Citation : 2021 Latest Caselaw 4440 Mad
Judgement Date : 22 February, 2021
C.M.A.No.3171 of 2019
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 22.02.2021
CORAM
THE HON'BLE MR.JUSTICE S.M.SUBRAMANIAM
C.M.A.No.3171 of 2019
1.Parameswari
2.Samikannu ..Appellants
Vs.
The Union of India owning,
South Central Railway,
Rep.by its General Manager,
Chennai – 600 003. ..Respondent
Prayer : Civil Miscellaneous Appeal filed under Section 23 of Railway
Claims Tribunal Act, 1989 praying to set aside the order dated
22.07.2016, passed in O.A. (II-U).No.8 of 2016 on the file of Railway
Claims Tribunal, Chennai Bench.
For Appellants : M/s.Selvirajesh
For Respondent : Mr.M.Vijay Anand
JUDGMENT
The order dated 22.07.2016 passed in O.A.(II-U).No.8 of 2016 is
under challenge in the present Civil Miscellaneous Appeal.
http://www.judis.nic.in C.M.A.No.3171 of 2019
2. The claimants are the appellants. The Claim Petition under
Section 16 of the Railways Act, was filed on the ground that the
deceased was a contract basis Coolie in a company at Chrompet. He
used to go to his job by train with monthly season ticket. On 28.04.2015
at about 07.50 hours, the deceased went for his job as usual with the
valid train season ticket bearing No.074821555 dated 27.04.2015 to
travel from Tambaram Sanatorium – Maraimalai Nagar and traveled in
train No.40514 Up Fast local EMU train. While the train came in
between Perunkalathur – Tambaram Railway Stations at KM.31/9-31/7
being a peak hours due to heavy crowd, jerk and jolt of the train, the
deceased accidentally fell down from the running train and sustained
severe head injuries and brain scattered out and heavy loss of blood due
to over bleed and died at spot.
3. The application was adjudicated with reference to the
documents and evidences produced by parties. The factum regarding the
accident was established. The deceased was possessing travel ticket,
more specifically, the season ticket. However, the untoward incident
occurred due to hit in a lamppost on account of the negligence and
http://www.judis.nic.in C.M.A.No.3171 of 2019
carelessness of the deceased. The Railway Claims Tribunal rejected the
application mainly on the ground that the hit on a lamppost is a self-
inflicted injury, because the 'untoward incident' occurred at the instance
of the passenger as he was not prudent enough to travel in a train in
accordance with the Railways Rules. It is contended that every passenger
is expected to travel by following the Railway Rules. Once a passenger
commits an act of carelessness or negligence, then he is not entitled for
compensation, if any untoward incident occurred.
4. The learned counsel appearing on behalf of the
respondent/Railways cited the judgment of the Hon'ble Supreme Court of
India in the case of Union of India vs. Rina Devi reported in CDJ 2018
SC 524, wherein the Apex Court made an observation as follows:
“17.2 In Jetty Naga Lakshmi Parvathi (supra) same view
was taken by a single Judge of Andhra Pradesh after
referring to the provisions of the Evidence Act as follows :
“22. So, from Section 101 of the Indian Evidence Act, 1872, it is clear that the applicants, having come to the court asserting some facts, must prove that the death of the deceased had taken
http://www.judis.nic.in C.M.A.No.3171 of 2019
place in an untoward incident and that the death occurred while the deceased was travelling in a train carrying passengers as a passenger with valid ticket. Therefore, having asserted that the deceased died in an untoward incident and he was having a valid ticket at the time of his death, the initial burden lies on the applicants to establish the same. The initial burden of the applicants never shifts unless the respondent admits the assertions made by the applicants.
Such evidence is lacking in this case. Except the oral assertion of A.W.1, no evidence is forthcoming on behalf of the applicants. The court may presume that the evidence which could be, and is not produced, would, if produced, be unfavourable to the person who withholds it. The best evidence rule, which governs the production of evidence in courts, requires that the best evidence of which the case in its nature is susceptible should always be produced. Section 114(g) of the Indian Evidence Act, 1872 enables the court to draw an adverse presumption against a person who can make available to the court, but obstructs the availability of such an evidence. The Claims Tribunal, upon
http://www.judis.nic.in C.M.A.No.3171 of 2019
considering the material on record, rightly dismissed the claim of the applicants and there are no grounds in this appeal to interfere with the order of the Tribunal.”
17.3 In Kamrunnissa (supra), from the circumstances appearing in that case it was held that there was no evidence that the deceased had purchased the ticket. In the given fact situation of that case, this Court inferred that it was not a case of ‘untoward incident’ but a case of run over. It was observed:
“7. The aforestated report also reveals, that the body of the deceased had been cut into two pieces, and was lying next to the railway track. The report further indicates, that the intestine of the deceased had come out of the body. The above factual position reveals, that the body was cut into two pieces from the stomach. This can be inferred from the facts expressed in the inquest report, that the intestines of the deceased had come out of the body. It is not possible for us to accept, that such an accident could have taken place while boarding a train.
8. In addition to the factual position emerging out of a perusal of paragraphs 7 &
http://www.judis.nic.in C.M.A.No.3171 of 2019
8 extracted hereinabove, the report also reveals, that besides a pocket diary having been found from the person of the deceased a few telephone numbers were also found, but importantly, the deceased was not in possession of any other article. This further clears the position adopted by the railway authorities, namely, that the deceased Gafoor Sab, was not in possession of a ticket, for boarding the train at the Devangere railway station.”
17.4 We thus hold that mere presence of a body on the Railway premises will not be conclusive to hold that injured or deceased will not negative the claim that he was a bona fide passenger. Initial burden will be on the claimant which can be discharged by filing an affidavit of the relevant facts and burden will then shift on the Railways and the issue can be decided on the facts shown or the attending circumstances. This will have to be dealt with from case to case on the basis of facts found. The legal position in this regard will stand explained accordingly. Re: (iv) Rate of Interest.”
http://www.judis.nic.in C.M.A.No.3171 of 2019
5. Relying on the said judgment, the learned counsel for the
respondent/Railways made a submission that the issue can be decided on
facts shown on the attendant circumstances. Thus, the case is to be
considered from case to case basis and the facts found. The Supreme
Court considered the case, where the deceased had been cut in two
pieces and was there next to the railway track. In such case, it cannot be
construed as an accident falling from a running train and therefore, grant
of compensation was declined.
6. However, the said facts and circumstances would not have any
applicability with reference to the present case on hand. It is an admitted
case that the deceased was a bonafide passenger and the untoward
incident occurred due to hit in a lamppost. Thus, the accident was
established. The passenger sustained injury due to the hit in a lamppost.
Thus, the said factum cannot be compared with the facts with reference
to the judgment of the Supreme Court cited by the learned counsel for
the respondent/Railways, wherein the body was found in a track cut into
two pieces. Even the factum regarding the travel was not immediately
found therefore, the facts and circumstances are entirely different and
http://www.judis.nic.in C.M.A.No.3171 of 2019
cannot be compared at all.
7. The learned counsel for the respondent reiterated that whenever
the Railway is able to establish that the accident occurred due to
negligence and carelessness of the passengers, then they are not entitled
for compensation, in view of the Exclusion Clause as contemplated
under Section 124-A, Proviso (b) of the Railways Act. In the present
case, it is a self-inflicted injury, in view of the fact that the deceased was
peeping his head outside the train coach and it was a voluntary act and
therefore, it is to be construed as negligence and consequently, the
appellants are not entitled for compensation.
8. Let us now consider the meaning of the word self-inflicted
injuries:
Advanced Law Lexicon defines the word self-inflicted injury as
“in an accident policy providing that the insurer shall not be liable to
the insured for self-inflicted injuries means injuries which are self-
inflicted by the insured when he is capable of rational voluntary
http://www.judis.nic.in C.M.A.No.3171 of 2019
action, and not when he is insane.”
9. Section 123 (c) of the Railways Act defines untoward incident,
Sub-Clause 2 defines that “the accidental falling of any passenger from
a train carrying passengers”.
10. Thus the word accidental is employed in the statute. The word
accident is defined in Black's Law Dictionary as above indicates that
“An unintended and unforeseen injurious occurrence; something that
does not occur in the usual course of events or that could not be
reasonably anticipated; any unwanted or harmful event occurring
suddenly, as a collision, spill, fall, or the like, irrespective of cause or
blame (the accident was staged as part of an insurance scam).”
11. One may argue a passenger, who is peeping his head or hands
outside the doors and coaches, would amount to a voluntary inflictment,
in view of the fact that one can anticipate in the event of peeping outside
the coach, there is a possibility of accident. Therefore, the word 'accident'
is defined as an unforeseen incident, which happens unintentionally. The
http://www.judis.nic.in C.M.A.No.3171 of 2019
question arises, though it is unintentional, one can foresee that such
accident may happen on account of ones Act. Such an action can be
construed as self-inflicted injury within the meaning of Section 124-A (a)
(b) & (c) of the Railways Act.
12. The accidents occurred undoubtedly on various reasons.
Negligence or carelessness may be on either side. However, while
considering the negligence and contributory negligence, the Courts are
bound to adopt a balanced approach mainly for the purpose of award of
compensation as compensation is welfare legislation. Mere negligence or
carelessness cannot be equated with self-infliction. Five distinctions are
to be drawn between these expressions. Principles of liberal
interpretations are imminent, in view of the fact that the compensation
cannot be rejected merely on the ground of carelessness. The Statement
of objects and reasons are to be borne in mind, while considering the
negligence and carelessness. However, if it is a case of self-inflicted
injury, then the exclusion clause is invoked under Section 124-A of the
Railways Act.
http://www.judis.nic.in C.M.A.No.3171 of 2019
13. Railways pleading negligence and carelessness on the part of
the passengers should establish an intention to cause self-inflicted injury.
If the intention is established, then exclusion clause may be invoked and
not otherwise. Mens rea is required for committing an act of self-
inflicted injury or death. In common parlance, a passenger standing
nearby the door would not anticipate an accident. The peculiar
circumstances prevailing in our great Nation on account of huge
population are also to be borne in mind before arriving a conclusion
regarding the injuries caused. However, while standing nearby the door
or while boarding in a moving train, if an accident occurs, then the same
cannot be construed as self-inflicted injury, but the injury on account of
carelessness. Such injuries, which cannot be brought within the
parameters of self-inflicted injury, compensation shall not be denied.
14. The duties and responsibilities of the Railway officials are also
to be considered for the purpose of ascertaining the contributory
negligence on the part of the officials of the Railways. Undoubtedly,
passengers are expected to follow the Railway Rules. However, it may
http://www.judis.nic.in C.M.A.No.3171 of 2019
not be possible by the passengers of the train to understand the entire
Rules and Regulations, which may not be available in every coach.
However, certain rules are known to the passengers even by common
sense. However, it is the duty of the officials to ensure that the
passengers follow such rules scrupulously. Railways are having
protection force. Railway Police are there. Various officials are employed
in trains. Question arises, whether they are performing their duties and
responsibilities to the expected level or as per the rules in force. When
those officials are also not performing their duties and responsibilities to
the expected level, so as to ensure that the Railway Regulations are
followed scrupulously, contributory negligence and carelessness on the
part of the Railway is also to be fixed, while considering the grant of
compensation. When the Railway officials are issuing tickets over and
above the capacity in Unreserved Coaches, they are also certainly
contributing for such carelessness and negligence. In those
circumstances, the facts and circumstances are relevant for the Courts to
arrive a conclusion, whether the injury or death happened on account of
mere negligence and carelessness or an intentional injury, which is
falling within the definition of self-inflicted injury, so as to invoke the
http://www.judis.nic.in C.M.A.No.3171 of 2019
exclusion clause under Section 124-A of the Railways Act.
15. The Hon'ble Supreme Court of India in the case of Directorate
of Enforcement vs. Deepak Mahajan reported in 1994 SCC (3) 440
made an observation that “though the function of the Courts is only to
expound the law and not to legislate, nonetheless the legislature
cannot be asked to sit to resolve the difficulties in the implementation
of its intention and the spirit of law. In such circumstances, it is the
duty of the court to mould or creatively interpret the legislation by
liberally interpreting the statute”.
16. In Maxwell on interpretation of Statutes, Tenth Edition at Page
229 the following passage is found:
“Where the language of a statute, in its ordinary
meaning and grammatical construction, leads to a manifest
contradiction of the apparent purpose of the enactment, or
to some inconvenience or absurdity, hardship or injustice,
presumably not intended, a construction may be put upon it
which modifies the meaning of the words, and even the
http://www.judis.nic.in C.M.A.No.3171 of 2019
structure of the sentence. .... where the main object and
intention of a statute are clear, it must not be reduced to a
nullity by the draftsman's unskillfulness or ignorance of the
law, except in a case of necessity, or the absolute
intractability of the language used.”
17. Therefore, it is well settled that the Courts in order to avoid
difficulty or injustice relating to all statutes, mould the interpretation and
the same so as to achieve true purpose of the enactment. These principles
of statutory interpretation has been settled in the case of Shailesh
Dhairyawan vs. Mohan Balkrishna Lulla reported in 2016 (3) SCC
619 held as follows:
“Though literal rule of interpretation, till some time ago,
was treated as the 'golden rule', it is now the doctrine of
purposive interpretation which is predominant, particularly
in those cases where literal interpretation may not serve
the purpose or may lead to absurdity. If it brings about an
end which is at variance with the purpose of statute, that
cannot be countenanced.”
http://www.judis.nic.in C.M.A.No.3171 of 2019
18. The Gujarat High Court in the case of Pravinbhai Ishwarbhai
Vaghela vs. Union of India reported in CDJ 2018 GHC 217 examine
the scope of Sections 123 and 124 A and relevant paragraphs are
extracted hereunder:
“44.In the light of the circumstances enumerated in the proviso to Section 124-A that exempt the liability of the Railway Administration to compensate the death or injury suffered by a passenger, it is clear that the legislative intent underlying Chapter XIII of the Act as amended by Act 28/94, in particular Clause (c) of Section 123 and Section 124-A is not to provide compensation to an injury or death suffered by a passenger regardless of the causative factors. In a measure a “no fault liability” is imposed on the Railways, viz., death or injury caused to a passenger on the occurrence of an untoward incident even absent any wrongful act, neglect or default on the part of the Railway Administration would fasten the Railway Administration with liability to pay compensation. Such no fault liability imposed on the Railways to pay compensation does not appear however to be so wide as to constitute an absolute liability and to render the Railways liable to pay compensation to a
http://www.judis.nic.in C.M.A.No.3171 of 2019
passenger who is injured or has died as a consequence of his own imprudent conduct, lack of reasonable care warranted in the circumstance of the train travel, acts of bravado, foolhardiness, carelessness or other such conduct.
45.The categories of situations enumerated in the proviso to Section 124-A which exempt the Railway Administration from liability include suicide or attempt to suicide by the passenger concerned; his own criminal act; an act committed in a state of intoxication or insanity and even injury or death on account of a natural cause, disease or medical or surgical treatment unless such medical or surgical treatment is necessitated on account of an injury caused by an untoward incident. Self-
inflicted injury is one of the enumerated circumstances that exempt the Railways from paying compensation for death or injury of a passenger.”
19. In paragraph No.46, Gujarat High Court has narrated certain
circumstances, wherein it is stated that the conscious conduct of the
passenger reasonably expected to result in an injury or death to himself,
injury or death as a result of his criminal act or while in a state of
intoxication or while suffering from insanity or on account of a natural
http://www.judis.nic.in C.M.A.No.3171 of 2019
cause or on account of a disease or a medical or surgical intervention,
where such medical or surgical intervention is unrelated to in injury
caused by an untoward incident, exclude the liability of the Railways to
pay compensation.
20. The cases mentioned in the Judgment of the Gujarat High
Court in paragraph 46 with reference to the scope of the exclusion clause
as contemplated under Section 124-A of the Act, to establish the clause,
the criminal Act or intoxication or insanity or an intention to invite self-
inflicted injury or death is required. Exclusion clause as contemplated in
Proviso to Section 124-A are unambiguous and to bring the cases within
the meaning of the exclusion clause, a Criminal Act and an intention is to
be established. For example, exclusion clause stipulates 'Suicide'. Suicide
is falling under the ambit of criminal law, for which, an intention is
required. Thus, the Railway has to establish an intention by producing
circumstantial or other evidences.
21. In the event of denying compensation in all cases of negligence
and carelessness, undoubtedly, the very purpose and object of
http://www.judis.nic.in C.M.A.No.3171 of 2019
compensation would be defeated. No compensation can be granted at all.
In all such cases, Railways can easily plead that the passengers were
standing nearby the door of the train and therefore, violated the rules and
sustained injury. That exactly is not the statement of reasons and object
of the Statute. Thus, the exclusion clauses are to be invoked carefully
based on the facts and circumstances and only if an intention is
established, then alone, the exclusion clause can be invoked and not
otherwise. The intention of the legislation also unambiguous that only on
such cases, where there is a voluntary infliction / self-infliction then
alone the compensation is to be excluded and in all other cases the
welfare legislation is progressive and must be liberal in respect of the
grant of compensation.
As far as the Sub-Clause (b) is concerned, it is self-inflicted
injury. Even in a case of self-inflicted injury certainly intention is
required. A man is committing self-inflicted injury, if he has intention
to commit it and in such circumstances, the railway is bound to
establish that there was an intention and the said factum is to be
established through an acceptable document or evidence.
Sub-Clause (c) denotes his own criminal act, is subjecting the
http://www.judis.nic.in C.M.A.No.3171 of 2019
criminal Act contemplates an intention again Sub-Clause (d) also
states that any act committed by him in a state of intoxication or
insanity.
Sub Clause (e) states that any natural cause or disease or
medical or surgical treatment unless such treatment becomes
necessary due to injury caused by the said untoward incident.
22. Broadly considering the scope of the Exclusion Clause, this
Court has no hesitation in arriving a conclusion that in all such cases,
where the Railways established an intention of self-infliction on the part
of the injured / deceased, compensation can be denied and in the absence
of any such intention / mens rea, the benefit of compensation cannot be
denied at all.
23. The Railways are always attempting to take advantage of the
fact regarding the carelessness and negligence of the passengers. If the
carelessness and negligence alone is taken into consideration for the
purpose of denying compensation, then the very purpose and object of
the Act would be defeated.
http://www.judis.nic.in C.M.A.No.3171 of 2019
24. In the present case, the untoward incident occurred due to the
hit in a lamppost. Undoubtedly, there was carelessness on the part of the
passenger, who was travelling in E.M.U train. In metro cities, the
conditions of the E.M.U train, in most of the coaches, are not having
proper door. The size of the entry and exit are wider and mostly, people
are witnessing that many number of passengers are traveling by standing
nearby the entry point. When the entry point and the exit point are more
wider and large number of passengers are traveling, more specifically,
during peak hours, they have no option, but to travel by standing nearby
the entry way and exit way. If such travel is construed as negligence or
carelessness and the benefit of compensation is denied to those victims,
this Court is of an undoubted opinion that the very purpose and object of
the welfare legislation would be defeated. Therefore, the mere word of
'self-inflicted injury' cannot be confined, so as to exclude the claim to the
victims, who sustained injuries.
25. Thus, the Courts are bound to grant compensation in all cases,
where mere negligence and carelessness alone is believed. If the
http://www.judis.nic.in C.M.A.No.3171 of 2019
Railways are able to establish beyond that regarding the specific
intention on the part of the passengers causing any injury or death, then
alone, the Exclusion Clause can be invoked and not otherwise.
Therefore, even in case of an accident of hit in a lamppost, Railway is
bound to establish that there was an intention on the part of the
passenger for self-inflicted injury and mere carelessness or negligence is
insufficient to decline compensation. Undoubtedly, some passengers on
account of over-crowd, are peeping their heads outside the doors and
windows. Thus, the passengers may not have any intention for any such
infliction for injury and all the accidents occurred in a lamppost cannot
be construed as self-inflicted injury. Thus the facts and circumstances
are to be considered for the purpose of arriving a conclusion ,whether
there was an intention on the part of the passenger or not.
26. In order to establish intention on the part of the passenger
railway has to establish the facts and circumstances. Yet in another case
of Union of India vs. Radha Yadav in Civil Appeal Nos. 1265 & 1266
of 2019 dated 29.09.2019, the Hon'ble Supreme Court dealt with his
case of similar nature and held that “it was found by the High Court
http://www.judis.nic.in C.M.A.No.3171 of 2019
that in terms of Section 124-A of the Act the 'Principle of Strict
Liability' would arise and as such the Tribunal was not right in
denying compensation to the respondent”. Therefore, the principles of
strict liability was disproved by the Apex Court for grant of
compensation. In that case, Apex Court granted compensation even by
referring Rina Devi Case.
27. It is re-emphasised that the Exclusion Clauses contemplated
under proviso to 124 (A) of the Railways Act is relatable to criminal law.
Thus, mens rea / intention is required and the said factors are to be
established by railways in order to decline compensation to the victim of
untoward incident.
28. As far as the present case is concerned, the factum regarding
the accident was established. It was admitted that the deceased was a
bonafide passenger, possessing a valid season ticket and sustained
injury by hit in a lamppost. However, the Railway Authorities could not
able to establish that he was peeping his head outside the doors on
account of over-crowd or an account of an intention with voluntary
http://www.judis.nic.in C.M.A.No.3171 of 2019
inflictment or injury or death. This being the factum established, the
order of the Tribunal is infirm and perverse and accordingly the order
dated 22.07.2016 passed in O.A.No.8 of 2016 is set aside and the Civil
Miscellaneous Appeal in C.M.A.No.3171 of 2019 stands allowed.
29. The respondent / Railways is directed to deposit the
compensation amount of Rs.8,00,000/-(Rupees Eight Lakhs only) along
with the accrued interest at the rate of 6% per annum before the Railway
Tribunal concerned within a period of 12 weeks from the date of receipt
of a copy of this judgment and on such deposit, the appellants are
permitted to withdraw each 50% of the award amount with accrued
interest by filing an appropriate application before the Tribunal and the
payments are to be made through RTGS. No costs.
22.02.2021
Pns/Kak
Index: Yes/No Internet:Yes/No Speaking order/Non-speaking order
To
http://www.judis.nic.in C.M.A.No.3171 of 2019
1. The Railway Claims Tribunal, Chennai Bench.
2.The General Manager, The Union of India owning, South Central Railway, Chennai – 600 003.
S.M.SUBRAMANIAM, J.
Pns/Kak
C.M.A.No.3171 of 2019
http://www.judis.nic.in C.M.A.No.3171 of 2019
22.02.2021
http://www.judis.nic.in C.M.A.No.3171 of 2019
C.M.A.No.3171 of 2019
S.M.SUBRAMANIAM, J.
This matter came up for hearing today under the caption 'For
Being Mentioned' at the instance of the learned counsel appearing for the
appellant.
2. It is brought to the notice of this Court that the accident
occurred prior to the enhancement of the quantum of compensation to be
awarded. The amendment came into force in the year 2017.
3. This being the factum, the petitioner would be entitled for a
compensation of Rupees Eight Lakhs at the maximum or Rupees Four
Lakhs along with the interest, whichever is higher. In the present case,
granting a sum of Rs.8,00,000/-(Rupees Eight Lakhs only) as
compensation would be more beneficial to the petitioner.
4. Thus, the respondent / Railway is directed to deposit the
compensation amount of Rs.8,00,000/-(Rupees Eight Lakhs only) before
the Railway Tribunal, Chennai Bench, along with the interest at the rate
http://www.judis.nic.in C.M.A.No.3171 of 2019
of 6% per annum from the date of passing of the order in
C.M.A.No.3171 of 2019 i.e., 22.02.2021 within a period of eight weeks
from the date of receipt of a copy of this order and on such deposit, the
appellants are permitted to withdraw the awarded amount by filing an
appropriate application before the Tribunal and the payments are to be
made through RTGS.
17.09.2021
Kak
Note:
The Registry, High Court, Madras, is directed to carryout all necessary amendments in the appeal suit and in connected records and accordingly, issue fresh order copy to the respective parties.
http://www.judis.nic.in C.M.A.No.3171 of 2019
S.M.SUBRAMANIAM, J.
Kak
C.M.A.No.3171 of 2019
22.09.2021
http://www.judis.nic.in
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!