Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M.S.R.T.C Bhandara vs Smt Hina Indrajeet Solanki & 3 ...
2016 Latest Caselaw 1373 Bom

Citation : 2016 Latest Caselaw 1373 Bom
Judgement Date : 11 April, 2016

Bombay High Court
M.S.R.T.C Bhandara vs Smt Hina Indrajeet Solanki & 3 ... on 11 April, 2016
Bench: Ravi K. Deshpande
                   fa437.04 +.J.odt                                                                                                             1/6



                                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                                                             
                                             NAGPUR BENCH, NAGPUR




                                                                                              
                                                     FIRST APPEAL NO.437 OF 2004


                             Maharashtra State Road Transport
                             Corporation, through the Divisional




                                                                                             
                             Controller, Bhandara Division,
                             Bhandara.                           ....... APPELLANT




                                                                          
                                                              ...V E R S U S...


                  1]
                                                
                             Smt. Hina wd/o Indrajeet Solanki
                             Aged about 38 years,
                                               
                             Occ: Agriculturist.

                  2]         Master Kunal s/o Indrajeet Solanki
                             Aged about 12 years,
               

                             Occ: Student.
            



                  3]         Ku. Kripa d/o Indrajeet Solanki
                             Aged about 15 years,
                             Occ; Student.





                             No.2 & 3 minors, through natural
                             guardian mother Smt. Hina wd/o Indrajeet
                             Solanki.

                             All 1 to 3 R/o Solanki Agricultural Farm





                             at Mundipur, P.O. Dhakni, Tah. Gondia,
                             Dist. Gondia.

                  4]        Jagdev s/o Panchamani Koram
 Appeal dismissed           Aged about 40 years, Occ: Driver,
 against R.No.4 as          C/o Depot Manager, Maharashtra
per Registrar's order 
 dtd. 01.10.2013.
                            State Road Transport Corporation,
                            Sakoli Depot, Dist. Bhandara.                      ....... RESPONDENTS
                   ----------------------------------------------------------------------------------------------------
                            Shri A.S. Mehadia, Advocate for Appellant.
                            None for Respondents.
                   ----------------------------------------------------------------------------------------------------

                 ::: Uploaded on - 21/04/2016                                                 ::: Downloaded on - 29/07/2016 21:51:46 :::
                   fa437.04 +.J.odt                                                                                                             2/6

                                                    FIRST APPEAL NO.121 OF 2005




                                                                                                                            
                  1]        Smt. Hina wd/o Indrajeet Solanki




                                                                                             
                            Aged about 38 years,
                            Occ: Household.

                  2]        Master Kunal s/o Indrajeet Solanki
                            Aged about 12 years,




                                                                                            
                            Occ: Student.

                  3]        Ku. Kripa d/o Indrajeet Solanki
                            Aged about 13 years,




                                                                         
                            Occ; Student.
                                               
                            Appellants No.2 & 3, being minors,
                            represented through their natural
                            guardian mother appellant No.1
                                              
                            Smt. Hina wd/o Indrajeet Solanki.

                            All 1 to 3 R/o Near Ramnagar Municipal
                            School, Gondia, Tah. & Dist. Gondia.                                         ....... APPELLANTS
              
           



                                                             ...V E R S U S...


                  1]        Maharashtra State Road Transport





                            Corporation, through the Divisional
                            Controller, Bhandara Division,
                            Bhandara, Tah. & Dist. Bhandara.

                  2]        Jagdev s/o Panchamani Koram





Appeal is dismissed         Aged about 40 years, Occ: Driver,
 in default against         C/o Depot Manager, Maharashtra
 R.No.2  vide Reg. 
   (J) order dtd. 
                            State Road Transport Corporation,
    09.06.2015.             Sakoli Depot, Dist. Bhandara.                               ....... RESPONDENTS
                   ----------------------------------------------------------------------------------------------------
                            None for Appellants.
                            Shri A.S. Mehadia, Advocate for Respondent No.1.
                   ----------------------------------------------------------------------------------------------------

                                       CORAM:  R.K. DESHPANDE, J. 

th APRIL, 2016.

                                       DATE:      11




      fa437.04 +.J.odt                                                                                                             3/6

     ORAL JUDGMENT




                                                                                                               
                                                                                
     1]                   In Claim Petition No.146 of 1997 filed under Section 166 of

the Motor Vehicles Act, the Motor Accident Claims Tribunal has awarded

compensation of Rs.2,71,000/- inclusive of no fault liability with interest

at the rate of 12% per annum from the date of application 04.08.1997

till 31.12.2001 and at the rate of 9% per annum from 01.01.2002 till its

realization of the entire amount. The driver and the owner of the vehicle

are held jointly and severally liable to pay such amount. The owner of

the vehicle i.e. Maharashtra State Road Transport Corporation has

preferred this appeal challenging the award of compensation.

The claimant has filed an appeal First Appeal No.121 of 2005 for

enhancement of compensation. Hence, both these appeals are heard

together.

2] Heard Shri Mehadia, the learned counsel appearing for the

Maharashtra State Road Transport Corporation in both these appeals.

However, none appears for the claimant in both these appeals.

3] The accident in question occurred on 30.07.1995 at about

05:00 p.m. near village Kudwa on Gondia - Tirora road. The bus bearing

registration No.MH-31 9913 owned by the appellant - Corporation was

coming from the side road of village Kinhi and had entered the main

fa437.04 +.J.odt 4/6

road from Tirora to Gondia, at that time the deceased riding on Scooter

LML Vespa bearing registration No.GH-7 C-730 coming from Tirora side

dashed on the back side of the bus, as soon as the bus entered the main

road. The handle of the Vespa dashed the bus and the deceased fell and

suffered injury and subsequently succumbed to it.

4] The Tribunal has found that the driver of the S.T. bus was

rash and negligent in driving the vehicle, as a result of which, the

accident occurred and the deceased has died. I have gone through the

spot panchnama and it is also the finding recorded by the Tribunal that

there were tyre marks of the Scooter for about 15 feet in length on the

main road. There is a dispute on the aspect that after the bus entered the

main road, it was stopped either for alighting the passengers or due to

crossing the road by cows. Though, the stand of the driver was that the

bus was required to be stopped due to sudden crossing of the cows, this

is not the story, which he has deposed in his deposition. One eye witness

examined has deposed that the bus stopped to permit the passengers to

alight from it. Be that as it may, the driver of the bus cannot be held

solely responsible for the accident in question. The tyre marks of the

Scooter for 15 feet before the dash clearly shows that the Scooter was in

a high speed and had lost control due to the bus suddenly entering the

main road. In the facts and situation, at the most the driver of the bus

can be held negligent only to the extent of 50% and not beyond that the

fa437.04 +.J.odt 5/6

Tribunal has committed an error in holding that the driver of the bus

solely responsible for the accident in question.

5] In the result, the appeal filed by the M.S.R.T.C. needs to be

partly allowed and the appeal filed by the claimants is required to be

dismissed. Hence, the following order is passed.

[i] The driver of the bus is held negligent only to the extent of

50% and hence, the liability of the appellant shall be

reduced to that extent.

[ii] There is no case made out for enhancement of

compensation by the claimants and hence Appeal No.121 of

2005 is dismissed.

[iii] The amount of compensation shall carry interest at the rate

of 9% per annum from the date of the claim petition till its

realization.

6] It is informed that the appellant had deposited an amount of

Rs.1,50,000/- in this Court, which has been permitted to be withdrawn

by the claimant upon furnishing security. Hence, the security furnished

stands discharged and the balance amount is directed to be deposited in

fa437.04 +.J.odt 6/6

this Court within a period of eight weeks from today and the claimant if

approaches this Court for grant of permission to withdraw the amount

the same shall be permitted by the office. No order as to costs.

JUDGE

NSN

 
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