Calcutta High Court (Appellete Side)
Rekha Gope Anr Ors vs The New India Assurance on 13 July, 2023
13.07.2023
Item No.5
gd/ssd/ab
FMAT/502/2020
REKHA GOPE ANR ORS.
VS
THE NEW INDIA ASSURANCE
CO. LTD AND ANR.
Mr. Amit Kumar Roy
..for the Petitioners.
Mr. Rajesh Singh
..for the Respondents.
This appeal is preferred against the judgment and award dated 24th July, 2019 passed by the learned Additional District Judge-cum-Judge, Motor Accident Claims Tribunal, 3rd Court, Asansol, Paschim Bardhaman in MAC Case No.173 of 2013 granting compensation of Rs.5,00,000/- together with interest in favour of the claimants by moulding the application under Section 166 of the Motor Vehicles Act, 1988 to one under Section 163A of the Act.
The brief fact of the case is that on 1st October, 2013 at about 7.30 p.m. while the victim was returning to his residence at Chapui Khas Colliery from Jubilee More under Asansol PS(N) by riding a motorcycle bearing No.WB-42-S/8367 on National Highway-II (bypass road) and when he reached near Mahindra Showroom under PS Asansol (S) one Tata Indica Car bearing Registration No.WB-38-K/3744 driven in a rash and negligent manner dashed the 2 victim from behind, as a result of which, he fell down on the road and sustained injuries. Immediately the local people shifted the victim to Sub-Divisional Hospital at Asansol where the victim succumbed to his injuries on the same day and died. On account of sudden demise of the victim the claimants being the widow, mother, minor son and minor daughter filed application for compensation of Rs.17,00,000/- under Section 166 of the Motor Vehicles Act.
The claimants in order to establish their case examined three witnesses and produced documents which have been marked as Exhibits-1 to 14/b respectively.
The respondent no.1-insurance company did not adduce any evidence.
By order dated 3rd January, 2023 service of notice of appeal upon respondent no.2-owner of the offending vehicle has been dispensed with since he did not contest the claim application.
Upon considering the materials on record and the evidence adduced on behalf of the claimants, the learned tribunal moulded the application of the claimants under Section 166 of the Motor Vehicles Act to one under Section 163A of the Act on the ground that rash and negligent driving on the part of the driver of the offending vehicle is not proved, however, since the involvement of the offending vehicle was 3 established, hence it granted compensation of Rs. 5,00,000/- together with interest in favour of the claimants under Section 163A of the Act.
Being aggrieved by and dissatisfied with the impugned judgment and award, the claimants have preferred the present appeal.
Mr. Amit Ranjan Roy, learned advocate for the appellants-claimants submits that the learned tribunal erred in holding that the claimants have failed to prove the rash and negligent act of the driver of the offending vehicle without considering the evidence of PW-3, sole eyewitness to the occurrence who has categorically stated of such fact before the court. He further submits that evidence of the sole eyewitness with regard to the rash and negligent act has been well corroborated upon filing of charge-sheet under the relevant provisions of the Indian Penal Code against the driver of the offending vehicle by the investigating agency. Thus, the compensation should be quantified by applying principles under Section 166 of the Motor Vehicles Act. Referring to the evidence of PW-2, Income Tax Inspector who produced the income tax returns of the deceased for assessment years 2011-12, 2012-13 and 2013-14 marked as Exhibits-14, 14/a and 14/b respectively, he submits that the annual income of the deceased should be considered at Rs.2,12,200/-. Furthermore, he submits that since at the time of the accident the 4 victim was 34 years of age and had jewellery business, hence, following the observation of Hon'ble Supreme Court passed in National Insurance Company Limited versus Pranay Sethi and Others reported in (2017) 16 SCC 680, the claimants are entitled to an amount equivalent to 40% of the annual income of the deceased towards future prospect and further, they are also entitled to general damages under the conventional heads. The deduction towards personal and living expenses of the deceased should be 1/3rd of his annual income. In light of the aforesaid submissions, he prays for enhancement of the compensation amount.
In reply to the contentions raised on behalf of the appellants-claimants, Mr. Rajesh Singh, learned advocate for respondent no.1-insurance company submits that the claimants have failed to establish the factum of rash and negligent driving on the part of the offending vehicle by adducing the evidence of the sole eyewitness whose evidence is full of glaring discrepancies. Referring to the evidence of PW-3, sole eyewitness, he submits that the witness in cross- examination has contradicted the time of occurrence, the model of the alleged offending vehicle, the colour of the offending vehicle, the colour of the motorcycle driven by the victim on the relevant date of accident and the time of the admission of the victim to the hospital. He further submits that in his cross- 5 examination PW-3 stated that he accompanied the victim to the hospital and the victim died after 2/3 days whereas the PM report shows date and time of death to be 1st October, 2013 at 9.30 pm. For such reasons and glaring discrepancies, the evidence of the sole eyewitness is not acceptable. Apart from PW-3, there is no substantive evidence in support of rash and negligent act of the driver of the offending vehicle and, therefore, the learned tribunal rightly held that the claimants have failed to prove the rash and negligent act of the driver of the offending vehicle. In an application under Section 166 of the Motor Vehicles Act, the proof of rash and negligent act of the driver of the offending vehicle is a sine qua non and a mandatory fact which has to be established before the court to have entitlement of compensation under the said provisions of the Act. In support of his aforesaid contentions, he relies on the following decisions of Hon'ble Supreme Court:
I) Deepal Girishbhai Soni and Ors. versus United India Insurance Co. Ltd., Baroda reported in (2004) 5 SCC 385 II) Surender Kumar Arora and Ors. versus Manoj Bisla and Ors. reported in (2012) 4 SCC 552 6 III) Reshma Kumari and Ors. versus Madan Mohan and Anr. reported in 2013 (2) T.A.C. 369 (S.C.) IV) Minu B. Mehta and Ors. versus Balkrishna Ramchandra Nayan and Ors. reported in (1977) 2 SCC 441 V) Lachoo Ram and Ors. versus Himachal Road Transport Corpn. And Ors.
reported in (2014) 13 SCC 254 VI) Nishan Singh and Ors. versus Oriental Insurance Company Ltd. and Ors.
reported in (2018) 6 SCC 765 He further submits that since the rash and negligent act of the driver of the offending vehicle has not been established, hence the claimants cannot claim compensation under Section 166 of the Motor Vehicles Act. However, since the tribunal has moulded the relief and the insurance company pursuant to such order has satisfied the award, hence, the claimants in this appeal should not be worse off to have an order of refund of the amount received.
Mr. Roy, learned advocate for the appellants- claimants, per contra, submits that the insurance company has not led any evidence of rebuttal despite taking leave under Section 170 of the Act and, therefore, since the insurance company has failed to discharge its onus, the evidence led by the claimants 7 for establishing the fact of rash and negligent act of the driver of the offending vehicle requires to be accepted by the Court as those are not challenged. In support of his contention, he relies on the following decisions:
I) Bimla Devi and Ors. versus Himachal Road Transport Corporation and Ors.
reported in 2009 (2) T.A.C. 693 (S.C.) II) Anita Sharma & Ors. versus The New India Assurance Co. Ltd. & Anr.
reported in 2021 SAR (Civ) 1 III) The New India Assurance Co. Ltd.
versus Mita Samanta and Ors. reported in 2010 ACJ 2212.
He further submits that this court has the occasion to deal with the judgments rendered by Hon'ble Supreme Court in Lachoo Ram (supra) and Nishan Singh (supra), Reshma Kumari (supra) in FMA 467 of 2018 [The Oriental Insurance Co. Ltd. v. Diana George (Chakraborty) & Ors.] wherein a similar argument was advanced by the insurance company and the Hon'ble Court observed that the ratio of the aforesaid decisions of the Hon'ble Court is not applicable. He further submits that once the involvement of the vehicle is established, the tribunal is duty bound to assess the quantum of compensation in terms of Section 166 of the Motor Vehicles Act and in 8 support of his contention he relies on the following decisions of Hon'ble Supreme Court:
I) Pushpabai Parshottam Udeshi and Ors.
versus M/s. Ranjit Ginning and Pressing Co. Pvt. Ltd. and Anr. reported in 1977 (2) SCC 745 II) Kaushnuma Begum and Ors. versus New India Assurance Co. Ltd. Ors.
reported in 2001 (1) T.A.C. 649 (S.C.) Upon hearing the learned advocates for respective parties, the preliminary issue that has fallen from consideration at the very outset is whether in an application under Section 166 of the Motor Vehicles Act the claimants are to establish the fact of rash and negligent act of the driver of the offending vehicle or not.
The three Judges Bench in Deepal Girishbhai Soni (supra) has observed as follows:
"18. A claim for damages owing to injuries suffered by reason of negligence on the part of the driver of a motor vehicle used to be governed only by the law of tort. The Indian Motor Vehicles Act, 1914 is the first enactment relating to motor vehicles. The Motor Vehicles Act, 1939 which replaced the 1914 Act consolidated and amended the law relating to motor vehicles in India. Under the 1939 Act as also the Fatal Accidents Act, 1855 compensation was solely based on law of tort. The civil courts had the jurisdiction to try a suit claiming compensation by plaintiffs for injuries or damages suffered by them from a 9 party whose action had inflicted the injury. In the year 1956, the Motor Accidents Claims Tribunals were established to deal with such claims purported to be for providing speedy trial. However, proof of negligence was a condition precedent for grant of compensation under the 1939 Act.
19. The 85th Law Commission in its report submitted in May 1980, proposed two new measures i.e. (i) introduction of Section 92-A in the Motor Vehicles Act, 1939 by which the doctrine of liability without fault was to be introduced, and
(ii) the imposition of strict liability as regards death or bodily injury caused by an accident of the nature specified in Section 110(1) thereof.
Recommendations were also made by the Law Commission to the effect that claim on fault basis should be barred but the same had not been accepted by Parliament.
20. While making the aforementioned recommendations, the Commission referred to the following observations made by this Court in Bishan Devi and Ors. v. Sirbaksh Singh and Anr. [(1980) 1 SCR 300] :
"The law as it stands requires that the claimant should prove that the driver of the vehicle was guilty of rash and negligent driving."
21. By reason of Sections 92-A, 92-B in the Motor Vehicles Act, 1939 inserted in the year 1982, a sum of Rs 15,000 was to be provided in case of death and a sum of Rs 75,000 in respect of permanent disablement by introducing the concept of "no-fault liability". The amount of compensation, however, had been revised from time to time.
22. The Law Commission furthermore recommended for laying of a scheme in terms whereof the victims of "hit-and-run accident"
could claim compensation where the identity of 10 the vehicle involved in the accident was unknown. Yet again, the 199th Law Commission in its report submitted in 1987 stated the law as it stood then in the following terms:
"the law as it stands at present, save the provisions in Chapter VII-A inserted by the Motor Vehicles (Amendment) Act, 1982, enables the victim or the dependants of the victim in the event of death to recover compensation on proof of fault of the person liable to pay the compensation and which fault caused the harm"
41. Section 140 of the Act dealt with interim compensation but by inserting Section 163-A, Parliament intended to provide for the making of an award consisting of a predetermined sum without insisting on a long-drawn trial or without proof of negligence in causing the accident. The amendment was, thus, a deviation from the common law liability under the law of torts and was also in derogation of the provisions of the Fatal Accidents Act. The Act and the Rules framed by the State in no uncertain terms suggest that a new device was sought to be evolved so as to grant a quick and efficacious relief to the victims falling within the specified category. The heirs of the deceased or the victim in terms of the said provisions were assured of a speedy and effective remedy which was not available to the claimants under Section 166 of the Act.
52. It may be true that Section 163-B provides for an option to a claimant to either go for a claim under Section 140 or Section 163-A of the Act, as the case may be, but the same was inserted ex abundanti cautela so as to remove any misconception in the minds of the parties to the lis having regard to the fact that both relate to the claim on the basis of no-fault liability. Having regard to the fact that Section 166 of the Act provides for a complete machinery for laying a claim on fault liability, the question of giving an 11 option to the claimant to pursue their claims both under Section 163-A and Section 166 does not arise. If the submission of the learned counsel is accepted the same would lead to an incongruity.
59. The question may be considered from different angles. As for example, if in the proceedings under Section 166 of the Act, after obtaining compensation under Section 163-A, the awardee fails to prove that the accident took place owing to negligence on the part of the driver or if it is found as of fact that the deceased or the victim himself was responsible therefor as a consequence whereto the Tribunal refuses to grant any compensation; would it be within its jurisdiction to direct refund either in whole or in part of the amount of compensation already paid on the basis of structured formula? Furthermore, if in a case the Tribunal upon considering the relevant materials comes to the conclusion that no case has been made out for awarding the compensation under Section 166 of the Act, would it be at liberty to award compensation in terms of Section 163-A thereof.
60. The answer to both the aforementioned questions must be rendered in the negative. In other words, the question of adjustment or refund will invariably arise in the event if it is held that the amount of compensation paid in the proceedings under Section 163-A of the Act is interim in nature.
61. It is, therefore, evident that whenever Parliament intended to provide for adjustment or refund of the compensation payable on the basis of no-fault liability, as for example, Sections 140 and 161 in case of hit-and-run motor accident, from the amount of compensation payable under the award on the basis of fault liability under Section 166 of the Act, the same has expressly been provided for and having regard to the fact 12 that no such procedure for refund or adjustment of compensation has been provided for in relation to the proceedings under Section 163-A of the Act, it must be held that the scheme of the provisions under Sections 163-A and 166 are distinct and separate in nature.
66. We may notice that Section 167 of the Act provides that where death of, or bodily injury to, any person gives rise to claim of compensation under the Act and also under the Workmen's Compensation Act, 1923, he cannot claim compensation under both the Acts. The Motor Vehicles Act contains different expressions as, for example, "under the provision of the Act", "provisions of this Act", "under any other provisions of this Act" or "any other law or otherwise". In Section 163-A, the expression "notwithstanding anything contained in this Act or in any other law for the time being in force" has been used, which goes to show that Parliament intended to insert a non obstante clause of wide nature which would mean that the provisions of Section 163-A would apply despite the contrary provisions existing in the said Act or any other law for the time being in force. Section 163-A of the Act covers cases where even negligence is on the part of the victim. It is by way of an exception to Section 166 and the concept of social justice has been duly taken care of."
In Surender Kumar Arora (supra) has observed as follows:
"8. Admittedly, the petition filed by the claimants was under Section 166 of the Act and not under Section 163A of the Act. This is not in dispute. Therefore, it was the entire responsibility of the parents of the deceased to have established that Respondent No. 1 drove the vehicle in a rash and 13 negligent manner which resulted in the fatal accident. Maybe, in order to help Respondent No. 1, the claimants had not taken up that plea before the Tribunal. Therefore, High Court was justified in sustaining the judgment and order passed by the Tribunal. We make it clear that if for any reason, the claimants had filed the petition under Section 163A of the Act, then the dicta of this Court in the case of Kaushnuma Begum, MANU/SC/0002/2001: 2001 ACJ 428 (SC), would have come to the assistance of the claimants."
In Reshma Kumari (supra) has observed as follows:
"2. We are concerned with the above reference. Before we refer to the provisions contained in Sections 163A and 166 of the 1988 Act, it is of some relevance to notice the background in which the Parliament considered it necessary to bring in the provisions of no fault liability on the statute. It so happened that in Minu B. Mehta and Anr. v. Balkrishna Ramchandra Nayan and Anr.[9] , a three-Judge Bench of this Court while considering the question whether the fact of injury resulting from the accident involving the use of a vehicle on the public road is the basis of a liability and that it is not necessary to prove any negligence on the part of the driver, held that the liability of the owner of the car to compensate the victim in a car accident due to the negligent driving of his servant is based on the law of tort and before the master could be made liable it is necessary to prove that the servant was acting during the course of his employment and that he was negligent. This Court held that the concept of owner's liability without any negligence is opposed to the basic principles of law. The mere 14 fact that a person died or a party received an injury arising out of the use of a vehicle in a public place cannot justify fastening liability on the owner. This Court noticed a judgment of Madras High Court in M/s Ruby Insurance Co. v. Govindaraj, (A.A.O. Nos. 607 of 1973 and 296 of 1974) decided on December 13, 1976 wherein the necessity of having social insurance to provide cover for the claimants irrespective of proof of negligence to a limited extent was suggested. This Court said "unless these ideas are accepted by the legislature and embodied in appropriate enactments Courts are bound to administer and give effect to the law as it exists today. We conclude by stating that the view of the learned Judges of the High Court has no support in law and hold that proof of negligence is necessary before the owner or the insurance company could be held to be liable for the payment of compensation in a motor accident claim case".
11. On the other hand, by making an application for compensation arising out of an accident under Section 166 it is necessary for a claimant to prove negligence on the part of the driver or owner of the vehicle. The burden is on the claimant to establish the negligence on the part of the driver or owner of the vehicle and on proof thereof, the claimant is entitled to compensation. We are confronted with the question, whether while considering an application for compensation made under Section 166, the multiplier specified in the Second Schedule can be taken to be guide for determination of amount of the compensation." In Minu B. Mehta (supra) has observed as follows:
"27. Section 110(1) of the Act empowers the State Government to constitute, one or more Motor 15 Accidents Claims Tribunals for such area as may be specified for the purpose of adjudicating upon claims for compensation in respect of accidents involving the death or bodily injury to persons. The power is optional and the State Government may not constitute a Claims Tribunal for certain areas. When a claim includes a claim for compensation the claimant has an option to make his claim before the Civil Court. Regarding claims for compensation therefore in certain eases Civil Courts also have jurisdiction. If the contention put forward is accepted so far as the Civil Court is concerned it would have to determine the liability of the owner on the basis of common law or torts while the Claims Tribunal can award compensation without reference to common law or torts and without coming to the conclusion that the owner is liable. The concept of owner's liability without any negligence is opposed to the basic principles of law. The mere fact that a party received an injury arising out of the use of a vehicle in a public place, cannot justify fastening liability on the owner. It may be that a person bent upon committing suicide may jump before a car in motion and thus get himself killed. We cannot perceive by what reasoning the owner of the car could be made liable. The proof of negligence remains the lynch pin to recover compensation. The various enactments have attempted to mitigate a possible injury to the claimant by providing for payment of the claims by insurance."
In Lachoo Ram (supra) has observed as follows:
"10. But simply the involvement of the bus in the accident cannot make the Respondent liable to pay compensation unless it can be held on the 16 basis of materials on record that the accident was caused by rash and negligent act of the driver- Respondent No. 2. On this issue, on comparing the reasons given by the Tribunal while discussing the issue No. 1 and those given by the High Court on pages 10 and 11 of the paper book, we find the reasons given by the High Court to be much more cogent and acceptable in coming to the conclusion noted above. Since the bus was standing at the red light and on being asked, soon after starting from the traffic signal it stopped within 100 to 150 yards, it has rightly been reasoned that the bus could not have started on a high speed. The road at the place of the accident was admittedly very narrow and PW.2, who has been found reliable by the Tribunal as well as by the High Court and was present on the spot, has not claimed that the bus driver had given a signal to the deceased motor cyclist to overtake him. This witness could not see the actual accident because at that time the motorcyclist, in an effort to overtake the bus had gone on its right side and was not visible and therefore he could only hear the sound of crash. It is not the case of any witnesses that the bus driver took any sudden turn while proceeding forward from the traffic signal or that he swerved the bus to the right side."
In Nishan Singh (supra) has observed as follows:
"11. The Tribunal also noted that there was no evidence on record to indicate that the driver of the truck suddenly applied his brake in the middle of the road. Further, the finding on issue No. 1 recorded by the Tribunal is that there was no evidence regarding exact place of occurrence of accident and having taken survey. Therefore, the 17 issue under consideration was answered against the Appellants (claimants), namely, that the subject truck was not driven rashly and negligently by the truck driver nor had he brought the truck in the centre of the road at right side or applied sudden brake as being the cause of the accident. Being a concurrent finding of fact and a possible view, needs no interference.
13. However, even in such a case, the Tribunal could have been well advised to invoke Section 140 of the Motor Vehicles Act, 1988, (for short "the Act") providing for liability of the owner of the vehicle (subject truck) involved in the accident. It is a well settled position that fastening liability Under Section 140 of the Act on the owner of the vehicle is regardless of the fact that the subject vehicle was not driven rashly and negligently. We may usefully refer to the decisions in Indra Devi and Ors. v. Bagada Ram and Anr.
MANU/SC/0613/2010 : (2010) 13 SCC 249 and Eshwarappa alias Maheshwarappa and Anr. v.
C.S. Gurushanthappa and Anr.
MANU/SC/0612/2010 : (2010) 8 SCC 620, which are directly on the point.
14. Accordingly, even though the appeal fails insofar as claim petition Under Section 166 of the Act, for the Appellants having failed to substantiate the factum of rash and negligent driving by the driver of the subject truck, the Appellants must succeed in this appeal to the limited extent of relief Under Section 140 of the Act. We have no hesitation in moulding the relief on that basis."
Thus, bearing in mind the aforesaid principles of law laid down by the Hon'ble Apex Court, in an application under Section 166 of the Motor Vehicles Act, the claimants are required to establish the fact of 18 rash and negligent act of the driver of the offending vehicle. Though the initial onus lies upon the claimants to prove the rash and negligent driving of the offending vehicle in an application under Section 166 of the Motor Vehicles Act but the onus shifts when the claimants by leading evidence discharges his initial onus. It is trite law that the approach and role of the Courts while examining the evidence in accident claim cases ought not to be find fault with non-examination of some best eyewitnesses, as may happen in a criminal trial, but instead should be only to analyze the material placed on record by the parties to ascertain whether the claimant's version is more likely than not true. At this stage, it is to be examined whether the claimants have succeeded in discharging its initial onus. The claimants in order to establish their case with regard to rash and negligent act of the driver of the offending vehicle examined one Jitendra Prasad as sole eyewitness (PW-3) to the occurrence and also produced certified copy of the charge-sheet marked as Exhibit-2.
In his evidence in chief, P.W. 3 deposed that on 1st October, 2013 at about 7.30 p.m. while the victim was going towards Kalipahari side from Jubli More side by riding a motorcycle bearing registration no. WB-42S/8367 at that time, one Tata Indica, the offending vehicle bearing registration no. WB-38K/3744 in a rash and negligent manner dashed the motorcycle 19 of the victim near Mahindra Show Room under PS- Asansol(S). He also deposed that he had seen the accident. Though the witness stated in his examination-in-chief that the accident has occurred on the relevant date at 7.30 p.m. but in cross- examination, he stated that the accident has occurred at about 7.30 a.m. Mr. Roy, learned advocate for the appellants- claimants argued that out of inadvertence and slip of tongue, the time of accident has been stated at 7.30 a.m instead of 7:30 p.m. To consider the aforesaid contention, it would be proficient to examine the deposition of P.W.3 in cross-examination further. On further cross-examination, he stated that he along with one Bikash Singh and one other shifted the victim to the Sub-Divisional hospital at 8.10 a.m. by auto rickshaw. Thus, it probabilises that this witness had consciously stated that the accident to have taken place at 7.30 a.m. and the victim was shifted to the hospital at 8.10 a.m. It is found that this witness has consistently stated that the occurrence has taken place in the morning and as such, this witness has contradicted the time of occurrence.
Further, the witness, P.W.3 in his examination in chief has stated that the offending vehicle was a Tata Indica Car whereas in his cross- examination, he stated that the offending vehicle is an 20 Ambassador Car. The difference in structure of Tata Indica Car and Ambassador Car is very much apparent which can be distinguished even by a layman.
Moreover, the colour of the vehicle stated by the witness in his cross-examination is contrary to the colour of the offending vehicle seized to the extent that he stated in the cross-examination that the colour of the offending vehicle is white whereas the seizure list shows that the colour of the offending vehicle to be steel colour.
Furthermore, this witness has stated in his cross-examination that at the relevant point of time, the victim was driving a black colour motorcycle whereas the seizure list shows that the colour of the motorcycle seized is blue.
The other contradiction, which is noted in the evidence of this witness, is that in his evidence-in-chief, he stated that the victim died on the same night whereas in cross-examination, he stated that the victim died after 2/3 days. The PM report also shows that the victim died on 1st October, 2013 (date of occurrence) at 9.30 p.m. Such glaring discrepancies and contradictions in the evidence of P.W. 3, sole eyewitness raises a serious doubt as to the presence of the witness near the scene of occurrence as well as his evidence with regard to rash and negligent act of the driver of the offending 21 vehicle. Though the investigating agency has submitted charge sheet against the driver of the offending vehicle but that is not a substantive piece of evidence. There is no other evidence of eyewitness adduced by the claimants to establish the fact of rash and negligent act of the driver of the offending vehicle.
Mr. Roy, learned advocate for the appellants- claimants relying on the decision of this Court in Mita Samanta (supra) has strenuously argued that since the insurance company has not led any evidence of rebuttal, the evidence of the claimants is to be accepted. In the case of Mita Samanta (supra), the evidence of the eyewitness was accepted to be reliable. The Hon'ble Court observed that the involvement of the vehicle is to be accepted if contrary evidence is not led from the side of the insurance company disputing the involvement of the vehicle whereas in the case at hand, in view of the aforesaid discrepancies, the evidence of the sole eyewitness has become unreliable. Thus, the ratio of Mita Samanta (supra) is not applicable to the fact of the present case.
In Bimla Devi (supra), the respondents denied and disputed the occurrence of the accident. It was contended that the deceased died in the previous evening and finding the dead body of a person wrapped in a blanket lying at some distance from the bus; they informed the police personnel, whereafter the driver 22 was falsely implicated. The Hon'ble Supreme Court held that the learned Tribunal has rightly proceeded on the basis that apparently there was no reason to falsely implicate the respondent nos. 2 and 3 and further observed that for the purpose of determining the said issue, the Court was required to apply the principle underlying burden of proof in terms of the provisions of Section 106 of the Indian Evidence Act as to whether a dead body wrapped in a blanket had been found at the spot at such an early hour, which was required to be proved by the respondent nos. 2 and 3. The facts involved are distinguishable from the case at hand.
In Anita Sharma (supra), the evidence of the witness was disbelieved by the High Court on the premise that the deceased was brought to the hospital by another person and not the witness. Such observation of the High Court was set aside in appeal before the Hon'ble Supreme Court. Further the respondents in that case failed to cross-examine the solitary eye-witness or confront him with their version despite adequate opportunity and the Hon'ble Court held that it must lead to an inference of tacit admission of their part. Thus, the facts are distinguishable from the case at hand.
So far as Kaushnuma Begum (supra) is concerned, the said decision has been dealt with in Surendra Kumar Arora (supra) wherein the Hon'ble 23 Supreme Court has observed that in an application under Section 166 of the Motor Vehicles Act, the parents of the deceased had to establish that respondent no.1 drove the vehicle in a rash and negligent manner.
The decision of this Court in Diana George (Chakraborty) (supra) that the proposition of Lachoo Ram (supra) and Nishan Singh (supra) was observed to be not applicable since in that case, the act of rash and negligent driving by the driver of the offending vehicle was established whereas in the case at hand, the aspect of rash and negligent has not been established by cogent evidence as discussed in the forgoing paragraphs. Therefore, the decision of this Court in Diana George (Chakraborty) (supra) cannot come to the aid of the appellants-claimants.
In Pushpabai Parshottam Udeshi (supra), cited on behalf of the appellants-claimants, it is found that in the said case the claimants did not lead any direct evidence as to how the accident has occurred. No eyewitness was examined. Whereas in the case at hand, the appellants-claimants have adduced evidence of the eyewitness, which upon examination is found to be unacceptable. Thus, the facts are distinguishable.
As upon consideration and analysis of the materials on record, namely the evidence of the sole eyewitness to the occurrence, it is found that there are 24 glaring discrepancies in his evidence, hence the fact of rash and negligent driving of the driver of the offending vehicle on the basis of the evidence of P.W.3, sole eyewitness falls short of acceptance and fails to support such case of the claimants.
In the aforesaid conspectus of facts since the rash and negligent act of the driver of the offending vehicle on the relevant date of accident could not be established by the claimants, hence the points of arguments advanced on behalf of the claimants regarding enhancement of compensation on the basis of income, age, future prospect etc. by applying principles as per provisions under Section 166 of the Motor Vehicles Act, 1988 loses relevancy.
It is informed that the claimants have already received the amount awarded by the learned Tribunal together with interest.
In the aforesaid backdrop, the appeal stands dismissed on contest. No order as to costs.
All the connected applications, if any, stand disposed of.
Interim order, if any, stands vacated. Urgent photostat copy of this order, if applied for, be given to the parties upon compliance of necessary legal formalities.
( Bivas Pattanayak, J.)