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

Tekchand Motiram Sawarkar vs The Member Motor Accident Claims ...
2016 Latest Caselaw 1479 Bom

Citation : 2016 Latest Caselaw 1479 Bom
Judgement Date : 13 April, 2016

Bombay High Court
Tekchand Motiram Sawarkar vs The Member Motor Accident Claims ... on 13 April, 2016
Bench: Ravi K. Deshpande
                     fa801.04+.J.odt                                                                                                              1/7




                                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                                                               
                                               NAGPUR BENCH, NAGPUR




                                                                                                
                                                       FIRST APPEAL NO.801 OF 2004


                               Shri Tekchand s/o Motiram Sawarkar,




                                                                                               
                               Aged about    Yrs. Occ: Agriculturist,
                               R/o Ambada, Tq. Morshi,
                               Dist. Amravati.                        ....... APPELLANT




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

                    1]         The Member,        
    Name of R.No.1             Motor Accident Claims Tribunal,
     deleted as per 
    Court's order dt. 
                               Nagpur.
                                                 
        12-1-05
                    2]         Shri Kisan s/o Mahadeorao Zatale
                               Aged about 43 years,
                               Occ: Retail Readymade Seller,
                               R/o Behind State Bank of India,
                 


                               Morshi, Tq. Morshi, Dist. Amravati.
              



                    3]         Smt. Shalini w/o Kisan Zatale,
                               Aged about 34 years, 
                               Occ: Housewife, R/o Behind State
                               Bank of India, Morshi, Tq. Morshi,





                               Dist. Amravati.

                    4]         Shri Girish s/o Malariram Rathod,
                               Aged major, Occ: Business,
                               R/o Police Line, Takli, 





                               Behind Anand Nagar, Nagpur.

                    5]       Babukha s/o Nabukha Pathan,
                             Aged about 43 years, Occ: Driver,
                             R/o Near House of Ghodeskar,
                             At Ambada, Tah. Morshi,
                             Dist. Amravati.                                    ....... RESPONDENTS
                    ----------------------------------------------------------------------------------------------------
                             Mrs. R.D. Raskar, Advocate for Appellant.
                             Smt. S.W. Deshpande, Advocate for Respondent Nos.2 & 3.
                    ----------------------------------------------------------------------------------------------------


                   ::: Uploaded on - 21/04/2016                                                 ::: Downloaded on - 29/07/2016 22:08:18 :::
                     fa801.04+.J.odt                                                                                                              2/7

                                                      FIRST APPEAL NO.553 OF 2008




                                                                                                                              
                   1]         Shri Kisan Mahadeorao Zatale,




                                                                                               
                              Aged about 45 years,
                              Occ: Retail Readymade Seller.

                   2]         Smt. Shalini w/o Kisan Zatale,
                              Aged about 36 years,




                                                                                              
                              Occ: Household.

                              Both R/o Behind State Bank of
                              India and Dr. Kuradan Hospital




                                                                           
                              at Morshi, Tah. Morshi,
                              District Amravati.  ig                                            ....... APPELLANTS


                                                               ...V E R S U S...
                                                
                   1]         Babukha s/o Nabukha Pathan,
                              Aged about 44 years, Occ: Driver,
                

                              R/o Near House of Ghodakasar
                              At Anbada, Tah. Morshi,
             



                              Dist. Amravati. 

                   2]         Shri Girish s/o Malariram Rathod,
  Appeal dismissed            Aged about major, Occ: Business,





against R.No.2 as per 
  Court's order dt.           (Tempo-Trax bearing No.MH-31
 16/7/07 passed in            G-7099 R.T.O. Regd.owner),
 C.A.No.6285/05 in 
F.A.St. No.12973/05.
                              R/o Police Line, Takli,
                              Behind Anand Nagar, Nagpur.





                   3]       Shri Tekchand Motiram Sawarkar,
                            Aged about Major, Occ: owner,
                            R/o Amboda, Tah. Morshi,
                            Dist. Amravati.                                    ....... RESPONDENTS
                   ----------------------------------------------------------------------------------------------------
                            Smt. S.W. Deshpande, Advocate for Appellants.
                            Mrs. R.D. Raskar, Advocate for Respondent No.3.
                   ----------------------------------------------------------------------------------------------------

                                         CORAM:  R.K. DESHPANDE, J. 

th APRIL, 2016.

                                         DATE:      13




      fa801.04+.J.odt                                                                                                              3/7

     ORAL JUDGMENT




                                                                                                               
                                                                                
     1]                   In Claim Petition No.991 of 1998 filed under Section 166 of

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

an award holding the appellant and the respondent No.5 in this case

jointly and severally liable to pay the compensation of Rs.1,20,000/-

with future interest at the rate of 9% per annum from the date of filing

of the petition 07.09.1998 till its realization. The operative part of the

award dated 06.09.2004 is reproduced below:

1. Petition is partly allowed with proportionate cost.

2. Respondent No.1 and 4 do pay Rs. 1,20,000/- (Rs. One lakh

Twenty Thousand only) to the petitioners jointly and severally

with future interest @ 9% P.A. from the date of petition i.e.

17-9-1998 till realization.

3. Claim against respondent No.2 is dismissed. He shall bear his

own cost.

4. Compensation is inclusive of interim compensation and it be

given credit.

5. Court fee if not paid, be recovered.

6. Award be drawn accordingly.

      fa801.04+.J.odt                                                                                                              4/7

     2]                   The point for determination is as under:




                                                                                                               
                                                                                
                [i]        Whether the Motor Accident Claims Tribunal was right in

holding that the appellant as the owner of the offending

vehicle i.e. Tempo Trax bearing registration No.MH-31

G-7099 and the respondent No.5 the driver of the offending

vehicle has jointly and severally liable to make the payment

of compensation?

[ii] Whether the award passed by the Motor Accident Claims

Tribunal is liable to be modified, if yes, to what extent?

3] Undisputedly, the offending vehicle is the Tempo Trax

bearing registration No.MH-31 G-7099, which was being driven at the

time of accident on 21.07.1998 by the respondent No.5 - Babukha s/o

Nabukha Pathan. It is also not disputed and rightly the finding of the

Tribunal also that the respondent No.4 in this appeal Girish Malariram

Rathod is the registered owner of the offending vehicle. The stand of the

respondent No.4 before the Tribunal was that he had sold the vehicle to

the appellant on 01.01.1997 i.e. prior to the date of the accident, and he

has produced the receipt of same at Exhibit 56. He entered the witness

box. The receipt at Exhibit 56 is disputed by the appellant, who has

urged that he is neither the owner of the offending vehicle nor had

fa801.04+.J.odt 5/7

employed the respondent No.5 as the driver of the vehicle.

4] The question is whether in the facts and circumstances of

the case, the appellant could be held liable to make the payment of

compensation as the owner of the offending vehicle. The point is no

longer res integra in view of the decision of the Apex Court in case of

Pushpa alias Leela and others v. Shakuntala and others reported in AIR

2011 SC 682, wherein it is held that in the absence of any steps taken by

the transferor nor transferee to change the name of owner in the

certificate of registration the liability to pay the compensation would be

that of the registered owner of the vehicle. The Apex Court has taken

into consideration the definition of the owner under Section 2(30) of the

Motor Vehicles Act. In view of this, it has to be held that the Tribunal has

committed an error in holding that the appellant, who was not the

registered owner of the offending vehicle on the date of occurrence of

accident as jointly and severally liable to make the payment of

compensation. The award of the Tribunal to that extent needs to be set

aside.

5] The claimant has preferred First Appeal No.553 of 2008

which is also admitted. In the said appeal the registered owner Girish

Malhariram Rathod was joined as party respondent No.2. The appeal has

already been dismissed against the respondent No.2, the registered

fa801.04+.J.odt 6/7

owner of the vehicle, as per the order dated 16.07.2007. In view of this,

the appeal preferred by the claimant cannot proceed further for the

adjudication on merits.

6] In view of above, both these appeals are disposed of by an

order as under:

[i] First Appeal No.801 of 2004 is partly allowed by setting

aside the award passed by the Motor Accident Claims

Tribunal on 06.09.2004 in Claim Petition No.991 of 1998 to

the extent it holds the appellant jointly and severally liable

to make the payment of compensation to the claimant.

The claim petition to the extent preferred against the

appellant is dismissed.

[ii] Rest of the order passed by the Tribunal against the driver

of the vehicle does not call for any interference.

[iii] The First Appeal No.553 of 2008 preferred by the claimant

is dismissed.

7] It is informed that the appellant has deposited an amount of

Rs.50,000/- in the First Appeal No.801 of 2004. The claimant is

fa801.04+.J.odt 7/7

permitted to withdraw said amount along with the interest, if any,

accrued thereon which was permitted to be withdrawn by the

respondent Nos.2 and 3 - claimants. Accordingly, the amount appears to

have been withdrawn by the respondent Nos.2 and 3. In view of the

aforesaid order, it shall be open for the appellant to recover the amount

paid and received by the respondent Nos.2 and 3 in accordance with law.

No costs.

                                        ig                                            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