Citation : 2023 Latest Caselaw 8901 Raj
Judgement Date : 1 November, 2023
[2023:RJ-JD:35947]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Misc. Appeal No. 1680/2017
1. Mangi Lal Son Of Karna Ram,
2. Vishal Son Of Mangi Lal, aged 7 years
3. Annu D/o Mangi Lal, aged 5 years Appellant Nos. 2 And 3 Are Minors Through Guardian Father Mangi Lal, Residents Of Village Dhan Jhanwar, District Jodhpur.
----Appellants Versus
1. Dud Singh Son Of Bheru Singh, Resident Of Baludiya Village, Post Savadari, Devgarh Madariya Police Station, District Rajsamand (Driver Of Truck No. 3011)
2. Sohan Lal Mistry Son Of Shri Ganesh Ji Mistry, Resident Of Village Dewar, Police Station Dewar, District Rajsamand, Presently Resident Of Parwati Bungalow, Suncity Bopal, Ahmedabad, Gujarat (Owner Of Vehicle)
3. Reliance General Insurance Company Limited, 19, Reliance Center, Balchand Heerachand Marg, Bellar East, Mumbai (Insurer Of Vehicle)
----Respondents Connected With S.B. Civil Misc. Appeal No. 1400/2017 Reliance General Insurance Company Limited Through Regional Manager, 6th Floor, Man Upasana Tower, Sardar Patel Marg, "C" Scheme, Jaipur.
----Appellant Versus
1. Mangi Lal S/o Karna Ram, aged about 32 years
2. Vishal S/o Mangi Lal, aged about 10 years
3. Sushri Annu D/o Mangi Lal, aged about 7 years Respondent No. 2 And 3 are minors through their Natural Guardian Father Mangi Lal, R/o Than Jhanwar, District Jodhpur. Claimants
4. Dud Singh S/o Bheru Singh, R/o Village Baludiya Post Sawadadi, Police Station Devgarh Madariya, District Rajsamand. Driver
[2023:RJ-JD:35947] (2 of 4) [CMA-1680/2017]
5. Sohan Lal Mistri S/o Ganesh Ji, R/o Devar, Police Station Devar, District Rajsamand. At Present - Parwati Bangale, Suncity Bopal, District Ahmedabad Gujrat. Owner
----Respondents
For Claimants : Mr. BR Bishnoi For Insurance Company : Mr. TRS Sodha
HON'BLE MR. JUSTICE MADAN GOPAL VYAS
Judgment
DATE OF JUDGMENT: 01/11/2023
The present civil miscellaneous appeals under Section 173 of
the Motor Vehicles Act, 1988 are directed against the judgment
and award dated 04.04.2017 passed by the Motor Accident Claims
Tribunal-I, Jodhpur (the Tribunal, for short) in Claim Case No.
402/2012 (2688/14) whereby the learned Tribunal partly allowed
the claim petition and awarded Rs. 6,64,550/- as compensation
to the claimants.
2. S.B. Civil Misc. Appeal No. 1680/2017 is filed by the
claimants for enhancement of the award. S.B. Civil Misc. Appeal
No. 1400/2017 is filed by the Insurance Company for quashing
and setting aside the impugned judgment and award. Since both
the appeals pertain to same incident and involve connected issues,
they are being decided by this common judgment.
3. Brief facts necessary for disposal of the present appeal are
that on 13.06.2011, the deceased Smt Kamla Devi was coming
from Kuda Bishnoiya to her native place on a motorcycle bearing
no. RJ-19-SW-0244 when the driver of truck bearing no. GJ-1-BV-
3011 hit the motorcycle from behind in an attempt to overtake the
motor cycle. Due to this accident, the deceased sustained injuries
[2023:RJ-JD:35947] (3 of 4) [CMA-1680/2017]
and ultimately succumbed to death. A claim petition was filed by
the claimants before the learned Tribunal which was partly allowed
and a compensation of Rs. 6,64,550/- was granted. The non-
claimants were held jointly and severally liable.
4. Learned counsel appearing for the claimants submits that the
learned Tribunal has erred in awarding a meagre compensation to
the claimants. It is submitted that the deceased earned Rs. 6000/-
per month and the learned Tribunal has assessed her income at
Rs. 3000/- which has resulted into such low compensation. It is
therefore prayed that the compensation be enhanced suitably in
accordance with law.
5. Learned counsel appearing for the Insurance company
submits that the findings arrived at by the learned Tribunal are
contrary to the material available on record. The claimants have
failed to prove the negligence of truck driver and thus, the
Insurance Company cannot be held liable. Further, the FIR of the
accident was lodged after 7 days without assigning any proper
reason which casts a suspicion over the involvement of the truck
in the accident. Thus, it is prayed that the Insurance Company
may be exonerated from its liability.
6. I have heard learned counsel for the parties and perused the
material available on record.
7. A perusal of the impugned judgment makes it clear that the
learned Tribunal has assessed the monthly income of deceased as
Rs. 3000/-. No documentary evidence has been led on behalf of
claimants to support that she used to earn Rs. 6000/- per month.
The claimants have failed to prove that the deceased was self
employed. This, in my opinion, in absence of any documentary
[2023:RJ-JD:35947] (4 of 4) [CMA-1680/2017]
evidence, the Tribunal has rightly assessed the monthly income of
deceased as Rs. 3000/-. Further, the Tribunal has awarded just
and reasonable compensation in the circumstances of the case.
8. With respect to the contention of learned counsel for the
respondent that the FIR has been lodged after an unexplained
delay of 7 days, the Tribunal has come to the conclusion on the
basis of documentary evidence available on record that the
deceased was admitted in Mathuradas Mathur Hospital on
13.06.2011 and died on 20.06.2011. The FIR was lodged on the
day of her death itself that is on 20.06.2011. Hence, the delay in
lodging the FIR is sufficiently explained since the first priority of
the husband as a reasonable prudent person is to cater to his
injured wife. The truck was insured with the Insurance Company
and thus the Insurance Company cannot be exonerated from its
liablity.
9. Consequently, both the appeals, being bereft of merits are
hereby dismissed.
(MADAN GOPAL VYAS),J CPG/-
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!