Citation : 2023 Latest Caselaw 3828 Del
Judgement Date : 20 September, 2023
$~15 & 16
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 20.09.2023
+ MAC.APP. 37/2018 & CM APPL. 31619/2022 & 44086/2023
IFFCO TOKIO GEN INS CO LTD
..... Appellant
Through: Mr.Brijesh Bagga, Adv.
versus
NEELAM & ORS
..... Respondents
Through: Mr.Manish Maini, Ms.Yashika
Miglani & Mr.Vibhor Jain,
Advs. for R-1 to R-3.
+ MAC.APP. 57/2018
NEELAM & ORS
..... Appellants
Through: Mr.Manish Maini, Ms.Yashika
Miglani & Mr.Vibhor Jain,
Advs.
versus
PARMOD KUMAR YADAV & ORS (IFFCO TOKIO
GENERAL INSURANCE CO LTD)
..... Respondents
Through: Mr.Brijesh Bagga, Adv. for R-
3.
CORAM:
HON'BLE MR. JUSTICE NAVIN CHAWLA
NAVIN CHAWLA, J. (ORAL)
1. These cross-appeals have been filed by the Insurance Company as also by the Claimants, challenging the Award Signature Not Verified Digitally Signed By:SUNIL Signing Date:25.09.2023 16:06:19
dated 10.10.2017 (hereinafter referred to as the 'Impugned Award') passed by the learned Motor Accidents Claims Tribunal-01, North-West District, Rohini Courts, Delhi (hereinafter referred to as the 'Tribunal') in MACT No. 4292/16, titled Smt. Neelam & Ors. v. Pramod Kumar Yadav & Ors..
Challenge/Submissions of the learned Counsel for Insurance Company:
2. As far as the challenge of the Insurance Company to the Impugned Award is concerned, the learned counsel for the Insurance Company submits that the learned Tribunal, having found that the claimants had been unable to prove that the accident had occurred due to the rash and negligent driving of the offending vehicle, that is, a Tata Dumber bearing no. HR- 46B-3036 (hereinafter referred to as the 'offending vehicle'), and awarding compensation to the claimants under Section 163A of the Motor Vehicle Act, 1988 (hereinafter referred to as the 'Act') as it then stood, could not have awarded compensation in excess to what is provided under the Second Schedule to the Act.
3. The learned counsel for the Insurance Company further challenges the Impugned Award inasmuch as it awards interest at the rate of 9% per annum from the date of filing of the Detailed Accident Report (DAR) under Section 158(6) of the Act, that is, 27.04.2010, till the realisation of the amount, claiming the same to be excessive.
Signature Not Verified Digitally Signed By:SUNIL Signing Date:25.09.2023 16:06:19
Challenge/Submissions of the learned Counsel for the Claimants:
4. On the other hand, the learned counsel for the claimants submits that the learned Tribunal has erred in holding that rashness or negligence cannot be attributed to the offending vehicle, as it was parked on the left side of the road and was not being driven at the time of the accident in question. Placing reliance on the judgment of the Supreme Court in Jumani Begam v. Ram Narayan and Others, (2020) 5 SCC 807, he submits that where the vehicle is parked on the metalled road without proper reflectors, indications, or warning signals, that would also amount to the vehicle being driven in a rash and negligent manner. He submits that, therefore, the claimants were entitled to compensation under Section 166 of the Act as it then stood.
5. On the question of interest, he submits that the same is reasonable and deserves no interference by this Court. Analysis and Findings:
6. I have considered the submissions made by the learned counsels for the parties.
7. The primary question to be determined in the present appeals is whether the learned Tribunal has rightly held that no rashness or negligence can be attributed to the offending vehicle, being parked on a metalled road, and as a consequence thereof, rejecting the claim of the claimants under Section 166 of the Act, however, awarding the same under Section 163A of the Act.
Signature Not Verified Digitally Signed By:SUNIL Signing Date:25.09.2023 16:06:19
8. To prove their case, the claimants had produced Mr.Virender Singh (PW-2) as an eyewitness to the accident. In his Evidence by way of Affidavit, he stated that on 06.03.2010, when he was standing on the side of his agricultural land near the place of the accident, he saw the offending vehicle being wrongly parked in the middle of the road at main Qutabgarh Road, without parking light on/blinkers or indicators, when the deceased travelling on his motorcycle hit the offending vehicle from the back. In his cross-examination, a doubt was sought to be cast on his presence at the spot of the accident. However, he withstood the same. His presence at the spot of the accident stands estabished. He further reiterated that he had seen the offending vehicle standing in the middle of the road at the time of the accident. He also denied the suggestion that he could not see if the parking lights of the offending vehicle were on.
9. On the other hand, the driver of the offending vehicle examined himself as R1W1. In his Evidence by way of Affidavit he stated that on 06.03.2010 at about 7:00 PM, the motorcycle of the deceased had hit his truck which was parked on the left side of the road. He stated that the offending vehicle had broken down on account of a mechanical problem and was properly parked on the extreme left side of the road with the parking lights on. He stated that he has also put up some brickbats upto a distance of 20-25 feet as part of precaution and safety. In his cross-examination, he had admitted that he has been prosecuted for offences punishable under Section 279/304A of the Indian Penal Code, 1860 (in short 'IPC'). He Signature Not Verified Digitally Signed By:SUNIL Signing Date:25.09.2023 16:06:19
denied the suggestion that the parking lights were not on at the time of the accident and that there was no defect in his truck/the offending vehicle.
10. Mr.Dinesh Kumar, who was examined as R2W1, stated that he is the owner of the offending vehicle, though the same stands registered in the name of Mr.Ved Prakash. He stated that on 06.07.2010, that is, the day of the accident, at about 4:30 PM, he had informed the mechanic, namely, Mr.Mahender @Munna, who was also examined as R2W2, and who runs his workshop at Mangolpuri Phase-II, Delhi, that there is some mechanical problem in the offending vehicle and he shall be sending the vehicle to his workshop for the repair of the same. He stated that at about 5:00 PM, he sent the offending vehicle for repair. At about 6-6:30 PM, he was telephonically informed by the driver of the offending vehicle that the offending vehicle had broken down due to some mechanical problem and one motorcyclist had hit the offending vehicle from the rear side. From his testimony, it is apparent that he was not the eyewitness to the accident and was deposing merely on hearsay.
11. Similarly, Mr.Mahender (R2W2), that is, the mechanic, also stated that he later came to know that the offending vehicle had broken down on the way to his workshop and had been hit by one motorcycle on the rear side. His testimony is again not relevant as he was not an eyewitness to the accident in question.
12. The learned counsel for the claimants has also drawn my attention to the site plan prepared by the police. The same is reproduced hereinbelow: -
Signature Not Verified Digitally Signed By:SUNIL Signing Date:25.09.2023 16:06:19
13. It can be seen from the site plan that there is no marking for any brickbats being placed near the truck as a warning to the other persons regarding the offending vehicle being parked on the metalled road as it had broken down. The testimony of R1W1 to this extent, therefore, cannot be believed.
Signature Not Verified Digitally Signed By:SUNIL Signing Date:25.09.2023 16:06:19
14. The same can also be said from the photographs of the site at the time of the accident, which also do not show any brickbats being placed near the offending vehicle as a matter of warning to other motorists. The photographs are reproduced hereinunder: -
EX-PW2/DA
Signature Not Verified Digitally Signed By:SUNIL Signing Date:25.09.2023 16:06:19
EX-PW2/DB
15. The photographs also show that the Offending Vehicle was not parked on the left side of the road, as claimed by the driver of the Offending Vehicle, but almost in the middle of the road.
16. The FIR No. 45/2010 was registered under Section 283/304A IPC against the driver of the offending vehicle, and it recorded that when the police reached the spot of the accident, they found the offending vehicle in an accidental condition and its indicator and the blinkers were not on.
17. From the above, it is apparent that though the offending vehicle may have broken down, and for this reason was parked Signature Not Verified Digitally Signed By:SUNIL Signing Date:25.09.2023 16:06:19
on the road, it did not have any warning signs for other motorists in the form of blinkers/reflectors or other indicators so as to warn the other motorists to avoid an accident with the vehicle. The time of the accident is also around 6:30-7:00 PM and on a road which was not very busy. It was dusk time and, therefore, sufficient warning signs should have been given/placed.
18. In Jumani Begam (Supra), the Supreme Court found that as the truck trailer had been parked on the road at night without any reflectors, contributory negligence could not be attributed to the motorcyclist who hit the truck from behind. In the present case, it is apparent that the offending vehicle had broken down on the way to the workshop. At the same time, there were no indicators/blinkers/reflectors or proper warning signals, and the parking lights were also not on, for the other motorists to avoid the offending vehicle.
19. In view of the above, in my view, negligence has to be attributed both to the driver of the offending vehicle as also the deceased, as he should also have been more cautious while driving his motorcycle on that road and should have been able to spot the truck.
20. In view of the above facts, in my opinion, it would be reasonable to attribute 40% of contributory negligence on the part of the deceased.
21. In view of the above, the challenge raised by the Insurance Company to the Impugned Award has become academic in nature. The compensation has to be awarded to the Signature Not Verified Digitally Signed By:SUNIL Signing Date:25.09.2023 16:06:19
claimants under Section 168 of the Act, taking into account the contributory negligence of the offending vehicle as also the deceased.
22. I had explored the possibility of determining the compensation payable to the Claimants, however, the learned counsel for the Insurance Company rightly submits that the same should be left to be determined by the learned Tribunal.
23. In view of the above, the impugned Award is set aide. The Claim Petition is remanded back to the learned Tribunal to determine the compensation payable to the claimants under Section 168 of the Act.
24. As the accident had taken place on 06.03.2010, the learned Tribunal is directed to expedite the process of determination of the compensation, taking into account the contributory negligence attributed to the deceased at the rate of 40%, and conclude the same within a period of three months of the first listing of the Claim Petition before it. I must record that the evidence of the parties already stands recorded in the Claim Petition.
25. The parties shall appear before the learned Tribunal on 12th October, 2023.
26. By the order dated 10.01.2018 passed in MAC APP. 37/2018, the Insurance Company was directed to deposit the entire awarded amount along with interest with the Registrar General of this Court. The said order has been duly complied with by the Insurance Company. Certain amount has also been released in favour of the claimants. The amount lying deposited Signature Not Verified Digitally Signed By:SUNIL Signing Date:25.09.2023 16:06:19
with the Registrar General of this Court shall also be transferred to the learned Tribunal by the Registry of this Court.
27. If on the re-determination of the compensation by the learned Tribunal, it is found that the compensation stands enhanced, the Insurance Company shall deposit the enhanced amount along with interest as awarded by the learned Tribunal, with the learned Tribunal within a period of four weeks of such determination.
28. On the deposit of the compensation, the same shall be released in favour of the claimants forthwith by the learned Tribunal along with interest accrued thereon.
29. The statutory amount deposited by the Insurance Company shall be returned to the Insurance Company along with interest accrued thereon.
30. The present appeals and the pending applications are disposed of, with the above directions. There shall be no order as to costs.
NAVIN CHAWLA, J SEPTEMBER 20, 2023/rv/AS
Signature Not Verified Digitally Signed By:SUNIL Signing Date:25.09.2023 16:06:19
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!