Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Premvati vs Sohanpal Singh & Others
2012 Latest Caselaw 2868 ALL

Citation : 2012 Latest Caselaw 2868 ALL
Judgement Date : 13 July, 2012

Allahabad High Court
Smt. Premvati vs Sohanpal Singh & Others on 13 July, 2012
Bench: Sibghat Ullah Khan



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

Court No. - 33
 

 
Case :- FIRST APPEAL FROM ORDER No. - 512 of 2007
 

 
Petitioner :- Smt. Premvati
 
Respondent :- Sohanpal Singh & Others
 
Petitioner Counsel :- A.K. Singh,Gorakh Yadav
 

 
Hon'ble Rakesh Tiwari,J.

Hon'ble Anil Kumar Sharma,J.

This First Appeal From Order arises out of the order dated 07.10.2006 passed by Motor Accident Claims Tribunal/Additional District Judge, Court No.7, Ghaziabad in Motor Accident Claim Petition No.109 of 1997, Sohan Pal Singh and others versus Manager,New India Insurance Co. Ltd. and others by which the aforesaid MACP No.109 of 1997 has been dismissed.

Heard learned counsel for the appellant and perused the record.

Learned counsel for the appellant vehemently argued that the impugned award is against the facts and record. The evidences adduced before the Tribunal clearly proved that the appellant received injuries in the accident so the contrary findings of the Tribunal are not sustainable; that the Tribunal has erred in holding that the appellant is not entitled to any compensation. Lastly, it was submitted that the Tribunal having been found that the accident has occurred so it was incumbent upon the Tribunal to at least award minimum compensation to the appellant.

We find from the findings recorded on issue no.1as well as from operative portion of the award of the Tribunal that it has recorded categorical findings of fact on the basis of oral as well as documentary evidence that the appellant has not received any injury in the accident occurred on 24.12.1994. The relevant portion of the finding recorded by the Tribunal on 7.10.2006 is as under:-

^^okn fcUnq la0 1%&bl fookn fcUnq dk fl)h Hkkj ;kph ij gSA ;kph dh vksj ls fookn fcUnq dh flf) gsrq Lo;a dks crkSj ih-MCyw- 1 ijhf{kr djk;k x;k gSA ih-MCyw- 1 Jherh izseorh us vius l'kiFk c;ku esa dFku fd;k gS fd fn0 24-132-94 dks 'kke 5-30 cts dks

?kVuk gSA og V~SDVj V~kyh esa cSBdj xkao gks';kjiqj ls fu/kkoyh ds fy, tk jgs FksA tc os xkao nsgjk dh >ky ds ikl igqWaps rks xqykoBh dh rjQ ls cl la0 MhbZih&5324 cM+h rsth o ykijokgh

ls vk;h vkSj V~SDVj V~kyh esa VDdj ekj nhA bl nq?kZVuk esa mls o mlds ifr Vhde flag o mldh iq= c/kq Jherh txjks'ku o mldh

nks iqf=;ksa dks xEHkhj pksVsa vk;ha vkSj flj esa Hkh xEHkhj pksVsa vk;hA

mldh ck;h Vkax esa o ck;h cktw dh gfMM;ksa esa QzsDpj gks x;kA mlus fn0 26-12-94 ls 30-1-95 rd vLirky /kkSykuk esa f'k'kksfn;k uflZax gkse esa HkrhZ gksdj bykt djk;k rFkk fn0 20-2-95 rd ckgj ls bykt djk;k ftlesa mldk dkQh O;; gqvkA izfr ijh{kk esa bl lk{kh us V~SDVj dk uEcj crkus esa vleFkZrk tkfgj dh] cl dk uEcj Hkh og ugha crk ik;hA bl lk{kh us vkxs bl ckr ls badkj fd;k gS fd nq?kZVuk ds ckn mls ljdkjh vLirky o uflZax gkse esa ys x;sA mlus izfr ijh{kk esa dgk gS fd %& ^^eq>s /;ku ugha fd ljdkjh vLirky esa fdrus fnu Hkjrh jgh vkSj ml uflZax gkse dk uke Hkh /;ku ugha ftlesa Hkjrh jghA** bl izdkj bl lk{kh ds dFkuksa ls Li"V gksrk gS fd mls ljdkjh vLirky esa Hkh Hkjrh djk;k x;k] ijUrq i=koyh ij ljdkjh vLirky dk dksbZ ipkZ] vLirky esa nkf[ky gksus laca/kh vfHkys[k nkf[ky ugha gSa] fdlh

MkDVj o vLirky dehZ dks Hkh bl rF; dh iqf"V gsrq ijhf{kr ugha djk;k x;k gS fd og ljdkjh vLirky esa Hkjrh jghA bl lk{kh us viuh eq[; ijh{kk esa mYVh cktw o cka;h Vkax dh gfM~M;ka VwVuk dgk gS] ysfdu i=koyh ij ,slk dksbZ ,Dljs vFkok fjiksVZ ugha gS ftlls mlds dFkuksa dh iqf"V gksrh gksA i=koyh ij miyC/k f'k'kksfn;k uflZax gkse /kkSykuk ft0 xkft;kckn ds fcy o V~hVesaV pktZ esa tks fd dkxt la0 18 x gS ij Jherh izseorh nsoh dks mijksDr uflZax gkse esa fn0 26-12-94 dks Hkjrh gksuk o 30-1-94 dks fMLpktZ gksuk vafdr fd;k x;k gSA tc fd dfFkr nq?kZVuk fn0 24-12-94 dks crk;h x;h gSA blds vfrfjDr f'k'kksfn;k uflax gkse ds fcy dkxt la0 [email protected] dzekad 110 esa ;kph Jherh izseorh ds Hkjrh gksus ds fnukad o NqV~Vh gksus ds fnukad dks MkDVj }kjk dkV fn;k x;k gS vkSj vks ihMh esa 2-2-94 ls 20-12-1994 dks gksuk ;kfpdk esa mfYyf[kr fd;k x;k gSA vr% mDr nq?kZVuk ds mipkj s lanHkZ esa fn0 2-2-94 ls 20-2-94 rd fl'kksfn;k uflZax gkse /kkSykuk esa Hkjrh gksuk vlaxr vkSj lafnX/k izrhr gksrk gS vkSj bu vfHkys[kksa dh izekf.kdrk iw.kZ:is.k lafnX/k gSA dkxt la- 18x dzekad 110 fl'kksfn;k uflZax gkse /kkSykuk }kjk iznRr fcy ,oa mipkj lVhZfQdsV o 18x 2 dzekad 108 mDr uflZax gkse ds fcy o mipkj fLyi pwWfd lafnX/k gS vr% bu vfHkys[kksa ls ;kfpdk esa of.kZr nq?kZVuk esa vk;h pksVksa ds mipkj ,oa ml ij gq, O;; dh iqf"V ugha gksrhA chek dEiuh dh fo}ku vf/koDrk ds bl rdZ ls eSa lger gwWa fd i=koyh ij nkf[ky fd;s x;s mijksDr fcy o

lVhZfQdsV mijksDr nq?kZVuk esa vk;h pksVksa ds laca/k esa fd;s x;s

mipkj dks lkfcr ugha djrs vkSj fcy esa vksoj jkbZfVax /kujkf'k dh jkf'k esa gS] ftl ij fdlh vf/kd`r O;fDr ds gLrk{kj ugha gSaA vr%

cy Hkh lafnX/k gks tkrh gSA mijksDr esfMdy fcy o mipkj lacaf/kr vfHkys[kksa ij fopkj djus ls eSa bl fu"d"kZ ij igqWapk gwWa fd izfroknh chek dEiuh ds vf/koDrk ds rdksZa esa cy gSA fu.kZ; n`"VkUr lq/khj Hkqb;k cuke us'kuy bU';ksjsU'k dEiuh fy0 ekuuh; mPp U;k;ky; dydRrk 2005 ¼1½ Vh , lh i`"B 66 esa ekuuh; mPp U;k;ky; dydRrk }kjk ;g O;oLFkk nh x;h gS fd fMLpktZ lVhZfQdsV o esfMdy fcy dk dksbZ lkf{;d egRo ugha gS ;fn miaxrk izek.k i= izLrqr fd;k x;k gS vkSj mls nsus okys lk{kh dks ijhf{kr ugha djk;k x;k gSa pwWafd ;kph Jherh izseorh dh vksj ls viuh fpfdRlk dk dksbZ ,slk fo'oluh; vfHkys[k izLrqr ugha fd;k x;k gS ftlls nq?kZVuk esa mls lk/kkj.k vFkok xEHkhj pksVsa vkus ds rF;ksa dh flf) gksrh gksA

i=koyh ij miyC/k izFke lwpuk fjiksVZ dh QksVks izfr 19x o vkjksi i= 20x ls ;g rks izFke n`"V;k fl) gksrk gS fd dfFkr nq?kZVuk ?kfVr gqbZ] ysfdu ;g rF; lk{; }kjk fl) ugha gksrk fd

bl nq?kZVuk esa Jherh izseorh dks dksbZ pksV vk;h vk;h gksAvr% ;g okn fcUnq rnuqlkj ;kph ds fo:) fu.khZr fd;k tkrk gSA**

It appears that the claimant had been trying to sustain her claim on the basis of some forged documents. In her cross-examination she stated that she had been admitted in the Government hospital and in the Nursing home but she was unable to tell the names of the government hospital and the Nursing home. No documentary evidence has been filed before the Tribunal from which it could be established that the appellant had been admitted in the hospital for treatment of the injuries received in the accident.

Over the years we have found that in Motor Accident Claim Cases in order to get maximum amount of compensation the victims or the legal representative of the deceased in connivance with some unscrupulous medical persons fabricate documents pertaining to injuries sustained by the injured claimants and their medical bills. They take resort to every possible method to extract the maximum amount of compensation. In such a situation it is incumbent upon the Tribunal to see that such persons are taken to task and should be dealt with according to law so that no one can in future indulge in such nefarious activities.

There appears to be no illegality or infirmity in the impugned award, hence no interference is required by this Court.

The First Appeal From Order is accordingly, dismissed.

Dt.13.07.2012

PKB

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter