Citation : 2021 Latest Caselaw 6327 Raj
Judgement Date : 3 March, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Misc. Appeal No. 3672/2019
Rajasthan State Road Transport Corporation, Through Chief Manager, Rajasthan State Road Transport Corporation, Bhilwara (Raj.) (Owner)
----Appellant Versus
1. Smt. Ramghani W/o Late Satyanarayan Keer,
2. Miss Jayshri Keer D/o Late Satyanarayan Keer,
3. Miss Nikita D/o Late Satyanarayan Keer, (Respondent No.3 Minor Through Her Natural Guardian Mother Smt. Ramghani.) All R/o Pipalaj, Thana Sanwar, Tehsil Sanwar, District Ajmer (Raj.) Claimants.
4. Mukesh Kumar S/o Shri Rameshwarlal, B/c Khatik, R/o Sindhi Colony, Vijay Nagar, At Present Driver Rajasthan State Road Transport Corporation, Bhilwara (Raj.) (Driver)
----Respondents Connected With S.B. Civil Misc. Appeal No. 3524/2019 Rajasthan State Road Transport Corporation., Through Chief Manager, Rajasthan State Road Transport Corporation, Bhilwara (Raj.)
----Appellant Versus
1. Smt. Norati Devi W/o Late Gokal Singh Solanki,
2. Miss Rajnandani D/o Late Gokal Singh Solanki,
3. Yuvraj Singh S/o Late Gokal Singh Solanki, Minor Through Natural Guardian Mother Smt. Norati Devi.
4. Jaysingh S/o Sukhdev Singh Solanki,
5. Smt. Durgadevi W/o Jaysingh Solanki, (Respondent Nos.2 and 3 minor through their natural guardian mother Smt. Norati Devi).
All R/o Pipalaj, Thana Sanwar, Tehsil Sanwar, District Ajmer (Raj.) Claimants.
(2 of 5) [CMA-3672/2019]
6. Mukesh Kumar S/o Shri Rameshwar Lal, B/c Khatik, R/o Sindhi Colony, Vijay Nagar, At Present Driver Rajasthan State Road Transport Corporation, Bhilwara (Raj.) (Driver)
----Respondents S.B. Civil Misc. Appeal No. 3526/2019 Rajasthan State Road Transport Corporation Through Chief Manager, Rajasthan State Road Transport Corporation, Bhilwara (Raj.) (Owner)
----Appellant Versus
1. Smt. Savitri Devi W/o Late Asharam Garg,
2. Miss Khushaboo Garg D/o Late Asharam Garg,
3. Rahul Garg S/o Late Asharam Garg,
4. Miss Varsha Garg D/o Late Asharam Garg,
5. Smt. Rampyari W/o Late Bhura Garg, (Respondent Nos.2 to 4 minor through their natural guardian mother Smt. Savitri Devi) All R/o Pipalaj, Thana Sanwar, Tehsil Sanwar, District Ajmer (Raj.) Claimants.
6. Mukesh Kumar S/o Shri Rameshwar Lal, B/c Khatik, R/o Sindhi Colony, Vijay Nagar, At Present Driver Rajasthan State Road Transport Corporation, Bhilwara (Raj.) (Driver)
----Respondents
For Appellant(s) : Mr. Loon Karan Purohit For Respondent(s) : Mr. Pushkar Taimini on behalf of Mr. Sanjay Nahar
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR Judgment
03/03/2021
With the consent of learned counsel for the parties, the
matter is being heard finally at this stage.
All the three appeals are decided by this common judgment,
as the same arise out of the common judgment and award dated
31/07/2019.
(3 of 5) [CMA-3672/2019]
The present appeals have been preferred against the
judgment and award dated 31/07/2019 passed by Motor Accident
Claims Tribunal No.2, Bhilwara in Motor Accident Claims Case
Nos.939/2018(625/2017), 940/2018(627/2017) & 941/2018
(626/2017).
Brief facts of the case are that on 02/10/2017,
Satyanarayan, Asharam and Gokul Singh were going from
Bhilwara to their Village Pipalaj on Motorcycle bearing registration
No. RJ-48-SA-5627. When they reached Mali Khera Turn,
appellant's bus bearing registration No.RJ-06-PA-2461 came from
opposite side being driven by its driver rashly and negligently
dashed the motorcycle. Due to said accident, they all died. Three
separate Claim petitions were preferred by the Claimants before
the Tribunal.
The Tribunal after framing the issues, adjudicating the
evidence and hearing learned counsel for the parties partly
allowed the claim petitions and awarded compensation to the
claimants as mentioned in the impugned judgments.
Heard learned counsel for the parties and perused the
material available on record.
Learned counsel for the appellant-Corporation, while
assailing the validity of the judgment & award dated 31/07/2019,
vehemently argued that the finding of the Tribunal recorded on
issue No.1 is very casual and totally non-speaking. He submits
that no evidence was produced from the claimants' side
establishing the fact that the driver of the appellant's bus was
negligent. In the absence of any cogent testimony, the Tribunal
erred while recording the findings on issue No.1 against the
present appellant. Learned counsel further submits that the
(4 of 5) [CMA-3672/2019]
Tribunal, while computing the award, has also not taken into
consideration the judgment of the Hon'ble Supreme Court in the
case of National Insurance Company Ltd. Vs. Pranay Sethi
(2017) 16 SCC 680 in the correct perspective and has thus
awarded the sum in excess.
Per contra, learned counsel for the claimants submits that
the Tribunal has taken into consideration the entire evidence and
has correctly evaluated the same while arriving at the finding on
issue No.1. He further submits the site plan prepared by the Police
during the course of investigation clearly reflects that the bus was
being driven on the other side of the road i.e. on the right side
and dashed with the motorcycle which was coming from the
opposite direction. Relying upon the site plan, learned counsel
submits that the bus was required to be driven on the left side of
the road, whereas bus travelled beyond the mid-line and after
shifting on the opposite side of the road, hit the motorcycle
coming from the opposite direction. Thus, a plain reading of the
site plan prepared by the police clearly shows that the bus was
being driven rashly and negligently by its driver. He submits that
the finding recorded on issue No.1 is, therefore, correct and does
not suffer from any infirmity.
Learned counsel contends that while computing the award in
the present case, the Tribunal has correctly taken into
consideration the various factors in accordance with the judgment
of the Hon'ble Supreme Court in the case of National Insurance
Company Ltd. Vs. Pranay Sethi(supra) and in view of the evidence
adduced before the Tribunal, the income and other factors are also
just and proper. He, therefore, prays that the judgment dated
31/07/2019 does not require any interference by this Court.
(5 of 5) [CMA-3672/2019]
I have considered the submissions made at the Bar and have
gone through the impugned judgment as well as other relevant
record of the case.
A perusal of the site plan clearly shows that the bus was
being travelled beyond the mid-line and after shifting on the
opposite side of the road, hit the motorcycle coming from the
opposite direction. Therefore, the negligence of the bus driver has
rightly been taken into consideration by the Tribunal while
adjudicating issue No.1. Needless to say that the bus was required
to be driven on the left side of the road. Merely because no
evidence was produced by the claimants, the assessment of the
factual situation done by the Tribunal cannot be assumed to be
wrong. The site plan clearly reflects the negligence of the driver of
the bus which has been taken note of by the Tribunal, while
deciding the issue No.1. Therefore, the finding recorded by the
Tribunal does not require any interference by this Court. The same
is, therefore, upheld.
As far as the computation of the amount in the present cases
is concerned, this Court finds that the Tribunal after relying upon
the judgment of the Hon'ble Supreme Court in the case of
National Insurance Company Ltd. Vs. Pranay Sethi(supra) and the
various factors in the present case, rightly awarded the
compensation in the present cases.
In view of the discussions made above, the appeals lack
merit. Accordingly, the same are dismissed.
(VINIT KUMAR MATHUR),J 4-6/SanjayS/-
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!