High Court Kerala High Court

Union Of India vs Muralidhar on 12 December, 2008

Kerala High Court
Union Of India vs Muralidhar on 12 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 209 of 2008()


1. UNION OF INDIA, REP. BY THE GENERAL
                      ...  Petitioner
2. KONKAN RAILWAY CORPORATION REP. BY ITS

                        Vs



1. MURALIDHAR, S/O.RAMAN,
                       ...       Respondent

                For Petitioner  :SRI.M.C.CHERIAN,SR.SC.,RAILWAYS

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :12/12/2008

 O R D E R
                     J.B.KOSHY & THOMAS P. JOSEPH, JJ.
                           --------------------------------------
                              M.F.A.No.209 of 2008
                           --------------------------------------
                  Dated this the 12th day of December, 2008.

                                     JUDGMENT

Thomas P.Joseph, J.

Heard counsel for appellants.

2. The Union of India, represented by General Manager, Southern

Railway and the Konkan Railway Corporation, represented by its Chairman seek

to unsettle the judgment of Railway Claims Tribunal, Ernakulam Bench (for

short, ‘the Tribunal’) awarding compensation of Rupees four lakhs with interest at

the rate of 9% per annum from the date of registration of the case till payment

contending that no “untoward incident” has occurred, as claimed by

respondent/claimant.

3. Respondent claimed that he was a bona fide passenger in train

No.2619 on 17.4.2000, travelling from Mangaon to Ottappalam via Mangalore

and just before the train reached Veer Railway Station, he was thrown out

through the door of the compartment on its left side while the train was moving

due to the rush in the compartment. His right arm was trapped under the train

and was cut off. He claimed that he lost his luggage and railway ticket in the

incident.

MFA No.209/2008

2

4. Appellant No.1 filed counter statement contending that no such

incident involving train No,.1619 occurred and that there was no possibility of

the respondent falling into the track if at all he fell down from the speeding train.

The Station Master of Veer Railway Station reported that respondent came to

that Railway Station on 18.4.2000 at about 8 a.m. with his right hand cut off and

profusely bleeding claiming that he was a bona fide passenger in train

No.2619. Station Master admitted him in a hospital at Mahad. Co-passengers

or even the driver of the train had not reported any such incident to the Station

Master. Appellant No.1 also contended that train No.2619 passed by Veer

Railway Station on 17.4.2000 at 19.10 hours but respondent reported to the

Station Master with injury as aforesaid only on 18.4.2000 at 8.00 hours.

Appellant No.2 contended that statement of the respondent was recorded in the

message book maintained by the Station Master at Veer Railway Station as per

which the respondent claimed that he had fallen from train No.2619 on

17.4.2000.

5. Before the Tribunal, respondent gave evidence as PW1 and

proved Exts.A1 to A6. Ext.A1 is the proof affidavit of the respondent. Ext.A3 is

the certificate dated 13.10.2000 issued from Mahad Taluk Police Station. Ext.A4

is the injury certificate. Ext.A5 is the copy of case sheet of Deshmukh Nursing

Home. Ext.A6 is the disability summary. Appellants did not adduce any

evidence. Tribunal considered the evidence and found that respondent suffered

injury in the “untoward incident” as claimed by him and awarded compensation.

MFA No.209/2008

3

It is contended by the appellants that the finding of the Tribunal is not correct and

that there is no evidence to show that respondent suffered injury in any untoward

incident involving train No.2619. It is also contended that respondent suffered

injury in mysterious circumstances and that attempt is made to get

compensation as if the respondent had fallen from the moving train.

6. We have gone through the judgment under challenge and

considered the contentions raised by the learned counsel. In Annexure-A4, copy

of proof affidavit respondent stated that he was travelling in train No.2619 having

purchased the ticket from Mangaon Railway Station on 17.4.2000 at about 7.00

p.m., when that train reached a curve near Veer Railway Station he was thrown

out through the door due to uncontrollable crowd in the compartment, his right

arm was cut off, he became unconscious, local people brought him to the

Government Hospital, Mahad and the next day, he reported to the Veer Station

Master who admitted him in Deshmukh Nursing Home at Mahad. Annexure-A5

is the deposition of the respondent. He gave evidence in the same line and

stated that Mangaon Railway Station wherefrom he boarded the train is about

70 kms from Veer Railway Station.

7. Though appellants contended that train No.2619 had no stop at

Mangaon Railway Station so that respondent could not have boarded the train

from that station no attempt was made to substantiate that contention. Relevant

MFA No.209/2008

4

documents in the custody of the appellants were not produced to show that train

No.2619 had no stop at Mangaon. What we find from Annexure-A5 is that

there is no serious challenge even to the version of the respondent.

8. It is true that respondent stated that the incident was on 18.4.2000

and according to the appellants, train No.2619 passed by Mangaon Railway

Station on 17.4.2000 at 19.10 hours whereas, respondent reported to the Station

Master of Veer Railway Station only on 18.4.2000 at 8.00 a.m. In the evidence,

respondent has clarified that the incident was on 17.4.2000, on sustaining injury

he fell unconscious, local people took him to the nearby hospital and on

18.4.2000, he reported to the Station Master on regaining conscience and

thereon, Station Master admitted him in Deshmukh Nursing Home. Appellants

did not take steps to examine the Station Master nor did they produce the

message book maintained at Veer Railway Station. What is available is only the

evidence of the respondent as PW1.

9. Section 23 of the Railway Claims Tribunals Act, 1987 provides for

appeal against every order of the Tribunal, not being an interlocutory order.

When the finding of the Tribunal is based on proper appreciation of the

evidence, court of appeal should be slow to interfere with that. In V.S.Ayyappan

v. Fr.Thomas Viruthiyil (1989 (2) KLJ 343) it was pointed out that when the

trial court has arrived at a conclusion on appreciation of conflicting oral

evidence, the appellate court shall not interfere with such finding unless there is

MFA No.209/2008

5

some special feature about the evidence of a particular witness which has

escaped the trial judge’s notice or there is sufficient balance of improbability to

displace his opinion as to where the credibility lies. In M.S.Jagadambal v. The

Southern Indian Education Trust & Others [(1988) 22 Indian Judicial

Reports (SC) 147], Hon’ble Supreme Court also observed that appellate court

does not reverse a finding of fact based on proper appreciation of oral evidence.

It was held:

“…..The rule of practice which has

almost the force of law is that the appellate

Court does not reverse a finding of fact rested

on proper appreciation of the oral

evidence……………..”

In this case the evidence is only one way, that the respondent while travelling in

train No.2619 down and suffered injury. We stated that appellants have not

produced any evidence either documentary or oral and even the documents they

could have produced, have not been produced. We also stated that there is no

serious challenge to the evidence of the respondent as PW1 regarding the

incident. It is pertinent to note that with all the resources on its hand, appellants

are not able to say even now as howelse the respondent suffered serious injury

resulting in amputation of his right arm. It is not disputed that respondent belong

to Ottappalam. Appellants have no explanation as to howelse the respondent

happened to report to the Station Master of Veer Railway Station on 18.4.2000

MFA No.209/2008

6

at 8.00 hours with his arm chopped off and profusely bleeding. It is difficult to

think that respondent suffered injury in some other manner, reported to the Veer

Station Master with that injury and made a false claim on the appellants. Mere

fact that the claim was filed belatedly is not by itself sufficient to indicate that the

claim is of doubtful in nature. We have gone through the evidence adduced by

the respondent and we are satisfied that the Tribunal, after consideration of the

evidence rightly found that the respondent suffered injury as claimed by him. We

also take note of the fact that provision for payment of compensation for injury in

“untoward incident” is made in the Railways Act as a social measure to alleviate

the misery of persons involved in such incidents. In the circumstances, we find

no justification in admitting this appeal for consideration.

Appeal is dismissed.

J.B.KOSHY,
JUDGE.

THOMAS P.JOSEPH,
JUDGE.

cks