Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Managing Director, U.P. State Road ... vs Paras Nath And Another
2025 Latest Caselaw 11267 ALL

Citation : 2025 Latest Caselaw 11267 ALL
Judgement Date : 8 October, 2025

Allahabad High Court

Managing Director, U.P. State Road ... vs Paras Nath And Another on 8 October, 2025





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


Neutral Citation No. - 2025:AHC:178082
 

 
HIGH COURT OF JUDICATURE AT ALLAHABAD 
 
FIRST APPEAL FROM ORDER No. - 2338 of 2025   
 
   Managing Director, U.P. State Road Transport Corporation And Another    
 
  .....Appellant(s)   
 
 Versus  
 
   Paras Nath And Another    
 
  .....Respondent(s)       
 
   
 
  
 
Counsel for Appellant(s)   
 
:   
 
Dinkar Mani Tripathi   
 
  
 
Counsel for Respondent(s)   
 
:   
 
 
 
   
 
     
 
 Court No. - 38
 
   
 
 HON'BLE SANDEEP JAIN, J.      

1. The instant appeal under Section 173 of the Motor Vehicles Act, 1988 has been preferred by the UP State Road Transport Corporation against the impugned judgment and award dated 26.06.2025 passed by the Motor Accident Claims Tribunal, Sonbhadra, whereby compensation of Rs.1,61,025/- alongwith interest @ 7% per annum has been awarded to claimant Paras Nath, who sustained serious head injuries in an accident that took place on 08.06.2017.

2. Factual matrix is that the claimant was travelling in Bus No.UP-65-ET-9691 of U.P.S.R.T.C. from Lohra, which was coming to Robertsganj, and when the claimant was in the process of disembarking from the bus, then the driver didn?t stop the bus completely and suddenly moved the bus in the forward direction, due to which the claimant fell down on the ground, and sustained serious injuries, who was taken to B.H.U. hospital, Varanasi for treatment.

3. Learned counsel for the appellant U.P.S.R.T.C. submitted that the claimant failed to prove the above accident. There was no negligence on the part of the driver of the bus. The F.I.R. regarding the alleged accident was lodged belatedly after one month, the claimant failed to prove that he was travelling in the bus. Learned counsel submitted that the Tribunal failed to appreciate the above issues and has erred in awarding the compensation to the claimant for injuries suffered in the alleged accident.

4. I have heard the learned counsel for appellant and perused the record.

5. The Apex Court in the case of ICICI Lombard General Insurance Company Limited vs. Rajani Sahoo and Others (2025) 2 SCC 599, has held as under:-

"8. As regards the reliability of charge-sheet and other documents collected by the police during the investigation in motor accident cases, this Court in Mangla Ram v. Oriental Insurance Co. Ltd. [(2018) 5 SCC 656 : (2018) 3 SCC (Civ) 335 : (2018) 2 SCC (Cri) 819 : 2018 INSC 311] , held in para 27, thus : (SCC p. 672)

?27. Another reason which weighed with the High Court to interfere in the first appeal filed by Respondents 2 and 3, was absence of finding by the Tribunal about the factum of negligence of the driver of the subject jeep. Factually, this view is untenable. Our understanding of the analysis done by the Tribunal is to hold that Jeep No. RST 4701 was driven rashly and negligently by Respondent 2 when it collided with the motorcycle of the appellant leading to the accident. This can be discerned from the evidence of witnesses and the contents of the charge-sheet filed by the police, naming Respondent 2. This Court in a recent decision in Dulcina Fernandes [Dulcina Fernandes v. Joaquim Xavier Cruz, (2013) 10 SCC 646 : (2014) 1 SCC (Civ) 73 : (2014) 1 SCC (Cri) 13] , noted that the key of negligence on the part of the driver of the offending vehicle as set up by the claimants was required to be decided by the Tribunal on the touchstone of preponderance of probability and certainly not by standard of proof beyond reasonable doubt. Suffice it to observe that the exposition in the judgments already adverted to by us, filing of charge-sheet against Respondent 2 prima facie points towards his complicity in driving the vehicle negligently and rashly. Further, even when the accused were to be acquitted in the criminal case, this Court opined that the same may be of no effect on the assessment of the liability required in respect of motor accident cases by the tribunal.?

9. It is true that the Tribunal had looked into the oral and documentary evidence including the FIR, final report and such other documents prepared by the police in connection with the accident in question. The Tribunal had also taken note of the fact that based on the final report, the driver of the offending truck was tried and found guilty for rash and negligent driving. The High Court took note of such aspects and found no illegality in the procedure adopted by the Tribunal and consequently dismissed the appeal.

10. In the contextual situation it is relevant to refer to a decision of this Court in Mathew Alexander v. Mohd. Shafi [(2023) 13 SCC 510 : 2023 INSC 621] , this Court held thus : (SCC p. 514, para 12)

?12. ? A holistic view of the evidence has to be taken into consideration by the Tribunal and strict proof of an accident caused by a particular vehicle in a particular manner need not be established by the claimants. The claimants have to establish their case on the touchstone of preponderance of probabilities. The standard of proof beyond reasonable doubt cannot be applied while considering the petition seeking compensation on account of death or injury in a road traffic accident. To the same effect is the observation made by this Court in Dulcina Fernandes v. Joaquim Xavier Cruz [(2013) 10 SCC 646 : (2014) 1 SCC (Civ) 73 : (2014) 1 SCC (Cri) 13] which has referred to the aforesaid judgment in Bimla Devi [Bimla Devi v. Himachal RTC, (2009) 13 SCC 530 : (2009) 5 SCC (Civ) 189 : (2010) 1 SCC (Cri) 1101] .?

11. Thus, there can be no dispute with respect to the position that the question regarding negligence which is essential for passing an award in a motor vehicle accident claim should be considered based on the evidence available before the Tribunal. If the police records are available before the Tribunal, taking note of the purpose of the Act it cannot be said that looking into such documents for the aforesaid purpose is impermissible or inadmissible.

12. It is also a fact that the appellant had attributed that the respondent claimants connived with police and fraudulently prepared the charge-sheet. The contention is that the vehicle insured with the appellant was not involved in the accident and the accident had occurred solely due to the rash and negligence on the part of the deceased. But the evidence on record would reveal that pursuant to the filing of the final report, cognizance was taken for rash and negligent driving which resulted in the death of Udayanath Sahoo."

(emphasis supplied)

6. The Apex Court in the case of Ranjeet and another vs. Abdul Kayam Neb and another 2025 SCC OnLine Sc 497, has held as under:-

"4. It is settled in law that once a charge sheet has been filed and the driver has been held negligent, no further evidence is required to prove that the bus was being negligently driven by the bus driver. Even if the eyewitnesses are not examined, that will not be fatal to prove the death of the deceased due to negligence of the bus driver."

(emphasis supplied)

7. From the documents submitted by the appellant with the appeal, it is evident that the appellant has denied the factum of accident but in the written statement submitted by it, it has been admitted that on 08.06.2017 the Bus No. UP-65-ET-9691 was running on Varanasi-Singrauli route on which driver Nand Lal Ram and conductor Pankaj Kumar Mishra were employed. It was further submitted by the appellant that the bus was being run cautiously in controlled speed.

8. Before the Tribunal, the claimant examined himself as PW-1, Satendra Prasad PW-2 as eye witness whereas, the conductor Pankaj Kumar Mishra examined himself as DW-1 and the bus driver Nand Lal Ram examined himself as DW-2.

9. Before the Tribunal, the claimant PW-1 Paras Nath, who was also injured witness, duly proved the accident, which was corroborated from the evidence of eye witness PW-2 Satendra Prasad. Both of them proved that the accident occurred when the driver suddenly moved the bus forward while the claimant was disembarking. Both of them have proved that the accident was caused due to the rash and negligent driving of the bus driver.

10. The conductor Pankaj Kumar Mishra (DW-1) in his cross-examination duly admitted that the bus ticket produced by the claimant was indeed of his Bus No. UP-65-ET-9691, which was issued on 21:31 hours. He also admitted that this ticket was issued to the passengers, who were travelling in the bus.

11. Nand Lal Ram (DW-2) also admitted that he was driving the bus on the fateful day.

12. It is evident that the claimant has produced the original ticket of the bus in which he was travelling, which has been admitted by the conductor Pankaj Kumar Mishra (DW-1) in his cross-examination. It is also evident that PW-1 and PW-2 duly proved the factum of accident and the negligence of the bus driver which has not been contradicted by DW-1 and DW-2. After investigation, a charge sheet has been submitted against the bus driver.

13. In view of the above facts, the factum of accident and the negligence on the part of the bus driver cannot be denied and as such, the Tribunal has not erred in allowing the claim petition.

14. In view of above, there is no merit in this appeal and is liable to be dismissed at the admission stage.

15. The appeal is hereby dismissed at the admission stage.

16. The impugned judgment and award of the Tribunal is affirmed.

17. Office is directed to remit back the statutory deposit made by U.P.S.R.T.C. to the Tribunal concerned, forthwith.

(Sandeep Jain,J.)

October 8, 2025

Jitendra

 

 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter