Citation : 2025 Latest Caselaw 3080 MP
Judgement Date : 21 January, 2025
NEUTRAL CITATION NO. 2025:MPHC-GWL:1284
1 M.A. No. 7295 of 2023
IN THE HIGH COURT OF MADHYA PRADESH
AT G WA L I O R
BEFORE
HON'BLE SHRI JUSTICE G. S. AHLUWALIA
ON THE 21st OF JANUARY, 2025
MISC. APPEAL No. 7295 of 2023
NATIONAL INSURANCE COMPANY
Versus
SHRI ARCHNA JHA AND OTHERS
Appearance:
Shri Naresh Singh Tomar- Advocate for appellant.
Shri Akhilesh Kumar Gupta - Advocate for respondents No.1 to 6.
ORDER
This Misc. Appeal, under Section 173 of Motor Vehicles Act, has been filed
against the Award dated 07.08.2023 passed by First Motor Accident Claims
Tribunal, Dabra, District Gwalior (M.P.) in MACC No.84/2022.
2. It is the case of appellant that although the vehicular accident took place on
10.07.2022 but documents of criminal case indicate that the offending vehicle was
falsely implicated in order to take compensation. It is submitted that Luvkush Jha
(PW-2) was not a pillion rider and in fact he has falsely claimed himself to be a
pillion rider. It is submitted that in the Lash Panchnama (Ex.P/15), which was also
NEUTRAL CITATION NO. 2025:MPHC-GWL:1284
signed by Luvkush Jha (PW-2), details of accident have not been disclosed which
clearly shows that on 14.07.2022 Luvkush Jha (PW-2) was not aware of the
manner in which the accident took place and was also not aware about the details
of the offending vehicle.
3. Heard learned counsel for appellant.
4. The solitary ground raised by counsel for appellant for disbelieving the
evidence of Luvkush Jha (PW-2) is on the basis of Lash Panchnama (Ex.P-15).
This Panchnama was prepared on 14.07.2022 and Luvkush Jha (PW-2) was one
of the signatories. In the Lash Panchnama, details of offending vehicle and name
of driver have not been mentioned. The Supreme Court in the case of Guiram
Mondal v. State of W.B., reported in (2013) 15 SCC 284 has held as under :
12. The inquest report normally would not contain the manner in which the incident took place or the names of eyewitnesses as well as the names of accused persons. The basic purpose of holding an inquest is to report regarding the cause of death, namely, whether it is suicidal, homicidal, accidental, etc. Reference may be made to the judgments of this Court in Pedda Narayana v. State of A.P. and Amar Singh v. Balwinder Singh.
13. In Radha Mohan Singh v. State of U.P. this Court held that the scope of inquest is limited and is confined to ascertainment of apparent cause of death. Inquest is concerned with discovering whether in a given case the death was accidental, suicidal or homicidal, and in what manner or by what weapon or instrument the injuries on the body appear to have been inflicted. The details of overt acts need not be recorded in the inquest report. The High Court has rightly held that the manner and approach of the trial court in disbelieving the prosecution story by placing reliance on the inquest report was erroneous and bad in law.
NEUTRAL CITATION NO. 2025:MPHC-GWL:1284
Therefore, it is clear that the very purpose of preparing Lash Panchnama is
to find out the condition of dead body and the purpose is not to find out that who
had caused the death of deceased. Therefore, if details of the offending vehicle
and the name of driver of vehicle are not mentioned in the Lash Panchnama, then
that would not make the witness unreliable. Furthermore, Supreme Court in the
case of Sunita and others Vs. Rajasthan State Road Transport Corporation
and others, reported in (2020) 13 SCC 486 has held as under :-
"21. We have no hesitation in observing that such a hypertechnical and trivial approach of the High Court cannot be sustained in a case for compensation under the Act, in connection with a motor vehicle accident resulting in the death of a family member. Recently, in Mangla Ram v. Oriental Insurance Co. Ltd. [Mangla Ram v. Oriental Insurance Co. Ltd., (2018) 5 SCC 656 : (2018) 3 SCC (Civ) 335 : (2018) 2 SCC (Cri) 819] (to which one of us, Khanwilkar, J. was a party), this Court has restated the position as to the approach to be adopted in accident claim cases. In that case, the Court was dealing with a case of an accident between a motorcycle and a jeep, where the Tribunal had relied upon the FIR and charge-sheet, as well as the accompanying statements of the complainant and witnesses, to opine that the police records confirmed the occurrence of an accident and also the identity of the offending jeep but the High Court had overturned [Pratap Singh v. Mangla Ram, 2017 SCC OnLine Raj 3765] that finding inter alia on the ground that the oral evidence supporting such a finding had been discarded by the Tribunal itself and that reliance solely on the document forming part of the police record was insufficient to arrive at such a finding. Disapproving that approach, this Court, after adverting to multitude of cases under the Act, noted as follows: (Mangla Ram case [Mangla Ram v. Oriental Insurance Co. Ltd., (2018) 5 SCC 656 : (2018) 3 SCC (Civ) 335 : (2018) 2 SCC (Cri) 819] , SCC pp. 667-71, paras 22-25)
NEUTRAL CITATION NO. 2025:MPHC-GWL:1284
"22. The question is: Whether this approach of the High Court can be sustained in law? While dealing with a similar situation, this Court in Bimla Devi [Bimla Devi v. Himachal RTC, (2009) 13 SCC 530 : (2009) 5 SCC (Civ) 189 : (2010) 1 SCC (Cri) 1101] noted the defence of the driver and conductor of the bus which inter alia was to cast a doubt on the police record indicating that the person standing at the rear side of the bus, suffered head injury when the bus was being reversed without blowing any horn. This Court observed that while dealing with the claim petition in terms of Section 166 of the Motor Vehicles Act, 1988, the Tribunal stricto sensu is not bound by the pleadings of the parties, its function is to determine the amount of fair compensation. In paras 11-15, the Court observed thus: (SCC pp. 533-34) '11. While dealing with a claim petition in terms of Section 166 of the Motor Vehicles Act, 1988, a Tribunal stricto sensu is not bound by the pleadings of the parties; its function being to determine the amount of fair compensation in the event an accident has taken place by reason of negligence of that driver of a motor vehicle. It is true that occurrence of an accident having regard to the provisions contained in Section 166 of the Act is a sine qua non for entertaining a claim petition but that would not mean that despite evidence to the effect that death of the claimant's predecessor had taken place by reason of an accident caused by a motor vehicle, the same would be ignored only on the basis of a post- mortem report vis-à-vis the averments made in a claim petition.
12. The deceased was a constable. Death took place near a police station. The post-mortem report clearly suggests that the deceased died of a brain injury. The place of accident is not far from the police station. It is, therefore, difficult to believe the story of the driver of the bus that he slept in the bus and in the morning found a dead body wrapped in a blanket. If the death of the constable had taken place earlier, it is wholly unlikely that his dead body in a small town like Dharampur would remain undetected throughout the night particularly when it was lying at a bus-stand and near a police station. In such an event, the court can presume that
NEUTRAL CITATION NO. 2025:MPHC-GWL:1284
the police officers themselves should have taken possession of the dead body.
13. The learned Tribunal, in our opinion, has rightly proceeded on the basis that apparently there was absolutely no reason to falsely implicate Respondents 2 and 3. The claimant was not at the place of occurrence. She, therefore, might not be aware of the details as to how the accident took place but the fact that the first information report had been lodged in relation to an accident could not have been ignored.
14. Some discrepancies in the evidence of the claimant's witnesses might have occurred but the core question before the Tribunal and consequently before the High Court was as to whether the bus in question was involved in the accident or not. For the purpose of determining the said issue, the Court was required to apply the principle underlying the burden of proof in terms of the provisions of Section 106 of the Evidence Act, 1872 as to whether a dead body wrapped in a blanket had been found at the spot at such an early hour, which was required to be proved by Respondents 2 and 3.
15. In a situation of this nature, the Tribunal has rightly taken a holistic view of the matter. It was necessary to be borne in mind that strict proof of an accident caused by a particular bus in a particular manner may not be possible to be done by the claimants. The claimants were merely to establish their case on the touchstone of preponderance of probability. The standard of proof beyond reasonable doubt could not have been applied. For the said purpose, the High Court should have taken into consideration the respective stories set forth by both the parties.' (emphasis supplied) The Court restated the legal position that the claimants were merely to establish their case on the touchstone of preponderance of probability and standard of proof beyond reasonable doubt cannot be applied by the Tribunal while dealing with the motor accident cases. Even in that case, the view taken by the High Court to reverse similar findings, recorded by the Tribunal was set aside.
23. Following the enunciation in Bimla Devi case [Bimla
NEUTRAL CITATION NO. 2025:MPHC-GWL:1284
Devi v. Himachal RTC, (2009) 13 SCC 530 : (2009) 5 SCC (Civ) 189 : (2010) 1 SCC (Cri) 1101] , this Court in Parmeshwari v. Amir Chand [Parmeshwari v. Amir Chand, (2011) 11 SCC 635 : (2011) 4 SCC (Civ) 828 : (2011) 3 SCC (Cri) 605] noted that when filing of the complaint was not disputed, the decision of the Tribunal ought not to have been reversed by the High Court [Amir Chand v. Parmeshwari, 2009 SCC OnLine P&H 9302] on the ground that nobody came from the office of the SSP to prove the complaint. The Court appreciated the testimony of the eyewitnesses in paras 12 & 13 and observed thus: (Parmeshwari case [Parmeshwari v. Amir Chand, (2011) 11 SCC 635 :
(2011) 4 SCC (Civ) 828 : (2011) 3 SCC (Cri) 605] , SCC p.
638) '12. The other ground on which the High Court dismissed [Amir Chand v. Parmeshwari, 2009 SCC OnLine P&H 9302] the case was by way of disbelieving the testimony of Umed Singh, PW 1. Such disbelief of the High Court is totally conjectural. Umed Singh is not related to the appellant but as a good citizen, Umed Singh extended his help to the appellant by helping her to reach the doctor's chamber in order to ensure that an injured woman gets medical treatment. The evidence of Umed Singh cannot be disbelieved just because he did not file a complaint himself. We are constrained to repeat our observation that the total approach of the High Court, unfortunately, was not sensitised enough to appreciate the plight of the victim.
13. The other so-called reason in the High Court's order was that as the claim petition was filed after four months of the accident, the same is 'a device to grab money from the insurance company'. This finding in the absence of any material is certainly perverse. The High Court appears to be not cognizant of the principle that in a road accident claim, the strict principles of proof in a criminal case are not attracted. ...'
24. It will be useful to advert to the dictum in N.K.V. Bros. (P) Ltd. v. M. Karumai Ammal [N.K.V. Bros. (P) Ltd. v. M. Karumai Ammal, (1980) 3 SCC 457 : 1980 SCC (Cri) 774] , wherein it was contended by the vehicle owner that the
NEUTRAL CITATION NO. 2025:MPHC-GWL:1284
criminal case in relation to the accident had ended in acquittal and for which reason the claim under the Motor Vehicles Act ought to be rejected. This Court negatived the said argument by observing that the nature of proof required to establish culpable rashness, punishable under IPC, is more stringent than negligence sufficient under the law of tort to create liability. The observation made in para 3 of the judgment would throw some light as to what should be the approach of the Tribunal in motor accident cases. The same reads thus:
(SCC pp. 458-59) '3. Road accidents are one of the top killers in our country, specially when truck and bus drivers operate nocturnally. This proverbial recklessness often persuades the courts, as has been observed by us earlier in other cases, to draw an initial presumption in several cases based on the doctrine of res ipsa loquitur. Accidents Tribunals must take special care to see that innocent victims do not suffer and drivers and owners do not escape liability merely because of some doubt here or some obscurity there. Save in plain cases, culpability must be inferred from the circumstances where it is fairly reasonable. The court should not succumb to niceties, technicalities and mystic maybes. We are emphasising this aspect because we are often distressed by transport operators getting away with it thanks to judicial laxity, despite the fact that they do not exercise sufficient disciplinary control over the drivers in the matter of careful driving. The heavy economic impact of culpable driving of public transport must bring owner and driver to their responsibility to their neighbour. Indeed, the State must seriously consider no-fault liability by legislation. A second aspect which pains us is the inadequacy of the compensation or undue parsimony practised by tribunals. We must remember that judicial tribunals are State organs and Article 41 of the Constitution lays the jurisprudential foundation for State relief against accidental disablement of citizens. There is no justification for niggardliness in compensation. A third factor which is harrowing is the enormous delay in disposal of accident cases resulting in compensation, even if awarded, being postponed by several years. The States must appoint sufficient number of tribunals
NEUTRAL CITATION NO. 2025:MPHC-GWL:1284
and the High Courts should insist upon quick disposals so that the trauma and tragedy already sustained may not be magnified by the injustice of delayed justice. Many States are unjustly indifferent in this regard.'
25. In Dulcina Fernandes [Dulcina Fernandes v. Joaquim Xavier Cruz, (2013) 10 SCC 646 : (2014) 1 SCC (Civ) 73 :
(2014) 1 SCC (Cri) 13] , this Court examined similar situation where the evidence of claimant's eyewitness was discarded by the Tribunal and that the respondent in that case was acquitted in the criminal case concerning the accident. This Court, however, opined that it cannot be overlooked that upon investigation of the case registered against the respondent, prima facie, materials showing negligence were found to put him on trial. The Court restated the settled principle that the evidence of the claimants ought to be examined by the Tribunal on the touchstone of preponderance of probability and certainly the standard of proof beyond reasonable doubt could not have been applied as noted in Bimla Devi [Bimla Devi v. Himachal RTC, (2009) 13 SCC 530 : (2009) 5 SCC (Civ) 189 : (2010) 1 SCC (Cri) 1101] . In paras 8 & 9 of the reported decision, the dictum in United India Insurance Co.
Ltd. v. Shila Datta [United India Insurance Co. Ltd. v. Shila Datta, (2011) 10 SCC 509 : (2012) 3 SCC (Civ) 798 : (2012) 1 SCC (Cri) 328] , has been adverted to as under: (Dulcina Fernandes case [Dulcina Fernandes v. Joaquim Xavier Cruz, (2013) 10 SCC 646 : (2014) 1 SCC (Civ) 73 : (2014) 1 SCC (Cri) 13] , SCC p. 650) '8. In United India Insurance Co. Ltd. v. Shila Datta [United India Insurance Co. Ltd. v. Shila Datta, (2011) 10 SCC 509 : (2012) 3 SCC (Civ) 798 : (2012) 1 SCC (Cri) 328] while considering the nature of a claim petition under the Motor Vehicles Act, 1988 a three-Judge Bench of this Court has culled out certain propositions of which Propositions (ii), (v) and (vi) would be relevant to the facts of the present case and, therefore, may be extracted hereinbelow: (SCC p. 518, para 10) "10. ... (ii) The rules of pleadings do not strictly apply as the claimant is required to make an application in a form prescribed under the Act. In fact, there is no pleading where
NEUTRAL CITATION NO. 2025:MPHC-GWL:1284
the proceedings are suo motu initiated by the Tribunal.
***
(v) Though the Tribunal adjudicates on a claim and determines the compensation, it does not do so as in an adversarial litigation. ...
(vi) The Tribunal is required to follow such summary procedure as it thinks fit. It may choose one or more persons possessing special knowledge of and matters relevant to inquiry, to assist it in holding the enquiry."
9. The following further observation available in para 10 of the Report would require specific note: (Shila Datta case [United India Insurance Co. Ltd. v. Shila Datta, (2011) 10 SCC 509 : (2012) 3 SCC (Civ) 798 : (2012) 1 SCC (Cri) 328] , SCC p. 519) "10. ... We have referred to the aforesaid provisions to show that an award by the Tribunal cannot be seen as an adversarial adjudication between the litigating parties to a dispute, but a statutory determination of compensation on the occurrence of an accident, after due enquiry, in accordance with the statute."' In para 10 of Dulcina Fernandes [Dulcina Fernandes v. Joaquim Xavier Cruz, (2013) 10 SCC 646 :
(2014) 1 SCC (Civ) 73 : (2014) 1 SCC (Cri) 13] , the Court opined that non-examination of witness per se cannot be treated as fatal to the claim set up before the Tribunal. In other words, the approach of the Tribunal should be holistic analysis of the entire pleadings and evidence by applying the principles of preponderance of probability."
22. It is thus well settled that in motor accident claim cases, once the foundational fact, namely, the actual occurrence of the accident, has been established, then the Tribunal's role would be to calculate the quantum of just compensation if the accident had taken place by reason of negligence of the driver of a motor vehicle and, while doing so, the Tribunal would not be strictly bound by the pleadings of the parties. Notably, while deciding cases arising out of motor vehicle accidents, the standard of proof to be borne in mind must be of preponderance of probability and not the strict standard of proof beyond all reasonable doubt which
NEUTRAL CITATION NO. 2025:MPHC-GWL:1284
is followed in criminal cases."
5. Under these circumstances, it is clear that documents of criminal case
cannot be looked into to dislodge the evidence led by the parties before the
Claims Tribunal. The claim cases are to be decided on the basis of material and
evidence led before the Tribunal.
6. It is submitted by counsel for appellant that if Luvkush Jha (PW-2) was the
pillion rider and motorcycle was dashed from behind then even Luvkush Jha
(PW-2) should have sustained injuries. Since he has not sustained any injury,
therefore, it is clear that he was not a pillion rider.
7. Considered the submissions made by counsel for appellant.
8. Post mortem report of deceased Krishnakant Ojha has been filed as
Ex.P/17. From aforesaid post-mortem report it is clear that one stitch wound of 4
cm. was found over right temporal region; one stitch wound of 3.5 cm. was found
on the outer aspect of right eye; one brownish abrasion of size 2x1 cm. was
present over front of upper neck; one brownish abrasion of size 1x1 cm over
posterior aspect of right elbow and one brownish abrasion of size 1x0.5 cm was
present over knuckle of right hand. Thus, it is clear that the deceased was not run
over by any vehicle but he sustained injuries on account of fall. According to post
mortem report, the cause of death was head injury and its complication. Thus, it
appears that head of deceased had dashed against road on account of fall, then it
NEUTRAL CITATION NO. 2025:MPHC-GWL:1284
does not mean that pillion rider should also have sustained injuries. Under these
circumstances, if pillion rider has not sustained any injury then, that by itself,
would not make the evidence of pillion rider unreliable. Thus, it is clear that
Claims Tribunal did not commit any mistake by relying upon the evidence of
Luvkush Jha (PW-2). No other argument is advanced by counsel for appellant.
9. Ex consequenti, the award dated 07.08.2023 passed by First Motor
Accident Claims Tribunal, Dabra, District Gwalior (M.P.) in MACC No.84/2022
is hereby affirmed.
10. Appeal fails and is hereby dismissed.
(G.S. Ahluwalia) Judge pd
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!