Citation : 2012 Latest Caselaw 6805 Del
Judgement Date : 29 November, 2012
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 29th November, 2012
+ MAC.APP. 76/2012
RAJINDER KUMAR ..... Appellant
Through: Mr. Gurmit Singh Hans, Adv.
versus
LAL BACHAN & ORS. ..... Respondents
Through: Mr. R.K. Tripathi, Adv. for R-2.
CORAM:
HON'BLE MR. JUSTICE G.P.MITTAL
JUDGMENT
G. P. MITTAL, J. (ORAL)
1. Appellant Rajinder Kumar, who is the owner of the offending truck No.DL-1GA-8816 impugns a judgment dated 30.07.2011 passed by the Motor Accident Claims Tribunal (the Claims Tribunal) whereby while awarding compensation of `3,55,414/- in favour of the First Respondent, the Claims Tribunal granted recovery rights against the Appellant on the premise that the driving licence held by the Second Respondent was fake and the Appellant committed a breach of the terms and conditions of the policy.
2. The quantum of compensation and the finding on negligence is not challenged by the Appellant. Thus, the same has attained finality.
3. While holding that the Appellant was not vigilant enough to ensure that the vehicle was driven by a duly licensed person, the Claims Tribunal in
para 17 of the impugned judgment held as under:-
"17. When I considered the facts as stated by R2W1 Sh.Rajinder Kumar in his cross examination, it is found that he has not checked or seen the licence of R1 which was allegedly presented to him. He has admitted that Ex. R3W1/5 was presented to him. DL, photocopy Ex. R3W1/5 was issued from Licencing Authority, NV Department, BRN, Bhadoli, UP, but he has stated in his cross examination that R1 was holding driving licence which was issued from State of Assam. This shows that he had not taken adequate care to see that the driver R1 had an appropriate licence to drive the offending vehicle. R2W1 has not examined previous owner of R1 to prove the fact that he had inquired about R1 from his previous employer. In my view, R2 Sh. Rajinder Kumar has taken a false plea to the fact that driving licence of R1 was checked before employing him as driver. He has failed to discharge his duty to see that the vehicle was driven by the person having valid driving licence. Therefore, I am of the considered opinion that R3 is entitled to recover the compensation amount from R1 and R2 jointly and severally after having paid the same to petitioner. This issue is decided accordingly."
4. Thus, the recovery rights were granted on the premise that the Appellant's testimony that he checked the licence at the time of employing the driver was not believable in as much as the driving licence was issued by the MV Department, BRN Bhadoli, U.P. whereas the Appellant R2W1 deposed that he saw the driving licence of the driver which was issued from State of Assam.
5. The reasoning given by the Claims Tribunal cannot be accepted for more than one reason. First, the Appellant might have seen the driving licence which was issued to the driver by the Motor Licensing Authority from some District in the State of Assam; and, second, and more important that the Respondent Insurance Company was under obligation to prove the breach of the terms and conditions of the policy. It failed to prove that the driving licence possessed by the driver, the second Respondent was fake.
6. At this juncture, it would be relevant to refer the testimony of R3W1 who was examined by the Respondent Insurance Company to prove that the driving licence No.12840/SRN/04 possessed by the Second respondent was fake. He sought to prove the report Ex.R3W1/4 issued by the Transport Authority. I have perused the document Ex.R3W1/4. It is Accident Information Report (AIR) purported to have been issued by the Licensing Authority, NV Department, Sant Ravidas Nagar, Bhadohi, U.P. R3W1 was completely silent about the authenticity of the signatures on the document Ex.R3W1/4. A document purported to be signed by a person can be proved either by the said person or by any person who may be conversant with the signatures of the said person.
7. Section 67 of the Indian Evidence Act, 1872 (the Evidence Act) lays down the mode of proof of a document, which is extracted hereunder:-
"67. Proof of signature and handwriting of person alleged to have signed or written document produced -
If a document is alleged to be signed or to have been written wholly or in part by any person, the signature or the handwriting of so much of the document as is alleged to be in that person's handwriting must be proved to be in his hand writing."
8. Thus, any document including a public document has to be proved as provided under Section 67 of the Evidence Act.
9. The question of proof of a Sanction Order signed by the Sanctioning Authority i.e. Secretary (Medical) Delhi Administration came up before a learned Single Judge of this Court in State (Delhi Administration) v. Brij Mohan, 27 (1985) DLT 322 where it was held as under:-
"(8) Section 61 of the Evidence Act lays down that the contents of a document may be proved either by primary or by secondary
evidence. Section 62 thereof defines primary evidence as meaning the document itself produced for the inspection of the court. In other words, the primary documentary evidence of a transaction (evidenced by writing) is the document itself which should be produced in original to prove the terms of the contract/ transaction, if it exists and is obtainable. Since the original sanction was admittedly placed on record by the prosecution, the requirements of this provision stood satisfied and the question of any secondary evidence for proving the contents of the sanction as such did not arise. Primary evidence in the context of oral evidence, however, means an oral account of the original evidence i.e. of a person who saw what happened and gives an account of it recorded by the court. That question does not appear to have arisen in the instant case because the matter was still at the stage of proof of the consent accorded by the Secretary (Medical). Since Sections 61 to 66 of the Evidence Act deal with the mode of proving the contents of the documents, either by primary evidence or by secondary evidence, I need not dwell upon the same in view of the original document having been placed on the record.
(9) Then comes the most important question viz. the genuineness of a document produced in evidence i.e. is a document what it purports to be and this is dealt with in Sections 67 to 73 of the Evidence Act. Section 67 refers to documents other than documents required by law to be attested. It simply requires that the signature of the person alleged to have signed a document (i.e. the executant) must be proved by evidence that the signature purporting to that of the executant is in his handwriting. Further it requires that if the body of the document purports to be in the hand-writing of someone, it must be proved to be in the hand- writing of that person. However, Section 67 does not in terms prescribe any particular mode of proof and any recognised mode of proof which satisfies the Judge will do. Thus, the execution/ authorship of a document may be proved by direct evidence i e. by the writer or a person who saw the document written and signed or by circumstantial evidence which may be of various kinds, for example, by an expert or by the opinion of a non-expert who is acquainted with the hand-writing in any of the ways mentioned in Explanation to Section 47 or even by comparison etc. (See Sections 45, 47, 73 & 90 of the Evidence Act)......"
10. The question of proof of a public document came up before Bombay High Court in C.H. Shah v. S.S. Malpathak & Ors., AIR 1973 Bom. 14, where it was held as under:-
"4....... In all cases of secondary evidence under Section 65 read with Section 63 of the Evidence Act when a copy or an oral account of a document is admitted as secondary evidence, the execution of the original is not required to be proved but if the original itself is sought to be tendered it must be duly proved and there is no reason for applying a different rule to public documents. Secondly, in the case of a certified copy, before a presumption of its genuineness can be raised under Section 79, as laid down by the Supreme Court in Bhinka's case already referred to above it must be shown that the certified copy was executed substantially in the form and in the manner provided by law. There would, therefore, be a check or safeguard in so far as the officer certifying it in the manner required by law would have to satisfy himself in regard to the authenticity of the original and in regard to the accuracy of the copy which he certifies to be a true copy thereof. On the other hand if the original of a public document is to be admitted in evidence without proof of its genuineness, there would be no check whatever either by way of scrutiny or examination of that document by an officer or by the Court. The third and perhaps the most important reason, for not accepting Mr.Shah's argument on the point which I am now considering is that neither Section 67 nor Section 68 of the Evidence Act which lay down that the signature and the handwriting on a document must be duly proved do not make any exception in the case of public documents. In view of the provisions of the said section all documents whatever be their nature must be therefore be proved in the manner provided by Section 45, 47 or 73 of the Evidence Act........
5. The only question which remains for consideration is whether a presumption of the genuineness of the original of a public document should be drawn by reason of Illustration (e) to Section 114 of the Evidence Act to the effect that official acts have been regularly performed. It is no doubt true that it has been held by a Division Bench of this Court in the case of East India Trading Co. v. Badat & Co., AIR 1959 Bom. 414 that Section 114 of the
Evidence Act is wide enough to permit the Court to raise a presumption not only with regard to oral evidence, but also with regard to documentary evidence. It may be mentioned that the decision of the Division Bench in the said case was reversed on appeal by the Supreme Court by a majority AIR 1964 SC 538, but in the judgment of the majority the Supreme Court has not referred to the point mentioned above. Apart from the undesirability of taking a view which would let in any and every document tendered by Government in suits to which it is a party without proof of genuineness, in my opinion, no presumption under Section 114 can be drawn in view of the mandatory and unqualified term of Sections 67 and 68 of the Evidence Act. Section 114 which to put it in popular language, merely empowers the Court to use its commonsense, cannot be used to contravene an express provision of the Act itself. I, therefore, hold that if the original of a public document is sought to be tendered in evidence, it must be proved in the manner required by law....."
11. Thus, the Respondent Insurance Company failed to establish that the driving licence possess by the driver was fake. The Claims Tribunal committed an error in granting recovery rights against the Appellant.
12. In view of the above, the impugned judgment so far as it grants recovery rights against the Appellant is liable to be set aside.
13. The Appeal is allowed to the extent as indicated above.
14. The statutory amount of `25,000/- shall be refunded to the Appellant.
15. Pending Applications also stand disposed of.
(G.P. MITTAL) JUDGE NOVEMBER 29, 2012 vk
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!