Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Claims Tribunal Act vs Union Of India
2025 Latest Caselaw 9213 Ori

Citation : 2025 Latest Caselaw 9213 Ori
Judgement Date : 17 October, 2025

Orissa High Court

Claims Tribunal Act vs Union Of India on 17 October, 2025

Author: Sanjeeb K Panigrahi
Bench: Sanjeeb K Panigrahi
                                                                          Signature Not Verified
                                                                          Digitally Signed
                                                                          Signed by: BHABAGRAHI JHANKAR
                                                                          Reason: Authentication
                                                                          Location: ORISSA HIGH COURT,
                                                                          CUTTACK
                                                                          Date: 17-Oct-2025 18:58:02




                  IN THE HIGH COURT OF ORISSA AT CUTTACK

                                  F.A.O No. 100 of 2021
          (In the matter of an application under Section 23 of the Railway
          Claims Tribunal Act, 1987).
          Biswajit Pradhan.                           ....                 Appellant(s)

                                        -versus-
          Union of India, represented through ....                       Respondent(s)
          its General Manager, East Coast
          Railway, Bhubaneswar, Odisha.

        Advocates appeared in the case through Hybrid Mode:

          For Appellant               :                    Ms. Deepali Mahapatra, Adv.

          For Respondent              :                    Mr. Deepak Gochhayat, CGC.

                    CORAM:
                    DR. JUSTICE SANJEEB K PANIGRAHI

                           DATE OF HEARING:-10.10.2025
                          DATE OF JUDGMENT:-17.10.2025
        Dr. Sanjeeb K Panigrahi, J.

1. In the present appeal, the Appellant challenges the judgment and

order dated 24.08.2020 passed by the Railway Claims Tribunal,

Bhubaneswar in case No. O.A.(IIU)/94/2007, which dismissed the claim

application for compensation arising out of the injury alleged to have

occurred in an 'untoward incident within the meaning of Section 124A

of the Railways Act, 1989.

I.      FACTUAL MATRIX OF THE CASE:

     2. The brief facts of the case are as follows:















(i)     On 20.09.2013, the injured in person, Tutu Pradhan @ Pintu

Pradhan, a bona fide passenger and holder of a valid journey

ticket, was travelling by the Puri- Khurda KP2 Passenger Train

from Puri to Khurda Road Railway Station.

(ii) During the journey, the compartment was overcrowded. Due to

sudden jerk caused by the application of brakes and the push

and pull of fellow passengers, the Claimant lost balance and

accidentally fell from the running train between Puri and Motari

Station,and in consequence thereof, sustained grievous bodily

injuries and sustained fracture injuries on his right leg below the

knee.

(iii) The appellants thereafter filed Original Application No. 94 of

2007 before the Railway Claims Tribunal, Bhubaneswar under

Section 16 of the Railway Claims Tribunal Act, 1987, seeking

compensation under Section 124A of the Railways Act, 1989 on

account of the injury sustained by the Appellant, resulting from

the untoward incident.

(iv) Based on the pleadings of the parties, the Learned Tribunal

framed five issues for consideration. After detailed examination,

it concluded that the Appellant was not a bona fide passenger

and not a victim of any untoward incident. Accordingly, the

claim application was dismissed.

(v) Aggrieved by the judgment and order dated 29.11.2013 passed

by the Railway Claims Tribunal, Bhubaneswar in the Original

Application, the appellant preferred an appeal before this

Hon'ble Court bearing F.A.O. No. 82 of 2014. The Hon'ble Court,

by its judgment dated 20.12.2019, set aside the impugned

judgment of the Learned Tribunal and remitted the matter for

reconsideration, directing the Tribunal to complete the exercise

regarding thebgrant of compensation in accordance with law.

(vi) Thereafter, pursuant to theremand, both the Appellant and

Respondent appeared before the Learned Tribunal. Upon

consideration, the Ld. Tribunal allowed the award of RS 80,000/-

on 24.08.2020. and directed the Respondent to deposit the said

amount within 30 days from the date of the communication of

the award.

(vii) Being aggrieved by award dated 24.08.2020 passed in O.A.No. 94

of 2007 by the Railway Claims Tribunal, Bhubaneswar, the

Appellants preferred the present Appeal before this Court.

II. SUBMISSIONS ON BEHALF OF THE APPELLANT:

3. Learned counsel for the Appellant earnestly made the following

submissions in support of his contentions:

(i) The Appellant respectfully submits that the impugned judgment

and order passed by the Learned Railway Claims Tribunal,

Bhubaneswar, dismissing the Original Application in respect of the

alleged untoward incident resulting in the injury of the Appellant is

erroneous, contrary to the evidence on record, and suffers from

gross misappreciation of material facts and legal provisions.

(ii) The Tribunal did not dispute the authenticity or genuineness of the

Railway Journey Ticket produced by the injured, nor did the

Respondent lead any contra evidence to discredit the same. The

Tribunal however, proceeded on the premise that the injuries

sustained by Appellant were self-inflicted injury, thereby

disentitling him to compensation.

(iii) The Appellants contended that the Learned Tribunal failed to duly

appreciate and analyse the evidence adduced on their behalf.

Further, without giving due consideration to the nature and extent

of the injuries sustained, the Learned Tribunal passed the

impugned award, which is manifestly inconsistent with the

Schedule of Compensation for death and injuries as prescribed

under the Railway Claims Tribunal Act, 2017. In view of the

foregoing, it is submitted that the impugned award is liable to be

suitably enhanced.

(iv) Section 124A of the Railways Act, being a beneficial and welfare

legislation imposes a strict and statutory liability on the Railways to

compensate the Appellants, unless the case falls within the express

statutory exceptions, none of which are applicable here. Once the

injuries results from an untoward incident occurring in the course

of railway travel, the liability of the Railways to pay compensation

arises ipso facto and automatically. So, the Tribunal's contrary

finding is perverse, contrary to the legislative intent.

III. SUBMISSIONS ON BEHALF OF THE RESPONDENT:

4. On the contrary the Learned Counsel from the Respondent made the

following submissions:

(i) In cases of untoward incidents, the initial burden of establishing

the claim lies upon the claimant. In the present matter, the

claimant has failed to satisfactorily discharge this burden. From

the circumstances surrounding the alleged injury, it does not

appear to be a case of accidental fall from a running train but

indicates a self-inflicted injury. Such conduct falls within the

exceptions contemplated under Section 124A of the Railways

Act, 1989, and, therefore, no liability can be fastened upon the

Respondents.

(ii) A meticulous scrutiny of the contemporaneous documentary

corpus and the surrounding factual matrix militates against the

hypothesis of an accidental fall from a moving train, and

contrarily, yields a preponderant inference of a self-inflicted

injury. Such conduct, being ex facie subsumed within the

exclusionary ambit of the proviso to Section 124A, is statutorily

immunized from the operation of the rule of strict liability that

otherwise attaches under the main provision.

(iii) The Tribunal, upon a reasoned and comprehensive

appreciationof the evidentiary record, rightly disbelieved the

testimony of the Appellant, holding that the injuries sustained

were attributable to his own rash and negligent conduct, and

accordingly dismissed the claim application. However, being

dissatisfied with the said adjudication, the claimant preferred a

petition before the Hon'ble High Court of Orissa, wherein the

Hon'ble Bench was pleased to set aside the impugned order and

remit the matter to the Learned Tribunal with a direction to

undertake the exercise afresh for determination and grant of just

and appropriate compensation to the claimant.

(iv) The Respondents further submitted that the nature of the injury

sustained by the claimant, being a compound fracture in one of

the legs, squarely falls under Entry No. 33 of Part III of the

Schedule of Compensation for death and injuries as prescribed

under the Railway Claims Tribunal Act, 2017. Accordingly, the

compensation awarded by the Learned Tribunal is

commensurate with the extent of disability and injury suffered

by the claimant.

(v) In the absence of any cogent, credible, or corroborative evidence

establishing bona fide passengership, the indispensable

precondition for the invocation of statutory liability under

Section 124A Railways Act, 1989, remains unfulfilled. The claim,

thus bereft of the requisite factual and legal foundation, stands

rendered unsustainable and non- maintainable within the

statutory framework, as the sine qua non for attracting the

principle of strict liability is conspicuously absent.

IV. FINDINGS OF THE TRIBUNAL:

5. The Railway Claims Tribunal, Bhubaneswar Bench heard the parties,

perused the documents on record, and upon the basis of the pleadings

framed five issues for consideration.

6. On Issues 1, 2 and 3, which were taken up together, the Tribunal

observed that the initial burden of proof rested upon the applicantto

establish that the Appellant was a bona fide passenger and that

theinjuries sustained were the result of an "untoward incident" within

the meaning of Section 123(c)(2) of the Railways Act, 1989.

7. The Tribunal held that such circumstances of the case clearly indicated

that the injuries sustained by the Appellant were self-inflicted, and not

the result of an accidental fall from the train. Consequently, the

occurrence did not constitute an "untoward incident" within the ambit

of Section 123(c)(2) of the Railways Act, 1989. The Tribunal observed

that the sine qua non for invoking Section 124A, namely, proof of an

untoward incident during the course of a bona fide journey, had not

been established. It was therefore concluded that the injury was

attributed to the Appellant's own fault, and the Railways stood

protected under the exception clause Section 124A of the Act.

8. The Learned Tribunal, upon a meticulous and reasoned appraisal of

the entire evidentiary corpus, found the testimony of the Appellant to

be unworthy of credence and rightly concluded that the injuries

sustained were a consequence of his own rash and negligent conduct.

Consequently, the claim application came to be dismissed. However,

being aggrieved by the said adjudication, the claimant invoked the

jurisdiction of the Hon'ble High Court of Orissa, wherein the Hon'ble

Bench, upon due consideration, was pleased to set aside the impugned

order and remand the matter to the Learned Tribunal with a direction

to undertake a fresh exercise for the determination and award of just,

fair, and reasonable compensation in accordance with law.

9. Consequently, Issues 1, 2 and 3 were answered against the applicants.

In view of such findings, the Tribunal considered it unnecessary to

examine Issues 4 and 5 relating to dependency and relief. The claim

application was thus dismissed.

V. COURT'S REASONING AND ANALYSIS:

10.Heard Learned Counsel for parties and perused the documents placed

before this Court.

11.The central questions that arise for consideration are:

(i) whether the deceased was a bona fide passenger?

(ii) whether the incident amounts to an 'untoward incident'

within the meaning of Section 123(c)(2) read with Section

124A of the Railways Act, 1989?

(iii) whether the Railway Administration stands absolved of liability

by reason of any exceptions under Section 124A?

12.This Court observed that once the primary facts, namely, the

occurrence of an "untoward incident" resulting in the injury of a bona

fide passenger, are duly established, the liability of the Railway

Administration becomes absolute under Section 124A of the Railways

Act, 1989. The Court held that the absence of any wrongful act,

negligence, or default on the part of the Railway Administration is

irrelevant, as the statutory provision enshrines the doctrine of strict

liability. Accordingly, once the criteria under Section 124A are met, the

Railway is statutorily bound to compensate, irrespective of fault.

13.At the very threshold, it becomes necessary to delineate the statutory

architecture that governs the field of liability under the Railways Act,

1989. Section 124A of the Act incorporates within its fold the doctrine

of strict or no-fault liability, thereby dispensing with the requirement

of proving negligence, wrongful act, or default as a precondition to the

accrual of compensatory entitlement. The provision, in clear and

unambiguous terms, mandates that once it stands established that the

death or injury in question has ensued from an "untoward incident" as

defined under Section 123(c) of the Act, the Railway Administration

becomes statutorily bound to pay compensation to the victim.

14.The legislative intent underlying this provision is manifestly remedial

and welfare-oriented, aimed at ensuing certainly and uniformly in

compensation for victims of railway mishaps. The liability so created is

absolute in character, admitting of exception only to the extent

expressly carved out in the proviso to Section 124A- which, being in

the nature of an exclusion clause, is to be construed narrowly and

restrictively.

15.On the issue of bona fide, this Court is constrained to observe that the

Ld. Tribunal has rightly recorded a finding with regard to the recovery

of journey ticket from the possession Appellant. However, the

conclusion drawn by the Tribunal suffers from a misdirection in law as

to the nature and extent of the claimant's evidentiary burden under

Section 124A of the Railways Act, 1989. The finding that the Appellant

was a bona fide passenger ought to have led to a corresponding

inference that the injury arose out of an untoward incident, unless

rebutted by cogent evidence falling within the statutory exceptions.

16.On the contrary, the Learned Tribunal proceeded on an erroneous

premise that the injuries sustained by the Appellant were self-inflicted

and not the result of an accidental fall from a running train. Proceeding

on such reasoning, the Tribunal concluded that the occurrence did not

amount to an "untoward incident" within the contemplation of Section

123(c)(2) of the Railways Act, 1989, and consequently held the

Appellant to be unworthy of credence, attributing the injuries to his

own rash and negligent conduct. As a corollary, the claim application

was dismissed. Being aggrieved by the said adjudication, the claimant

invoked the appellate jurisdiction of the Hon'ble High Court of Orissa,

wherein the Hon'ble Bench, upon an elaborate consideration of the

materials on record, was pleased to set aside the impugned order and

remit the matter to the Learned Tribunal with a direction to undertake

a de novo determination for the assessment and award of just, fair, and

reasonable compensation in accordance with law.

17.Upon a meticulous and comprehensive reappraisal of the entire

evidentiary record, this Court is satisfied that the bona fide

passengership of the Appellant stands duly established and is no

longer in dispute. However, it is observed that the award rendered by

the Learned Tribunal is not in consonance with the governing legal

principles and the statutory framework. In the present case, the

claimant sustained grievous injuries to his right leg, and the medical

evidence on record indicates that the permanent physical disability has

been assessed at 40%. In such circumstances, the quantum of

compensation awarded by the Learned Tribunal appears manifestly on

the lower side and warrants appropriate enhancement in the interest of

justice.

18.In the present case, the incident squarely falls within the ambit of an

"untoward incident" and none of the statutory exceptions enumerated

under the proviso of Section 124A are attracted in the present case. As

such the statutory liability of the Railway Administration stands

attracted, and the claim for compensation is legally maintainable under

the framework of strict liability provided by the Act.

19.Accordingly, this Court is of the considered view that, in terms of the

Schedule appended to the Railway Accidents and Untoward Incidents

(Compensation) Rules, 1990, the claimant is entitled to be awarded

compensation commensurate with the nature and extent of disability

sustained, as duly established by the medical evidence on record.

VI. CONCLUSION:

20.In the light of the foregoing discussion, this Court is satisfied that the

appellant has established that he was a bona fide passenger and that

the injury occurred as a result of an "untoward incident" within the

meaning of Section 123(c)(2) read with Section 124A of the Railways

Act, 1989. None of the statutory exceptions under the proviso to

Section 124A are attracted.

21.The impugned judgment and order dated 24.08.2020 passed by the

Railway Claims Tribunal, Bhubaneswar in Original Application No. 94

of 2007 are set aside.

22.The appeal is, therefore, allowed.

23.The appellant is entitled to compensation of Rs.1,60,000/- (Rupees one

lakhs sixty thousand) from the date of filing of the claim application

until payment. The respondent Railways shall deposit the amount

before the Tribunal within three months, whereupon it shall be

disbursed to the appellant in accordance with law.

24.Interim order, if any, passed earlier stands vacated.

(Dr. Sanjeeb K Panigrahi) Judge

Orissa High Court, Cuttack, Dated the 17th October, 2025/

 
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