High Court Jharkhand High Court

Sitara Khatoon & Ors vs M/S.Neelwati Transport Thr.Its on 18 November, 2009

Jharkhand High Court
Sitara Khatoon & Ors vs M/S.Neelwati Transport Thr.Its on 18 November, 2009
                             M.A. No. 224 of 2002
                                      ----
Against the judgment and award dated 2.8.2002 passed by Motor Vehicle
Accident Claims Tribunal, Dhanbad in Title (MV) Suit No.4/2000.
                                     ----
             Sitara Khatoon & ors.                          ...   Appellants
                                   -Versus-
             M/s Neelwati Transport & another                   Respondents
                                      ----

               For the Appellants          :     Mr. Shekhar Prasad Sinha
               For the Respondents         :     M/s. Alok Lal & K.P.Choudhary
                                        ----
            PRESENT :
                  THE HON'BLE MR. JUSTICE M.Y.EQBAL
                  THE HON'BLE MRS. JUSTICE JAYA ROY
                               ---
      Date of CAV:16.11.2009   Date of pronouncement:18.11.2009

M.Y.Eqbal,J:         This appeal by the claimants-appellants is directed against

               the judgment and award dated 2.8.2002 passed by Motor Accident

               Claims Tribunal, Dhanbad in Title (MV) Suit No.4/2000, whereby he

               has awarded a sum of Rs.1,70,000/- as compensation and directed

               the owner of the vehicle to pay the said amount of compensation.

               2.    The facts of the case lie in a narrow compass.

                     The claimants case is that the tracker in which the deceased

               was employed as a driver was parked by the side of the road.

               Meanwhile a truck bearing registration No.BR 16G 5857 coming in a

               very high speed dashed the tracker, as a result of which the driver

               of the tracker namely Md. Azad succumbed to the injury. The truck

               was owned by the respondent no.1 whereas respondent no.2 was

               the insurer of the truck. The tribunal, after hearing the parties and

               considering the evidence, came to the conclusion that the deceased

               Md. Azad was the Khalasi in the tracker and the driver of the truck

               was not holding a valid driving licence to drive the heavy motor

               vehicle. Consequently, the Tribunal fastened the liability upon the

               owner of the vehicle.

               3.    In the instant appeal a cross objection was filed by the

               respondent-owner of the vehicle, which was registered as Cross
                           2


Objection No.4/2007. A Bench of this Court, after hearing the cross

objection, rejected the same by order dated 20th April, 2007. The

said order dated 20th April, 2007 reads as under:-

             "      This cross-objection purported to be under
             Order 41 Rule 22 of the Code of Civil Procedure, has
             been filed by the respondent-owner in the instant
             M.A.No.224 of 2002.
                    Miscellaneous Appeal No.224 of 2002 has been
             filed by the claimant for enhancement of
             compensation.
                    It appears from the judgment passed by the
             Tribunal that the deceased was a 'Khalasi' in a
             Trecker. While the Trecker was going from one place
             to another place, it was dashed by a truck. The claim
             case was filed against the owner and insurer of the
             truck, who are respondents. The Tribunal held that it
             was because of the gross negligence of the driver of
             the truck accident took place. The Tribunal further
             held that at the relevant time when the accident took
             place the driver of the truck was holding a licence to
             drive light motor vehicles. On these findings the
             Tribunal      awarded     compensation      and   fixed
             responsibility upon the owner of the truck, due to the
             reason that it was violation of the provisions of the
             Motor Vehicles Act as also the Insurance Policy and
             therefore the Insurance Company has no liability.
                    Though the judgment and award was passed
             on 16.8.02, the respondent-owner did not prefer any
             appeal. Against the impugned award the liability was
             fixed upon him, the claimants only preferred the
             Miscellaneous appeal No.224 of 2002 on 4.10.2002.
             Notice of this appeal was issued and it was served
             upon the respondent-owner on 13.7.04, but no cross-
             objection was filed within 30 days as provided under
             Order 41 Rule 22 of the Code of Civil Procedure. This
             cross-objection was filed only on 22.3.2007 i.e. about
             three years from the date of service of notice of
             appeal upon him. An application under Section 14 of
             the Limitation Act has been filed for condonation of
             delay in filing the cross-objection.
                    We have perused the limitation petition. In
             para       3      of    the      cross-objection    this
             appellant/respondent admitted that he came to know
             about the award on 13.7.04 on the receipt of the
             notice sent in M.A.No.224 of 2002 . Therefore,
             admittedly notice of appeal was served on him and
             he came to know about the pendency of appeal on
             13.7.2004

. However, it is stated in the condonation
application that when the case was listed for herding
and was likely to be taken up the counsel contacted
the cross-objector/owner to file affidavit in the
Miscellaneous appeal filed bjy the claimant and after
filing affidavit it was found necessary to file the
present cross-objection.

From the impugned order, it appears that the
respondent-owner of the vehicle appeared before the
3

Tribunal and file written statement and contested the
case. In spite of the fact that the judgment and
award was passed against him, he did not choose to
prefer any appeal. Not only that, after receipt of the
appeal notice he did not file any cross -objection for
about three years. It was only when the appeal was
listed for hearing, this cross-objection has been filed.

In the aforesaid facts and circumstances of the
case, we do not find any reason whatsoever to
condone the delay in filing the cross-objection. The
cross-objection is obviously barred by limitation.
Hence the limitation petition (I.A.No.871 of 2007) is
rejected. Consequently cross-objection being
C.O.no.4 of 2007 is dismissed as barred by
limitation.”

4. After dismissal of the cross objection the respondent- owner

of the vehicle filed a regular appeal being M.A.No.110/2007, which

was also dismissed on 12.6.2007.

5. The learned counsel appearing for the appellants made two

fold submissions. Learned counsel firstly submitted that the

deceased was the driver and not Khalasi in the tracker. Hence the

compensation awarded is unreasonable and in a very lower side.

Learned counsel secondly submitted that the liability for payment

of compensation ought to have been fastened upon the insurer of

the truck with whom the truck was validly insured.

6. So far as the question of liability in between the owner and

the insurer of the truck is concerned, as noticed above, the cross

objection as also the appeal filed by the owner of the vehicle has

been dismissed. Learned counsel appearing for the owner of the

vehicle has very fairly submitted that even the appeal filed before

the Supreme Court has been dismissed. However, learned counsel

for the owner of the vehicle submitted that the amount of

compensation awarded by the Tribunal is just and reasonable.

7. In view of the dismissal of cross objection and appeal by this

Court and also by the Supreme Court, it would not be proper to go

into the question with regard to liability of the owner vis-a-vis the

Insurance Company. The only question, therefore, that falls for
4

consideration is as to whether the amount of compensation

awarded by the Tribunal is just and reasonable.

8. Admittedly, the deceased was 25 years of age and died in a

motor accident leaving behind one minor son, two minor daughters

and parents. According to the claimants the deceased was

employed as a driver and his monthly income was Rs.3000/-

excluding daily meal allowance. The tribunal awarded only a sum of

Rs.1,70,000/-.

9. Even assuming that the deceased was a khalasi, evidence

was led by the claimants that his monthly earnings was Rs.3000/-

in addition to daily meal allowance, the Tribunal ought not to have

taken notional income for the purpose of assessing the

compensation. It is not a case where the deceased was non-

earnings member rather he was employed either as a driver or a

khalasi. In any event the monthly income of the deceased is taken

as Rs.2500/-. The annual dependency comes to Rs.20,000/- and if

we take the multiplier of 15 the minimum compensation comes to

Rs.3.00 lacs. In our considered opinion, after considering the facts

and evidence, the compensation of Rs.3.00 lacs shall be just and

reasonable compensation.

10. We, therefore, allow this appeal and enhance the

compensation amount to Rs.3.00 lacs and direct the respondent-

owner of the vehicle to pay the said compensation amount to the

claimants.


                                                                  (M.Y. Eqbal, J. )



         Jaya Roy,J.:                                             (Jaya Roy,J.)



Jharkhand High Court, Ranchi,
The 18th November, 2009,
Pandey/A.F.R.