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 5, Cited by 2]

Punjab-Haryana High Court

Oriental Insurance Co. Ltd. vs Saroj And Ors. on 22 May, 2006

Equivalent citations: 2008ACJ594

Author: Uma Nath Singh

Bench: Uma Nath Singh

JUDGMENT
 

Uma Nath Singh, J.
 

1. Heard learned Counsel for the appellant and perused the record.

2. This F.A.O. arises out of a judgment/ award dated 16.1.2006 passed by learned Presiding Officer, Motor Accidents Claims Tribunal, Hisar in Petition No. 86 of 2005 granting a compensation of Rs. 2,66,000 in a death case.

3. It appears that on the date of accident, i.e., 9.7.2004, deceased Ram Niwas with his relatives Prithvi Singh and Jaivir Singh was standing at a bus stand waiting to board a bus for going to Agroha. At that time, at about 10 a.m., a Maruti Zen No. DL 6-C 5324 came from Adampur side at a very fast speed and was being driven rashly and negligently by driver Munish. While taking turn, Maruti Zen hit a motorcyclist, who was coining at a moderate speed. As a result, the driver of the motor cycle fell down on the road and, thereafter, the offending vehicle struck against the deceased Ram Niwas and his relatives Prithvi Singh and Jaivir Singh, who were standing at the bus stand. While Prithvi Singh and Jaivir Singh sustained injuries in the accident, Ram Niwas succumbed to multiple injuries on the spot itself. Injured Prithvi Singh and Jaivir Singh were shifted to Verma Hospital, Agroha. A claim of Rs. 20,00,000 was laid before the learned Tribunal in respect of the death of Ram Niwas. It appears that on the date of the accident, the deceased was only aged about 24 years. The claimants, i.e., Saroj, widow of the deceased was of 23 years; Preeti, their minor daughter of about 5 years; Bado Devi, the mother of the deceased of 45 years and Mani Ram, the father of the deceased of 50 years. The claimants examined Rajesh as PW 1, Sadhu Ram as PW 2, Ishwar as PW 3, Kela Devi as PW 4, Prithvi Singh as PW 5 and Santosh Saini as PW 6. They also placed certain documents, Exhs. P1 to P8 on record. The main submission of the learned Counsel for the appellant insurance company is that the claim petition entertained under Section 163A of the Motor Vehicles Act, 1988 (for short 'the Act') was itself not maintainable in terms of a judgment of the Hon'ble Supreme Court reported in Deepal Girishbhai Soni v. United India Insurance Co. Ltd. 2004 ACJ 934 (SC). Learned Counsel also admitted that the insurer was not granted permission under Section 170 of the Act to contest the claim. However, according to him, in terms of Section 149 of the Act, the insurer can question the maintainability of the claim under Section 163A of the Act. Admittedly, the insurance company would not be at liberty to challenge the compensation amount on any other ground.

4. We have carefully considered the submissions and also perused the impugned award. Learned Tribunal has assessed the monthly income of deceased at the rate of Rs. 2,000, which comes to Rs. 24,000 yearly. Looking to his age to be 24 years, the multiplier of 16 has been correctly applied to assess the dependency. Thus, the total amount was worked out to be Rs. 2,56,000. In addition to that, a sum of Rs. 10,000 has been awarded for transportation of the dead body and for funeral expenses. Thus, the compensation amount has come to Rs. 2,66,000.

5. We do not find any infirmity in the calculation of the amount nor is it under challenge before us. As regards the position of law, the Hon'ble Supreme Court in para 6 of the aforesaid judgment has held as under:

(6) The appellants had filed two claim petitions; one under Section 163A of the Act and the other under Section 166 thereof claiming compensation for a sum of Rs. 4,97,800 for the death of their mother Prabhaben as also a sum of Rs. 17,30,900 for the death of their father Girishbhai Soni. Proceeding on the basis that in terms of Section 163A of the Act, merely an interim relief was to be granted, learned Motor Accidents Claims Tribunal in the M.A.C. Petition No. 2133 of 1998 and M.A.C. Petition No. 2134 of 1998 vide its order dated 24.3.2000 awarded Rs. 4,20,500 and Rs. 11,74,500 respectively with interest at the rate of 12 per cent per annum from the date of the application till realisation. It is not in dispute that although while passing the said order the learned Tribunal considered the matter also on their own merits but directed that the applications filed by the appellants herein purported to be under Section 166 of the Act would be determined separately.

6. The judgment does not lay down a law that merely by setting up a claim on the basis of higher income, the claimants would be disqualified to lay a claim under Section 163A of the Act. Moreover, it appears from the ratio of that judgment that the provisions of Section 163A of the Act being beneficial piece of legislation in nature would not act as a bar in a case where the Tribunal comes to the finding that the income is below Rs. 40,000 per year. As regards the second limb of the submission of learned Counsel questioning the maintainability of claim petition under Section 149 of the Act, the contention appears to be absolutely irrelevant as this section relates to requirements of policies and extent of liabilities. Moreover, the insurance of the offending vehicle is not in question. Further the breach of condition of policy is not in question either.

7. Thus, F.A.O. No. 2184 of 2006, being devoid of merits, is hereby dismissed at the threshold.