Citation : 2023 Latest Caselaw 10806 Bom
Judgement Date : 18 October, 2023
2023:BHC-AS:31453
39-IA-664-2016.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
FIRST APPEAL NO. 664 OF 2016
WITH
INTERIM APPLICATION NO. 14620 OF 2023
Mr. Abdul Hafi s/o Islam Khan and Anr. ...Appellant
Versus
Union of India through General Manager ...Respondent
Mr. Ashif Husain i/by Hashim Husain for Appellant.
Mr. T. J. Pandian a/w T. C. Subramanian, Mr.Gautam
Modanwal for Respondent-UOI.
CORAM : NITIN B. SURYAWANSHI, J.
DATE : 18th OCTOBER 2023
PC.:
1. Heard.
2. Admit.
3. With the consent of parties, matter is taken up for fnal
hearing. Claim fled by appellants before the Railway Claims
Tribunal, Mumbai on account of death of their son Parvei
Khan in an accident while travelling from Malad to
Churchgate has been rejected by the tribunal on the sole
ground that appellants failed to prove their relationship with
deceased.
4. Appellants by fling Interim Application No. 14620 of
2023 placed on record copies of birth certifcate of deceased
D.A.ETHAPE P.A. .... 1
39-IA-664-2016.doc
Parvei Khan son of Abdul Hafi Khan, school leaving
certifcate of the deceased and other relevant certifcate. It is
the contention of appellants that after the death of their son
they went to their native place at village Sabada Tehsil and
District - Banda, Uttar Pradesh and there they had misplaced
their mobile phone due to which they were unable to contact
advocate representing them before the Railway Claims
Tribunal. In the month of May 2015, when appellants
returned to Mumbai, they met their advocate at that time
they were informed that their claim application is dismissed
as they failed to establish relationship with deceased.
5. Learned Advocate for Respondent opposed the First
Appeal stating that in spite of having suffcient opportunity,
appellants have failed to establish their relation with the
deceased and therefore the tribunal is justifed in rejecting
their claim. He submits that there is no merit in the appeal
and appeal may be dismissed.
6. Since substantive claim of appellants is rejected only on
the ground that appellants failed to establish their
relationship with the deceased, in the interest of justice,
appellants deserve opportunity to prove their relationship
with deceased and establish their claim on merits.
D.A.ETHAPE P.A. .... 2
39-IA-664-2016.doc
7. Hence, the following order:-
(i) Impugned Judgment dated 2nd March 2015 of the
Railway Claims Tribunal is quashed and set aside.
(ii) Claim Application No.OA(IIu)/MMC/2012/0324 is
remanded back to the Railway Claims Tribunal.
(iii) Railway Claims Tribunal shall allow appellants to lead
evidence to establish their relationship with deceased Parvei
Khan and then shall decide the claim on its own merits,
within a period of six months from the date of receipt of this
order.
(iv) Appeal is allowed in the above terms.
(v) Interim Application stands disposed off.
(NITIN B. SURYAWANSHI, J.)
D.A.ETHAPE P.A. .... 3
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!