High Court Punjab-Haryana High Court

Smt.Mamo And Others vs Ishwar Singh And Others on 9 December, 2008

Punjab-Haryana High Court
Smt.Mamo And Others vs Ishwar Singh And Others on 9 December, 2008
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH.


                                        F.A.O. No. 1316 of 1989
                                        Date of Decision: 9.12.2008


            Smt.Mamo and others
                                          ....... Appellants through Shri
                                                   Baljinder Singh, Advocate
                                                  for Shri K.S.Dhaliwal,
                                                  Advocate.

                  Versus

            Ishwar Singh and others.

                                          ....... Respondent nos. 1 and 2
                                                  through Shri Arvind
                                                  Bansal, Advocate for Shri
                                                  Rakesh Nagpal, Advocate.
                                                  Respondent no.3 through
                                                  Shri R.K.Bashamboo,
                                                 Advocate.


      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 appeal is directed against award dated 8.2.1989 passed by

the Motor Accident Claims Tribunal, Jind (for short, `the Tribunal’) in

M.A.C.T. Case No. 22 of 20.4.1987.

Initially, Phulu, who was injured in a motor vehicular accident

which took place on 20.9.1986, had filed a claim petition for grant of

compensation, but during the pendency of the proceedings, he died and as a

result of this, his legal representatives, who are appellants, were impleaded
F.A.O.No.1316 of 1989

-2-

….

as claimants. They pleaded that the death of Phulu was on account of the

injuries sustained by him in the accident in question and, therefore,

compensation may be granted to them.

After appraisal of the entire evidence on record, the Tribunal

came to the conclusion that the factum of death being related to the accident

was not established. However, it awarded a sum of Rs.10000/- to the

appellants along with interest at the rate of 12% per annum from the date of

claim petition till realisation on account of injuries having been received by

the deceased in the accident. The insurance company of the offending

vehicle was directed to pay the aforesaid amount of compensation.

Dis-satisfied with the award of the Tribunal, the appellants

have come up in appeal.

Learned counsel for the appellants contended that the Tribunal

ought to have granted compensation for the death of the deceased and in any

case, it should have awarded more amount for his injuries which he had

suffered in the accident as the same stood established on the record.

On the other hand, learned counsel for the Insurance Company

contended that since there is nothing on the record to connect the death of

the deceased with accident, no compensation on that account could be

awarded to the appellants. He further pointed out that there is not an iota of

evidence to suggest that the deceased even suffered any injuries in the

accident.

After hearing the learned counsel for the parties and perusing

the record, I am of the opinion that the award of the Tribunal deserves to be
F.A.O.No.1316 of 1989

-3-

….

modified.

PW1-Dr.Brijpal, Medical Officer, Civil Hospital, Jind, testified

that on 20.9.1986, he had medically examined Phulu and found the

following injuries:-

1. Freshly bleeding lacerated wound 6 x 2.5 cm in size on right

side of occipital region of skull, skin deep.

2. Freshly bleeding abrasion 2 in number of 2 x 1 cm on front

and medial side of left knee joint.

3. There were 3 freshly bleeding abrasions on lateral side of

right knee joint.

This witness further stated that injury no.1 was kept under

observation, whereas injury nos. 2 and 3 were simple in nature. He also

deposed that these injuries could be received in a motor vehicle accident

and duration thereof was within six hours.

PW6-Dr.S.S.Sangwan, Reader and Head Orthopedic Unit-II,

Medical College & Hospital, Rohtak, deposed that Phul Singh was

admitted in their hospital on 6.10.1986 and was discharged on 30.7.1987.

He further deposed that the patient was having traumatic paraplegia i.e.

Paralysis of both the lower limbs. This witness stated that the patient was

discharged on his own request and that when he came to their hospital, he

was having 100 per cent permanent disability as he was unable to move

about.

Phulu is said to have died on 10.9.1987, i.e., barely two months

after he was discharged from the hospital. However, unfortunately, there is
F.A.O.No.1316 of 1989

-4-

….

nothing on record to connect the death of the deceased with the accident.

Although there is evidence to suggest that the death of the deceased had

taken place not long after the discharge from the hospital, yet, the Court

cannot accept the contention of the appellants that it happened on account

of the accident in question. Therefore, the appellants are not entitled to any

compensation on account of the death of Phulu. The finding of the

Tribunal in this regard is upheld.

However, there is sufficient material on record to show that

Phulu was injured in the accident which took place on 20.9.1986 as on that

day, he was medically examined by PW1-Dr.Brijpal, who found the above

mentioned injuries on his person. Further, PW6-Dr.S.S.Sangwan has stated

that the deceased had 100% permanent disability and remained admitted in

hospital from 6.10.1986 to 30.7.1987, implying thereby that for almost ten

months of hospitalization he had suffered before he sought discharge. In

this eventuality, the Court is of the considered opinion that a substantial

amount must have been spent for treatment of the injuries sustained by the

deceased and at least that amount could not have been denied to the

appellants.

Keeping in view the facts and circumstances of the case where

the deceased had suffered 100% disability; and remained admitted in the

hospital for about ten months, he would have required the services of an

attendant throughout, besides spending money on medicines, transportation

and taking special diet, I am of the opinion that it would be just and

appropriate if a consolidated sum of Rs.1,00,000/- (Rs.one lac) is awarded
F.A.O.No.1316 of 1989

-5-

….

to the appellants as compensation. Ordered accordingly.

The enhanced compensation shall be payable along with

interest at the rate of 9% per annum from the date of claim petition till the

date of realisation.

The liability to pay the enhanced compensation and interest

shall be the same as has been determined by the Tribunal.

The impugned award is modified to the above extent and the

appeal is allowed in the aforementioned terms.

December 09,2008                                 ( Mahesh Grover )
"SCM"                                                Judge