Bombay High Court High Court

Whether The Reporters Of Local … vs Bharat on 24 April, 2009

Bombay High Court
Whether The Reporters Of Local … vs Bharat on 24 April, 2009
Bench: K.U. Chandiwal
                      (1)
    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
              BENCH AT AURANGABAD

               F.A. NOS. 4058/2008, 4059/2008,
                         4060/2008, 4061/2008,
                         4062/2008, 4063/2008.




                                                                   
         Date of decision: 24/4/2009




                                         
    For approval   and signature




                                        
         HON'BLE   MR. JUSTICE   K.U.CHANDIWAL




    1.   Whether the Reporters of Local Papers ]                Yes/No




                                  
         may be allowed to see the Judgment    ]

    2.

    3.
                    
         To be referred to the Reporter or not ? ]

         Whether Their Lordships wish to      see         ]
                                                                Yes/No

                                                                Yes/No
         the fair copy of the Judgment ?                  ]
                   
    4.   Whether this case involves a substantial]              Yes/No
         question of law as to the interpretation]
         of the Constitution of India, 1950,   or]
         any order made thereunder ?             ]
      


    5.   Whether it is to be circulated to       the      ]     Yes/No
         Civil Judges ?                                   ]
   



    6.   Whether the case involves an important           ]     Yes/No
         question of law and whether a copy of            ]
         the Order should be sent to   Bombay,            ]
         Goa and Nagpur Office ?                          ]






      (A.G.PARALIKAR)
     Private Secretary
    uniplex/fa4058-08gr
    uniplex/




                                           ::: Downloaded on - 09/06/2013 14:32:54 :::
                       (2)




              IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                      BENCH AT AURANGABAD




                                                                
              F.A. NOS. 4058/2008, 4059/2008,
                        4060/2008, 4061/2008,
                        4062/2008, 4063/2008.




                                        
                      ...

                   FIRST APPEAL NO. 4058 of 2008




                                       
     The Union of India
     Through the General Manager,
     South Central Railway,
     Secunderabad ( A.P.)
                                      ...APPELLANT
                                      (Orig.Resp.No.2)




                              
     VERSUS

     1.
                   
              Bharat s/o Raghoji Kedare, @ Mhaske,
              Age 37 years, Occu: Labour,
              r/o Avalgaon, Tq. Gangakhed,
              Dist. Parbhani.
                  
     2.       Sk.Elias s/o Sk. Burhan,
              Age: Major, Occu. Business,
              and owner of auto rickshaw
              No.MH-26/6877 r/o Near Degloor
              Naka, Nanded, Dist. Nanded.
      


                                      ...RESPONDENTS
   



                                (Resp.No.1 is orig.claimants
                                 and Resp. No.2 is orig.
                                 resp. No.1)
                      ...





     Mr. M.N.Nawandar, Advocate, for the appellant.
     Mr. H.I.Pathan, Advocate, for respondent no.2.

                      ...

                   FIRST APPEAL NO. 4059 of 2008





     The Union of India
     Through the General Manager,
     South Central Railway,
     Secunderabad ( A.P.)
                                     ...APPELLANT
                                     (Orig.Resp.No.2)
     VERSUS

     1.       Girjabai w/o Munjaji Lokhande,
              Age: 57 years, Occu: Household & Labour,




                                        ::: Downloaded on - 09/06/2013 14:32:54 :::
                       (3)
              r/o Dharvati Tanda, Tq. Parli,
              Dist. Beed.


     2.       Sk.Elias s/o Sk. Burhan,
              Age: Major, Occu. Business,
              and owner of auto rickshaw
              No.MH-26/6877 r/o Near Degloor




                                                                  
              Naka, Nanded, Dist. Nanded.

                                      ...RESPONDENTS




                                          
                                (Resp.No.1 is orig.claimants
                                 and Resp. No.2 is orig.
                                 resp. No.1)
                      ...




                                         
     Mr. M.N.Nawandar, Advocate, for the appellant.
     Mr. K.M.Nagarkar, Advocate, for respondent no.1.
     Mr. H.I.Pathan, Advocate, for respondent no.2.

                      ...




                              
                   FIRST APPEAL NO. 4060 of 2008
                   
     The Union of India
     Through the General Manager,
     South Central Railway,
     Secunderabad ( A.P.)
                  
                                       ...APPELLANT
                                       (Orig.Resp.No.2)
     VERSUS

     1.       Bharat s/o Shriram Pawar,
              Age: Major, Occu: Labour.
      


     2.       Ranjit s/o Shriram Pawar,
   



              Age 23 years, occu: Nil.

     3.       Avinash s/o Shriram   Pawar,
              Age 17 years, minor   u/g of
              real brother Bharat   Shivram Pawar,





              R/o Dhravati Tanda,   Tq. Parli,
              Dist. Beed.

     4.       Sk.Elias s/o Sk. Burhan,
              Age: Major, Occu. Business,
              and owner of auto rickshaw
              No.MH-26/6877 r/o Near Degloor





              Naka, Nanded, Dist. Nanded.

                                     ...RESPONDENTS
                               (Resp.No.1 to 3 are
                                orig.claimants
                                and Resp. No.4 is orig.
                                resp. No.1)
                     ...

     Mr. M.N.Nawandar, Advocate, for the appellant.




                                          ::: Downloaded on - 09/06/2013 14:32:54 :::
                      (4)
     Mr. H.I.Pathan, Advocate, for respondent no.4.

     Respondent nos. 1 to 3 served.

                      ...




                                                                   
                   FIRST APPEAL NO. 4061 of 2008




                                           
     The Union of India
     Through the General Manager,
     South Central Railway,
     Secunderabad ( A.P.)
                                         ...APPELLANT




                                          
                                         (Orig.Resp.No.2)
     VERSUS

     1.       Girjabai w/o Munjaji Lokhande,
              Age: 57 years, Occu: Household & Labour,
              r/o Dharvati Tanda, Tq. Parli,




                              
              Dist. Beed.

     2.
                   
              Sk.Elias s/o Sk. Burhan,
              Age: Major, Occu. Business,
              and owner of auto rickshaw
              No.MH-26/6877 r/o Near Degloor
                  
              Naka, Nanded, Dist. Nanded.

                                      ...RESPONDENTS
                                (Resp.No.1 is orig.claimants
                                 and Resp. No.2 is orig.
                                 resp. No.1)
      


                      ...
   



     Mr. M.N.Nawandar, Advocate, for the appellant.
     Mr.K.M.Nagarkar, Advocate, for respondent no.1.
     Mr. H.I.Pathan, Advocate, for respondent no.2.

                      ...





                   FIRST APPEAL NO. 4062 of 2008


     The Union of India
     Through the General Manager,
     South Central Railway,





     Secunderabad ( A.P.)
                                      ...APPELLANT
                                      (Orig.Resp.No.2)
     VERSUS

     1.       Bharat s/o Raghoji Kedare, @ Mhaske,
              Age 37 years, Occu: Labour,
              r/o Avalgaon, Tq. Gangakhed,
              Dist. Parbhani.

     2.       Sk.Elias s/o Sk. Burhan,




                                           ::: Downloaded on - 09/06/2013 14:32:54 :::
                       (5)
              Age: Major, Occu. Business,
              and owner of auto rickshaw
              No.MH-26/6877 r/o Near Degloor
              Naka, Nanded, Dist. Nanded.

                                      ...RESPONDENTS
                                (Resp.No.1 is orig.claimants
                                 and Resp. No.2 is orig.




                                                                    
                                 resp. No.1)
                      ...




                                           
     Mr. M.N.Nawandar, Advocate, for the appellant.
     Mr.K.M.Nagarkar, Advocate, for respondent no.1.
     Mr. H.I.Pathan, Advocate, for respondent no.2.

                      ...




                                          
                   FIRST APPEAL NO. 4063 of 2008


     The Union of India
     Through the General Manager,




                              
     South Central Railway,
     Secunderabad ( A.P.)


     VERSUS
                    ig                   ...APPELLANT
                                         (Orig.Resp.No.2)
                  
     1.       Tulsabai w/o Vishwanath Mogle,
              Age: 47 years, Occu: Household & Labour,
              r/o Vaijwadi, Tq. Parli,
              Dist. Beed.

     2.       Sk.Elias s/o Sk. Burhan,
      


              Age: Major, Occu. Business,
              and owner of auto rickshaw
   



              No.MH-26/6877 r/o Near Degloor
              Naka, Nanded, Dist. Nanded.

                                      ...RESPONDENTS
                                (Resp.No.1 is orig.claimants





                                 and Resp. No.2 is orig.
                                 resp. No.1)
                     ...

     Mr. M.N.Nawandar, Advocate, for the appellant.
     Mr. K.M.Nagarkar, Advocate, for respondent no.1.
     Mr. H.I.Pathan, Advocate, for respondent no.2.





                     ...

                  CORAM : K.U.CHANDIWAL, J.
                  Date: 24/4/2009
                             ...

     JUDGMENT:

1. The appellant, aggrieved by the

::: Downloaded on – 09/06/2013 14:32:54 :::
(6)
judgment and award dt.7.4.2006 passed by the

Additional District Judge and Ex Officio Member, Motor

Accident Claims Tribunal, Nanded who, by common

judgment, decided M.A.C.P. Nos. 385, 421, 422, 485,

486 and 549 all of 2000, awarding part compensation to

the respective claimants, holding the appellant –

Union of India jointly and severally liable, with the

Rickshaw Driver/owner.

2. On 18.11.2008, after hearing the

Counsel for the appellant, this Court directed notices

before admission returnable on 16.12.2008, indicating

that

admission
the

stage.

appeals are likely to be disposed

Record and proceedings was
of

called
at

for. Print was dispensed with. There was interim

stay to the judgment under challenge.

. It is in this situation, after relentless

efforts, presence of respondent no.2, Sk.Elias, the

owner of the vehicle was procured. As the claimants

are served, respective Counsels accept that the matter

is to be decided at admission stage itself.

. Civil Applications were made on behalf of

respondent no.2, the Rickshaw owner for producing

additional evidence, it was allowed. These documents

are R.T.O. particulars issued on 2.7.2008 and the

judgment in criminal prosecution being Summary

Criminal Case No.799/1997, decided on 20th Jan.,2004,

against Hamid Jalalkhan Pathan, Rickshaw Driver, under

::: Downloaded on – 09/06/2013 14:32:54 :::
(7)
Sections 279, 304-A of IPC.

3. In a tragic accident dt.12.5.1997,

where the Rickshaw Driver of MH-26-6877 ferried six

passengers, attempting to cross Railway Gate No.119,

situated at KM 264/11-12 on Ghatnandur-Parlivaijnath,

collided with Hyderabad Parali bound Railway. Six

occupants in the said Auto Rickshaw expired. FIR,

vide Crime No.66/1997, was registered against the Auto

Rickshaw Driver at Parali.

     4.                      The        owner        of      the     rickshaw,            was

     original
                           
                     respondent         no.1,        while

through General Manager, Railways, was respondent no.2
Union of India,

in all the proceedings.

5. A common ground was raised by the

claimants that the accident was a result of rash and

negligent driving of auto rickshaw and the Railway

Driver. Before the learned Member of Motor Accident

Claims Tribunal, respondent no.1 owner Sk.Elias

remained absent.

6. There is no doubt about death of

Munjaji s/o Gyanba Lokhande, Baban s/o Munjaji

Lokhande, Dropadabai w/o Bharat Maske, Balu @ Rahul

s/o Bharat Maske (Kedare), Kalubai Shriram Pawar and

Vishwanath Vaijnath Mogale, passegers in Auto

rickshaw.

::: Downloaded on – 09/06/2013 14:32:54 :::
(8)

7. The main plank of submission from the

Counsel for the appellant was to the jurisdiction of

learned Member to entertain the claim petitions

against Railways as, according to him, in view of

definition of Motor Vehicle provided in Section 2(28)

of the Motor Vehicles Act, the Railway is excluded.

The second aspect urged was, the unmanned level

crossing gate is located on a high bank, which is

equipped with all necessary precautions, with warning

board, speed breakers, whistle boards, of which care

should have been taken by the Rickshaw Driver. In

support of such contention, the affidavit of Railway

Officer

not
was

properly

tendered and that the learned Judge

consider the affidavit relating to
did

the

situation at the site.

8. The position of law is enumerated in

the matter of Union of India V. United India

Insurance Co. Ltd. and others ( AIR 1998 SUPREME

COURT 640) and more specifically, in the matter of

Union of India Vs. Bhagwatiprasad ( AIR 2002 SUPREME

COURT 1301).

1301) In the matter of Union of India ( AIR

1998 SUPREME COURT 640), in paragraph nos. 41 and 42,

the Hon’ble Lordships have observed as under:

“41. Further, Section 110-E of the Act
provides for recovery of the compensation ”
from any persons” as arrears of land revenue
and recovery under that Section is not
restricted to the owner/driver or insurer
specified in the second part of S.110-B.
Obviously, the words from any person are
referable to persons other than the
driver/owner or insurer of the motor vehicle.

::: Downloaded on – 09/06/2013 14:32:54 :::
(9)

42. For all the above reasons, we hold
that the claim for compensation is
maintainable before the Tribunal against other
persons or agencies which are held to be
guilty of composite negligence or are joint
tort feasors, and if arising out of use of the
motor vehicle. We hold that the Tribunal and
the High Court were right in holding that an

award could be passed against the Railways if
its negligence in relation to the same
accident was also proved. We find that there

has been a conflict of judicial opinion among
the High Courts on the above aspect. The
Andhra Pradesh High Court in Oriental Fire &
General Insurance Co. Ltd. V. Union of
India 1975 ACC.CJ 33: AIR 1975 Andh Pra 222

took the view that the claims before the
Tribunal are restricted to those against the
driver, owner and insurer of the motor vehicle
and not against the railways. But on facts
the decision is correct inasmuch as though it
was an accident between a lorry and a train at

a railway crossing, it was a case where the
driver, cleaner etc., travelling in the lorry

were injured and there was no claim against
the lorry owner. The suit was filed in 1967
in the Civil Court and was decreed against the
railway. A plea raised in the High Court that

the Civil Court had no jurisdiction and only
the Tribunal had jurisdiction was negatived.
In our view, on the facts the decision is
correct because the plea was one of the
exclusive negligence of the railway. In Union
of India v. Bhimeswara Reddy,
1988 Acc CJ

660: (AIR 1989 Andh Pra 49), though the
driver and owner were parties, the ultimate

finding was that the driver of the motor
vehicle was not negligent and the sole
negligence was that of the railway. The case
then at that stage comes out of Section
110(1). Here also the conclusion on facts, in

our view, is correct. But certain general
broad observations made in these two cases
that in no circumstances, a claim can be tried
by the Tribunal against the persons/agencies
not referred to in the second part of Section
110-B are not correct. Similarly, the Gauhati
High Court in Swarnalata Dutta V. National

Transport India (Pvt.) Ltd., AIR 1974 Gauhati
31, by the Orissa High Court in Orissa RTC
Ltd. v. Umakanta Singh, IR 1987 Orissa 110
and the Madras High Court in Union of India v.
Kailasan, 1974 Acc CJ 488 (Mad) have held that
no award can be passed against others except
the owner/driver or insurer of the motor
vehicle. On the other hand, the Allahabad
High Court in Union of India v. Bhagwati
Prasad, AIR
1982 ALL.310, the majority in the
Full Bench of the Punjab and Haryana High

::: Downloaded on – 09/06/2013 14:32:54 :::
(10)
Court in Rajpal Singh V. Union of India, 1986
ACC CJ 344: ( AIR 1986 Punj & Har. 239), the
Gujrat High Court in Gujrat SRTC v. Union of
India, AIR 1988 Gujrat 13, the Kerala High
Court in the judgment under appeal and in
United India Insurance Co. v. Premkumaran
1988 Acc CJ 597 and the Rajasthan High Court
in Union of India v. Dr. Sewak Ram, 1993

Acc. 366 have taken the view that the claim
lies before the Tribunal even against another
joint tort-feasor connected with the same

accident or against whom composite negligence
is alleged.”

9. In the matter of Union of India ( AIR

2002 SUPREME COURT 1301),
1301) the Hon’ble Lordships of the
e

Apex Court have held that the crucial expression

conferring jurisdiction upon the Claims Tribunal

constituted under the Motor Vehicles Act is, “the

accident arising
ig out of use of motor vehicle” and,

therefore, if there has been a collission between the

motor vehicle and the Railway train then the persons

could make application for compensation before the

Claims Tribunal not only against the owner, driver or

insurer of the motor vehicle but also against the

Railway Administration. Once such an application is

held to be maintainable and Tribunal entertains such

an application, being in course of inquiry, the

Tribunal comes to a finding that it is the other joint

tort feasor connected with the accident, who was

responsible and not the owner or driver of the motor

vehicle, then the Tribunal cannot be held to be

denuded of its jurisdiction which it had initially.

In other words, in such a case also, the Motor

Accidents Claims Tribunal would be entitled to award

compensation against other joint tort feasor.

::: Downloaded on – 09/06/2013 14:32:54 :::
(11)

10. Learned Counsel for the appellant took

me to the judgment of this Court in First Appeal

No.953/1989 decided on June 28th, 2004, wherein this

Court, applying the definition under Section 2(18) of

the Motor Vehicles Act, 1939, observed that the

definition excludes vehicles mechanically propelled

vehidle adapted for use upon roads coupled with

Section 110 of the said Act which indicates nature of

the claims which can be adjudicated by the Tribunal

established under Motor Vehicles Act, 1939. This view

is contrary to what has been discussed by the Apex

Court in AIR 2002 S.C.

                            ig            1301 decided on March 7, 2002.
                          
     11.                     Thus,      the argument of Counsel for the

     appellant        about lack of jurisdiction to the                     Tribunal

     is dispelled.
      
   



12. Now comes the question of liability as

to the rashness and negligence either on the part of

the Railways or on the part of the Rickshaw driver.

This is a matter of evidence which needs to be scanned

in proper perspective.

13. The FIR lodged immediately after the

accident by Kashinath Sukhdeo Rathod is, indeed, an

eye opener. On the fateful day, he was going to

Dharvati Tanda from Parali on his motor cycle with

pillion rider Ramkishan Bhivaji, when they reached

near the Railway crossing, they saw that the Railway

::: Downloaded on – 09/06/2013 14:32:54 :::
(12)
was coming from other side, proceeding towards Parali.

At that moment, as per the FIR, he stopped the motor

cycle. However, the Rickshaw driver, recklessly,

knowing Railway moving on track, took a risk and

proceeded ahead, dashed against the running railway.

This part of the FIR, was permissible to be read in

evidence in view of the matter, deciding the claims

under Section 166 of Motor Vehicles Act. However, the

learned Judge did not consider this aspect of the FIR.

However, the learned Judge, has skipped the discussion

of the FIR except referring that the Police registered

criminal case against the driver of the auto rickshaw

only.


     which
                He

               is
                           
                          proceeds to the situation of

                         near    Parali        Railway     Station,
                                                                        Gat     No.119,

                                                                              which      is
                          

available for use by general public, it is an unmanned

gate, without any guard being provided. The auto

rickshaw driver was expected to confirm that the

Railway is not coming and thereafter to cross the

road. However, according to learned Judge, the

railway driver was expected to decrease the speed of

the railway at the gate of the road crossing. The

learned Judge further observes, “when Railway

Department claims that the accident has taken place on

account of negligence of auto rickshaw driver, the

Railway Department is expected to prove said fact”.

In order to prove negligence of auto rickshaw driver,

respondent no.2 examined K.Nageshwarrao, Senior

Sectional Engineer at Parali Vaijnath and also placed

on record copy of the inquiry report. According to

the learned Judge, evidence of P.K.Nageshwarrao being

::: Downloaded on – 09/06/2013 14:32:54 :::
(13)
not of an eye witness, being stated, based on the

information collected by him, cannot be looked into.

14. The learned Judge gave much emphasis

to the Railway Driver not stopping the train at the

spot of the accident and reaching straight at Parali

Railway Station. The disdain by Railway Driver in not

communicating the accident to the higher authorities

weighed adversely to the learned Judge. However, the

learned Judge did not whisper as to how to deal

evidence when he pleads as to whether Assistant Driver

gave any information to the driver of the train about

the arrival

giving whistle.

of auto rickshaw on Railway Track and

15. Paragraph 14 of judgment deals to the

inquiry report which shows that the driver or the

Assistant Driver of the Railway failed to stop the

train immediately after the accident despite the

knowledge that the auto was hit by the train. The

report indicated about the rickshaw dashing against

the moving train at unmanned level crossing Gate

No.119. It was the accident due to sheer negligence

and over confidence on the part of the auto rickshaw

driver. The learned Judge did not consider this

evidence by brushing it aside on the ground that the

Senior Sectional Engineer has not witnessed the

accident and the report of Inquiry Committee is short

to prove that the driver of the railway was not

negligent at the time of accident.

16. It is a matter of record that the

::: Downloaded on – 09/06/2013 14:32:54 :::
(14)
railway track at the particular place of the accident

is at a high pedestal of around 3.5 meters, referred

in Panchnama to be above 50 ft. ground level. At 4

fts. away from the Railway track, protective poles

were provided. There is no habitation nearby the

railway track, as it is agricultural field. At least

for 30 to 35 meters to either side of the railway

track is visible for any vehicle coming across the

unmanned railway crossing. There was no curve to

railway track. It could not be in excessive speed, as

Parali was nearby. The unmanned crossing by itself

would not be a factor for Railways to be responsible

to the accident.

17.

The complainant (Kashinath Rathod)

driving his motor bike could see the Railway coming

from opposite direction, and stopped his vehicle, it

was also reasonably and rationally expected of the

Rickshaw driver to have stopped his rickshaw, not to

have purchased risk in crossing the railway track.

Since Parali Railway Station is at a nearby distance,

the railway driver was whistling which was also enough

indication for the rickshaw driver to have got himself

alert. That apart, the situation at site indicated

that there were precautionary boards, speed breakers

to check high speed but, inspite of these aspects, the

accident has taken place.

18. Thus, the finding recorded by the

learned Judge, by applying principles as enunciated in

the matter of National Insurance Company Vs.

::: Downloaded on – 09/06/2013 14:32:54 :::
(15)
Kamalaprasad and others reported in 2004 ACJ 2154 M.P.

High Court, paragraph 13, could not have have been

applied to the facts of the present case. There was

no material before the learned Judge to establish that

the accident has taken place on account of negligence

on the part of the driver of the Railway. It is

unmistakably established that the accident taking toll

of 6 precious lives was the overzealousness of the

driver of the auto rickshaw who was rash and negligent

and was solely responsible for the accident. It is

not a case of composite negligence to be attributed to

the Railways or its driver.

19.

The contention of Mr.Pathan, Counsel

representing the Rickshaw owner that he was not owner

at the material time is difficult to digest. He did

not adduce any evidence. No eye witness examined by

claimants. The rickshaw driver or the rickshaw owner

did not feel it essential to appear in the proceedings

and allowed the same to complete ex parte.

20. The Counsel for the appellant though

argued about the excessive compensation to each of the

claimant, I do not wish to advert to the same as the

matter, so far as the appellant is concerned, is

decided in the above background and there is no

challenge to the award from the rickshaw owner.

21. The reference of ownership recorded in

SCC No.799/1997 by the learned Judge in his order

::: Downloaded on – 09/06/2013 14:32:54 :::
(16)
dt.20th Jan.,2004, in paragraph 13 thereof, will not

mean and lead to draw an inference that the vehicle

was owned by Sayyad Chand s/o Sayyad Waliuddin as on

the date of accident. Said Sayyad Chand making an

application to the Court concerned on 3.7.1997

requesting to hand over the seized auto rickshaw on

Supurdnama ( undertaking) claiming himself to be owner

of the auto rickshaw, annexing therewith xerox copies

of the sale letter dt.7.4.1997, xerox copy of tax book

dt.4.3.1992 or copy of R.C. Book by itself will not

exonerate the respondent Sk. Elias. No such plea was

raised before the learned Judge. That apart, the

accident

sale
is
ig taken on 12.5.1997 while the

letter is dt.7.4.1997 but there is no such entry
so called

in the R.T.O. records showing such transfer of the

vehicle from Sk.Elias Sk.Burhan to said Sayyad Chand

Sayyad Waliuddin. The R.T.O. particulars are also

short of acceptance of such theory as they are in the

name of respondent Sk.Elias.

     22.                       The         net       result        is,      though         the





     claimants       have           established           their     entitlement            for

     compensation             on     account        of    loss     of     their        family

     members,       however, the evidence is short to                            attribute





     any     responsibility/liability against the Railways.                                    I

     hold,        the accident was due to sheer negligence of the

     Rickshaw       driver.               The    Railway driver or,              for      that

     purpose,       the appellant Union of India, cannot be held

     responsible.             Hence order.




                                                              ::: Downloaded on - 09/06/2013 14:32:54 :::
                        (17)
               ORDER



     .         The appeals allowed to the extent of appellant

     - Union of India.     The order of the learned Additional




                                                                      

District Judge and Ex Officio Member of Motor Accident

Claims Tribunal, Nanded, under challenge is not

disturbed, so far as respondent no.2, the owner of the

vehicle Sk.Elias s/o Sk.Burhan. No costs. Stay

petitions disposed of.

( K.U.CHANDIWAL, J.)
J )

(agp:u/fa4058-08gr)

::: Downloaded on – 09/06/2013 14:32:54 :::