Citation : 2022 Latest Caselaw 1137 Bom
Judgement Date : 1 February, 2022
FA-50 and 101-2007.odt
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
FIRST APPEAL NO. 50 OF 2007
Ku. Seema D/o Laxman Waghmare
Age: 14 yrs. Occu: Education,
U/G of real father Laxman s/o Sambhaji Waghmare
R/o Nanda, Tq. Bhokar, Dist. Nanded ... Appellant
[Ori. Claimant]
Versus
1. M. Jalpathrao
Age: Major, Occ: Business,
R/o H.N.11-24-10, Shatavahanaputra,
Desai Peth Road, Warangal,
Andhra Pradesh (A.P.)
2. The Oriental Insurance Co. Ltd.,
The Divisional Office, Post Box No.18,
Girmalpeta, Warangal,
Andhra Pradesh (A.P.)
3. The Oriental Insurance Co. Ltd.
Through its Branch Office, at Nanded ... Respondents
WITH
FIRST APPEAL NO. 101 OF 2007
Rajabai W/o Laxman Waghmare
Age: 35 yrs. Occu: Labour,
R/o. Nanda, Tq. Bhokar Dist. Nanded ... Appellant
[Ori. Claimant]
Versus
1. M. Jalpathrao
Age: Major, Occ: Business,
R/o H.N.11-24-10, Shatavahanaputra,
Desai Peth Road, Warangal,
Andhra Pradesh (A.P.)
1 of 7
::: Uploaded on - 01/02/2022 ::: Downloaded on - 02/02/2022 11:10:27 :::
(( 2 )) FA-50 and 101-2007
2. The Oriental Insurance Co. Ltd.,
The Divisional Office, Post Box No.18,
Girmalpeta, Warangal,
Andhra Pradesh (A.P.)
3. The Oriental Insurance Co. Ltd.
Through its Branch Office,
at Nanded ... Respondents
....
Mr. S. G. Nandedkar, Advocate for appellants
Mr. M. K. Goyanka, Advocate for respondent Nos. 2 and 3
....
CORAM : R. G. AVACHAT, J.
RESERVED ON : 29th NOVEMBER, 2021 PRONOUNCED ON : 01st FEBRUARY, 2022
J U D G M E N T :-
. Both these appeals are being decided by this common
judgment, since they are arising from judgments and awards passed
in Motor Accident Claim Petitions (Petitions) arising from one and
the same accident.
2. First Appeal No. 50 of 2007 has been preferred for
enhancement of compensation granted by the Tribunal in M.A.C.P.
No.493 of 2000, granting compensation of Rs.40,000/- (Rupees
Fourty Thousand) with interest at the rate 6% per annum, while the
2 of 7
(( 3 )) FA-50 and 101-2007
First Appeal No. 101 of 2007 has been preferred against the
judgment and award, dismissing the M.A.C.P. No.387 of 2000. Both
the petitions were filed for compensation on account of injuries and
disability suffered in vehicular accident.
3. The facts giving rise to the present appeals are as under:
One Laxman Waghmare, along with his wife - Rajabai
and three minor children (Ravi, Seema and Avinash), had boarded a
truck bearing registration No.AEO-2555 for village Nanda from
Bhokar on 02.05.2000. It is the case of the appellants herein that
they were carrying one quintal Jawar and one quintal Wheat. The
truck driver charged them Rs.75/- towards fare for carrying them
along with their goods. The truck met with the accident on the way.
As a result thereof, minor son Ravi died. Seema and Rajabai suffered
multiple injuries. Seema, through her father Laxman, the next friend
of Seema, and Rajabai, preferred two separate claim petitions for
compensation.
The Tribunal dismissed the claim petition of Rajabai.
Seema was granted compensation of Rs.40,000/-.
3 of 7
(( 4 )) FA-50 and 101-2007
4. The Tribunal held the respondent - Insurance Company
to have no liability to pay any compensation, since the truck was a
goods carriage. The claimants were travelling therein as
unauthorised passengers. The policy of insurance did not cover risk
of such persons. It, however, directed the Insurance Company to
satisfy the award passed in M.A.C.P. No.493 of 2000 and then
recover the amount from the truck owner. It appears that the
respondent - Insurance Company has accepted the award, since it
has neither preferred any appeal nor filed cross objection.
5. Heard.
Learned Advocate for the appellants would submit that
there is on record injury certificates and disability certificates as well.
The appellant Seema was indoor patient for more than four days. A
very meager compensation has been awarded to her. According to
the learned Advocate, Rajabai ought to have been granted some
compensation, since she too suffered injuries.
6. Learned Advocate for the respondent - Insurance
Company would, on the other hand, urged for dismissal of the
4 of 7
(( 5 )) FA-50 and 101-2007
appeals. He reiterated the reasons given by the Tribunal in support
of the impugned awards.
7. Considered the submissions advanced. Perused the
pleadings and evidence as well. So far as regards claim of appellant
Seema is concerned, her injury certificate (Exh.35) indicates she
suffered following injuries.
(i) Abrasion - 10 x 2 cm
(at left forearm)
(ii) Abrasion - 4 x 4 cm
(at right elblow)
(iii) CLW - 1 x ½ x ¼ cm
(on right index)
(iv) Abrasion - 1 x ½ cm
(on right shoulder)
(v) Contusion - 5 x 5 cm
(above left ear)
Her discharge card has also been placed on record. It
suggests that she took treatment in surgery and burn ward. Exh-38
indicates her to have suffered 21% of disability of following nature:-
"10% burn with CLW (R) index finger with contusion left temporal region of head with abrasion (L) forearm with Abrasion (L) elbow joint (21% Twenty One Percent)."
5 of 7
(( 6 )) FA-50 and 101-2007
8. Considering the nature of injuries suffered by the
appellant Seema, this Court finds grant of Rs.40,000/- (inclusive of
NFL), to be inadequate. This Court, therefore, proposes to enhance
the same by Rs.25,000/-, to be paid on account of pain and
sufferings, attendance special diet, etc.
While in case of claim of Rajabai is concerned, the
Tribunal has observed thus:
"The injury certificate speaks that she has sustained solitary injury i.e. abrasion over left knee joint having size 3 x 3 cm. There is no evidence that, the petitioner has sustained any grievous injury. There is no medical evidence that petitioner has sustained permanent disability. The form comp-B show 6% disability but does not speak if disability is permanent in nature. There is no evidence that, physical efficiency or capacity has been reduced or otherwise. I, thereby do not agree that the petitioner must have lost the medical bills because of such solitary injury. The injury sustained by the petitioner is not permanent disability. The petitioner has sustained only abrasion of 3 x 3 cm. For which, I think the petitioner is not entitled for any compensation."
9. The aforesaid reasoning given by the Tribunal for
dismissal of the claim petition is unreasonable. The Tribunal itself
came to the conclusion that the appellant Rajabai had suffered
abrasion over her left knee joint. The same suggests her to have
pain, suffering and discomfort as well. On that count, the Tribunal
ought to have granted a sum of Rs.10,000/-.
6 of 7
(( 7 )) FA-50 and 101-2007
10. With this, both the appeals partly succeed in terms of
following order:
ORDER
(i) Both the appeals are partly allowed.
(ii) The amount of compensation granted by the Motor Accident Claims Tribunal, Nanded, vide judgment and order dated 02.09.2006, in M.A.C.P. No.493 of 2000, is enhanced from Rs.40,000/- to Rs.65,000/-. Rest of the terms of the impugned award to stand unaltered.
(iii) The judgment and order dated 02.09.2006, passed by the Motor Accident Claims Tribunal, Nanded, dismissing the claim petition i.e. M.A.C.P. No.387 of 2000, is hereby set aside. The said petition is partly allowed, granting the claimant - Rajabai, compensation of Rs.10,000/-, to be paid by the respondent No.1 - truck owner with interest at the rate 6% per annum from the date of petition to the date of actual payment.
(iv) The claim petition is dismissed against the respondent -
Insurance Company. The Insurance Company is however directed to first satisfy the award and recover the amount from the owner of the truck in execution proceedings.
[ R. G. AVACHAT, J. ] SMS
7 of 7
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!