Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Khursheeda And Ors. vs Union Of India
2023 Latest Caselaw 707 Del

Citation : 2023 Latest Caselaw 707 Del
Judgement Date : 28 February, 2023

Delhi High Court
Smt. Khursheeda And Ors. vs Union Of India on 28 February, 2023
                                        Neutral Citation Number : 2023/DHC/001465



                            *     IN THE HIGH COURT OF DELHI AT NEW DELHI

                            +                                 FAO 214/2022

                                                                   Reserved on :     21.02.2023
                                                                   Pronounced on :   28.02.2023
                            IN THE MATTER OF:
                            SMT. KHURSHEEDA AND ORS.                                 ..... Appellants

                                                     Through:      Mr. Mohit Kumar Gupta,
                                                                   Advocate
                                                     versus

                            UNION OF INDIA                                           ..... Respondent

                                                     Through:      Mr. Vedansh Anand, Advocate.
                            CORAM:
                            HON'BLE MR. JUSTICE MANOJ KUMAR OHRI

                                                         JUDGMENT

MANOJ KUMAR OHRI, J.

CM APPL. 36510/2022

1. By way of present application filed under Section 5 of the Limitation Act, the appellants seek condonation of delay of 80 days in filing the appeal.

2. It is noted that the instant appeal was filed by the appellants on 18.08.2022, assailing judgment dated 12.07.2021 passed by the Railway Claims Tribunal, Delhi. As per claims, the appellants were prevented from filing the appeal before this Court in due time on account of Covid- 19 pandemic and their having first assailed judgment dated 12.07.2021 before the Uttarakhand High Court on advice from their counsel. After having withdrawn their petition before the Uttarakhand High Court with

Digitally Signed By:SANGEETA ANAND Signing Date:01.03.2023 11:36:53 Neutral Citation Number : 2023/DHC/001465

liberty to approach appropriate appellate forum, the appellants had statedly attempted to engage a counsel in Delhi to file the present appeal but the same took time as they got occupied working for livelihood outside Delhi.

3. For the reasons stated in the application, the same is allowed and the delay of 80 days in filing the appeal is condoned.

4. Application is disposed of.

FAO 214/2022 and CM APPL. 36511/2022

1. By way of present appeal filed under Section 23 of the Railway Claims Tribunal Act, 1987, the appellants have assailed judgment dated 12.07.2021 passed by the Railway Claims Tribunal, Delhi in Claim Application No. OA-II(u)/DLI/2020/116 whereby their claim application seeking death compensation was dismissed.

2. Briefly stated, the facts as noted by the Tribunal, are that the claim application was filed by the wife and children (appellants No. 1-5) of Aneesh (deceased), stating that the deceased was a retired Railway employee having a Second-Class Free Railway Pass bearing No.429002. The pass authorized him to travel from Dehradun to Ajmer and was valid from 04.10.2018 to 03.03.2019. On 04.10.2018, while the deceased was travelling on the UP Patliputra Express for going from Roorkee Railway Station to Saharanpur Railway Station, he fell from the train and received grievous injuries. He was taken to CMI Hospital, Roorkee for treatment from where he was referred to higher centre. However, during the treatment on 07.10.2018, he expired.

3. Learned counsel for the appellants contended that the Tribunal has failed to appreciate that the deceased was a bonafide passenger as he was travelling on a Second-Class Free Railway Pass. It was further contended

Digitally Signed By:SANGEETA ANAND Signing Date:01.03.2023 11:36:53 Neutral Citation Number : 2023/DHC/001465

that the deceased passed away as a result of falling from a moving train, and thus, his death is covered under the definition of untoward incident defined under Section 123(c) of the Railways Act, 1989.

4. The appeal was contested by the learned counsel for the respondent, who contended that the pass issued to the deceased was not authenticated by the T.T. of the train. It was further submitted that the deceased could not have broken journey at Roorkee as the said pass was valid from Dehradun to Ajmer only. Learned counsel also placed reliance on the DRM Report to submit that the guard and train driver have stated that the deceased got injured while trying to get down from moving train.

5. Having heard the learned counsels for the parties and on perusal of the material placed on record, including the Tribunal's Record, it is apparent that the appellants and respondent have taken contrary stands. While the appellants/claimants have maintained that the deceased had boarded the train from Roorkee Railway Station, the respondent has taken a stand that the deceased had broken his journey at Roorkee Railway Station which was not mentioned in the pass.

6. The respondent has not denied the fact that the deceased was holding a valid second-class railway pass which authorised him to travel between Dehradun and Ajmer. The appellants have claimed that the deceased boarded the train on the date of the incident and that he fell from UP Patliputra Express Train while it was moving.

7. The incident was reportedly witnessed by an independent witness Mohd. Naumaan (AW-2), who deposed that he was an eye-witness to the incident and was not related to AW-1/Naeem (son of deceased). He further deposed that he had seen the deceased boarding the train at

Digitally Signed By:SANGEETA ANAND Signing Date:01.03.2023 11:36:53 Neutral Citation Number : 2023/DHC/001465

platform No.3, Roorkee Railway Station around 03:40 p.m.-03:45 p.m. and witnessed the deceased fall from moving UP Patliputra Express.

Even as per the DRM Report, the incident had taken place at platform No.3, Roorkee Railway Station.

8. The question as to whether the deceased had fallen while boarding the train or de-boarding it is immaterial, as it was mentioned in the claim application that the incident had occurred on account of overcrowding in the train and the deceased fell down on account of sudden jerk and push of the passengers. From the testimony of AW-2 as well, it is borne out that the deceased had boarded the train and fell thereafter.

9. This Court is of the opinion that since the validity of the train pass is not under dispute, the Tribunal erred in holding that the deceased was not a bonafide passenger.

10. Learned counsel for the respondent contended that the injuries suffered by the deceased were on account of self-negligence as the same were suffered while he was trying to get down from the moving train. In terms of the decision of the Supreme Court in Union of India v. Rina Devi reported as (2019) 3 SCC 572, the issue relating to injuries/death occurring on account of self-negligence is no longer res integra. In the captioned case, it has been held as under : -

"25. We are unable to uphold the above view as the concept of 'self-inflicted injury' would require intention to 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 judgment of this Court in United India Insurance Co. Ltd. versus Sunil Kumar laying down that plea of negligence of the victim cannot be allowed in claim based on 'no fault theory' under Section 163A of the Motor Vehicles Act, 1988.

Accordingly, we hold that death or injury in the course of

Digitally Signed By:SANGEETA ANAND Signing Date:01.03.2023 11:36:53 Neutral Citation Number : 2023/DHC/001465

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 124A merely on the plea of negligence of the victim as a contributing factor."

(emphasis added)

11. In view of the fact that the incident occurred at platform No.3, Roorkee Railway Station and was witnessed by an independent eye- witness-Mohd. Nauman (AW-2), the same was erroneously held to not have been an untoward incident as defined under Section 123(c) of the Railways Act, 1989.

12. Accordingly, the appeal is allowed and the impugned judgment is set aside. The matter is remanded back to the Tribunal for awarding compensation within a period of two weeks from today. Miscellaneous application is disposed of as infructuous.

13. A copy of this judgment be communicated to the concerned Tribunal for information.

(MANOJ KUMAR OHRI) JUDGE FEBRUARY 28, 2023 ga

Digitally Signed By:SANGEETA ANAND Signing Date:01.03.2023 11:36:53

 
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