Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 1]

Rajasthan High Court - Jaipur

Badri Lal vs Manbhar Bai & Ors on 10 January, 2014

Author: Bela M. Trivedi

Bench: Bela M. Trivedi

    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR

SB CIVIL MISC. APPEAL NO.534/03.

BADRI LAL  APPELLANT.
VS
MANBHAR BAI & ANR.  RESPONDENTS.

DATE OF JUDGMENT :	  10TH JANUARY, 2014.

PRESENT
HON'BLE MS. JUSTICE BELA M. TRIVEDI

Mr. Sudesh Bansal for the appellant.

BY THE COURT :

1. The present appeal filed under Section 30 of the Workmen's Compensation Act, 1923 (hereinafter referred to as 'the said Act') is directed against the order 29.11.02 passed by the Commissioner, Workmen's Compensation, Kota (hereinafter referred to as 'the Commissioner') in Claim Petition NO. 50/2000, whereby the Commissioner has dismissed the claim petition of the appellant-claimant.

2. IN the instant case, it appears that the appellant-claimant had filed the claim petition alleging interalia that he was the driver of the jeep in question belonging to the respondent NO.1 Smt. Manbhar Bai and was getting monthly salary of Rs.3,000/- and that he received injuries on account of the accident which took place on 12.7.98 when he was driving the said jeep and when the said collided with the tree. According to the appellant, the respondent No.1 being the owner of the vehicle and the respondent NO.2 being the insurer, he was entitled to get the compensation under the provisions of the said Act.

3. The said claim petition was supported by the respondent NO.1 stating interalia that the appellant was her employee and the vehicle was insured with the respondent No.2. However, the said claim petition was resisted by the respondent No.2 Insurance Company denying the allegations made in the claim petition, more particularly about the relationship of the employee and employer between the appellant and the respondent No.1, who were the husband and the wife respectively. The Commissioner after appreciating the evidence on record dismissed the claim petition vide the impugned order.

4. It has been submitted by the learned counsel Mr. Sudesh Bansal for the appellant that the other persons travelling in the said jeep had also received injuries and they had filed claim petitions before the Motor Vehicle Accident Tribunal under the Motor Vehicles Act and that the said petitions were allowed by the Tribunal. According to him the Workmen's Compensation Act being beneficial legislation, the appellant should have been awarded the compensation under the M.V. Act, if the case of the appellant did not fall under the Workmen's Compensation Act. He has relied upon the decisions of the Gujarat High Court in case of Oriental Insurance Co. Ltd. Vs. Heirs & Lrs. Of deceased Kishorbhai Popatbhai Parsana 1(2000) ACC 610 and the decision of the M.P. High Court in case of Ramji Porte & Ors. Vs. Prembhai Patel & Ors. AIR 1998 Madhya Pradesh 257, in support of his submissions.

5. In the instant case, it is not disputed that the appellant and the respondents No.1 are the husband and wife respectively and that at the time of the alleged accident, the appellant was driving the jeep in question which was registered in the name of respondent No.1. Having regard to the relationship between the appellant and the respondent No.1 being that of husband and wife, the story of the appellant that he was the employee of his wife could not be believed. The Commissioner has rightly appreciated the evidence for holding that the appellant having failed to establish the existence of the relationship of the employer and employee between him and the respondent NO.1, his claim petition under the said Act was not maintainable under the law and the Commissioner has rightly dismissed the same.

6. The submission made by the learned counsel for the appellant to claim the compensation under the M.V. Act also could not be accepted for the simple reason that the claimant is required to exercise the option for filing the claim either in the M.V. Act or under the Workmen's Compensation Act, as per Section 167 of the M.V. Act. The appellant having exercised his option by filing the claim petition under the said Act, he could not be awarded the compensation treating the petition under the M.V. Act. In the case of Gujarat High Court relied upon by the learned counsel, the Insurance Company had agreed to pay the compensation having regard to the facts and circumstances of the case, which case is not applicable to the facts of the present case. The appeal being devoid of merits is dismissed.

(BELA M. TRIVEDI) J.

MRG.

All corrections made in the judgment/order have been incorporated in the judgment/order being emailed.

M.R. Gidwani PS-cum-JW