      F.A.O. No. 83 of 1988


Shri Satpal.
                            ....... Appellant through Shri
                                    Roopak Bansal, Advocate
                                    for Shri S.K.Bansal,
                                    Advocate.

      Versus

Daya Nand and another.
                            ....... Respondents through Nemo.
                F.A.O.No.81 of 1988

                         -2-

                         ...


(4)      F.A.O. No. 84 of 1988


Shri Satpal.
                               ....... Appellant through Shri
                                       Roopak Bansal, Advocate
                                       for Shri S.K.Bansal,
                                       Advocate.

      Versus

Shri Rajan and others.
                               ....... Respondents through Nemo.


(5)      F.A.O. No. 85 of 1988


Shri Satpal.
                               ....... Appellant through Shri
                                       Roopak Bansal, Advocate
                                       for Shri S.K.Bansal,
                                       Advocate.

      Versus

Smt.Anita Kumari and others.
                           ....... Respondents through Nemo.



(6)      F.A.O. No. 86 of 1988


Shri Satpal.
                               ....... Appellant through Shri
                                       Roopak Bansal, Advocate
                                       for Shri S.K.Bansal,
                                       Advocate.

      Versus

Daryao Singh and others.
                               ....... Respondents through Nemo.


                         Date of Decision: 16.10.2008
                              F.A.O.No.81 of 1988

                                       -3-

                                       ...



       CORAM: HON'BLE MR.JUSTICE MAHESH GROVER

                                ....

            1. Whether Reporters of Local Newspapers may be allowed to
               see the judgment?
            2. To be referred to the Reporters or not?
            3. Whether the judgment should be reported in the Digest?

                                ....

Mahesh Grover,J.

This judgment will dispose of the above mentioned six appeals

which have been preferred by the owner of the offending vehicle against a

common award dated 3.10.1987 passed by the Motor Accident Claims

Tribunal, Sonepat (for short, `the Tribunal’) in M.A.C.T.Case Nos. 18 to 22

of 1986 and 12 & 13 of 1987.

The vehicle, namely, truck bearing registration no. DEG-32,

was involved in an accident which took place on 14.5.1986.

As many as seven claim petitions referred above had been filed

by the claimants which have been allowed by the Tribunal vide the

impugned award.

The appellant has sought to deny his liability on the ground that

the deceased persons, as also the injured persons were travelling in the

offending truck as labourers engaged by him for off-loading the dowry

articles.

However, a perusal of the impugned award belies the

contention of the appellant. It is evident that the appellant himself had given

the first version to the police stating that the marriage party had engaged the
F.A.O.No.81 of 1988

-4-

truck for being ferried. Besides, there is ample evidence to show that the

version now sought to be given by the appellant is incorrect. One of the

deceased persons in the accident was the father of the appellant himself. It is

not conceivable that the appellant would engage his own father for doing

labour work, especially when he was 72 years old.

It is clear from the record that the deceased persons, who were

travelling in the offending truck were gratuitous passengers and were not

covered within the policy of the insurance taken out by the appellant.

In this view of the matter and keeping in view the observations

of the Apex Court in Dr.T.V.Jose Versus Chacko P.M. Alias Thankarchana

and others, AIR 2001 S.C. 3939, the benefit of the insurance policy cannot

enure to the appellant as the offending vehicle was being driven contrary to

its terms.

Accordingly, there is no merit in the appeals and the same are

dismissed.

October 16,2008                                    ( Mahesh Grover )
"SCM"                                                  Judge