Punjab-Haryana High Court
Ravinder And Anr. vs Subhash Chand And Ors. on 25 January, 2006
Equivalent citations: 2007ACJ1365, (2006)143PLR108
JUDGMENT M.M. Kumar, J.
1. This petition filed under Article 227 of the Constitution prays for quashing order dated 20.8.2004 (P-3), passed by the learned Motor Accidents Claims Tribunal, Rewari, whereby the claim of the claimant-respondents has been permitted to be converted to Rs. 40,000/- under Section 163-A of the Motor Vehicles Act, 1988 (for brevity, 'the Act') by accepting their prayer for amendment of the claim petition.
2. Brief facts of the case are that on 13.6.2000, an accident had taken place in the area of Village Chandanwas. Tej Singh, who was travelling in Jeep No. RH-25F/6955 collided with Truck No.HR-46A/6856. Tej Singh, the occupant of jeep suffered head and other injuries and eventually he died on the spot. Claimant-respondent Nos. 1 to 3, who are claiming to be his legal heirs, filed a claim petition under Section 166 of the Act in the year 2000. At the stage when the parties have already produced evidence in support of their respective stand and the case was posted for rebuttal/arguments, claimant-respondents filed an application to convert the claim petition filed under Section 166 to that of Section 163-A of the Act. A copy of the application dated 3.4.2004 is Annexure P-l. The amendment application was contested. Eventually, the Tribunal allowed the application. The operative part of the order allowing the application reads as under:-
3. Learned Counsel for the petitioners has relied on a full bench judgment of Hon'ble Karnataka High Court rendered in Guruanna Vadi v. G.M. KSRTC 2002(1) A.C.J. 205, wherein it has been held that a claimant during the pendency of proceedings at the original or appellate stage can amend the claim petition made under Section 166 to a petition under Section 163-A of the M.V. Act. Similarly, a petition can be changed from Section 163-A to Section 166 M.V. Act, as per decision of Hon'ble Andhra High Court in "United India Insurance Co. v. M. Chanderma .
No authority, taking contrary view has been cited by the learned Counsel for the respondent.
4. In view of the legal position explained above in the authorities relied on by learned Counsel for the petitioners, as referred above, I allow the application. It is directed that as per the request of petitioners, present petition shall be treated only under Section 163-A of the Motor Vehicle Act. Come upon 2.9.2004 for rebuttal evidence, if any and final arguments.
3. Mr. Mohnish Sharma, learned Counsel for the petitioners, who are owner and the driver of the truck has argued that after taking a chance before the Tribunal by filing a claim petition under Section 166 of the Act and realising that their claim may not succeed by proving negligence on part of the offending vehicle, an effort has been made to convert the proceedings from Section 166 to Section 163-A of the Act. According to the learned Counsel, such a course would not be permissible in view of the judgment of the Supreme Court in the case of Deepal Girish Bhai Soni and Ors. v. United India Insurance Co. Ltd. Baroda (2004-2) 137 P.L.R. 271.
4. Mr. G.S. Gandhi, learned Counsel for the claimant-respondents has argued that in the judgment of the Supreme Court there is no bar created for converting the proceedings from the one under Section 166 to Section 163-A of the Act. According to the learned Counsel the question before the Court was entirely different. Mr. Gandhi has placed reliance on the Full Bench judgment of the Karnataka High Court rendered in the case of Guruanna Vadi v. G.M. KSRTC 2002(1) A.C.J. 205 and Anr. judgment of the Andhra Pradesh High Court in the case of United India Insurance Co. v. M. Chanderma , which have been cited by the learned Tribunal. He has also placed reliance on a judgment of this Court rendered in Civil Revision No. 5980 of 2003, titled as Jora Singh and Anr. v. Hardev Singh and Ors., decided on 14.2.2005.
5. After hearing learned Counsel for the parties, I am of the considered view that the course adopted by the Tribunal does not suffer from any legal infirmity warranting interference of this Court in exercise of jurisdiction under Article 227 of the Constitution. The provisions of the Act are in the nature of a social security, which provide for a distinct scheme. Those who has annual income of up to Rs. 40,000/- can take advantage of the aforementioned scheme. The Full Bench of Karnataka High Court fully supports the view taken by the Tribunal. Similar is the position with regard to the judgment of this Court rendered in the case of Jora Singh (supra). Even otherwise, there is no manifest injustice caused to the petitioners, which require interference of this Court.
6. Therefore, there is no merit in this petition.
7. Dismissed.