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

Choudhary Construction Co vs Smt. Hurmi And Anr. (2026:Rj-Jd:8400)
2026 Latest Caselaw 2333 Raj

Citation : 2026 Latest Caselaw 2333 Raj
Judgement Date : 13 February, 2026

[Cites 13, Cited by 0]

Rajasthan High Court - Jodhpur

Choudhary Construction Co vs Smt. Hurmi And Anr. (2026:Rj-Jd:8400) on 13 February, 2026

[2026:RJ-JD:8400]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                    S.B. Civil Misc. Appeal No. 886/2006

Choudhary Construction Company, 132, Maharana Pratap Nagar,
Pali. Through its proprietor Mangilal Choudhary S/o Sh. Laduram
Ji, R/o Maharana Pratap Nagar, Pali.
                                                                       ----Appellant
                                       Versus
1. Smt. Hurmi W/o Late Sh. Sujaram Bheel, R/o Village Natrad,
Tehsil Chohtan, District Barmer.
2.     The Assistant Engineer, Public Works Department, Sub-
Divisional Desuri, Headquarter Sadari, District Pali (Proforma
Respondent).
                                                                    ----Respondents


For Appellant(s)             :     Mr. Nitin Ojha
For Respondent(s)            :     Mr. Kailash Trivedi
                                   Ms. Aishwarya Anand
                                   Mr. Tushar Jain



              HON'BLE MR. JUSTICE SANDEEP SHAH

Order

13/02/2026

1. The present appeal under Section 30 of the Workmen's

Compensation Act, 1923 (hereinafter referred to as "Act of 1923"

for the sake brevity) has been filed challenging the award dated

04.01.2006 passed by the learned Commissioner Workmen's

Compensation, Act, 1923, Pali, in W.C./Fatel Case No.17/99 "Mrs.

Hurmi v. Choudhary Construction & Co." whereby the claim filed

by respondent No.1 was allowed and compensation to the tune of

Rs.2,21,370/- plus penalty of Rs.55,343/- along with interest was

awarded in favour of the claimant and against the present

appellant and respondent No.2.

(Uploaded on 20/02/2026 at 01:33:47 PM)

[2026:RJ-JD:8400] (2 of 12) [CMA-886/2006]

2. Briefly stated, the facts of the case are that the respondent

No.1 - Smt. Hurmi filed a claim under Section 22 of the Act of

1923 against the appellant, respondent No.2 (i.e. PWD

Department), and one Nakouda Construction Company. It was

alleged in the claim petition that her son, Mr. Narayan Lal, aged 22

years, was employed by the appellant and respondent No.2 and,

on the fateful day of 24.12.1998, suffered injuries in an accident

arising out of and in the course of his employment, to which he

ultimately succumbed. The claimant further stated that the site of

the injury was at the premises of Nakouda Construction Company

which had been leased to the appellant, and the actual work

undertaken by the appellant over there was for the PWD

Department who was the principal employee. It was further

averred that the deceased was earning Rs.3000/- per month from

his employment under the appellant.

3. Post filing of the claim petition and appellant being thereby

proceeded ex-parte, an application was moved for seeking

deletion of the name of Nakouda Construction Company on the

ground that it had no role in the matter and that no employer-

employee relationship existed between the said company and the

deceased. The said application was allowed vide order dated

28.08.2001, and accordingly, the name of Nakouda Construction

Company was deleted from the array of parties.

4. Post filing of the claim petition, a reply came to be filed by

respondent No.2-PWD Department, denying the existence of any

employer-employee relationship between them and the deceased.

They further stated that if at all the deceased was employed under

the appellant or Nakouda Construction Company, then they had no

(Uploaded on 20/02/2026 at 01:33:47 PM)

[2026:RJ-JD:8400] (3 of 12) [CMA-886/2006]

details qua the same nor they were ever informed with regard to

any accident which occurred during the course of such

employment.

5. Post setting aside of ex-parte proceedings against the

appellant, a separate reply, denying the existence of an employer-

employee relationship between the appellant and the deceased

was filed. The appellant stated that no work was pending on the

date of accident and the entire work was completed on

21.12.1998. The appellant further denied that the deceased was

taken to Bangar Hospital after the accident, from which the

deceased later succumbed to injuries. Based on this, the appellant

requested the dismissal of the claim.

6. Learned Workmen's Compensation Commissioner framed six

issues for his adjudication wherein the issue No.1 was with regard

to the deceased being employed under the appellant as a

workmen on 24.12.1998. Issue No.2 was whether the deceased

expired on 24.12.1998 due to accident during the course of

employment under the appellant? In order to prove her case, the

respondent-claimant examined herself along with co-workers

Malaram and Motiram as witnesses, and also got exhibited certain

documents. For the appellant's defence, Sh. Mangilal Choudhary,

the proprietor of the firm, got himself examined. On the other

hand, on behalf of respondent No.2-PWD Department, Sh.

Megharam, Sh. Murlidas Vaishnav and Sh. Narayanlal Suthar were

examined as witnesses and they also exhibited certain documents.

7. The learned Commissioner, thereafter, proceeded to

adjudicate the matter while deciding all the issues in favour of the

claimant, holding both the appellant and the respondent No.2-

(Uploaded on 20/02/2026 at 01:33:47 PM)

[2026:RJ-JD:8400] (4 of 12) [CMA-886/2006]

PWD Department jointly and severally liable for payment of the

amount, as specified supra, while holding that the respondent -

PWD Department was the principal employer while the appellant

was immediate employer of the deceased and that the death

occurred due to accident during the course of employment. Being

aggrieved against the same, though no appeal has been filed by

the respondent No.2-PWD Department, the appellant has filed the

present appeal.

8. Learned counsel for the appellant submits that as far as the

issue of wages and the compensation paid is concerned, there is

no dispute that, the Commissioner, while deciding the amount of

compensation, has decided the claim while treating the salary at

the minimum i.e. Rs.2,000/- as specified in the Schedule

appended with the Act of 1923. He thus asserted that the issue

with regard to the salary and the amount of compensation is not

been pressed, however, he challenges the impugned award to the

extent of issue Nos.1 and 2, which were decided against the

appellant, inasmuch as, the appellant has asserted that there was

no employer-employee relationship between the appellant and the

deceased.

9. Learned counsel for the appellant further submits that the

learned Commissioner has decided the issue Nos.1 and 2 simply

based upon the FIR, site plan and post-mortem report prepared

wherein the presence of Mohanlal (brother of the appellant) has

been shown. The FIR emphasizes the fact that the incident

occurred at the appellant's site, while specifically stating that the

deceased was employed by the appellant. However, the counsel

contends that although these documents were exhibited, Mohan

(Uploaded on 20/02/2026 at 01:33:47 PM)

[2026:RJ-JD:8400] (5 of 12) [CMA-886/2006]

Lal, who submitted the FIR, was not examined as a witness, nor

was any application filed to summon him. Therefore, the counsel

asserts that the FIR and site plan cannot be relied upon, as they

do not meet the definition of public documents under Section 74

of the Indian Evidence Act, 1872. He further asserts that no other

document has been placed on record by the claimant to show the

existence of employer-employee relationship and in absence of the

same, the finding given by the learned Commissioner cannot be

sustained whatsoever. He thus submits that on this pure point of

law, the judgment impugned deserves to be quashed and set

aside.

10. Per contra, learned counsel for the respondent-claimant

asserts that as far as the findings given by the Commissioner are

concerned, the same are well reasoned and based upon

consideration of the entire evidence, oral as well as documentary.

He further submits that the proprietor of the claimant, Sh. Mangi

Lal, had appeared as a witness and he himself used to prepare the

muster rolls and has the entire record of the employees working

under him. However, the same was not produced and adverse

inference was thus, required to be drawn against him. He further

asserts that the Commissioner has rightly relied upon the

document annexed i.e. FIR as the same falls within the definition

of public document under Section 74 of the Indian Evidence Act,

1872. He further asserts that the appellant had got examined,

witnesses Malaram and Motiram, who were working along with the

deceased, to fortify the factum of the deceased being employed

under the appellant and further to fortify the fact that the incident

took place during the course of employment of the deceased at

(Uploaded on 20/02/2026 at 01:33:47 PM)

[2026:RJ-JD:8400] (6 of 12) [CMA-886/2006]

the factory premises of the appellant. He thus submits that

learned Commissioner has rightly considered the entire record and

passed the award impugned, which calls for no interference. He

further submits that the appellant has not been able to point out

any substantial question of law involved in the present case and in

absence of the same, appeal cannot be entertained under Section

30 of the Act of 1923.

11. Learned counsel for respondent No.2-PWD Department has

though supported the appellant, however, has admitted that no

appeal has been filed by respondent No.2-PWD Department and

he also was not in a position to dispute the fact that learned

Commissioner has considered the entire evidence prior to passing

the order in question. He, however, tried to assert that there was

no privity of contract between the Department and the appellant

as on the date of the incident.

12. Needless to emphasize that respondent No.2-PWD

Department has not challenged the award and has accepted the

award. Thus, the claim inter se between respondent No.2-PWD

Department and the appellant cannot be adjudicated while

deciding the present appeal.

13. Heard learned counsel for the parties and perused the

material available on record.

14. A bare perusal of the claim will reveal that the claimant has

specifically emphasized that the deceased was working as an

employee/labourer under the appellant and that he expired during

the course of employment at the premises of the appellant. The

above-mentioned assertion was further proved by the claimant

when she appeared in the witness-box and the claim was

(Uploaded on 20/02/2026 at 01:33:47 PM)

[2026:RJ-JD:8400] (7 of 12) [CMA-886/2006]

supported by two more witnesses, who were present at the site

along with the deceased and were working under the appellant at

the relevant date i.e. Malaram and Motiram. Both the above-

mentioned witnesses have remained firm on their stand during the

course of their cross-examination also and have rather stated that

post accident, Mohanlal (brother of the proprietor of appellant-

firm), took the deceased to the police station and had lodged the

FIR, post which the site plan was prepared and the post mortem

report was prepared. The above-mentioned documents are part of

the record.

15. A perusal of the FIR will reveal that Mohanlal himself took

the deceased to the hospital and during the course of treatment,

the deceased succumbed to the injury. Mohan Lal has stated in the

FIR, that the deceased was working as an employee under the

appellant-firm and during the course of his employment, the

accident happened. Needless to emphasize that, Mohan Lal is real

brother of Mangilal i.e. the proprietor of the appellant-firm. Based

upon the FIR in question, the site plan and the post mortem report

were prepared, again fortifying the factum of accident occurring

during the course of employment at the site of the appellant-firm.

16. The proprietor of the appellant-firm, Mangilal, on the

contrary, had refused his knowledge about the incident while

asserting that at the relevant time, he was not present at the site

and was at Sumerpur. He has further denied the knowledge of

lodging of any complaint/FIR by Mohanlal but has admitted that

Mohan Lal is his real brother and he lived at Pali along with the

appellant. He has further admitted that he used to keep the record

(Uploaded on 20/02/2026 at 01:33:47 PM)

[2026:RJ-JD:8400] (8 of 12) [CMA-886/2006]

of all the employees working under him, however, he has not

produced the same.

17. The above-mentioned fact of non-production of the record

itself was sufficient to draw adverse inference against the

appellant. However, in the present case, the learned

Commissioner had not delved into the above-mentioned aspect

and has decided the case based upon the evidence available and

the document i.e. the FIR, the site inspection report, etc.

18. The argument tried to be raised by the learned counsel for

the appellant with regard to non-production of Mohanlal, the

person who had lodged the FIR being fatal, as also with regard to

the learned Commissioner erring in law while relying upon the

document i.e. FIR, the same being not a public document as per

Section 74 of the Evidence Act, 1872 are concerned, the same are

noted to be discarded. As regards the proof of documents is

concerned, Section 35 of the Evidence Act, 1872 would be

relevant which provides as under:

"35. Relevancy of entry in public 1[record of an electronic record] made in performance of duty.- An entry in any public or other official book, register or 1[record or an electronic record], stating a fact in issue or relevant fact, and made by a public servant in the discharge of his official duty, or by any other person in performance of a duty specially enjoined by the law of the country in which such book, register or 1[record or an

electronic record] is kept, is itself a relevant fact."

19. A bare reading of the same will reveal that any entry made

in the Register, Official Book etc. stating a relevant fact and made

by public servant in discharge of his official duty, is itself a

relevant fact.

(Uploaded on 20/02/2026 at 01:33:47 PM)

[2026:RJ-JD:8400] (9 of 12) [CMA-886/2006]

20. Needless to emphasize that FIR, which was lodged, is one of

such document, the details in which were drawn by the Officer

concerned in discharge of his official duty. Had it been a case

where a document is not a public document, then definitely the

contents of the documents were required to be proved by the

person based upon whose information the entry in question was

made. However, as far as the FIR is concerned, the same is a

public document as defined under Section 74 of the Evidence Act,

1872 which provides as under:

"74. Public documents. - The following documents are public documents:-

(1)Documents forming the acts, or records of the acts -

(i)of the sovereign authority;

(ii)of official bodies and tribunals; and

(iii)of public officers, legislative, judicial and executive, 1[of any part of India or of the Commonwealth], or of a foreign country;

(2)public records kept 2[in any State] of private documents."

21. Section 77 of the Indian Evidence Act, 1872 further specifies

that the certified copy of public document can be produced as a

proof of contents of the public document. The only issue for

consideration is thus whether the FIR in question can be said to be

a public document or not. The issue in this regard was set to rest

by a judgment passed by Co-ordinate Bench of this Court in"

"Rajasthan State Road Transport Corporation vs. Nand

Kishore & Ors." 2001 SCC OnLine Raj 94, wherein this Court

while dealing with the case of Motor Accident Claims which

pertained to almost identical facts, wherein too the factum of

accident being part of the FIR was emphasized and the Tribunal

had awarded the claim in favour of the claimant and the

(Uploaded on 20/02/2026 at 01:33:47 PM)

[2026:RJ-JD:8400] (10 of 12) [CMA-886/2006]

corporation had filed an appeal again laying a challenge to the

claim based upon the fact that the FIR cannot be the basis for

adjudication as the same is not a public document. This Court held

the FIR to be a public document and that it could be relied upon

with the aid of Section 35 of the Evidence Act, 1872. The Court

held as under as under:-

"5. I have scrutinised and evaluated the evidence on record. The claimants placed on record the First Information Report Exs. 5 and 6. Undisputedly the crime report Ex. 5 of the said accident was lodged promptly with the concerned police station with brief narration as to how accident had taken place. Ex. 9 is prepared by the Station House Officer (SHO), Police Station, Sadari, who investigated the crime case registered in respect of the accident. Though, Exs. 5, 6 and 9 were tendered in evidence by the claimants without there being any objection raised against the marking/exhibiting documents from the other side, F.I.R., Site- map and Site Inspection Memo were prepared by the police officer while investigating into the offence disclosed in F.I.R. The Police Officer is a public servant and the Site Inspection Map and Site Inspection Memo are record made in discharge of his Official duties, and entries in such record are relevant fact under Section 35 of the Indian Evidence Act and as such those documents are public documents as these are prepared by public servant while discharing his official duties and as such admissible in evidence.

8. Thus, it is well settled that strict provisions of Evidence Act are not to be insisted by the Tribunal on limited jurisdiction. The Tribunals while dealing the cases for compensation arising out of Motor Vehicle accident are to follow such summary procedure as it thought fit and the certified copy of the F.I.R., Inspection Map and Site Inspection Memo Panch Nama, Injury Report or the Post Mortem Report, as the case may be, and, other relevant documents prepared by the police or the doctor while discharging official duty are admissible in evidence without there being a formal proof."

22. The Hon'ble Apex Court also had an occasion to consider the

issue as to whether the FIR would be a public document or not. In

(Uploaded on 20/02/2026 at 01:33:47 PM)

[2026:RJ-JD:8400] (11 of 12) [CMA-886/2006]

the case of "Harendra Rai vs. State of Bihar" (2023) 13 SCC

563, the Hon'ble Apex Court, while considering the provisions of

Cr.P.C. and the Evidence Act, has held the FIR to be a public

document under Section 74 of the Evidence Act, 1872 while

considering the judgments passed by various High Courts on the

issue in hand and endorsing their view.

23. Thus, the argument raised by the counsel for the appellant

has already been answered in negative by this Hon'ble Court as

well as the Hon'ble Apex Court also. Further the provisions of

Sections 35, 56, 57 & 74 of the Evidence Act, 1872 leave no iota

of doubt that the FIR being a public document, the contents of the

same can be considered, while adjudicating a claim under the Act

of 1923, more particularly, the same being summary proceedings

and strict rules of evidence not applying to the same.

24. The learned Commissioner has considered the entire

evidence and thereafter proceeded to pass the award impugned

while treating the deceased to be under the employment of the

appellant-firm and the accident being caused during the course of

employment. The claimant has been able to prove her stand with

the aid of the witnesses working along with the deceased i.e.

Motiram and Malaram and further with the aid of the documents

i.e. FIR, Post mortem Report, etc. to fortify the factum of the

incident taking place on the fateful day at the site in question

where the deceased was working under the employment of the

appellant. The appellant, on the other hand, has not been able to

place any document or evidence on record to substantiate his

defence.

(Uploaded on 20/02/2026 at 01:33:47 PM)

[2026:RJ-JD:8400] (12 of 12) [CMA-886/2006]

25. In view of the above-mentioned facts, no substantial

question of law is involved in the present case and the present

appeal is bereft of merit. The learned Commissioner concerned

has rightly considered the entire evidence while allowing the claim

of the claimant.

26. Therefore, the appeal is dismissed while affirming the award

dated 04.01.2006 passed by the learned Commissioner

Workmen's Compensation, Pali, in W.C./Fatal Case No.17/99 "Mrs.

Hurmi v. Choudhary Construction & Co."

27. The record of the case be sent back forthwith.

(SANDEEP SHAH),J 7-charul/-

(Uploaded on 20/02/2026 at 01:33:47 PM)

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