High Court Punjab-Haryana High Court

Surender Singh vs Mahesh Kumar on 10 September, 2009

Punjab-Haryana High Court
Surender Singh vs Mahesh Kumar on 10 September, 2009
R.S.A.No.1537 of 2005                                        1


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                               R.S.A.No.1537 of 2005

                               Date of Decision : 10.09.2009

Surender Singh                                     ...Appellant

                               Versus

Mahesh Kumar                                       ...Respondent

CORAM:HON'BLE MR. JUSTICE HEMANT GUPTA

Present: Mr. Arun Yadav, Advocate,
         for the appellant.

          Mr. Sanjay Mittal, Advocate,
          for the respondent.

HEMANT GUPTA, J. (ORAL)

The defendant is in second appeal aggrieved against the

judgment and decree passed by the Courts below, whereby suit for

recovery of Rs.1 lac as damages on account of injuries suffered by the

plaintiff, was decreed.

The plaintiff, a child of 4 years, was struck by the cycle of the

defendant on 7.1.1995. Such accident led to fracture of right femur.

Because of the fracture, the plaintiff became permanent disabled qua his

four limbs including whole body upto 40% and, thus, the plaintiff

claimed Rs.50,000/- incurred on his treatment, nourish diet,

transportation and other expenses and Rs.50,000/- as compensation. The

learned trial Court decreed the suit and the first Appellate Court

dismissed the appeal. Still aggrieved, the defendant is in second appeal.

Learned counsel for the appellant has vehemently argued that

an FIR in respect of accident was lodged on 17.3.1995 i.e. more than 2
R.S.A.No.1537 of 2005 2

months and 10 days of the accident. Still further, the witnesses produced

by the plaintiff are discrepant in their testimonies, which make them

unreliable witnesses. Still further, the plaintiff has not produced the best

evidence to prove his disability. The plaintiff was not examined by the

Board of Doctors, but by a General Surgeon, who has given a report

about the physical disability, therefore, such evidence is not sufficient to

pass a liability of Rs.1 lac upon the appellant.

To prove the manner of accident, the plaintiff has examined his

mother Saroj as PW-4, Rakesh as PW-5 and Sadhu Singh as PW-6. All

the witnesses have deposed in respect of accident. Though there is some

discrepancy in respect of direction, from which the appellant came, but

the fact remains that none of the witnesses are proved to have any enmity

with the appellant. The discrepancy in respect of direction, from which

the appellant came is not substantial, keeping in view the time between

the incident and their examination in Court.

In respect of examination of disability, the plaintiff has

examined PW-1 Dr.S.C.Goyal, who has proved Medico Legal Report

Ex.P-1 and x-ray report Ex.P-2. PW-9 Dr. Dinesh Podar, a Medical

Officer from General Hospital, Narnaul, has proved the disability

certificate Ex.PW-9/A issued by Dr. Subhash Aggarwal, who has left the

Government service and shifted to Kota. The disability certificate

reflects the permanent disability of four limbs of the plaintiff including

whole body upto 40%. The witness examined is from a Government

Hospital. It has also come on record that the whereabouts of the Doctor,

who issued the certificate, are not known as he has shifted to Kota. The

plaintiff cannot be blamed for non-examining of such Doctor, when the
R.S.A.No.1537 of 2005 3

other Doctor, who has brought the official record has been examined to

prove the disability of the plaintiff.

The grant of compensation of Rs.1 lac on account of injuries

suffered by the plaintiff at the tender age, the permanent disability staring

him throughout his life, cannot be said to be unjust or unfair.

In view of the above, I do not find that any substantial question

of law arises for consideration by this Court in second appeal.

Dismissed.

10.09.2009                                       (HEMANT GUPTA)
Vimal                                                JUDGE