High Court Madhya Pradesh High Court

Shrimati Pramila Jain vs Chandu Sharma And Ors. on 22 November, 1996

Madhya Pradesh High Court
Shrimati Pramila Jain vs Chandu Sharma And Ors. on 22 November, 1996
Equivalent citations: 2 (1997) ACC 667
Author: A Tripathi
Bench: A Tripathi


JUDGMENT

A.S. Tripathi, J.

1. This appeal has been filed by the appellant-claimant against the award dated 16.11.1993 passed by the Motor Accident Claims Tribunal of Gwalior. The Tribunal had awarded the compensation to the extent of Rs. 5445/(sic) with interest @ 12 percent per annum for the damage caused to the vehicle of the appellant.

2. It is not disputed that the jeep of the appellant UHL 555 was dashed by the truck of the respondents No. 2 causing damage to the jeep. The jeep was repaired by the appellant and the appellant had suffered loss on account of the repairs. The Tribunal took into account the factor that the amount spent in repairs of the jeep was to be compensated to the appellant.

3. learned Counsel for the appellant pressed the points that the appellant had to suffer for about two months as the jeep remained idle and the appellant was running a motor driving school. Further the driver of the jeep was also sittingidle, and he was paid salary for that period.

4. These two losses occurred to the appellant are remote in nature not permissible to be considered under the claim as defined Motor Vehicles Act. Only damage caused to a vehicle, or person could be compensated in such accidents. Remote damages are not to be considered, and therefore, the tribunal was fully justified in ignoring the claim of loss of time and salary paid to the driver. Therefore, the amount of compensation awarded by the Tribunal to the extent of Rs. 5445/- for actual damage caused to the vehicle was fully justified.

5. Costs of the repairs in the jeep have been allowed by the Tribunal. learned Counsel for the appellant-claimant pointed out that some parts were also replaced, which were not accounted for. No receipts were filed for purchasing any new part for replacement therefore, the Tribunal was fully justified in ignoring the same.

6. Before the Claims Tribunal, the Insurance Company was not a party. Before this Court , the Insurance Company was impleaded as a party and is represented through Counsel. The truck which had caused the accident was insured with the Insurance Company-respondent No. 3. Therefore, the liability for payment of the loss of compensation awarded lies upon the Insurance Company under the policy.

7. It is, therefore, directed that the amount awarded as compensation by the Tribunal shall be paid by the Insurance Company in accordance with law. It is further directed that the interest will be payable from the date of application till the date of realisation.

8. Except in the modification in the award under appeal as indicated above, this appeal has no force, and is dismissed.