Bombay High Court High Court

Suba Transport Co. And Anr. vs Phiroze Sethane Pvt. Ltd. on 11 November, 1992

Bombay High Court
Suba Transport Co. And Anr. vs Phiroze Sethane Pvt. Ltd. on 11 November, 1992
Equivalent citations: 1993 ACJ 77
Author: M Dudhat
Bench: M Dudhat


JUDGMENT

M.L. Dudhat, J.

1. The only limited issue to be decided in this appeal is as to whether the damages claimed by the respondent under the Motor Vehicles Act (hereinafter referred to as ‘the M.V. Act’ for the sake of brevity) can come within the ambit of the words “damages to the property owned by the owner”.

2. Few facts which are material deciding this first appeal are as under:

for Appellant No. 1 in this case is the owner of the vehicle which met with an accident. Petitioner No. 2 is the insurance company. The respondent is a private limited company carrying on the business in P.V.C. material claiming the damages from the present appellants of Rs. 50,000/- on the ground of failure of electric supply to its industrial unit due to the accident.

3. On 20th March, 1984 at about 4.45 a.m. Tempo bearing No. MMS 2708 owned by appellant No. 1 dashed against an electric pole due to which the electric pole broke down, which ultimately resulted in failure of electric supply. Since there was total failure of electric supply to the respondent’s industrial unit, the respondent installed new cable worth about Rs. 10,500/- by incurring expenses of Rs. 3,100/- for installation. It is the case of the respondent-claimant that due to this failure, the respondent suffered loss in the production for two days as its whole manufacture was suspended during that time. The respondent company, therefore, filed its claim under Section 110-A of the M.V. Act.

4. The aforesaid claim was resisted by the present appellants. Appellant No. 1 in its written statement at Exh. 14 admitted the factum about its ownership of the Tempo and also about the accident damaging the electric pole belonging to the M.S.E.B. situated nearby the respondent’s factory. However, appellant No. 1 denied that the concerned vehicle was driven rashly and negligently. It was contended on behalf of appellant No. 1 that the vehicle was driven with a reasonable speed. However, when the vehicle came near the spot where the accident took place, the driver of the vehicle saw an electric cable overhanging on the road. Thinking the said cable as a live electric cable, the driver suddenly tried to wheel round the vehicle due to which the driver lost control and the vehicle banged against the electric pole. On the basis of the aforesaid contentions, it was contended by appellant No. 1 that it was not negligent and, therefore, not liable to pay any damages. It was also contended on behalf of appellant No. 1 that the claim of damages as mentioned by the respondent in its application is not maintainable under the M.V. Act, as the said claim cannot come within the words “damages to the property owned by the claimant”.

5. Appellant No. 2 also filed the written statement which is at Exh. 12 and took the specific plea that the Tribunal had no jurisdiction to entertain the claim made by the respondent as the same did not come within the ambit of the words “damages to the property owned by the claimant”.

6. The Tribunal, after going through the evidence as led by the parties and after scanning the depositions of the parties, came to the conclusion that the respondent proved that it suffered damages on account of negligence on the part of the Tempo driver employed by the 1st appellant and that the application for damages made by the present respondent was maintainable under Section 110 of the M.V. Act. The Tribunal also held that the electric installation in the factory of the respondent was damaged and it suffered loss of production as a direct consequence of the alleged accident. On the basis of these findings the Tribunal, by its decision dated 14th October, 1986, passed the award of Rs. 14,080/- at the interest of 9 per cent per annum from the date of filing the petition, i.e., from 13th July, 1984 till the realisation of the amount. This decision dated 14th October, 1986 passed by the Motor Accidents Claims Tribunal, Thane, in Motor Accident Claim No. 204 of 1984 is the subject-matter of challenge before me in this first appeal.

7. Mr. Kotak, learned Counsel for the present appellants, did not dispute the fact that the accident took place on 20th March, 1984. In the said accident the Tempo MMS 2708 owned by appellant No. 1 dashed against the electric pole breaking the electric pole and the cable supplying electricity to the respondent’s factory. Mr. Kotak also conceded that the Tempo was driven rashly and negligently and did not challenge the finding of the Tribunal on that point. However, Mr. Kotak strongly contended that the Tribunal had no jurisdiction to entertain the claim filed by the respondent.

8. As against this contention, Mr. A.A. Kudrolli, learned Counsel for the respondent, contended that the claim of the respondent comes within the jurisdiction of the Tribunal and supported the findings given by the Tribunal.

9. Since there is no controversy about the facts, this Court has only to decide the law point in this case as to whether the damages claimed by the respondent are damages to the property owned by it as envisaged by the M.V. Act.

10. In order to support his contention Mr. Kotak, learned Counsel for the present appellants, first relied upon two sections, viz., Section 110(1) and Section 110-A, more particularly Section 110-A (1)(aa) of the M.V. Act. These provisions are as under:

110. Claims Tribunals.-(I) A State Government may, by notification in the Official Gazette, constitute one or more Motor Accidents Claims Tribunals (hereinafter referred to as ‘the Claims Tribunals’) for such area as may be specified in the notification for the purpose of adjudicating upon claim for compensation in respect of accidents involving the death of, or bodily injury to, persons arising out of the use of motor vehicles, or damages to any property of a third party so arising, or both:

Provided that where such claim includes a claim for compensation in respect of damage to property exceeding rupees two thousand, the claimant may, at his option, refer the claim to a civil court for adjudication and where a reference is so made, the Claims Tribunal shall have no jurisdiction to entertain any question relating to such claim.

Explanation.-For the removal of doubts, it is hereby declared that the expression ‘claims for compensation in respect of accidents involving the death of, or bodily injury to, persons arising out of the use of motor vehicles’ includes claims for compensation under Section 92-A.

(2) A Claims Tribunal shall consist of such number of members as the State Government may think fit to appoint and where it consists of two or more members, one of them shall be appointed as the Chairman thereof.

(3) A person shall not be qualified for appointment as a member of a Claims Tribunal unless he-

(a) is, or has been, a Judge of a High Court, or

(b) is, or has been, a District Judge, or

(c) is qualified for appointment as a Judge of the High Court.

(4) Where two or more Claims Tribunals are constituted for any area, the State Government may, by general or special order, regulate the distribution of business among them.

110-A. Application for compensation.-

(1) An application for compensation arising out of an accident of the nature specified in Sub-section (1) of Section 110 may be made-

(a) by the person who has sustained the injury; or

(aa) by the owner of the property; or

(b) where death has resulted from the accident, by all or any of the legal representatives of the deceased; or

(c) by any agent duly authorised by the person injured or all or any of the legal representatives of the deceased, as the case may be:

Provided that where all the legal representatives of the deceased have not joined in any such application for compensation, the application shall be made on behalf of or for the benefit of all the legal representatives of the deceased and the legal representatives who have not so joined, shall be impleaded as respondents to the application.

(2) Every application under sub-section

(1) shall be made to the Claims Tribunal having jurisdiction over the area in which the accident occurred and shall be in such form and shall contain such particulars as may be prescribed:

Provided that where any claim for compensation under Section 92-A is made in such application, the application shall contain a separate statement to that effect immediately before the signature of the applicant;

(3) No application for such compensation shall be entertained unless it is made within six months of the occurrence of the accident:

Provided that the Claims Tribunal may entertain the application after the expiry of the said period of six months if it is satisfied that the applicant was prevented by sufficient cause from making the application in time.

11. After going through Section 110(1), it is clear that the State Government constituted Motor Accidents Claims Tribunals for the purpose of adjudicating upon claims for compensation in respect of the accidents involving the death of, or bodily injury to, persons arising out of the use of motor vehicles or damages to the property of the third person so arising or both.

12. Mr. Kotak, learned Counsel for the appellants, contended that Section 110, Sub-clause (1) gives power to the Tribunal to adjudicate damages to any property of the third person arising out of accident. He further contended that in fact in the present case no property of the respondent, the third party, was damaged by the accident. Admittedly, the electric pole which was broken to pieces damaged the cable belonging to the M.S.E.B. who never came forward to claim the damages. Not only that but the M.S.E.B. is not even a party to the litigation. Mr. Kotak stated that in the application made by the respondent, the respondent claimed the damages as under:

  (1) New cable purchased                          Rs. 10,500/-
(2) Octroi                                       Rs.  -
(3) Tempo hire charges 
(Conveyance)                                     Rs. 200/-
(4) Installation Bill from 
M/s. Anil Electricals                            Rs. 3,180/-
(5) Loss of production for
2 days due to suspen-
sion of electricity at
(Rs. 17, 977/- per day)                          Rs. 35,954/-
                                               ________________
                                         Total:  Rs. 49,834/-
                                               ________________
 

After referring to the aforesaid items as claimed by the claimant in its claim, it is contended on behalf of the appellants that none of these claims can come within the purview of Section 110 and, therefore, the Tribunal had no jurisdiction to entertain such a claim. According to Mr. Kotak admittedly no property belonging to the respondent was damaged by the accident. The loss due to failure of electricity sustained by the respondent was due to the failure to supply the electricity from the M.S.E.B. and if at all the respondent claims any damages, it could have claimed the same under Section 9 of the Civil Procedure Code and not under Section 110 of the M.V. Act.

13. On fair interpretation of Section 110 of the M.V. Act read with Section 110-A (1)(a) and (1)(aa) it appears that the Tribunal is given authority to adjudicate upon the claims for damages to any property of third party arising out of accident only in respect of the property, put to actual loss by the accident, owned by the claimant. If the property is not put to actual loss or is not owned by the claimant, then in that event the damage to any such property cannot come within the ambit of Section 110 read with Section 110-A (1)(a) and (1)(aa).

14. Mr. Kotak, learned Counsel for the appellants, in order to reinforce his argument, relied on certain authorities of various courts. Firstly, he relied on the ratio decided by the High Court of Bombay in Ashok Janardan Simant v. Maharashtra State Road Trans. Corpn. 1986 ACJ 86 (Bombay). In this case there was an accident between a State Transport bus and a truck resulting in death of the bus driver and also injuries to the passengers in the bus. The Corporation paid compensation to the dependants of the driver under the Workmen’s Compensation Act and also paid ex gratia payment to the injured passengers. The Corporation thereafter filed the claim under the M.V. Act against the owner of the truck for indemnification of the amounts which it had paid to the dependants of the deceased driver and to the injured passengers. The Tribunal granted the said amounts. Against the said order of the Tribunal, the truck owner preferred first appeal and the Division Bench of this High Court said that the Tribunal had no jurisdiction to entertain such a claim of indemnification in respect of the amount which the Corporation paid to the dependants of the driver under the Workmen’s Compensation Act and ex gratia payment made to the injured passengers. The Division Bench held that under Section 110-A application for compensation arising out of the accident of the nature specified in Sub-section (1) of Section 110 may be made: (a) by the person who has sustained the injury; or (aa) by the owner of the property; or (b) where the death has resulted from the accident, by all or any of the legal representatives of the deceased; or (c) by any agent duly authorised by the person injured or all or any of the legal representatives of the deceased, as the case may be. In other words, the Division Bench held that in the said case the claim for compensation payable to the widow of the deceased driver could have been made only by the legal representative of the deceased driver, i.e., the widow in the said case and not by the Corporation. Similarly, the amount paid ex gratia to the injured persons could have been claimed only by the injured persons themselves and not by the Corporation. On the basis of the aforesaid findings, the Division Bench held that the Corporation could not have filed an application for the said amounts paid to the dependants of the driver and the injured persons. By applying the ratio of the aforesaid decision given by the Division Bench, whatever the damage sustained by the respondent, the respondent shall not be entitled to claim the damages in the Tribunal under the M.V. Act, as neither any employee of the respondent was injured by the said accident nor the property belonging to the respondent was damaged by direct result of the accident. Since the damage to the cable and the pole was sustained by the M.S.E.B. by the negligent driving, the M.S.E.B. could have successfully claimed the damages to the pole and the cable.

15. Mr. Kotak, learned Counsel for the appellants, thereafter relied on the ratio of the case decided by the High Court of Gauhati in Assam State Transport Corporation v. Kamurun Nessa Mazumdar 1991 ACJ 464 (Gauhati). In this case a bus hit a truck coming from the opposite side. The truck was damaged and its driver sustained minor injuries. Police took up case against the bus driver but did not take up case against the driver of the truck. The Tribunal found that the accident was caused due to the negligence of both the drivers and their blameworthiness being 2 : 1 between the bus driver and the truck driver. The said finding of the Tribunal was reversed by the High Court and the High Court held that the driver of the bus was solely negligent in causing the accident. In the said matter the owner of the truck also claimed damages due to loss of income when the truck was lying idle during repairs. The High Court disallowed the said claim of the owner of the truck. On interpretation of Section 110 of the M.V. Act the High Court held that the claim made on account of loss of income cannot be allowed under the M.V. Act.

16. Mr. Kotak, learned Counsel for the appellants, further relied on the ratio of the case decided by the High Court of Madhya Pradesh in Rajkumar v. Mahendra Singh 1985 ACJ 103 (MP). In this case there was an accident between two trucks and the petitioner filed claim for compensation in respect of cost of repairs of the vehicle and loss of business on account of vehicle remaining idle and for physical and mental pain. The High Court allowed the claim of repairs, however, rejected the claim of compensation towards the loss of business income. The High Court held that the Tribunal was empowered under Section 110 to grant compensation only in respect of (i) death, (ii) bodily injury and (iii) damage to the property and as such the business loss does not constitute damage to property and such claim can be entertained by the civil court.

17. Taking into consideration the ratio of the cases decided in Assam State Transport Corporation v. Kamurum Nessa Mazumdar 1991 ACJ 464 (Gauhati) and Rajkumar v. Mahendra Singh 1985 ACJ 103 (MP) and taking into consideration the provisions of Section 110(1) of the M.V. Act, according to me, the respondent is not entitled to recover the damages claimed by it in its claim item No. 5, i.e., loss of production for 2 days due to suspension of electricity of amount of Rs. 35,954/- as claimed by it. The said claim made by the respondent will have to be rejected, firstly, because the loss of business for two days due to failure of electric supply was not damage to the property as envisaged under the M.V. Act and secondly, by the collision of the Tempo against the electric pole, there was no loss to any property owned by the claimant as a direct result of the accident, but as pointed out earlier the loss, if any, was to the property belonging to the M.S.E.B. and the M.S.E.B. has not come forward to claim damages.

18. Mr. Kotak also relied on certain other decisions of Assam and Kerala High Courts in State of Assam v. Sunil Kumar Dey 1991 ACJ 382 (Gauhati) and in General Manager, Kerala State Road Trans. Corpn. v. Saradamma 1987 ACJ 926 (Kerala), respectively. Both the aforesaid decisions reiterate the same principle that loss of business cannot be claimed under the provisions of the M.V. Act.

19. Mr. Kudrolli, learned Counsel for the respondent, contended that the damages claimed by the respondent come within the ambit of Section 110(1) of the M.V. Act and the Motor Accidents Claims Tribunal had jurisdiction to decide the same. According to him the respondent was carrying on the business of manufacturing P.V.C. and due to the accident electric supply to its factory was cut off for two days. Further according to him due to this there was no production in its factory and the respondent was required to give the pay to the workmen without taking any corresponding work for that. According to him, the word ‘property’ as used under the M.V. Act should be given wider meaning. Mr. Kudrolli also traced the historical background of the legislation to show how in the earlier days wider meaning was given to the word ‘property’ in order to give benefit to the persons who lost their property and also their lives.

20. In order to understand the argument as advanced by Mr. Kudrolli for the respondent and the ratio of the case-law cited by him, it is desirable to keep in mind the nature of the claim advanced by the respondent. The respondent claimed damages for purchase of cable on the ground that the said cable was purchased to continue the electric supply to the factory which had stopped its working for two days. Secondly, the respondent claims conveyance charges for hiring Tempo to bring material. Thirdly, the respondent claims installation charges and lastly, the respondent claims loss of production for two days due to the failure of electricity. In the earlier discussion we have seen as to how on plain reading of Section 110(1) and 110-A (1)(a) and (1)(aa) the said claim cannot come within the purview of the said two sections. The aforesaid view is also supported by several authorities of different High Courts including the High Court of Bombay. In the background of this, this Court has to take into consideration the submissions made by Mr. Kudrolli, learned Counsel for the respondent.

21. The argument of Mr. Kudrolli is that the word ‘property’ used in Section 110(1) arid Section 110-A (1)(aa) must be given a wider meaning so as to include even tangible and intangible effect of the property. As discussed earlier, from the plain reading of Section 110(1) with Section 110-A (1)(aa) it is clear that the legislature has conferred power on the Motor Accidents Claims Tribunal for adjudicating upon the claims for compensation in respect of the accidents involving damages to any property owned by the third person only when the said property is put to actual loss by the accident. The argument made by Mr. Kudrolli for the respondent with reference to the earlier legislative history, according to me, is virtually innocuous, as whether the claim as made by the respondent comes within Section 110(1) of the M.V. Act or not is to be seen by direct interpretation of the statute itself and as already discussed above there is no lacunic position if one reads Section 110(1) along with Section 110-A (1)(aa) that the power to adjudicate is given to the Motor Accidents Claims Tribunal under the M.V. Act by the legislature for the purpose of compensation in respect of the accidents involving damage to the property owned by the third party only if the property is put to actual loss out of direct incidence of the accident. In view of this clear position, in my opinion it is not necessary to go to the legislative history to understand the meaning of the word ‘property’ mentioned in the above two provisions.

22. Mr. Kudrolli, in order to support his proposition, also relied on certain case-law. Firstly, he relied on the decision of this High Court in Sharda Prasad Singh v. Maharashtra State Road Transport Corporation 1984 ACJ 240 (Bombay). In this case staff car was damaged in an accident caused by a tanker due to the negligence of the tanker driver. Due to the said accident two employees of the owner of the car died and the third got injured. The owner was required to pay the compensation under the Workmen’s Compensation Act. The owner thereafter filed composite civil suit for recovery against the owner/driver of the tanker and the insurance company claiming damages to the property exceeding Rs. 2,000/- plus the compensation amount paid. In the aforesaid facts and circumstances of the case, this High Court held that since the damage to the property was exceeding Rs. 2,000/-, the owner of the property has an option to file the claim before the Claims Tribunal or to refer the said matter to the civil court under Section 110(1) and, therefore, Section 110-F does not bar such claim or compensation paid under Workmen’s Compensation Act and, therefore, the claimant is entitled to recover the said payment under Section 13 of the Act. According to me, the aforesaid decision given by the Division Bench of this High Court is given with reference to the proviso of Section 110(1) of the M.V. Act, 1939. The said proviso is as under:

Provided that where such claim includes a claim for compensation in respect of damages to property exceeding rupees two thousand, the claimant may, at his option, refer the claim to a civil court for adjudication and where a reference is so made, the Claims Tribunal shall have no jurisdiction to entertain any question relating to such claim.

As per the said proviso, if the damage to the property is exceeding Rs. 2,000/-, then the claimant has option to refer the claim to the civil court for its adjudication and when such reference is made, the Claims Tribunal shall have no jurisdiction to entertain any question relating to such claim In the said case since the claimant opted the option under the aforesaid proviso and approached the civil court, the Division Bench of this High Court held that under Section 9 of the Civil Procedure Code the civil court has got power even to consider the damages as claimed for by the claimant in that case as regards the compensation paid by him under the Workmen’s Compensation Act. According to me, the ratio decided in the aforesaid case is not at all applicable to the facts and circumstances of the present case. In the present case the claimant opted and filed its claim before the Tribunal established under the M.V. Act and, therefore, since as pointed out earlier, Section 110(1) read with Section 110-A (1)(aa) does not allow any of the claims as made by the claimant in its claim, the aforesaid case relied upon by the respondent does not support the respondent’s contention.

23. Mr. Kudrolli thereafter relied on the decision of Jammu and Kashmir High Court in Kamal Kusha v. Kirpal Singh 1987 ACJ 709 (J&K), where the said High Court held that the claim for compensation on account of damages to the property which was caused out of the use of a motor vehicle was entertainable by a Tribunal and the Tribunal had jurisdiction to adjudicate and decide such a claim and it was not necessary that while preferring the said claim as regards damage to the property, the claimant must have suffered bodily injury. With respect, the aforesaid decision is not going to help the respondent. Firstly, the said case was in respect of the accident which took place prior to 1979 when the law was different. At the relevant time the question was in a motor accident whether the claimant can claim the damages to the property when there was no injury to his person and in the facts and circumstances of that case as per the law prevalent at that time the court held that such a claim can be entertained. According to me, the ratio decided in that case nowhere supports the submissions made by the respondent.

24. Mr. Kudrolli thereafter referred to the decision given by the Karnataka High Court in Karnataka State Road Transport Corpn. v. V.K. Abdul Majeed . According to me, the ratio as decided in this case is also of no use in the facts and circumstances of this case, because in that case the accident took place on 23rd February, 1981, when the provisions of Section 110 and Section 110-A were different as the amendments to the aforesaid sections were introduced in 1979 and, therefore, the ratio of that case cannot be made applicable to the facts and circumstances of this case.

25. Mr. Kudrolli then relied on the decision of Kerala High Court in Oriental Fire and General Insurance Co. Ltd. v. P.P. Misri 1993 ACJ 25 (Kerala). In this case claim under Section 110-A was filed by the legal representatives of the deceased driver who met with an accident. The limited question before the court was since the accident took place at the behest of the driver, whether his legal representatives are entitled to get the compensation. Under the M.V. Act it was held in that case that since there was a finding of the Tribunal that the vehicle which the deceased driver was driving at the relevant time was not roadworthy and since the owner had an obligation to keep the vehicle on the public road only and only if it was roadworthy, the said claim filed by the legal representatives of the deceased driver was maintainable under the M.V. Act. According to me, the ratio decided by this case again does not support any of the contentions as advanced by the respondent and, therefore, this case is also of no use to the respondent.

26. Mr. Kudrolli lastly cited the decision of the Bombay High Court in Hirabai w/o Harji Ingale v. Babu Monika Ingale, 1980 Bom CR 451. The said case is relied on by the respondent to support its argument about meaning of the word ‘property’ as used in Section 110(1) and Section 110-A (1)(aa). I have gone through the length and breadth of this decision. The said decision is given by the Division Bench in the matter of Hindu Adoption and Maintenance Act and the Hindu Succession Act and according to me the observations and the ratio of this case are of no use for interpreting the word ‘property’ as used in Section 110(1) and Section 110-A (1)(aa).

27. In view of the aforesaid findings of mine, according to me, the claim made by the respondent for the compensation in the present case is not maintainable under Section 110(1) of the M.V. Act and, therefore, this appeal is liable to be dismissed (Sic. allowed). Therefore, the judgment and order given by the Motor Accidents Claims Tribunal, Thane, dated 14th October, 1986 in Motor Accident Claim No. 204 of 1984 is set aside. Appeal is allowed with no order as to costs.

28. Mr. Kotak, learned Counsel for the appellants, submitted that after the order of the Tribunal the appellants have deposited amount of Rs. 18,532.12 and the same was withdrawn by the respondent. Since I have set aside the order given by the Tribunal, I direct the respondent to deposit the said amount of Rs. 18,532.12 in the High Court within four weeks from today.

29. I further direct under Order 7, Rule 10 of the Civil Procedure Code read with Rule 310 of the Bombay Motor Vehicles Rules, 1959, the claim application made by the respondent being Motor Accident Claim No. 204 of 1984 filed before the Motor Accidents Claims Tribunal at Thane to be returned to the respondent for presentation before the competent civil court.