High Court Patna High Court

United India Insurance Co. Ltd vs Shobha Devi & Ors on 16 September, 2011

Patna High Court
United India Insurance Co. Ltd vs Shobha Devi & Ors on 16 September, 2011
Author: Rakesh Kumar
                     IN THE HIGH COURT OF JUDICATURE AT PATNA

                               Miscellaneous Appeal No.190 of 2009

                     Against the Judgment dated 27.11.2008 and Award dated
                     10.12.2008 passed by 1st Addl. District Judge-cum- Motor
                     Vehicle Accident Claim Tribunal, Gaya in M.A.C. Case
                     No.133 of 2008 /47 of 2001.

          ======================================================

United India Insurance Co. Ltd, through its Divisional Manager, A.N.Road,
Murarpur, Gaya. Opp.Party no.1 … …. Appellant
Versus

1. Shobha Devi W/o Late Ramshila Paswan

2. Jai Ram Paswan S/o Late Ramlal Paswan

3. Smt. Bachia Devi wife of Sri Jai Ram Paswan

4. Supria Kumari

5. Indrajeet Kumar

6. Soni Kumari

7. Moni Kumari

8. Amarjeet Kumar
Four to eight are minor sons and daughters of Late Ramshila
Paswan under guardianship of their mother Shobha Devi, all
residents of Village- Lakhanpur, P.S. – Moffasil, District-

Gaya —- Applicants———Respondents

9. Shri Shailendra Kumar Singh S/O Sri Suraj Dev Singh R/O Village-

Rasalpur , P.O. Rasalpur, P.S. Manpur ( Moffasil), District-Gaya
Opp.Party no.2 …. …. Respondents
======================================================
Appearance:

For the Appellant/s : S/Sri Ram Chandra Lal Das
Ashok Kumar, Advocates
For the Respondent/s: Mr. Sri Arun Kumar Sinha

CORAM: HONOURABLE MR. JUSTICE RAKESH KUMAR

Rakesh Kumar,J. The present appeal has been preferred under Section 173 of

the Moter Vehicles Act, 1988 (hereinafter referred to as the “M.V.Act”)

against the Judgment dated 27.11.2008 and Award dated 10.12.2008

passed by the learned 1 st Addl.District Judge-cum- Motor Vehicle

Accident Claim Tribunal Gaya (hereinafter referred to as the “Claim

Tribunal”) in M.A.C. Case No.133 of 2008/ 47 of 2001 dated 27 th

November, 2008. By the impugned Judgment and Award, the learned
2

Claim Tribunal has allowed the claim petition filed by the claimants

and directed the appellant to pay the total compensation amount of Rs.

5,84,280/-. The Claim Tribunal directed to deduct Rs.50,000/- from the

compensation amount, which was paid to the claimants as interim

compensation under Section 140 of the M.V.Act.

2. Short fact of the case is that on 02.04.2001, while the

husband of Respondent no.1 and father of other claimants was

returning along with other co-villagers after offering Puja ( worship)

from Kaleshwari temple under the district of Chatra on a mini bus

having Registration no.BR-2B/0369 and when the said mini bus

reached near village- Akbarpur under Dobhi Police Station , due to rash

and negligent driving of the driver the mini bus turned turtle by the side

of the road and in the said accident Ramshila Paswan and other

passengers received severe injuries. While Ramshila Paswan was being

treated at Anugrah Narayan Magadh Medical College and Hospital,

Gaya, he succumbed to the injuries. In connection with the said

accident, an F.I.R. vide Sherghati ( Dobhi) P.S. Case No.67 of 2001 for

the offences under Sections 279,337,338, 304(A) of the Indian Penal

Code was lodged against the driver of the said bus on the fardbeyan of

one co-villager. Subsequently, under the provisions of Motor Vehicles

Act, a Claim Case vide M.A. C. Case No.133 of 2008/ 47/2001 was

filed claiming compensation. In support of Claim Case, four witnesses

were examined and the claimant produced number of documentary

evidences, which were got exhibited. In the claim case, salary

certificate of the deceased was got exhibited as Ext.1, F.I.R. of

Sherghati ( Dobhi) P.S. Case no.67 of 2001 was exhibited as Ext.2,
3

Postmortem report of the deceased Ramshila Paswan was exhibited as

Ext.3 and photo copy of Insurance Policy cover issued by the

appellant/ United India Insurance Co. Ltd. was exhibited as Ext.4.

During the evidence, the witnesses fully supported the claimants case.

Even during the cross-examination, nothing could be extracted from the

witnesses to create any doubt on the claim case. It is evident from the

record that the appellant/ United Indian Insurance Company Ltd.,

though appeared before the court below, did not adduce either any

documentary or oral evidence to controvert the claimants case. The

Claim Tribunal during the trial framed number of issues, which are as

follows:

(i) Is the claim case as framed maintainable?

(ii) Have the applicants got valid cause of action for this
claim case?

(iii) Whether Ramshila Paswan died in a motor vehicle
accident caused due to rash and negligent driving of
the driver of the said offending mini bus bearing
registration No. BR-2B/0369?

(iv) Whether the owner of the said offending mini bus has
violated the terms and condition of insurance policy
cover by getting his vehicle driven by a person
having no valid driving licence at the relevant time
of accident ?

(v) Are the applicants entitled to get compensation and
if so to what amount and from whom?

(vi) Are the applicants entitled to any other relief?

3. After examining the evidences and materials available

on record, the issues framed were decided in favour of the claimants.

The deceased was a peon in Civil Courts, Gaya and as per Ext.1, salary
4

certificate, net salary of the deceased was Rs.4236/- per month.

4. At the time of accident, the deceased was about 35

years old and, as such, multiplier 17 was taken into account as per

second schedule of the M.V.Act. The annual income of the deceased

was assessed as Rs.50, 760/-, which came to Rs. 33,840/- per annum

after deducting 1/3rd amount as his personal expenditure, which was

considered as the dependency of the claimants. After multiply the said

amount, the total compensation amount was considered as

Rs.5,75,280/-. Respondent no.1 being widow of the deceased was given

Rs.5000/- as loss of consortium, Rs.2000/- as funeral expenses and

Rs.2000/- as loss of estate. Accordingly, the total compensation was

directed to be paid to the tune of Rs.5, 84,288/-. During the trial, in

view of Section 140 of the M.V.Act , Rs.50,000/- was paid to the

claimant as interim compensation and, as such, the Claim Tribunal

directed for deducting Rs.50,000/- from the total compensation

amount and, as such, the appellant/United India Insurance Company

Ltd. was directed to pay compensation amount of Rs.5,84,284/- along

with interest @ 8 % per annum on the compensation amount from the

date of filing of the claim case till the date of payment.

5. Aggrieved with the Judgment and Award, the United

India Insurance Company Ltd. had preferred the present appeal.

6. Sri Ram Chandra Lal Das, learned counsel for the

appellant has argued that it is true that in the case after accident, an

F.I.R. was lodged, but the claimants, while filing the claim petition, had

not brought on record copy of chargesheet after completion of the

investigation. It was argued that in absence of chargesheet, the learned
5

Claim Tribunal was not legally entitled to award compensation against

the Insurance Company. It was further pleaded that the driver of the

offending vehicle was not impleaded as party in the claim case nor the

owner of the vehicle had appeared before the Claim Tribunal and in

absence of owner of the vehicle, the claim case was not required to be

allowed against the insurer.

7. Sri Arun Kumar Sinha, learned counsel appearing on

behalf of Respondent no.1/ claimant, while opposing the appeal and

controverting the arguments advanced by the learned counsel for the

appellant, has argued that whatever documents were required to be filed

under Rule 226 of the Bihar Motor Vehicles Rules, 1992, the claimants

had already brought before the court below. He has specifically

submitted that the certified copy of the F.I.R., copy of the Insurance

Policy, Postmortem Report and Salary Certificate of the deceased were

filed and got exhibited. Besides, documentary evidence, the witnesses,

who were travelling along with the deceased, were examined as

witnesses in support of the claim case and all the witnesses have

consistently supported the claimants’ case. The Insurance Policy of the

offending vehicle was sufficient to establish that at the time of accident,

the offending vehicle was insured by the appellant/ United India

Insurance Company Ltd. Moreover, no oral or documentary evidence

was brought on record by the appellant/United India Insurance

Company Ltd. to controvert the claimants’ case. It was further

submitted that only with a view to delay the payment of compensation

amount as per Judgment and Award of the Claim Tribunal, the present

appeal was preferred by the appellant/ United Indian Insurance
6

Company Ltd. having no merit in the appeal and, as such, the appeal is

liable to be rejected.

8. Besides hearing the learned counsel for the parties, I

have also perused the materials available on record. After going

through the record, it is evident that sufficient materials were brought

on record and the learned Claim Tribunal after examining and

appreciating the evidences on record has rightly passed the Judgment

and Award. So far as submission advanced by Sri Ram Chandra Lal

Das, learned counsel for the appellant that copy of chargesheet was not

brought on record is concerned, the Court is of the opinion that in view

of the facts and circumstances of the present case, it was not

mandatorily required to bring on record the copy of chargehseet and

only in absence of copy of chargesheet, the impugned Judgment and

Award cannot be questioned, particularly in view of the evidences,

which have been brought on record by the claimants. After going

through the materials on record, the Court is of the opinion that while

allowing the claim petition, the learned Claim Tribunal has committed

no error and Judgment and Award requires no interference.

Accordingly, the appeal stands dismissed. However, in view

of the facts and circumstances, no cost is being imposed.

( Rakesh Kumar, J.)

Patna High Court, Patna
Dated: the 16th September,2011
Nawal Kishore Singh/ N.A.F.R.