Tuesday, 21, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Basthi Kasim Saheb Vs. Mysore State Road Transport Corporation & Ors [1990] INSC 347 (12 November 1990)
1990 Latest Caselaw 347 SC

Citation : 1990 Latest Caselaw 347 SC
Judgement Date : Nov/1990

    
Headnote :
The appellant was on a bus operated by the Mysore State Road Transport Corporation when it was involved in an accident that caused him serious injuries.

The appellant is seeking Rs. 75,000 in compensation. The respondents contested the claim, arguing that the accident was not due to reckless or negligent driving, but rather an unfortunate incident for which no one could be held accountable.

The Motor Accidents Claims Tribunal acknowledged the claimant\'s position that the accident resulted from the driver\'s rash and negligent behavior, but awarded only Rs. 35,000 in compensation.

Both the appellant and the Road Transport Corporation appealed the decision. However, the High Court concurred with the respondents, stating that the bus was not being driven at excessive speed and that it was merely an unfortunate accident with no one to blame.

Before this Court, the appellant\'s counsel argued that the High Court incorrectly concluded that the bus was not driven negligently or at high speed.
 

Basthi Kasim Saheb Vs. Mysore State Road Transport Corporation & Ors [1990] INSC 347 (12 November 1990)

Sharma, L.M. (J) Sharma, L.M. (J) Kania, M.H.

CITATION: 1991 AIR 487 1990 SCR Supl. (2) 658 1991 SCC (1) 298 JT 1990 (4) 371 1990 SCALE (2)982

ACT:

Motor Vehicles Act: Section 110A--Resipsa loquitur--Applicability of--Whether driver of vehicle acts with due care---To be ascertained from facts of case.

HEAD NOTE:

The appellant was travelling in a bus belonging to the Mysore State Road Transport Corporation when the bus was involved in an accident resulting in serious injuries to the appellant.

The appellant claims Rs.75,000 as compensation. The respondents resisted the claim inter alia on the ground that the accident did not happen as a result of rash and negli- gent driving, but was just a case of an unfortunate accident in which no responsibility could be fastened on anybody.

The Motor Accidents Claims Tribunal accepted the case of the claimant that the accident took place on account of rash and negligent act of the driver, but allowed the claim for Rs. 35,000 only.

Both the appellant and the Road Transport Corporation filed appeals. The High Court, however, agreed with the respondents that the bus was not driven at high speed and it was just a case of an unfortunate accident in which no responsibility could be fastened on anybody.

Before this Court it was contended on behalf of the appellant that the High Court wrongly assumed that the bus was not driven negligently and with a high speed.

Allowing the appeal, setting aside the judgment of the High Court and restoring the decree passed by the Trial Court, this Court,

HELD: (1) While driving on a good wide multi-lane road, it may be permissible to drive a vehicle at a comparatively higher speed but, it will be highly unsafe to do so when circumstances are not favourable.

659 The question whether a driver has been acting with due care is to be judged in that background. [661D-E]

(2) The evidence in the case indicates that there was no traffic on the road at the time of the accident. No untoward incident took place like sudden failure of the brakes or an unexpected stray cattle coming in front of the bus, and still the vehicle got into trouble. In absence of any unex- pected development it was for the driver to have explained how, this happened, and there is no such explanation follow- ing. In such a situation the principle of res ipsa loquitur applies. [662A-B]

(3) The burden in such a situation is on the defendant to show that the driver was not negligent and that the accident might, more probably, have happened in a manner which did not connote negligence on his part, but the de- fence has failed to produce any evidence to support such a possibility. [662C]

 

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 : IDRC

 
 
Latestlaws Newsletter