Citation : 2021 Latest Caselaw 2573 Raj
Judgement Date : 1 February, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Misc. Appeal No. 2770/2019
United India Insurance Company Ltd., Bapu Bazar, Udaipur Through Manager, United India Insurance Company Limited, 2Nd Floor, 74-A, Bhati N Plaza, Main Pal Road, Jodhpur (Insurer)
----Appellant Versus
1. Smt. Rekha Devi W/o Shri Prahlad, B/c Sen,
2. Shri Babulal S/o Shri Vardichand, B/c Sen,
3. Sahil S/o Shri Prahlad, Minor Through Guardian Mother Smt. Rekha Devi W/o Shri Prahlad, B/c Sen,
4. Piyush S/o Shri Prahlad, Minor Through Guardian Mother Smt. Rekha Devi W/o Shri Prahlad, B/c Sen,
5. Yashika D/o Shri Prahlad, Minor Through Guardian Mother Smt. Rekha Devi W/o Shri Prahlad, B/c Sen, All are R/o Isarmand, Tehsil Devgarh, District Rajsamand (Raj.)
6. Shri Narayan S/o Shri Bhanwarlal, B/c Teli, R/o Isarmand, P.s. And Tehsil - Devgarh, District Rajsamand (Raj.) At Present R/o C-205, Swarnbhumi Residency, Behind Patel Park, Kamrej, P.s. Kamrej, District Surat (Gujrat) (Driver)
7. Shri Devilal S/o Shri Unkarlal, B/c Gurjar, R/o Godhanpura, P.s. Kareda, District Bhilwara (Raj.) (Owner)
----Respondents Connected With S.B. Civil Misc. Appeal No. 2775/2019 United India Insurance Company Ltd., Bapu Bazar, Udaipur Through Manager, United India Insurance Company Limited, 2Nd Floor, 74-A, Bhati N Plaza, Main Pal Road, Jodhpur (Insurer)
----Appellant Versus
1. Smt. Meena W/o Shri Prakash Chandra, B./c Lohar, R/o Dowadamata, P.s. - Amet, District Rajsamand (Raj.) At Present R/o Tirupati Nagar, Mambroli, P.s. Pandesara, District Surat (Gujarat)
2. Shri Narayan S/o Shri Bhanwarlal, B/c Teli, R/o Isarmad, P.s. And Tehsil - Devgarh, District Rajsamand (Raj.) At
(2 of 4) [CMA-2770/2019]
Present R/o C-205, Swarnbhumi, Residency, Behind Patel Park, Kamrej, P.s. Kamrej, District Surat (Gujrat) (Driver)
3. Shri Devilal S/o Shri Unkarlal, B/c Gurjar, R/o Gordhanpura, P.s. Kareda, District Bhilwara (Raj.) (Owner)
----Respondents S.B. Civil Misc. Appeal No. 2776/2019 United India Insurance Company Ltd., Bapu Bazar, Udaipur Through Manager, United India Insurance Company Limited, 2Nd Floor, 74-A, Bhati N Plaza, Main Pal Road, Jodhpur (Insurer)
----Appellant Versus
1. Kailash Chandra W/o Shri Mohanlal, B/c Lohar, R/o Chainpura, P.s. Badnore, Tehsil Aasind, District Bhilwara (Raj.) At Present R/o 53, Gokul Nagar, Hajipur, P.s. Himmat Nagar, District Himmat Nagar (Gujarat)
2. Shri Narayan S/o Shri Bhanwarlal, B/c Teli, R/o Isarmad, P.s. And Tehsil - Devgarh, District Rajsamand (Raj.) At Present R/o C-205, Swarnbhumi, Residency, Behind Patel Park, Kamrej, P.s. Kamrej, District Surat (Gujrat) (Driver)
3. Shri Devilal S/o Shri Unkarlal, B/c Gurjar, R/o Gordhanpura, P.s. Kareda, District Bhilwara (Raj.) (Owner)
----Respondents
For Appellant(s) : Mr. Sanjeev Johari assisted by Mr. Shubhankar Johari For Respondent(s) : Mr. Sandeep Saruparia
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Judgment
01/02/2021
The present appeals are arising out of a common Judgment
and Award dated 15.06.2019 passed by Motor Accident Claims
Tribunal, Rajsamand in Motor Accident Claim Case Nos. 207/2018,
(3 of 4) [CMA-2770/2019]
308/2018 and 310/2018. Therefore, the present appeals are being
disposed of by this common order.
Learned counsel for the appellants while assailing the validity
of the Judgment and Award dated 15.06.2019 vehemently
submitted that the Tribunal committed an error while fastening the
liability upon Insurance Company and not appreciated the facts in
correct perspective. He further submits that the finding on Issue
No. 1 is incorrect for the reason that vehicle was being driven by
Prahlad @ Pintu and not by Narayan Lal. He further submits that
his contention is also fortified from the fact that the name of the
driver shown in the F.I.R. is also Prahlad @ Pintu and not Narayan
Lal. Thus, the Tribunal committed a factual error in considering the
fact that the offending vehicle was being driven by Narayan Lal.
Learned counsel appearing for the Insurance Company, while
giving challenge to the finding of Tribunal on Issue No. 1, has
vehemently submitted that the bus was driven rashly and
negligently by its driver, which resulted into an accident and no
fault can be found with the Insurance Company to pay the
damages for the mistakes committed by the driver of the bus.
Per contra, the learned counsel for the claimants-
respondents while opposing the arguments submitted that the
learned Tribunal appreciated the facts on Issue No. 1 in Para 15
of the judgment, wherein it has been noted by the Tribunal that
Narayan Lal was only the driver of the bus and deceased Prahlad
@ Pintu was travelling in the bus as a passenger. Besides this, the
owner of the vehicle, Devi Lal has also admitted that Narayan Lal
was driving the bus which met with an accident on 10.12.2018.
He, therefore, submits that in view of the categoric statement of
(4 of 4) [CMA-2770/2019]
Devi Lal, the facts with regard to bus being driven by Narayan Lal
which met with an accident have duly been proved beyond doubt.
I have considered the submissions made at the Bar and gone
through the Judgment and Award dated 15.06.2019 as well as
relevant material of the case.
The finding recorded by the Tribunal on Issue No. 1 that the
bus was driven by Narayan Lal which met with an accident on
10.12.2018 has been proved beyond doubt by the Tribunal and
the discussion made on Issue No. 1 sufficiently proves that the
bus which met with an accident on 10.12.2018 was being driven
by Narayan Lal and occupants of the bus sustained injuries as well
as death of Prahlad is also proved in view of the evidence recorded
before the Tribunal. As far as the amount of compensation
awarded in the present case is concerned, the Tribunal has rightly
computed the same taking into consideration the observations of
Hon'ble the Supreme Court in the cases on the subject and the
rates prevailing at the time of accident.
In view of the discussions made above, the findings recorded
by the Tribunal are perfectly just and proper and the same does
not require any interference by this Court.
The appeals, therefore, fail and the same are dismissed.
Record of the case be sent back forthwith.
(VINIT KUMAR MATHUR),J
5-7Payal/-
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!