Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri. Damodar Purshottam Thakkar And ... vs The Union Of India, Represented By The ...
2025 Latest Caselaw 4166 Bom

Citation : 2025 Latest Caselaw 4166 Bom
Judgement Date : 24 June, 2025

Bombay High Court

Shri. Damodar Purshottam Thakkar And ... vs The Union Of India, Represented By The ... on 24 June, 2025

Author: N. J. Jamadar
Bench: N. J. Jamadar
2025:BHC-AS:25025
                                                                           -FA-1694-2016.DOC

                                                                               Arun Sankpal



                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  CIVIL APPELLATE JURISDICTION
                                 FIRST APPEAL NO. 1694 OF 2016


               1. Damodar Purshottam Thakkar
               2. Rita Damodar Thakkar
                  Both residing at 206, Shanti Niketan,
                  Bapu Nagar, Jakat Naka,
                  Ahmadabad, State - Gujarat.                               ..Appellants

                     Versus

               The Union of India,
               Represented by the General Manager,
               Western Railway, Churchgate,                            ...Respondent
               Mumbai 400020.

               Mr. Mohan Rao, for the Appellants.
               Adv. Smita Thakur, i/b Suresh Kumar, for the Respondent.

                                           CORAM:         N. J. JAMADAR, J.
                                           DATED :        24th JUNE 2025


               JUDGMENT:

1. This Appeal under Section 23 of the Railway Claims Tribunal Act

1987 ("the Act of 1987") is directed against the judgment and award

dated 21st April 2016, passed by the Railway Claims Tribunal, Mumbai

Bench, Mumbai, whereby the Claim Application No. OA (IIU)/

MCC/840/2010, preferred by the Appellants-Applicants under Section

124-A of the Railways Act, 1989 ("the Railways Act") for compensation

-FA-1694-2016.DOC

on account of death of their son, Kaushik ("the deceased") in an

untoward incident on 7th July 2010, came to be dismissed.

2. The background facts leading to this Appeal can be stated in brief

as under:

2.1 The deceased, then 25 years of age, was a bachelor. The

deceased was working as a salesman in an Ayurvedic Company.

The Appellants-Applicants, the parents of the deceased, are

staying at Ahmadabad, State of Gujarat.

2.2 On 7th July 2010 at 12.00 midnight, the deceased was

travelling by a local train on a valid second class CVM coupon

ticket, on his way to Bandra from Bhayandar. The deceased fell

off from local train on Platform No. 3 of the Bhayandar Station,

and sustained fatal head injuries. The deceased was declared

dead before admission. Hence the Application for compensation

under Section 124-A of the Railways Act.

2.3 The Respondent resisted the Application by filing a Written

Statement. It was denied that the deceased was a bona fide

passenger as no ticket or pass was found on the person of the

deceased while conducting inquest panchnama. The Respondent

refuted that the alleged incident was an "untoward incident". It

was contended that the report of the Guard of Train No. 940A UP

revealed that while boarding a running train the deceased fell off

-FA-1694-2016.DOC

on account of his own negligence and carelessness. Thus, the

incident in question did not amount to an "untoward incident"

within the meaning of Section 123 (c)(2) of the Railways Act.

2.4 The Tribunal recorded the evidence of Damodar Thakkar

(A1)-Applicant No.1 and that of Jayesh M Parmar (R1), the

Guard of the said train.

2.5 After appraisal of the oral evidence and the documents

tendered for it's perusal, the Tribunal was persuaded to dismiss

the Application holding, inter alia, that the deceased was not a

bona fide passenger and that the Applicants failed to establish

that the deceased died on account of an "untoward incident"

within the meaning of Section 123(c)(2) of the Railways Act. The

evidence of Jayesh Parmar (R1) that the deceased allegedly fell

down while trying to board a running train and the statement of a

friend of the deceased, namely, Jatin Mahendra Shah that he and

the deceased had consumed liquor at RC Beer Bar, weighed with

the Tribunal to return the finding that the deceased himself

endangered the safety of his life while trying to board a running

train under the influence of the liquor.

3. Being aggrieved, the Applicants have preferred this Appeal.

4. I have heard Mr. G.S. Mohan Rao, the learned Counsel for the

Appellants, and Ms. Smita Thakur, the learned Counsel for the

-FA-1694-2016.DOC

Respondent, at some length. The learned Counsel took the Court

through the material on record especially the depositions of witnesses

and contemporaneous documents tendered for the perusal of the

Tribunal.

5. Mr. Rao, the learned Counsel for the Appellants, submitted that

the Tribunal committed a gross error in law in holding that the incident

in question did not fall within the ambit of "untoward incident".

Indisputably, the deceased fell off the local train near Platform No.3 of

Bhayandar Railaway Station. Mr. Jayesh Parmar (R1) claimed to have

witnessed the incident, and halted the train. The Postmortem report

indicates that the deceased died on account of "Haemorrhage and shock

due to fracture and dislocation of C1, C2, C3 and C4 vertebrae". In this

view of the matter, the finding of the Tribunal that, the incident in

question was not an untoward incident is plainly unsustainable.

6. Mr. Rao would urge that boarding into and de-boarding from a

train clearly falls within the ambit of untoward incident. To buttress this

submission, Mr. Rao placed reliance on the decisions of the Supreme

Court in the cases of Union of India Vs Prabhakar Vijaya Kumar &

Others1 and Union of India Vs Rina Devi. 2 Mr. Rao would further

submit that, the Tribunal was also in error in holding that the deceased

was not a bona fide passenger as no train ticket was found on the

1 2008 ACJ 1895.

2 (2019) 3 SCC 572.

-FA-1694-2016.DOC

person of the deceased while conducting the inquest. The Applicants

had placed on record the CVM Coupon Ticket which the deceased

possessed. The testimony of the Damodar Thakkar (A1) that, the

deceased had the CVM Coupon ticket could not be impeached during

the course of cross-examination. Therefore, the Tribunal could not have

held that the deceased was not a bona fide passenger.

7. Mr. Rao would further submit that, the Tribunal completely lost

sight of object of the provisions contained in Section 124-A of the

Railways Act and the settled position in law that the said measure is in

the nature of compensation premised on 'no fault liability'. It was thus

not open for the Respondent to urge that there was contributory

negligence on the part of the deceased.

8. Lastly, Mr. Rao would urge that the reliance placed on the

statement of the friend of the deceased, Jatin Shah, that he and the

deceased had drinks at a Beer Bar, is not sufficient to draw an inference

that the deceased attempted to board the running train under the

influence of liquor. No scientific evidence was adduced though the

blood samples were collected. In the absence of the scientific evidence,

it would be hazardous to draw an inference that the deceased was in a

state of intoxication at the time of the untoward incident. To this end,

Mr. Rao placed reliance on a judgment of a learned Single Judge of this

Court in the case of Ankush Ramaji Amzare Vs Union of India, 3 wherein

3 2021 (3) Mh.L.J.

-FA-1694-2016.DOC

it was enunciated that scientific investigation and evidence is necessary

to hold that a person was in a state of intoxication when the untoward

incident occurred.

9. Per contra, Ms. Smita Thakur, the learned Counsel for the

Respondent, supported the impugned judgment and award. It was

submitted that the Tribunal committed no error in holding that the

deceased was not a bona fide passenger. No train ticket or pass was

found on the person of the deceased. CVM coupon ticket, according to

Ms. Thakur, does not by itself establish the fact that the passenger was a

bona fide passenger. Ms. Thakur further submitted that the statement

of the friend of the deceased recorded by the police clearly indicates

that, the deceased had consumed whisky. Therefore, the Tribunal was

justified in holding that the deceased met an accident on account of the

negligence on his part, in a state of intoxication.

10. Evidently, there is no dispute over the fact that the deceased fell

off the train while boarding at Bhayandar Railway Station. Jayesh

Parmar (R1) categorically stated that the deceased slipped and fell

under the train while attempting to board a running train. Nor the

factum of death of the deceased on account of the fatal injuries

sustained in the said incident is in dispute. It would be contextually

relevant to note that the Tribunal has held that the Applicants were the

dependents within the meaning of Section 123(b) of the Railways Act.

-FA-1694-2016.DOC

The Tribunal negatived the claim for compensation on the ground that,

the deceased was not a bona fide passenger and the incident in question

did not constitute an, "untoward incident".

11. Whether the aforesaid approach of the Tribunal is justifiable?

Before exploring an answer, it may be apposite to appreciate the nature

of the liability of the Railway administration under Section 124-A of

the Railways Act. As is evident, Section 124-A is a beneficial piece of

legislation. Section 124-A, in a sense, incorporates the principle of strict

liability. The avowed object of Section 124-A is to award compensation

to the injured or the dependent (s) of the deceased, who suffered

injuries or death, in an untoward incident, without delving into the

question as to whether there has been any wrongful act, neglect or

default on the part of the Railway Administration. Section 124-A, thus,

incorporates the principle of "no fault liability" in contradistinction to

the tortious fault liability. The strict liability of the Railway

Administration in the event of death or injury on account of untoward

incident can only be avoided, where the case falls in any of the

exclusionary clauses of the proviso to Section 124-A.

12. Under Section 123(c)(2), "untoward incident" means the

"accidental falling" of any passenger from a train carrying passenger.

The expression "accidental falling" is the linchpin of the definition of

"untoward incident". The expression, "accidental falling" is susceptible

-FA-1694-2016.DOC

to different connotations in the context of facts of the case. "Accidental

falling" can be in myriad situations and does not envisage only a case

where a person falls off the train, after having comfortably boarded the

same. Thus in the light of the object of the welfare legislation, the term

"accidental falling" is required to be construed in a purposive manner

and not in a very restricted sense.

13. The observations of the Supreme Court in paragraphs 11, 12, 14

and 17 of the judgment in the case of Prabhakaran (Supra) are

instructive and, hence, extracted below:

"11. No doubt, it is possible that two interpretations can be given to the expression 'accidental falling of a passenger from a train carrying passengers', the first being that it only applies when a person has actually got inside the train and thereafter falls down from the train, while the second being that it includes a situation where a person is trying to board the train and falls down while trying to do so. Since the provision for compensation in the Railways Act is a beneficial piece of legislation, in our opinion, it should receive a liberal and wider interpretation and not a narrow and technical one. Hence in our opinion the latter of the abovementioned two interpretations i.e. the one which advances the object of the statute and serves its purpose should be preferred vide Kunal Singh vs. Union of India (2003) 4 SCC 524 (para

9), B. D. Shetty vs. CEAT Ltd. (2002) 1 SCC 193

-FA-1694-2016.DOC

(para 12), Transport Corporation of India vs. ESI Corporation (2000) 1 SCC 332 etc.

12. It is well settled that if the words used in a beneficial or welfare statute are capable of two constructions, the one which is more in consonance with the object of the Act and for the benefit of the person for whom the Act was made should be preferred. In other words, beneficial or welfare statutes should be given a liberal and not literal or strict interpretation vide Alembic Chemical Works Co. Ltd. vs. The Workmen AIR 1961 SC 647( para 7), Jeewanlal Ltd. vs. Appellate Authority AIR 1984 SC 1842 (para 11), Lalappa Lingappa and others vs. Laxmi Vishnu Textile Mills Ltd. AIR 1981 SC 852 (para 13), S. M. Nilajkar vs. Telecom Distt.

Manager (2003) 4 SCC 27(para 12) etc. .........

14. In our opinion, if we adopt a restrictive meaning to the expression 'accidental falling of a passenger from a train carrying passengers' in Section 123(c) of the Railways Act, we will be depriving a large number of railway passengers from getting compensation in railway accidents. It is well known that in our country there are crores of people who travel by railway trains since everybody cannot afford traveling by air or in a private car. By giving a restrictive and narrow meaning to the expression we will be depriving a large number of victims of train accidents (particularly poor and middle class people) from getting compensation under the

-FA-1694-2016.DOC

Railways Act. Hence, in our opinion, the expression 'accidental falling of a passenger from a train carrying passengers' includes accidents when a bona fide passenger i.e. a passenger traveling with a valid ticket or pass is trying to enter into a railway train and falls down during the process. In other words, a purposive, and not literal, interpretation should be given to the expression."

... ... ...

17. Section 124-A lays down strict liability or no fault liability in case of railway accidents. Hence, if a case comes within the purview of section 124-A it is wholly irrelevant as to who was at fault."

14. Following the aforesaid pronouncement, in the case of Rina Devi

(Supra), on which reliance was placed by Mr. Rao, the Supreme Court

construed the principle of strict liability in the context of a submission

that the negligence on the part of the victim could be taken into account

and the liability could be avoided by terming it as a self-inflicted injury,

excluded by Clause (b) of the proviso to Section 124A. The Supreme

Court in terms enunciated that, the plea of the negligence on the part of

the victim as a contributory factor cannot be countenanced when the

claim is filed under Section 124 A of the Railways Act. The observations

in paragraph 25 are material and hence extracted below.

"25. We are unable to uphold the above view as the concept of 'self inflicted injury' would require intention to

-FA-1694-2016.DOC

inflict such injury and not mere negligence of any particular degree. Doing so would amount to invoking the principle of contributory negligence which cannot be done in the case of liability based on 'no fault theory'. We may in this connection refer to the judgment of this Court in United India Insurance Co. Ltd Vs Sunil Kumar (2019) 12 SCC 398 laying down that plea of negligence of the victim cannot be allowed in claim based on 'no fault theory' under Section 163-A of the Motor Vehicles Act, 1988. Accordingly, we hold that death or injury in the course of boarding or de-boarding a train will be an 'untoward incident' entitling a victim to the compensation and will not fall under the proviso to Section 124-A merely on the plea of negligence of the victim as a contributing factor."

(emphasis supplied)

15. In view of the aforesaid enunciation of law that liability under

Section 124-A is in the nature of no fault liability and the question as to

whose fault contributed to the untoward incident is irrelevant, the

submission on behalf of the Respondent that, the evidence of Jayesh

Parmar (R1) establishes that the deceased fell off while boarding the

running train on account of his fault, cannot be countenanced. Under

no circumstances the Railway administration, can be permitted to

invoke the principle of contributory negligence on the part of the victim

to bring the case within the exception of 'self-inflicted' injury' as it

would be in negation of the principle of "no fault liability". Since the

-FA-1694-2016.DOC

deceased suffered death while boarding a train, it clearly amounted to

an untoward incident. The Tribunal was thus in error in holding that

the incident in question was not an untoward incident.

16. With regard to the defence of the deceased being in a state of

intoxication at the time of alleged incident, it would be suffice to note

that the edifice of the defence was sought to be built on the statement

of a friend of the deceased recorded by police during the course of

investigation. The said person was not examined as a witness before the

Tribunal. Though the postmortem report indicates that the blood was

collected to ascertain whether the deceased was in an intoxicated state,

yet, no report of chemical analyzer was placed on record. In the absence

thereof, the Tribunal committed an error in holding that, the deceased

was under the influence of intoxicant.

17. Reliance placed by Mr. Rao on the judgment of a learned Single

Judge of this Court in the case of Ankush Ramaji Amzare (Supra)

appears to be well-founded. In the said case, this Court, in terms

enunciated that it cannot be presumed that, a person who consumed

alcohol cannot control himself. Therefore, percentage of alcohol in the

blood is very material and that has to be determined by scientific

investigation. In the absence of chemical analyzer's report to show that

the victim was under the influence of liquor, a bare report of the

-FA-1694-2016.DOC

medical officer that the victim was under the influence of liquor cannot

be pressed into service.

18. This propels me to the consideration of the legality and

correctness of the finding of the Tribunal that, the deceased was not a

bona fide passenger. The explanation to Section 124-A provides that for

the purpose of said Section, passenger includes a person who has

purchased a valid ticket for travelling by a train carrying passengers, on

any date or a valid platform ticket and becomes a victim of an untoward

incident.

19. In the case at hand, the Appellants claimed that the deceased

was having CVM coupon ticket issued on 7th July 2010 bearing No.

21442561. A copy of the said coupon was annexed to the Application.

The Tribunal was not prepared to place reliance on the claim of the

Appellants primarily for the reason that, no ticket was found on the

person of the deceased when the inquest was held.

20. As noted above, the Explanation to Section 124-A defines a

passenger to include a person who has a valid ticket for travelling by a

passenger train. Nonetheless, the proof of possession of a valid ticket

cannot be construed as a sine qua non for entertaining an application

for compensation, in all situations and the factual context throws a

variety of complex situations. In the case of Raziya Abdul Kadir Shaikh

Vs Union of India,4 this Court had an occasion to deal with the

4 2022 (2) ABR 251.

-FA-1694-2016.DOC

submissions based on the absence of the ticket on the person of the

deceased when the inquest panchnama was held. This Court observed,

inter alia, as under:

"14. ... ... ...

In a case, where the application is preferred by the dependents, who did not accompany the deceased, the insistence on strict proof of the deceased having a valid ticket may operate onerously. Even where the deceased was carrying a valid ticket, the outcome depends upon a number of variables like whether the persons, who found the deceased in a fatally injured state, have had the opportunity to ascertain the existence or otherwise of the valid ticket or made diligent efforts to locate the ticket and, even after having found the ticket, made it a point to make a record of the same in the contemporaneous documents. Therefore, a claimant - dependent can not be non-suited on the sole ground that on the person of the deceased a valid ticket was not found."

21. In the case of Rina Devi (Supra), on which reliance was placed by

Mr. Rao, the Supreme Court, inter alia, considered the question of

burden of proof when body was found on the railway premises, in the

context of the definition of passenger. After referring to the previous

pronouncements, including the judgment of the Supreme Court in the

-FA-1694-2016.DOC

case of Kamrunnissa Vs Union of India,5 the Supreme Court expounded

the legal position as under:

"29. We thus hold that mere presence of a body on the Railway premises will not be conclusive to hold that injured or deceased was a bona fide passenger for which claim for compensation could be maintained. However, mere absence of ticket with such injured or deceased will not negative the claim that he was a bona fide passenger. Initial burden will be on the claimant which can be discharged by filing an affidavit of the relevant facts and burden will then shift on the Railways and the issue can be decided on the facts shown or the attending circumstances. This will have to be dealt with from case to case on the basis of facts found. The legal position in this regard will stand explained accordingly."

(emphasis supplied)

22. The aforesaid enunciation of law would indicate that, mere

absence of ticket would not negate the claim that the victim was a bona

fide passenger. Initially the burden to establish that the victim was a

bona fide passenger would be on the claimants. Once such initial

burden is discharged, then it would be for the Respondent to prove to

the contrary, and question of the victim being a bona fide passenger or

not, is required to be determined on the basis of the evidence adduced

in a given case.

5 (2019) 12 SCC 391.

-FA-1694-2016.DOC

23. In the instant case, Damodar Thakkar (A1) categorically affirmed

that the deceased was travelling on a CVM coupon ticket from

Bhayandar to Bandra. The said CVM coupon (A5) and other belongings

of the deceased were delivered to him by the police. During the course

of cross-examination of Damodar Thakkar (A1), no endeavour was

made to challenge the aforesaid version. Even a suggestion was not

given to Damodar Thakkar (A1) that the deceased was travelling

without a valid ticket.

24. The situation which, thus, obtains is that, the testimony of

Damodar Thakkar (A1) that the deceased was travelling on a CVM

coupon ticket found support in the CVM coupon ticket bearing No.

21442561 (A5), placed on the record of the Tribunal. The initial burden

was thus discharged by the Applicants. As the testimony of Damodar

Thakkar (A1) went unimpeached, the Respondent failed to show to the

contrary.

25. In the aforesaid view of the matter, the Tribunal could not have

held that the deceased was not a bona fide passenger merely for the

reason that the ticket was not found on the person of the deceased,

when the inquest panchnama was conducted. As noted in the case of

Raziya Abdul Kadir Shaikh (Supra), many variables came into play and

it would be rather hazardous to non-suit the dependants who are

entitled to the compensation under a beneficial and welfare legislation,

-FA-1694-2016.DOC

on the ground that the ticket could not be found on the person of the

deceased. Such a rigid view would run counter to the legislative object.

26. For the forgoing reasons, the Appeal deserves to be allowed.

27. Hence the following order:

: O R D E R:

                           (i)        The Appeal stand allowed with costs.

                           (ii)       The impugned judgment and award stands quashed and set aside.

                           (iii)      The Application No. OA (IIU)/ MCC/840/2010 stands allowed.

                           (iv)       The Respondent do pay compensation of Rs. 4,00,000/- along

with interest @ 8 % per annum from the date of the accident, i.e., 7 th

July 2010, till the date of deposit or realization.

[N. J. JAMADAR, J.]

Designation: PS To Honourable Judge Date: 24/06/2025 20:00:57

 
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