Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramveer Singh And Another vs United India Insurance Co. Ltd. ...
2012 Latest Caselaw 3341 ALL

Citation : 2012 Latest Caselaw 3341 ALL
Judgement Date : 1 August, 2012

Allahabad High Court
Ramveer Singh And Another vs United India Insurance Co. Ltd. ... on 1 August, 2012
Bench: Rakesh Tiwari, Anil Kumar Sharma



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

Court No. - 33
 

 
Case :- FIRST APPEAL FROM ORDER No. - 3082 of 2012
 

 
Petitioner :- Ramveer Singh And Another
 
Respondent :- United India Insurance Co. Ltd. And Others
 
Petitioner Counsel :- Anita Srivastava
 

 
Hon'ble Rakesh Tiwari,J.

Hon'ble Anil Kumar Sharma,J.

The appellants have challenged the award dated 25.04.2012 passed by M.A.C.T./District Judge, Mathura in M.A.C. No. 518 of 2010 by way of this appeal, whereby his claim petition filed under section 166 of Motor Vehicle Act for an award of Rs. 10 lacs on account of death of his minor daughter in motor accident has been dismissed by the claim Tribunal.

We have heard learned counsel for the appellant and perused the impugned award.

The case of the claimant-appellants was that on 26.06.2010 the alleged deceased Km. Payal along with her family members was going to Nandgaon from Kosikala in Tempo UP 85X/9102 and when Tempo reached near village Jab at about 10.30 A.M. the driver of MAX Pickup UP-85X/9060 driving the vehicle rashly and negligently dashed with the aforesaid Tempo. In the accident Km. Payal and Sattar died on account of injuries  sustained by them and Suman  @  Sona had suffered grievous injuries. The report of the accident was lodged with the police of P.S. Barsana, District Mathura and case was registered at case crime no. 416/2010, under sections 279, 337, 338, 304, 427 IPC.

The claimants pleaded that report of the accident was lodged by family members of deceased Sattar who did not know the name of Suman @ Sona and Km. Payal, so their names could not be mentioned in the FIR. It was alleged that Km. Payal suffered death on account of the alleged injuries on 26.06.2010.  The FIR was also lodged with the police on 26.06.2010 at 12.15 P.M. and Ram Charan submitted a report with the police on the same day at 4.30 P.M. vide GD report no.29 that his daughter-in-law Sohna Devi, grand daughter Km. Payal and son Upendra were also travelling in the tempo and on account of injuries sustained in the accident Km. Payal was declared dead by the doctor in the hospital.  The drivers, owners and insurers of both the vehicles were arrayed in the petition and they denied the death of Km. Payal in the instant accident. The learned Tribunal after recording evidence  of the parties has concluded that the claimants have failed to prove that Km. Payal was travelling in Tempo involved in the accident and she died on account of injuries sustained by her in the accident.

On careful perusal of the award, it appears that the alleged injuries sustained by Km. Payal were not got examined in any Primary Health Centre or government hospital. Further no inquest report or post mortem examination report of the deceased was  got conducted by her family members. Learned counsel for the appellant has relied upon the case of New India Insurance Company Ltd. vs. Smt. Noor Jahan and another, 2006(1) TAC 739(Uttranchal) to contend that in order to sustain the claim petition the filing of inquest report and post mortem examination report of the concerned deceased is not necessary. We have perused the judgment and find that on account of distinguished facts the ratio is not applicable to the instant case. In the case before the Uttranchal High Court the deceased prior to his death were hospitalized in Haldwani and thereafter they were referred to Bareilly but they succumbed to the injuries during transit. In the instant case as stated earlier there is no medico legal examination report of  Km. Payal nor it has been shown that she was admitted in any hospital for her treatment. In the charge sheet pertaining to the accident against the driver of Max Pickup no mention has been made that deceased Km. Payal has also suffered death in the instant accident. The claimants did not examine any family member of the deceased who were travelling with her in the Tempo at the time of accident before the Tribunal.

In view of these salient features of the present case the case law relied upon the learned counsel for the appellant has no application.

It is pertinent to note here that alleged death certificate of Km. Payal issued by Nagar Panchayat on 29.06.2010 was filed, wherein apart from the date of death of the deceased it was further mentioned that deceased succumbed to the injuries at the spot on account of accident between Tempo and Max Pickup. The learned Tribunal  for the reasons mentioned in the impugned judgment has rightly discarded the certificate. It may be noted that there is material discrepancy with regard to the time and place of the alleged death of Km. Payal in the motor accident. In order to sustain a claim under Motor Vehicles Act it is imperative on the claimants to prove by adducing cogent and reliable evidence that the deceased suffered injures in the motor accident and he or she succumbed to the injures at the spot or died later on as a result of such injures. The death of the deceased must be co-related with the injures received by him/her in the motor accident. Any other document purported to be written or issued by any other institution or department than the hospital's report or P.M.R. or inquest report prepared by the police, as in the instant case Nagar Panchayat would not be sufficient to prove the accidental death of the deceased.

In view of the aforesaid reasons, we find that learned Tribunal has not erred in dismissing the claim petition of the appellants. Appeal has no merit and is accordingly dismissed.

Order Date :- 1.8.2012

Imroz

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter