Citation : 2021 Latest Caselaw 12790 Raj
Judgement Date : 16 August, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Misc. Appeal No. 28/2021
Cholamandalam Ms General Ins Co. Ltd., Jodhpur Office At K.p. Tower, Chopasni Road, Jodhpur Through Its Authorized Representative.
----Appellant Versus
1. Smt. Usha Devi previous wife of late Shri kailash Chandra present wife of Shri Sunil Rathi.
2. Prithvi Raj S/o Late Sh. Kailash Chandra (Minor),, Through Her Natural Guardian Mother Smt. Usha Devi. Both Residents Of Village Pokhran,district Jaisalmer.
3. Mishri Lal S/o Bakshi Ram Maheshwari, R/o Village Ghewara Via Tinwari, Tehsil Osian, District Jodhpur.
(Claimants)
4. Raju Puri S/o Bhopal Puri Goswami, (So Called Driver).
5. Dinesh Puri S/o Bhopal Puri Goswami, (Owner).
Both Residents Of Village Tilwasni, Tehsil Bilara, District Jodhpur.
(Non-applicants No.1 & 2)
----Respondents Connected With S.B. Civil Misc. Appeal No. 1887/2020
1. Usha Devi W/o Late Kailash Chandra, Aged About 37 Years.
2. Prithvi Raj S/o Late Sh. Kailash Chandra, Aged About 8 Years.
3. Mishri Lal S/o Bakshi Ram, Aged About 72 Years.
All By Caste Maheshwari, R/o Ghevda Vaya Tiwari, Osiyan, Jodhpur, Rajasthan.
(Appellant No. 2, being minor through appellant No.1) (claimant)
----Appellants Versus
1. Raju Puri S/o Sh. Bhopal Puri, R/o Tilawasni, Bilara, Jodhpur, Rajasthan.
(Driver)
(2 of 6) [CMA-28/2021]
2. Dinesh Puri S/o Sh. Bhopal Puri, R/o Tilawasni, Bilara, Jodhpur, Rajasthan.
(Owner).
3. Chola Mandalam M.s. General Insurance Co. Ltd., H.o. -
Darehouse, Iind Floor, 234, N.s.c. Bose Road, Chennai 600001.
(Insurance Co.).
----Respondents
For Appellant(s) : Mr. Jagdish Chandra Vyas.
For Respondent(s) : Mr. Rajesh Panwar.
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Judgment
16/08/2021
Learned counsel for the appellants in S.B.Civil Misc. Appeal
No.1887/2020 prays for dispensing with service on respondent
No.1 & 2 at his own risk and cost.
Ordered accordingly.
With the consent of learned counsel for the parties, the
above appeals are being heard and disposed of at this stage by
this common order as the same arise out of a common judgment
passed by the Tribunal.
The instant appeals arise out of judgment dated 18.08.2020
passed by Motor Accident Claims Tribunal (I), Jodhpur in Motor
Accident Claim Case No.128/2014 (NCV No.1718/2014), whereby
the Tribunal partly allowed the claim petition filed by the claimants
and awarded a sum of Rs.9,83,950/- as compensation with an
interest @ 9% p.a.
The Tribunal after framing the issues and evaluating the
evidence brought on record decided the claim petition. The claim
petition was filed on account of death of one Shri Kailash Chandra
(3 of 6) [CMA-28/2021]
in the accident which occurred on 30.11.2013 at 10:00 am. In
the said accident, Kailash Chandra sustained multiple injuries and
ultimately, during the course of treatment, he succumbed to the
injuries. In these circumstances, claim petition was preferred.
Assailing the validity of the judgment dated 18.08.2020, Mr.
Jagdish Chandra Vyas, learned counsel appearing on behalf of
Insurance Company submits that the offending vehicle (Crane)
was being driven by its owner Dinesh Puri. He submits that since
the owner Dinesh Puri was not holding a requisite license at the
time of the accident, therefore, the insurance company is not
liable to pay the compensation. He, therefore, submits that since
the vehicle was being driven by the owner/ driver himself without
having the requisite driving license at the time of the accident, the
insurance company is not liable to pay compensation. Learned
counsel fairly submits that there is no pleading to the effect that
driver Dinesh Puri was replaced by his brother Raju Puri.
The second contention of learned counsel for the insurance
company before this court is that while calculating the
dependency, the Tribunal has not taken into consideration the fact
that as per the statement of Smt. Usha Devi wife of the deceased,
she got remarried with one Sunil Rathi, therefore, calculating her
dependency in the present case is not correct. He further submits
that during the pendency of the claim petition, Smt. Kanta Devi
(mother of the deceased) has also expired. Further, there is
nothing on record which shows that Mishri Lal, father of the
deceased, was dependent on the deceased. Thus, learned counsel
submits that the Tribunal has committed an error while deducting
amount to the tune of 1/4 towards personal expenses considering
total number of four dependents in the present case.
(4 of 6) [CMA-28/2021]
Per contra, Mr. Rajesh Panwar, learned counsel appearing for
the claimants submits that the Tribunal correctly appreciated the
facts which were brought on record, as in the challan papers filed
by the investigating agency, Raju Puri was stated to be driver of
the offending vehicle, therefore, the insurance company was
correctly fastened with the liability of payment of compensation in
the present case. He further submits that at the time of death,
claimants Smt. Usha Devi, Prithvi Raj and Mishri Lal were
dependents of deceased and the Tribunal in its judgment dated
18.08.2020 rightly calculated the dependency and correctly
deducted 1/4 amount in the present case.
While prosecuting the appeal of the appellants-claimants,
he further submits that the Tribunal committed error while taking
into consideration monthly income of the deceased as Rs.4,836/-
per month only despite the fact that it was brought on record that
the deceased was serving in a shop along with one Suresh
Chandra and was earning Rs.6000/- per month besides other
income which he was earning by working as an electrician. He,
therefore, submits that the compensation in the present case is
liable to be enhanced suitably.
I have considered the submissions made at the bar, gone
through the judgment dated 18.08.2020 passed by the Tribunal as
also perused relevant record of the case.
The fact that the deceased Kailash Chandra died in the
accident on 30.11.2013 is established from record and the
accident occurred because of the offending vehicle being driven by
Raju Puri. It is also noted that the charge sheet was filed by the
police discloses the name of Raju Puri who was driving the
offending vehicle at the time of the accident. There is no pleading
(5 of 6) [CMA-28/2021]
on behalf of the insurance company to fortify the fact that the
offending vehicle was being driven by Dinesh Puri who was not
having driving license. Therefore, the findings arrived by the
Tribunal that the insurance company is liable to pay the
compensation does not suffer from any infirmity.
So far as the contention of the counsel on behalf of the
insurance company that the Tribunal has committed an error in
deducting the amount to the tune of 1/4th on the account of the
fact that wife of the deceased remarried, mother of the deceased
expired during the pendency of the claim petition and there is no
evidence to the effect that father of the deceased was dependent
upon the deceased is concerned, the Tribunal has taken into
consideration the evidence brought on record and pleadings to
that effect and has deliberated the same in the judgment. This
court does not find any contrary evidence showing that four
persons named in preceding para were not dependents on the
deceased Kailash Chandra. Therefore, the finding arrived at by the
Tribunal does not require any interference by this court in the
peculiar facts and circumstances of this case.
As far as the contention of learned counsel for the claimants
that the Tribunal has not taken into consideration monthly income
of the deceased as Rs.6000/- is concerned, it is noted that the
claimants have not been able to prove the salary certificate issued
by the employer as the employer was not produced as a witness,
therefore, veracity of salary certificate could not be established
beyond doubt. The Tribunal has thus rightly taken into
consideration monthly income of the deceased as Rs.4836/- per
month. Thus, finding on this issue also calls for no interference by
this court.
(6 of 6) [CMA-28/2021]
In view of the discussions made above, the instant appeals
filed by the insurance company as well as the appellants-claimants
do not warrant any interference by this court.
Consequently, both the appeals are dismissed. The
judgment dated 18.08.2020, passed by Motor Accident Claims
Tribunal, Jodhpur-I in claim Case No.128/2014 is affirmed.
(VINIT KUMAR MATHUR),J
2 & 3 -Anil Singh/-
Powered by TCPDF (www.tcpdf.org)
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!