Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R S R T C vs Smt. Pushpa And Ors (2026:Rj-Jd:7382)
2026 Latest Caselaw 2125 Raj

Citation : 2026 Latest Caselaw 2125 Raj
Judgement Date : 10 February, 2026

[Cites 0, Cited by 0]

Rajasthan High Court - Jodhpur

R S R T C vs Smt. Pushpa And Ors (2026:Rj-Jd:7382) on 10 February, 2026

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2026:RJ-JD:7382]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                    S.B. Civil Misc. Appeal No. 100/2004

The Chief Manager, Rajasthan State Road Transport Corporation,
Pali Depot, Pali.
                                                                          ----Appellant
                                       Versus
1. Smt. Pushpa W/o Shri Gopal, by caste Gupta (Agarwal),
R/o.Ghosiwada, Sojat City, Tehsil Sojat, Distt. Pali (Raj.).
                                                            Respondent-Claimant.
2. Ismail Khan S/o Shri Rahman Kathat, R/o.Lulwa, presently
Fathepuriya, 2-A, Ward No.36, Beawar, District Ajmer (Raj.).
                                                ----Respondent-Non-Claimant.


For Appellant(s)             :     Ms. Shashi Vaishnav for
                                   Mr. Dinesh Kumar Joshi
For Respondent(s)            :     Mr. Mudit Vaishnav for
                                   Mr. Rajesh Panwar.



         HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

Judgment

10/02/2026

1. Heard learned counsel for the parties.

2. The present appeal has been filed against the judgment and

award dated 05.07.2003 passed by Motor Accident Claims

Tribunal, Sojat, District Pali (hereinafter referred to as 'the

Tribunal') in Claim Case No.01/2002, whereby, the claim

application preferred by the respondent-claimant has been allowed

and a sum of Rs.17,500/- has been awarded to the claimant-

respondent. Aggrieved of the judgment and award dated

05.07.2003, the present appeal has been filed by the appellant-

RSRTC.

(Uploaded on 11/02/2026 at 10:47:57 AM)

[2026:RJ-JD:7382] (2 of 4) [CMA-100/2004]

3. Briefly noted the facts in the present case are that on

15.12.2000, the Bus of the appellant being registration No.R.J.22/

P0790 driven by Ismail Khan met with an accident with a Truck

Troller being registration No.H.R.46/7028. In the accident, the

claimant respondent sustained number of injuries for which she

was extended the treatment. An F.I.R. of the accident was also

registered. On account of the injuries sustained in the accident,

the claimant preferred a claim petition before learned Tribunal.

After framing the issues, learned Tribunal adjudicated the claim of

the respondent-claimant and decided the same vide its judgment

and award dated 05.07.2003 and an amount of Rs.17,500/- has

been awarded to her. Aggrieved of the same, the present appeal

has been preferred by the appellant-RSRTC.

4. Learned counsel for the appellant vehemently submitted that

the Bus was being driven by the driver Ismail Khan on its correct

side and for the sole negligence of the driver of Truck Troller, the

accident occurred. She submitted that there was no fault on the

part of Bus driver and, therefore, the injuries sustained by the

claimant-respondent were not on account of rash and negligent

driving of the driver of Bus. She submitted that the driver of the

Truck Troller driving it rashly and negligently and on account of

applying the sudden breaks without any indication, the Bus, which

was being driven by the driver of the appellant, dashed into it at

the back side, resulting into the respondent-claimant having

suffered number of injuries. Learned counsel submits that since

the claim application was filed without impleading the Insurance

Company of the Truck Troller, therefore, the same was not

maintainable and the liability of paying the compensation should

(Uploaded on 11/02/2026 at 10:47:57 AM)

[2026:RJ-JD:7382] (3 of 4) [CMA-100/2004]

have been fastened upon the driver, owner and Insurance

Company of the Truck Troller. She further submits that despite no

fault of the driver of the Bus, the entire liability to indemnify the

compensation amount has been fastened upon the appellant-

RSRTC. She, therefore, prays that the present appeal may be

allowed and the judgment and award dated 05.07.2003 may be

quashed and set aside qua the present appellant.

5. Per contra, learned counsel for the respondent has

vehemently opposed the submissions made by learned counsel for

the appellant and submits that learned Tribunal has rightly

evaluated the evidence and after carefully scrutinizing the same, it

has come to the conclusion that the Bus was being driven rashly

and negligently by its driver Ismail Khan thereby causing accident

in which the respondent-claimant has sustained injuries. He

further submits that learned Tribunal has rightly calculated the

amount of compensation in the present case and since the Bus

was being driven rashly and negligently by its driver, therefore,

the liability to pay the amount of compensation has rightly been

fastened upon the appellant. He, therefore, prays that no

interference is warranted in the present case by this Hon'ble

Court.

6. I have considered the submissions made at the Bar and gone

through the relevant record of the case.

7. The Truck Troller was being plied in front of the Bus, which

was being driven by its driver Ismail Khan at a higher speed and

although he has seen the Truck Troller from quite a distance, but

despite that, the distance between the Truck Troller and the Bus

was not adequately maintained by him. Since the Truck Troller

(Uploaded on 11/02/2026 at 10:47:57 AM)

[2026:RJ-JD:7382] (4 of 4) [CMA-100/2004]

applied breaks, the Bus, which was at a close distance to it,

dashed with it causing accident in the present case. Thus, the fact

that the Bus was being driven rashly and negligently by its driver

Ismail Khan which met with an accident on 15.12.2000 cannot be

ruled out. A persual of site plan and other ancillary documents

clearly show that the Bus, which was being driven rashly and

negligently, was not maintaining a safe distance from the Truck

Troller, which was being plied ahead of it and since the adequate

distance was not maintained between the two vehicles, the driver

of the Bus was not having time to apply the break at a safe

distance and, therefore, the Bus dashed into the rear part of the

Truck Troller causing multiple injuries to the respondent-claimant.

8. In the considered opinion of this Court, the evaluation of the

evidence and appreciation done by learned Tribunal does not

suffer from any infirmity and it has rightly been held by learned

Tribunal that the negligence of the driver of the Bus is writ large in

the present case. Thus, the judgment and award passed by

learned Tribunal does not call for any interference and the appeal

is dismissed.

9. The stay application and other pending applications, if any,

also stand disposed of.

(VINIT KUMAR MATHUR),J 15-SanjayS/-

(Uploaded on 11/02/2026 at 10:47:57 AM)

Powered by TCPDF (www.tcpdf.org)

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter