Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vijendar Singh & Anr vs Union Of India
2025 Latest Caselaw 4037 Del

Citation : 2025 Latest Caselaw 4037 Del
Judgement Date : 16 April, 2025

Delhi High Court

Vijendar Singh & Anr vs Union Of India on 16 April, 2025

Author: Dharmesh Sharma
Bench: Dharmesh Sharma
                  *          IN THE HIGH COURT OF DELHI AT NEW DELHI
                  %                           Judgment reserved on : 24 March 2025
                                              Judgment pronounced on: 16 April 2025
                  +          FAO 311/2015
                             VIJENDAR SINGH & ANR.                        ..... Appellants
                                          Through:         Mr. Ravi Sabharwal, Adv.


                                               versus

                             UNION OF INDIA                             ..... Respondent
                                           Through:        Ms. Pratima N. Lakra, CGSC
                                                           with Mr. Chandan Prajapati,
                                                           Adv.
                             CORAM:
                             HON'BLE MR. JUSTICE DHARMESH SHARMA
                                               JUDGMENT

1. This appeal has been preferred by the appellant under Section 23 of the Railway Claims Tribunal Act, 1987 1, assailing the impugned judgment dated 05.06.2015, passed by learned Presiding Officer of the Railway Claims Tribunal, Principal Bench, Delhi 2 in claim application bearing No. OA(IIu) 245/13 titled 'Vijendar Singh & Anr. vs. Union of India', whereby the claim for compensation filed by the appellants herein was rejected.

FACTUAL BACKGROUND:

2. Briefly stated, it is the case of the appellants, who are the parents of the deceased Vishal that on 06.08.2013 their deceased son along with his friend, Devinder @ Govinda, was travelling from

1 RCT Act

RCT

KUMAR VATS Signing Date:16.04.2025 19:52:10 Okhla to Sadar Bazar by the Palwal-Shakurbasti EMU 3 train to purchase kites and other articles from Sadar Bazar. It is contended that the deceased/Vishal and his friend had purchased separate railway tickets for Rs.5/- each and boarded the train from Okhla railway station. However, when the train reached Tilak Bridge Railway Station at about 2.00 PM, they were both standing at the gate of the train compartment and as the train crossed the platform, due to heavy rush and sudden jerk besides thrust from inside the compartment, the deceased/Vishal as well as his friend fell down from the train. It is claimed that in the aforesaid circumstances, when the deceased/Vishal lost his balance and fell from the train, he struck against a pole and sustained grievous injuries succumbing to the same.

3. The Respondent/Railways contested the claim petition primarily on the ground that the deceased was not a bona fide passenger as no journey ticket was recovered from his possession; and that the injuries sustained by the deceased were self-inflicted in nature and the result of his own criminal act in terms of proviso to Section 124A of the Railways Act, 1989. The Respondent/Railways, thus disclaimed liability, contending that the injuries sustained by the deceased were not on account of any "untoward incident".

4. The learned RCT based on the pleadings of the parties framed the following issues for consideration: -

"1. Whether the deceased was a bonafide passenger on board an EMU train (train name and number not mentioned) on 6.8.2013 from Okhla to Sadar Bazar?

Electric Multiple Unit

KUMAR VATS Signing Date:16.04.2025 19:52:10

2. Whether the death of the deceased was on account of any untoward incident, as alleged in the claim application?

3. Whether the applicants are the legal heirs and dependants of the deceased and are entitled to receive compensation? If so, to what extent?

4. Relief, if any?"

IMPUGNED ORDER:

5. The reasons accorded by the learned RCT while dismissing the claim petition filed by the appellants herein vide impugned order dated 05.06.2015, are reproduced as under:

"Issue nos. 1 & 2

7. These two issues are interrelated and are being considered together for the sake of convenience. The case of the applicants is that on 6.8.2013, the deceased and his friend had purchased separate tickets for Rs.5/- each from Okhla to Sadar Bazar and boarded Palwal Shakurbasti EMU train at Okhla railway station and when the train reached Tilak Bridge railway station, both of them came to the gate of compartment and after the train crossed the platform, fell down from the train due to heavy rush and jerk and thrust from inside the train compartment and Vishal (since deceased) lost his balance and was struck against the pole and received serious/grievous injuries all over his body. It is stated that the PCR Ambulance removed the deceased to LNJP Hospital but at about 11.30 p.m. the deceased succumbed to his injuries. The first applicant deposed as AW-1 and admittedly he is not an eye witness to the incident and also did not see the deceased purchasing the journey ticket. AW-1 in his evidence affidavit has stated that on that day the deceased was going to Sadar Bazar for purchasing Manza (thread for flying kites) and he gave him Rs.100/-. However, in his cross examination he has stated that the deceased was going to school on that day contradicting his own evidence- affidavit. In any case, since he has no personal knowledge about the incident or purchase of ticket by the deceased, his evidence is of no help in deciding these issues.

8. Devinder @Govinda was examined as AW-2 and he has stated in his evidence affidavit that he had told the police officer his nick name Govind instead of his name Devinder and also signed as Govind on the statement. In his cross examination he has stated that he signs with the name Devinder and has signed the evidence affidavit in the name of Devinder, but has signed the cross-

KUMAR VATS Signing Date:16.04.2025 19:52:10 examination sheet in the name Govind. His Aadhar Card, Ex.A-21 in the name of Devendra has the same father's name and address as in his statement recorded by the police, Ex.A-5. He has also filed his treatment record, Ex.A-23 to Ex.A-26 which is in the name of Govind. The respondent has also not disputed that Devinder and Govind are the same person.

9. AW-2 has stated in his evidence-affidavit that he and the deceased had purchased separate tickets from Okhla railway station to Sadar Bazar for Rs.5/- each and had boarded an EMU train and their tickets were checked by a TTE near Nizamuddin station, after the incident he became unconscious and his father reached RML Hospital and got him discharged and the police recorded his statement. However, in his cross examination he states that he does not remember how much money he had, whether anybody checked his pocket during the journey, whether his statement was recorded by the police or not, he does not know the name of the hospital and that he had ran away from the Hospital out of fear and did not tell anybody about the incident. Further, in the cross examination he has stated that he had not gone to school on that day, he and the deceased did not have any articles with them and they did not get down at any station. However, the MLC, Ex.A-12 shows that one bag, three books, some copies and Tiffin Box was found with him. The eye witness statements, Ex.A-4 and Ex.A-6 to Ex.A-9 show that the deceased was also carrying a bag and refer to the deceased and the co-passenger as school boys suggesting that they might be in school uniform and that they got down from one coach and boarded another coach at Tilak Bridge railway station. These inconsistencies create doubt about the veracity of his evidence and that he has not come out with true facts.

10. Considering the documents filed by the applicants, DD no. 26A dated 6.8.13, Ex.A-2 is intimation that the deceased, who was injured in an accident at Tilak Bridge railway station, was admitted in JPN Hospital. DD no.2A dated 7.8.13, Ex.A-2 is intimation of his death during treatment. The MLC of Lok Nayak Hospital, Ex.A-13 for the deceased and MLC of RML Hospital, Ex.A-12 for AW-2 record alleged history of train accident at Tilak Bridge railway station. The death summary, Ex.A-14 records alleged history of train accident at Tilak Bridge railway station and the death report, Ex.A-15 records cause of death due to train accident. The post mortem report, Ex.A-17 records that the deceased sustained multiple injuries due to train accident at Tilak Bridge railway station and cause of death is cranio cerebral damage consequent upon blunt force trauma to the head; all the injuries are ante mortem in nature caused by blunt force, possible in railway accident.

KUMAR VATS Signing Date:16.04.2025 19:52:10

11. The DRM report, Ex.R-2 admits the incident but records in the conclusion that the incident occurred while the deceased was boarding another coach after getting down from a coach and was hit by pole no. 1535/7B during this process and the incident occurred because of carelessness and negligence of the deceased, who is fully responsible for this incident. The report of Inspector, RPF enclosed with the DRM report also records in the conclusion that the deceased was travelling with his friends in EMU train and while boarding another coach after getting down from a coach was hit by the electric pole. It is Further recorded that the deceased and his friend were standing at the door of the compartment and were leaning out resulting in this incident, which occurred due to his own mistake and the railway administration is not responsible for the same. The learned counsel for the respondent relied upon the judgment in the case of Sukhdev Kamlani & others Vs U.O.I., FAO no.374/2009 decided on 8.8.2011 of Delhi High Court in which the deceased was leaning outside the coach and did not notice the pole against which he struck his head resulting in his instant death and the Hon'ble High Court held that the deceased died because of his own criminal negligence and once a person is guilty of his negligence it would not fall under the expression untoward incident as found under Section 123(c) and 124-A of the Railways Act, 1989. The learned counsel for the applicant, on the other hand, cited the case of Surai Besra Vs. U.O.I.in FAO no. 474/12 of Delhi High Court pleading that liability to pay compensation remains even if it is found that the death took place on account of negligence of the deceased.

12. Statements of five eye witnesses were recorded by the police immediately after the incident. Ex.A-4 is statement of the on duty Constable RPF, Tilak Bridge railway station who has stated that when Palwal to Shakurbasti EMU train arrived on platform no. 1 some students were getting down from one coach and boarding another coach and were standing at the gate of the compartment and the train started at that time and two boys were hit by pole no. 1535/7B beyond the platform and one of the boys was dragged with the train for some distance and then came under the train and his right leg was cut by the train. It is stated that he had received injury on his head and the incident occurred as the boy and his bag had hit the pole. Another eye witness Sunita in her statement, Ex.A-6 has stated that when the Palwal-Shakurbasi local train left the platform after stopping, many boys were hanging out while standing on the foot board of the coach and the head and bag of one of the boys was hit by electrical pole no. 1535/9A towards New Delhi and he was dragged with the train for a long distance and it appeared that he was entangled with the train. Shiv Rattan

KUMAR VATS Signing Date:16.04.2025 19:52:10 Singh, Shashi Sinha and Suresh Kumar, other eye witnesses in their statements, Ex.A-7, Ex.A-8 and Ex.A-9 respectively have also stated that when the Palwal-Shakurbasti EMU had stopped at Tilak Bridge railway station some students were getting down from one compartment and boarding another compartment and were standing at the gate of compartment and the train left at that time and two boys were hit by pole no. 1535/7B beyond the platform and one of the boys was dragged with the train and came under it and the incident occurred as the boy and his school bag was hit by the electric pole when he was boarding another compartment after getting down from One compartment. All these statements are consistent in regard to the manner of occurrence of the incident. Veracity of these statements cannot be doubted as these were recorded immediately after the incident. DD no. 2A dated 7.8.13, Brief Facts, Ex.A-3 refers to these statement and records that the deceased was standing holding the rod at the door of the compartment and he was hit by the pole resulting in head injury and fell down from the train and died during the course of his treatment. The request for post mortem, Ex. A-16 also records that the deceased sustained injuries due to getting hit by pole during train journey and got entangled with the train and died during the course of treatment.

13. On the other hand, AW-2 in his statement recorded by the police, Ex.A-5 has stated that he and the deceased were travelling from Okhla to Sadar Bazar in an EMU train and were standing at the gate of the compartment due to rush and after the train left Tilak Bridge railway station, the deceased lost his balance due to jerk and fell down from the train and was hit by a pole and he also fell down in trying to save the deceased. He has not mentioned about their detraining and boarding another coach and leaning out from the train. However, in the face of the statements of five other independent eye witnesses, his version regarding the manner of occurrence of the incident cannot be accepted.

14. The deceased is stated to be travelling from Okhla to Sadar Bazar and there was no need for him to change the coach at Tilak Bridge railway station in the manner stated by the witnesses. The eye witnesses have also not mentioned about rush in the train, which appears correct as the incident occurred at around 2.40 p.m. It is evident from the eye witness account of the incident that the deceased imperilled his life by his own reckless act and his death was due to his own negligence. The facts of the present case are similar to that of Sukhdev Kamlani & others Vs. U.O.I, relied upon by the respondent and are different from the case of Surai Besra Vs. U.O.I, cited by applicant and his death was caused due to his own criminal negligence and it does not fall under the expression

KUMAR VATS Signing Date:16.04.2025 19:52:10 untoward incident as found under Section 123(c) and 124.A of the Railways Act, 1989.

15. No journey ticket has been produced and is stated to have been lost during the incident. AW-2 has stated in his statement recorded by the police, Ex.A-5 that he and the deceased had purchased separate journey tickets for Sadar Bazar from Okhla railway station having fare of Rs.5/- each and due to fall from train their clothes were torn and the money and the ticket had fallen from their pocket. The learned counsel for the applicants relied upon the ease of Smt. Ram Pyari Vs. U.OT. in FAO no. 143/12 (Delhi High Court) and pleaded that the journey ticket was lost during the incident. Admittedly the deceased was travelling by Palwal-

Shakurbasti EMU train at the time of incident and the possibility of the journey ticket getting lost during the incident cannot be ruled out. In the circumstances, it is held that the deceased has been shown to be a bona fide passenger on board the train in question but his death was caused due to his own criminal negligence and it does not fall under the expression untoward incident as found under Section 123(c) and 124-A of the Railways Act, 1989. The issues are answered accordingly.

Issue no. 3

16. In view of the findings on the above issues, this issue does not arise for consideration.

Issue no. 4

17. In view of the findings on above issues, the applicants are held not entitled to any compensation.

ORDER

18. In the result, the claim application is dismissed on merit. There shall, however, be no order as to costs."

GROUNDS OF APPEAL:

6. The appellants herein have assailed the impugned order primarily on the ground that the learned RCT has dismissed the claim application of the appellants herein solely on the basis of the statement recorded by the Investigating Officer and without calling them to the witness box. It has been claimed that the learned RCT failed to appreciate that the deceased could not have possibly been hit by pole no. 1535/7B while

KUMAR VATS Signing Date:16.04.2025 19:52:10 changing compartments because the said pole is situated on the opposite side of the platform and the EMU trains don't have footsteps at entry doors. It is further claimed that even if it is assumed that the deceased changed compartments from the opposite side of the platform, in that case the witnesses would not have been able to see the activities of the deceased on the other side of the train, since the train itself would have come between their line of vision. In support of their contentions, the appellants have placed on record the photographs of the placement of the pole no. 1535/7B with which the deceased was alleged to have been hit.

ANALYSIS AND DECISION:

7. Having heard the learned counsel for the parties and upon a careful perusal of the record, this Court finds itself unable to uphold the findings recorded by the learned RCT.

8. First things first, it is surprising to take note that the claim petition under Section 16 of the RCT Act was instituted on 06.11.2013 and the Railways in its written statement filed thereafter took a categorical stand that the accident and death of the victim boy was not a case of 'untoward incident' but a case of being runover from a train.

It appears that without amending the pleadings, the respondent/ Railways later on relied upon the statement of five witnesses recorded by the IO on or about 12.05.2014. A perusal of the digitized record of the learned RCT would show that IO recorded the statement of L/Ct. Reeta from RPF/TKG, who stated that when the train No. 64013 arrived from Palwal to Shakurbasti at about 02:00 p.m., some school children were getting down from one Coach and boarding another one

KUMAR VATS Signing Date:16.04.2025 19:52:10 and in the process, two of the boys struck with pole No. 1535/7B and one of the boys was dragged along with the train to some distance and came beneath the train whose right leg was also amputated besides causing severe head injuries, who was removed in a CAT Ambulance to LNJP Hospital and the second boy was removed in a PCR to Dr. R.M.L. Hospital.

9. Likewise, statement of Shiv Ratan Singh S/o Sh. Ram Swaroop was recorded to the same effect that some school children were deboarding one Coach and jumping on to another Coach and in the process two boys got struck with a pole and one of the boys was dragged along with train to some distance. He also stated that while boarding a different coach, the school bag of the boy struck with the pole and no one was responsible for the accident.

10. The third witness Shashi Sinha made a statement that he was running a Tea Shop on platform No.1 and he saw school children attempting to board the running train and as some of the school boys were able to latch on to the Coach, two boys got struck with pole No. 1535/7B and one school boy was dragged along with the train to some distance whose leg was amputated and who received severe head injuries. Likewise, the fourth witness, namely Suresh Kumar S/o Ram Lal made a statement that some school children were getting down and then attempting to board coaches of the train and as they were leaning out of the door of the Coach, two boys got struck with pole NO. 1535/7B and one boy was dragged along who came beneath the running train and other also got injured and both were removed to the

KUMAR VATS Signing Date:16.04.2025 19:52:10 hospital. The fifth was Govind S/o Amar Singh who also made the statement to the same effect.

11. However, on a meticulous perusal of the record, what also emerges is what comes out is that the statement of such witnesses were not recorded soon after the date of occurrence i.e. 06.08.2013 but after almost nine months thereafter. None of the said witnesses were produced during the course of evidence/ inquiry before the learned RCT. The report of the DRM dated 26.05.2014 rather concluded that "मौत दरवाजे से बहार खडा होने के कारण पोल से टकराने के कारण ह�ई". It is also pertinent

to mention here that as per the death summary report, the deceased boy died due to severe traumatic head injury resulting in cardio pulmonary arrest.

12. In view of the aforesaid material on the record and the evidence produced before the learned RCT, at the first blush it appears that the deceased himself was rash and negligent but then it is also evident that that the train was overcrowded and the school boys were hanging on to the door of the train when they got struck with the pole. To my mind, the said act on the part of the deceased cannot be said to be "criminal negligence" so as to deny compensation to his parents under Section 123(c) read with Section 124-A of the Railways Act, 1989. The DRM report Ex.R-2 that suggests that the deceased as well as his friend AW-2 Govind were leaning out of the door is not supported even by the five witnesses who were examined by the IO after nine months of the incident. At the cost of repetition, the said aspect is completely amiss in the written statement of the respondent/UOI.

KUMAR VATS Signing Date:16.04.2025 19:52:10

13. In all probabilities, what comes out is that the deceased along with AW-2 was standing near the gate and perhaps their bodies were not completely inside the train and somewhere due to oversight and by sheer bad luck, the bag of the victim got entangled with the pole and he struck against the pole, consequent to which he was dragged and he fell down. The said version was corroborated by AW-2 also in his statement who denied that they were leaning out of the door dangerously. What is baffling is that if the school boys were indulging in some kind of adventure every day, what was the railway administration doing about it and why did the RPF not make any attempt to check such mischiefs on the part of the teenage passengers. Reference regard can be invited to the decision of this Court in the case of Sukhdev Kamlani v. Union of India 4, wherein it was held as follows:

"8. Coming back to the case in hand, it is not the case of the Railways that the death of M. Hafeez was a case of suicide or a result of self-inflicted injury. It is also not the case that he died due 'to his own criminal act or he was in a state of intoxication or he was insane, or he died due to any natural cause or disease. His falling down from the train was, thus, clearly accidental.

9. The manner in which the accident is sought to be reconstructed by the Railways, the deceased was standing at the open door of the train compartment from where he fell down, is called by the Railways itself as negligence. Now negligence of this kind which is not very uncommon of Indian trains is not the same thing as a criminal act mentioned in clause (c) to the proviso to Section 124- A. A criminal act envisaged under clause (c) must have an element of malicious intent or mens rea. Standing at the open doors of the compartment of a running train may be a negligent act, even a rash act but, without anything else, it is certainly not a criminal act. Thus, the case of the Railways must fail even after assuming everything in its favour." (underlining added)

2011 SCC OnLine Del 3307

KUMAR VATS Signing Date:16.04.2025 19:52:10 A reference to para 5 of Jameela's case shows that in the said case there was no eye witness of the fall of the deceased from the train and therefore there was no evidence to support the case of the Railways that the accident took place on account of negligence of the deceased. Further, in para 8, the Supreme Court has clarified that in that case, it was not the case of the Railways that the death of the deceased was as a result of self-inflicted injury. It was further noted that it was not the case of the Railways that the deceased died due to his own criminal act. Whatever doubt is there is clarified in para 9 which lays down that once there is a criminal negligence as differentiated from a rash act, the Railways will not be responsible.

5. It is trite that there is a quite clearer differentiation between negligence and criminal negligence. A simple act of negligence or a rash act would not take the case out of the expression "untoward incident". However, it is not the law, and cannot be the law, that a person deliberately out of criminal negligence leans out of a train and when he is hit by a pole, then, the Railways can be held to be responsible.

6. The reliance on the case of Smt. Vidyawati (Supra) is misplaced because in Para 9 of the said judgment it is clearly recorded that no evidence was led by the Railways in the case that anybody had seen the passenger travelling in the train negligently so as to bring his conduct in the exceptions provided for under Section 124A of the Act. Since the stand of the Railways in Smt. Vidyawati's case that the deceased was travelling by hanging to the door of the train and was struck or hit by the pole and then fell down from the train was not believed, therefore, the ratio of Jameela's (supra) case was applied in Smt. Vidyawati's (supra) case to hold that a mere act of negligence cannot deny compensation.

7. Accordingly, the Railway Claims Tribunal has rightly denied compensation because the death took place on account of criminal negligence of the deceased. The provisions of law cannot be stretched to such an extent that even for a deliberate criminal negligence, and which has been found to exist as a matter of fact in this case, can result in entitlement of compensation on the ground that the incident can be said to be an untoward accident." (bold emphasis supplied)

14. In summary there was no case of criminal negligence on the part of the victim. This Court, therefore, has no hesitation in holding that the victim died in an 'untoward incident'. Insofar as the issue of

KUMAR VATS Signing Date:16.04.2025 19:52:10 the railway ticket is concerned, it is the categorical testimony of AW-2 that each one of them had purchased a railway ticket of Rs. 5/- for the journey. Considering the manner in which the victim was dragged along with the train and then came beneath it resulting in amputation and severe head injury, it is possible that the railway ticket might have been lost in the accident. Hence, this Court has no hesitation in holding that the deceased was a bonafide passenger. The case put forth by the respondent is not only beyond pleadings but also contradictory and the reliance by the learned RCT on the mere ipse dixit of certain witnesses whose statements were recorded much after the accident cannot be conclusive so as to exonerate the respondent/railways from its liability to pay compensation to the appellants.

15. Accordingly, the present appeal is allowed and the appellants are made entitled to statutory compensation of Rs. 8,00,000/- (Rupees Eight Lacs Only) payable with interest of 9% per annum from the date of accident i.e. 06.08.2013 till realization. The amount of compensation be apportioned in the ratio of 1:3 in favour of the appellants i.e. 1/4th to the father and 3/4th to the mother.

16. The present appeal stands disposed of.

DHARMESH SHARMA, J.

APRIL 16, 2025 Sadiq

KUMAR VATS Signing Date:16.04.2025 19:52:10

 
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