Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tirath Ram Salwan vs S. Inder Pal Singh And Ors.
1985 Latest Caselaw 452 Del

Citation : 1985 Latest Caselaw 452 Del
Judgement Date : 7 November, 1985

Delhi High Court
Tirath Ram Salwan vs S. Inder Pal Singh And Ors. on 7 November, 1985
Equivalent citations: I (1986) ACC 112, 29 (1986) DLT 96, 1986 (10) DRJ 127
Author: S Wad
Bench: S Wad

JUDGMENT

S.B. Wad, J.

(1) This is an appeal filed by Mr. Tirath Ram Salwan, respondent No. 2 in the petition for compensation. The Tribunal has warded a sum of Rs. 8.000.00 as compensation to Shri Kunwar Arvind Narain Singh who received injuries at the hands of the appellant while driving scooter No. Dlr 6720. No cross appeal or cross objections are filed by the claimant. The plea of the appellant is that his vehicle was not involved in the accident and that he was not responsible for making any payment.

(2) The accident took place on 22-7-1967 near Bus Stand of Motinagar, New Delhi. Claimant Kunwar Arvind Narain was going on the footpath when it is alleged that auto rickshaw No Dlr 6720 driven by the appellant came from behind and knocked down the claimant, causing fracture to his right knee. The claimant was taken to the Willingdon Hospital. Dr. A.K. Srivastava Public Witness ./4 who examined Kunwar Arvind Narain has stated in his evidence that the X'ray revealed that there was a fracture of patela. Claimant Kunwar Arvind Narain examined himself as witness. The appellant also examined himself. Shri Dal Chand, Constable, P W /l produced a copy of the F.I.R., exhibit PW. 1/1, lodged immediately after the accident. It was also noted in the Fir that the appellant took the claimant to the Hospital. This is as it should be. When an accident is caused, the minimum given consideration is to help the injured person and to rush him to the Hospital.

(3) The Tribunal his believed the version of the claimant as confirmed by the Fir and came to the conclusion that the injury was caused to the claimant by rash and negligent driving of the appellant. The Tribunal also took into consideration the fact that the auto rickshaw came from the back side, mounted the footpath on which the claimant was walking and knocked him down. I have gone through the evidence on record and filly agree with the Tribunal that it was the appellant who was driving the auto rickshaw in a rash and negligent manner, resulting in the injury being caused to the claimant. The appellant's version that his scooter had not caused the accident is incorrect, for the simple reason that the Fir, which is a material document, had clearly stated that it was the appellant who took the claimant to the Hospital after the accident. It was the appellant, who must, therefore, be held responsible for payment of compensation. This is so for another reason. The auto rickshaw originally belonged to Shri Inder Pal Singh. It is admitted by the appellant that he had purchased the auto rickshaw one month before the accident took place. There was the transfer of ownership but the fresh Insurance was not taken out. The appellant was, therefore, rightly held liable to pay the compensation

(4) Since there is no cross-objection or cross appeal, I need not go into the question of an increase in compensation. The award of the Tribunal is confirmed and the appeal is dismissed. No order as to costs.

 
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