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 1, Cited by 0]

Bombay High Court

Sangita Mohan Jarange And Ors vs Kalidas Alias Bandu Tukaram Maske And ... on 6 September, 2021

Author: R.G. Avachat

Bench: R.G. Avachat

                                                                     FA-4404-08.odt


            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       BENCH AT AURANGABAD

                          FIRST APPEAL NO.4404 OF 2008

1.      Sangita w/o. Mohan Jarange
        Age : 29 years, Occ. Household,

2.      Archana d/o. Mohan Jarange,
        Age : 14 years, Occ. Education

3.      Pranita d/o. Mohan Jarange,
        Age : 11 years, Occ. Education

4.      Pooja d/o. Mohan Jarange,
        Age : 06 years, Occ. Education

5.      Onkar s/o. Mohan Jarange,
        Age : 06 years, Occ. Education

        claimant nos.2 to 5 minors and
        under guardian of their mother
        claimant no.1 Sangita w/o. Mohan
        Jarange

6.      Shahadeo s/o. Appa Jarange,
        Age : 56 years, Occ. Agri.

7.      Kamalbai w/o. Shahadeo Jarange,
        Age : 51 years, Occ. Household,
        Both r/o. Kuslumb, Tq. Patoda,           ..Appellants
        Dist. Beed                               (orig. claimants)

                Vs.

1.      Kalidas @ Bandu Tukaram Maske,
        Age:Major, Occ.Driver,




     ::: Uploaded on - 07/09/2021              ::: Downloaded on - 08/09/2021 03:46:54 :::
                                             2                                 FA-4404-08



         r/o. Deokheda, Tq. Majalgaon,
         Dist. Beed

2.       Shaikh Hasan s/o. Shaikh Gafar,
         Age : Major, Occ. owner,
         r/o. Kitti Adgaon, Tq. Majalgaon,
         Dist. Beed

3.       The New India Assurance Co. Ltd.
         through its Branch Manager,
         Branch Jalna Road, Beed                               ..Respondents

                              ----
Mr.Sachin Deshmukh, Advocate for appellants
Mr.K.K.Kulkarni, Advocate for respondent no.1
Mr.R.P.Dhase, Advocate for respondent no.2
Mr.A.G.Kanade, Advocate for respondent no.3
                              ----

                                    CORAM : R.G. AVACHAT, J.
                                     DATE : SEPTEMBER 06, 2021
JUDGMENT :

-

This is an appeal under Section 173 of the Motor Vehicles Act. The appellants herein are original claimants in the petition, bearing Motor Accident Claim Petition No.111 of 2007, for compensation on account of death of Mohan in an accident involving motor vehicles. The Tribunal, on appreciation of the evidence in the matter, dismissed the petition, on the ground that late Mohan himself was responsible for his death. ::: Uploaded on - 07/09/2021 ::: Downloaded on - 08/09/2021 03:46:54 :::

3 FA-4404-08 FACTS:-

2. It so happened that on 24.05.2007 at about 10.30 a.m., deceased Mohan was proceeding on his motorbike along Beed-Ahmednagar highway. It was the deceased who was riding the motorbike. A Maruti OMNI van bearing registration No.MH-12-P-1503 was coming from opposite side. A collision between the two vehicles took place. As a result, deceased -

Mohan suffered multiple injuries and died on the way to hospital.

3. Heard learned counsel appearing for the parties.

4. Mr.Sachin Deshmukh, learned counsel for the appellants-claimants, would submit that on investigation of the crime, driver of Maruti OMNI van was proceeded against by filing charge sheet. The owner and driver of Maruti OMNI van did not participate in the claim petition before the Tribunal. As such, the averments in the claim petition went unchallenged. The Tribunal ought not to have entirely relied on the site panchnama, which was drawn sometime after the accident. No ::: Uploaded on - 07/09/2021 ::: Downloaded on - 08/09/2021 03:46:54 ::: 4 FA-4404-08 witness was examined on behalf of the respondent-insurance company. In this factual backdrop, the Tribunal erred in holding the deceased to have been clusively responsible for the accident and his death as well.

On the question of quantum, learned counsel would submit that the deceased was 32 years of age. He is survived by his widow, four minor children and parents. The deceased was an agriculturist by profession. He was a milk vendor too. The monthly income of the deceased was Rs.25,000/-. Due to untimely death of deceased - Mohan, the claimants have suffered incalculable loss. He has, therefore, urged for grant of compensation of more than Rs. Six Lakhs.

5. Mr.K.K.Kulkarni, learned counsel for respondent no.1, driver of Maruti OMNI van, would submit that the driver has been acquitted of the criminal case.

6. Mr.A.G.Kanade, learned counsel for respondent no.3

- insurance Company, would submit that the site-panchnama (Ex.37/C) speaks for itself. The deceased - Mohan, riding the ::: Uploaded on - 07/09/2021 ::: Downloaded on - 08/09/2021 03:46:54 ::: 5 FA-4404-08 motorbike, went to the extreme wrong side of the road and dashed against oncoming Maruti OMNI van. Learned counsel read out the observations made by the Tribunal, holding the deceased to have exclusively been responsible for the accident. On the question of quantum, learned counsel would submit that there was no concrete evidence regarding income of the deceased. He, therefore, urged for taking it at Rs.2,000/- per month for grant of compensation, if any.

7. Admittedly, the accident involving Maruti OMNI van bearing registration no.MH-12-P-1503 and the motorbike bearing registration no.MH-16-W-7297 took place on 24.05.2007 on Beed-Ahmednagar road. As a result of the injuries suffered in the said accident, the motorbike rider, Mohan, passed away. On due investigation of the crime, the driver of the Maruti OMNI van was prosecuted. True, he appears to have been acquitted of the charge. It needs no mention that in a criminal case, the charge is required to be proved beyond reasonable doubt. In a civil case, rash or negligence may be proved on preponderance of probabilities. ::: Uploaded on - 07/09/2021 ::: Downloaded on - 08/09/2021 03:46:54 :::

6 FA-4404-08 The owner and the driver of Maruti OMNI van did not file their written statement in the petition before the Tribunal. As such, the averments in the claim petition went unchallenged. The respondent - insurance company, in its first breath, claimed ignorance about the manner in which the accident took place. It has further been averred in paragraph 11 of the written statement as under:-

"11. .................................. It transpires that accident occurred in middle portion of Highway road and it is clear cut head on collision in between motorbike and Maruti OMNI van. Therefore, deceased contributes the accident and while granting compensation point of this contributory negligence is necessary to be considered whether it may not be equal, but some extent towards motorcycle driver."

8. The respondent - insurance company came with a case of it being a contributory negligence. Thus, it is surprising, as to how the Tribunal could come to the conclusion of it being a case of exclusive negligence or rashness on the part of deceased - Mohan. The impugned judgment is solely based on the scene of accident panchnama. The Investigating officer ::: Uploaded on - 07/09/2021 ::: Downloaded on - 08/09/2021 03:46:54 ::: 7 FA-4404-08 appears to have not drawn a sketch or map of the site. The contents of the panchnama describes the situation at the situs. The same was drawn a few hours after the accident. It is a common knowledge that due to speed of vehicles involved in the accident and as a result of the impact, the vehicles leave the place whereat collision takes place. In the first part of the site plan, it has specifically been mentioned that the accident took place at the middle of the road. The respondent - insurance company does not dispute the said fact. In view of the same, the Tribunal ought not to have traveled beyond the pleadings and admitted position of the contents of the site plan. Further, the description of the site appearing in the panchnama, is necessarily the development or the effect of accident. It is reiterated that no eye witness has been examined in the case. It is, therefore, not known as to how the accident took place. From the police papers and the averments in the written statement of the respondent- insurance company, the only conclusion that could be drawn, is the case of being contributory negligence. Since the accident ::: Uploaded on - 07/09/2021 ::: Downloaded on - 08/09/2021 03:46:54 ::: 8 FA-4404-08 took place at the middle of the road, this Court is inclined to hold both the deceased Mohan and the driver of Maruti OMNI van to be equally responsible for the accident. The findings recorded by the Tribunal are, therefore, set aside. QUANTUM:-

9. The Tribunal has not quantified the quantum of compensation. The deceased was 32 years of age. The widow of the deceased filed her evidence on affidavit reiterating the averments in the claim petition except denying her case as regards income of the deceased, there is no cross-examination. It is true, it is for the appellants/claimants to prove their claim. Since the appeal is continuation of the petition for compensation, this Court proposes to award the compensation in terms of the decisions of the Hon'ble Supreme Court, with some variations, in the cases of (i) Sarla Verma (Smt.) and ors. Vs. Delhi Transport Corporation and anr., (2009)6 SCC 121; (ii) National Insurance Company Ltd. Vs. Pranay Sethi and ors., (2017)16 SCC 680; and (iii) Magma General Insurance Co. ::: Uploaded on - 07/09/2021 ::: Downloaded on - 08/09/2021 03:46:54 :::

9 FA-4404-08 Ltd. Vs. Nanu Ram alias Chuhru Ram and ors., (2018)18 SCC

130.

10. For want of concrete evidence regarding income of the deceased, a sum of Rs.2,000/- per month is considered as notional income of deceased Mohan. In view of the above, the amount of compensation payable to the claimants needs to be worked out as under:-

                                 Particulars                          Figures in
                                                                         Rupees
                 Income of deceased per annum                             24,000
                 (Rs.2,000/- per month x 12 months)
                 Addition of 40% towards future             +               9,600
                 prospects (deceased being below          (plus)
                 40 years of age)
                                                            :-            33,600
                 Since the claimants were seven in           -              6,720
                 number, 1/5th amount is deducted        (minus)

                 in view of Pranay Sethi's case
                 (supra), towards personal and
                 living expenses of the deceased.
                                                            :-            26,880
                 Applying multiplier of 16, amount of       :-         4,30,080
                 compensation on account of loss of
                 dependency (Rs.26,880 x 16)
                 Addition of amount towards loss of         +          2,80,000
                 consortium, in view of Pranay            (plus)

                 Sethi's case (supra) and Magma
                 General Insurance's case (supra)




  ::: Uploaded on - 07/09/2021                  ::: Downloaded on - 08/09/2021 03:46:54 :::
                                              10                                   FA-4404-08



                  Rs.40,000/- x 7 (claimants i.e.
                  widow,     four    children and
                  parents), would be -
                  Addition of funeral expenses and                 +             30,000
                  loss of estate                                 (plus)

                                 Amount of compensation              Rs. 7,40,080/-




11. Since this Court found it to be a case of contributory negligence in equal proportion, the appellants-claimants would be entitled to Fifty percent of the amount of compensation worked out herein above.

12. In the result, the appeal partly succeeds. The impugned judgment and order is set aside. The Claim Petition is allowed. The amount of compensation payable to the claimants shall be Rs.3,70,040/- with 6% interest thereon, from the date of the claim petition i.e. 04.08.2007, until the amount is deposited. The appeal stands disposed of accordingly.

[R.G. AVACHAT, J.] KBP ::: Uploaded on - 07/09/2021 ::: Downloaded on - 08/09/2021 03:46:54 ::: 11 FA-4404-08 ::: Uploaded on - 07/09/2021 ::: Downloaded on - 08/09/2021 03:46:54 :::