Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bechan Yadav vs Smt. Rajkumari Nayak
2025 Latest Caselaw 1071 Chatt

Citation : 2025 Latest Caselaw 1071 Chatt
Judgement Date : 4 August, 2025

Chattisgarh High Court

Bechan Yadav vs Smt. Rajkumari Nayak on 4 August, 2025

Author: Parth Prateem Sahu
Bench: Parth Prateem Sahu
                                                      1




                                                                      2025:CGHC:38547
                                                                                       NAFR

                           HIGH COURT OF CHHATTISGARH AT BILASPUR


                                            MAC No. 64 of 2024

               1 - Bechan Yadav S/o Late Mahabeer Yadav, Aged About 80 Years R/o
               Village Badauli, Police Station Rajpur, District Balrampur, At Present R/o
               Village Akhora, Out Post Latori, Police Station Jainagar, District Surajpur
               Chhattisgarh. (Owner Of The Offending Vehicle Tractor Bearing Registration
               No. Cg. -15, Ae-3023),
                                                                                 --- Appellant
                                                   versus
               1 - Smt. Rajkumari Nayak W/o Rupan Nayak, Aged About 47 Years R/o
               Village Tukupani, Police Station Narayanpur, District Jashpur Chhattisgarh.


               2 - Rupan Nayak S/o Late Dharam Nayak, Aged About 52 Years R/o Village
               Tukupani, Police Station Narayanpur District Jashpur Chhattisgarh.


               3 - Ishwar Ram S/o Gudhan Ram Aged About 42 Years R/o Village Akhora,
               Out Post Latori, Police Station Jainagar, District Surajpur Chhattisgarh.
               (Driver Of The Offending Vehicle Tractor Ae-3023) (Non -Applicant No. 1)

                                                                             ---Respondents

____________________________________________________________ For Appellant : Mr. Anil Gulati, Advocate For Respondents No. 1 & 2 : Mr. Rohitashava Singh, Advocate For Respondent No.3 : Mr. S.P. Sahu, Advocate

Hon'ble Shri Justice Parth Prateem Sahu Digitally

Judgment On Board signed by BALRAM BALRAM PRASAD PRASAD DEWANGAN DEWANGAN Date:

2025.08.11 10:25:14 +0530

04/08/2025

1. This appeal Section 173 of the Motor Vehicles Act, 1988 (for short "Act

of 1988"), is filed by owner of the offending vehicle challenging the

impugned award dated 18.10.2023, passed in Claim Case

No.41/2019, whereby the learned Additional Motor Accidents Claims

Tribunal, Kunkuri, District - Jashpur (C.G.) (for short "Claims Tribunal")

allowed the application filed under Section 166 of the Act, 1988

seeking compensation in part and awarded Rs.12,32,525/- as

compensation to the claimants.

2. Facts relevant for disposal of this appeal are that an application under

Section 166 of the Act, 1988 was filed seeking compensation against

the death of their younger son Ajit Narayan, who died in the road

accident. It was pleaded that on 10.06.2019, Ajit Narayan was

traveling from his residence in Village Tukupani to his workplace at

Pratappur on his Yamaha motorcycle, bearing registration No.CG-

15DF-4010. He was riding his motor cycle carefully at a slow speed on

his side. At about 9:30 PM, when he reached near Kalyanpur Market

on the Ambikapur-Pratappur main road, the headlights of an

oncoming vehicle was shining in his eyes, due to which he collided

with the stationary tractor bearing registration No. CG-15AE-3023 and

a trolley No. CG-15AE-3036), owned by non-applicants, which was

parked negligently without any precautions and parking lights or

without any warning sign, on the public road. Due to the said collision,

Ajit Narayan suffered fatal injuries on his head, chest, limbs, and other

parts of the body, resulting in his death on spot.

3. Non-applicants No.1 and 2 both jointly filed reply to the application

denying the averments made therein. It was pleaded that the alleged

tractor was not the cause of accident of deceased. The tractor along

with trolley was parked on the left side of the road, at a considerable

distance due to a punctured tyre and a branch of a bush was put on

the roadside and the indicator fitted in the engine of the tractor was put

on. It was further pleaded that the offending tractor was falsely

implicated in the case on false and fabricated grounds. Accident

occurred solely due to the negligence of deceased himself as he was

riding his motorcycle at a high speed in rash and negligent manner.

4. Learned Claims Tribunal upon appreciation of the pleadings and the

evidence brought on record by respective parties, allowed the claim

application in part, awarded total compensation of Rs.12,32,525/- and

fastened the liability upon non-applicants/driver and owner of the

offending tractor to satisfy the amount of compensation jointly and

severally.

5. Learned counsel for the appellant/owner of offending vehicle has filed

this appeal challenging the impugned awarded on the ground that

learned Claims Tribunal fell into error in not holding the deceased

contributory negligent in the accident as he dashed with stationary

tractor. It is contended that the deceased collided with a stationary

vehicle that was properly parked with its parking lights on, warning

sign. The deceased was either driving at an excessive speed or was

not paying sufficient attention.

6. Learned counsel for the respondent No.1 and 2 opposes the

submission of learned counsel for the appellant and supported the

impugned award. He submits that the learned Claims Tribunal, after

appreciating all the documentary and oral evidence on record, found

that the accident occurred due to rash and negligent parking of the

offending tractor by non-applicant No.1, who failed to use any

indication or parking lights. The finding recorded by the learned Claims

Tribunal is on appreciation of facts and evidence brought on record,

which does not call for any interference.

7. Learned counsel for respondent No.3 supports the argument made by

learned counsel for the appellant.

8. I have heard learned counsel for the parties and also perused the

record of the claim case.

9. To appreciate the submission of learned counsel for the

appellant/owner of the offending vehicle that learned Claims Tribunal

erred in not holding the deceased contributory negligent in the

accident, perused the pleadings made in the claim application. Perusal

of pleadings made in the claim application would show that accident

occurred on 10.06.2019 at about 9.30 PM. The offending tractor was

parked in the dark place on public road without there being any

indication sign or putting on the indicator light of the tractor. Accident

was reported and FIR (Ex.A-3) was registered on the very next day,

which mentions that a tractor and trolley were parked diagonally on the

roadside, and deceased collided with the trolley, sustained fatal

injuries and later on succumbed to the injuries. Charge-sheet was filed

against non-applicant No.1, driver on the same facts.

10. To prove the pleadings of negligence on the part of the driver of the

offending tractor and the pleadings made in the application, claimants

have examined claimant No.2 Rupan Naik as (A.W.-1), who in his

evidence stated according to the pleadings made in the claim

application.

11. Claimants have also examined Prabhat Sanwani as (A.W.-2) who is

eye-witness of accident. In his evidence he stated that at about 9:30

PM on the night of the accident, he saw a boy on a motorcycle collided

with the rear side of a stationary tractor-trolley near Kalyanpur. He

stated that the tractor had no parking lights or warning markings and

due to collision, the boy was seriously injured and later died on the

spot. He further stated that the tractor was of blue colour Sonalika

tractor bearing registration CG15AE 3023. In cross-examination he

denied the suggestions that the tractor was parked with indicator or

was marked with bushes. He further denied that headlights of motor

cycle was off at the time of accident.

12. Ishwar Ram, non-applicant No.1, driver of offending tractor was

examined himself as NAW-1. In his cross-examination, he admitted

that he parked the offending vehicle on the road and further conceded

that there was no radium reflector installed at the rear side of the

tractor.

13. Spot map is also filed by the claimants as (Ex.A-5) in which also the

tractor has been shown to be parked on road. In view of the

aforementioned evidence available on record, it is apparent that tractor

was parked on the road without there being any parking light or

indication light in the night at about 9.30 PM. It is undisputed fact that

place where the vehicle was parked and the site of the accident falls in

the middle of a dark public road. In such circumstances, if someone

parks their vehicle in the dark road without any indicators or parking

lights, the occurrence of an accident becomes inevitable. Coming of

vehicle from other side with headlight on also cannot be ruled out.

14. The Hon'ble Supreme Court in case of Pramodkumar Rasikbhai

Jhaveri v. Karmasey Kunvargi Tak, reported in (2002) 6 SCC 455

while examining the issue of contributory negligence has held as

under :-

"10. It has been accepted as a valid principle by various judicial authorities that where, by his negligence, if one party places another in a situation of danger, which compels that other to act quickly in order to extricate himself, it does not amount to contributory negligence if that other acts in a way, which, with the benefit of hindsight, is shown not to have been the best way out of the difficulty. In Swadling Vs. Cooper [1931] A.C. 1 at page 9, Lord Hailsham said:

"Mere failure to avoid the collision by taking some extraordinary precaution does not in itself constitute negligence: the plaintiff has no right to complain if in the agony of the collision the defendant fails to take some step which might have prevented a collision unless that step is one which a reasonably careful man would fairly be expected to take in the circumstances."

15. For the foregoing discussion here-in-above and decision of Hon'ble

Supreme Court, in the opinion of this Court, the learned Claims

Tribunal has not committed any error in recording a finding that the

accident is result of negligent parking of the offending tractor and

trolley on the road and the negligence cannot be attributed on the part

of the deceased. The said finding of the learned Claims Tribunal is

upon appreciation of the evidence available on record, hence, it does

not call for any interference. The submission of learned counsel for the

appellant/Insurance Company that the learned Claims Tribunal erred

in not recording a finding that the deceased was also contributory

negligent in the accident is not sustainable and it is hereby repelled.

16. Accordingly, the appeal, being devoid of merit, is liable to be and it is

hereby dismissed.

Sd/-

(Parth Prateem Sahu) Judge

Balram

 
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