Allahabad High Court
New India Assurance Co., Ltd., Lucknow vs Sirtaj Bahadur Srivastava And Others on 20 April, 1999
Equivalent citations: 2001ACJ150, 1999(3)AWC2141
JUDGMENT R.H. Zaidi, J.
1. Present appeal under Section 173 of Motor Vehicles Act, is directed against judgment and award dated 15.12.1993 passed by Motor Accident Claims Tribunal (1st Addl, District Judge), Lucknow. in Claim Petition No. 99/90. awarding Rupees one lac. with interest as compensation against the appellant New India Assurance Co. Limited.
2. The relevant facts of the case giving rise to the present appeal in brief are that it was on 23.1.1990 at 7.15 a.m. that Gaurav Srivastava son of respondent No. 1 aged about 18 years, student of class XI in Government Jublee Inter College, Lucknow who was going on his cycle to attend his college on Lucknow-Sitapur road near Annu Dharam Kanta, P. S. Hajlganj, Lucknow, was knocked down and killed on account of rash and negligent driving of truck No. UGI-9520, Gaurav Srivastava succumbd to his injuries on the spot. Respondent Nos. 1 and 2 (father and mother of the deceased), thereafter filed claim petition before the Motor Accident Claim Tribunal, Lucknow against respondent No, 3 (owner of the vehicle), respondent No. 4 driver of the vehicle and the appellant Insurance Co. claiming amount of Rs. 4,86.000 as compensation. It was pleaded that Gaurav Srivastava was an efficient and brilliant student. Claimants-respondents had lot of hopes and expectations from him, of which claimants were deprived on account of aforesaid incident. Hence, the claim petition was filed for the above mentioned relief.
3. Defendants-respondent Nos. 3 and 4 did not contest the claim petition. The petition was contested only by the defendants-appellant, which has denied involvement of the truck in the said Incident and alternatively, it was pleaded that the incident took place on account of negligence of the deceased and that amount of compensation claimed by the claimants-respondents was excessive and unreasonable.
4. On the basis of the pleadings of the parties, Tribunal framed relevant issues in the case. Parties produced evidence in support of their cases, oral and documentary.
5. On behalf of the claimant-respondents Sartaj Bahadur Srivastava. Ravindra Prasad Srivastava and Anoop Kumar Srivastava were produced as witnesses, who supported the case of the claimants, besides other documentary evidence. In rebuttal of the aforesaid evidence, no oral evidence was produced by the appellant. Only the postmortem report and F.I.R. (paper No. Ga-6 and Ga-7/J), were filed as documentary evidence. The Tribunal after perusal of the evidence on the record, recorded findings on all issues In favour of the claimants-respondents. It was held that the incident took place on account of rash and negligent driving of the aforesaid truck, and that there was no evidence of the negligence on the part of the deceased. The Tribunal having recorded said findings, awarded an amount of rupees one lac with interest @ 15% from the date of filing of the claim petition, i.e.. 16.4.1990 by judgment and award dated 15.12.1993, hence, the present appeal.
6. Learned counsel appearing for the appellant vehemently urged that the incident took place on account of negligence of the deceased. Finding recorded by the Tribunal, to the contrary is against evidence on [he record. It was urged that the Court below acted illegally in holding that the accident took place on account of rash and negligent driving of the truck and that in any view of the matter, amount of compensation awarded by the Tribunal was excessive. It was also urged that the appellant was not liable to pay any compensation to respondent Nos. 1 and 2.
7. On the other hand, learned counsel appearing for the contesting respondent Nos. 1 and 2 submitted that the findings recorded by the Court below are based on relevant evidence on the record, oral and documentary, they do not suffer from any illegality or infirmity. From the evidence on record it was conclusively proved that the accident took place on account of rash and negligent driving of the truck in question. The amount of compensation awarded by the claim Tribunal was inadequate and the said amount was liable to be enhanced. It was urged that the appellant had no right to challenge the quantum of compensation. Therefore, the appeal was liable to be dismissed and the amount of compensation was liable to be enhanced by Rs. 3.86,000 with interest @ 15% per annum.
8. 1 have considered rival submissions made by the learned counsel for the parties and also perused the record.
9. The Tribunal has recorded clear and categorical findings to the effect that the driver of the truck was arrested on the spot and that accident took place by the same truck on account of rash and negligent driving. Said findings are based on relevant evidence. oral and documentary, on the record. Learned counsel for the appellant has failed to demonstrate any illegality or Infirmity in the findings recorded by the Tribunal. I have perused the evidence after going through the statement of witnesses examined on behalf of the claimants and other documentary evidence filed by them. I am satisfied that the truck No. UGI-9502 was Involved in the accident, the accident took place at the time and place indicated in the claim petition, on account of rash and negligent driving of the truck by the respondent No. 4. The owner and the driver of the truck as stated above, did not contest the case. The truck was admittedly insured with the appellant. Therefore, the Tribunal did not commit any error of law or jurisdiction in awarding amount of compensation against the appellant and in favour of respondent Nos. 1 and 2.
10. Learned counsel appearing for the contesting respondent Nos. 1 and 2 is right in his submission that the Insurance Company has got no right to question quantum of compensation, awarded by the Tribunal in favour of the claimant. A reference in this regard may be made to the decision of this Court in Ramesh Chand v. Randhir Singh, AIR 1977 All 330, wherein relying upon the decision of Apex Court in AIR 1959 SC 1331, it was ruled as under :
"Almost every other High Court has taken the view that the defence open to an Insurance Company in a claim under Section 110 of the Motor Vehicles Act are restricted to those specified in Section 96(2) of the Act, See Hukum Chand Insurance Co. Limited v. Subhashini Roy. 1971 ACC CJ 156 (Cat) ; Kesavan Nair v. State Insurance Officer, 1971 ACC CJ 219 (Ker) ; Orissa Co-operative Insurance Society Ltd. v. Bhagaban Sahu, 1971 ACCCJ 49 (Ori); Kasturi Lal v. Prabhakar. 1970 ACC CJ 1 : AIR 1971 MP 146. Vanguard Insurance Co. Ltd. Rohini Bhan, 1970 ACC CJ 11 (Del) ; Vanguard Insurance Co. Ltd. Shafali Mukherji, 1970 ACC CJ 245 (All) (LBI : Padma Devi v. Gurubaksh Singh, 1973 ACC CJ 460 : AIR 1973 Raj 317 ; B. Appa Rao u. Dunna Mukanda Rao, 1973 ACC CJ 222 (Ori) and Northern India General Insurance Co. Ltd. v. L. Krishnan, 1972 ACC CJ 420 : AIR 1973 Mys 107.
(We accordingly find that it is not permissible for the appellant In F.A.F.O. No. 420 of 1975 to assail the findings of the Claim Tribunal on merits. It may, however, be added that as we shall show while considering the appeal by the truck owner even on merits there is no substance in this appeal).
11. Similarly, in M/s. United India Insurance Co. v. Shaikh Saibaqtulla and others, AIR 1992 AP 124, it was ruled as under :
"It is now well settled that an insurer cannot take plea beyond the scope of Section 96(2) of the Act. B.I.G. Insurance Co. v. Irbar Singh, AIR 1959 SC 133), is an authority for this. It should be remembered that it is not open to the Insurance Company to question the quantum of Compensation. R. Chinks Rao v. Reddi Lorudu, AIR 1980 AP 279, which is a Division Bench decision, is an authority for this proposition."
12. In view of the law laid down in the aforesaid decisions, it is not open to the appellant to question quantum of compensation awarded by the Tribunal in favour of the claimants.
13. So far as the question of enhancement of the amount of compensation is concerned, it may be noted that the respondent Nos. 1 and 2 did not file any cross-appeal or objection in the present case. However, non-filing of the cross-appeal or objection, is of no consequence, as in appropriate cases, this Court can enhance amount of compensation even if the cross-appeal or objection is not filed, A reference in this regard may be made to the decision in General Manager. Kerala State Road Transport Corporation, Trivandrum v. Shushma Thomas, AIR 1994 SC 1631 ; Shanti Bat and others v. Chanan Stngh and others. JT 1998 (6) SC 81, Divisional Controller, K. S. R. T. C., Bangalore v. J. D. Stgamany and another, AIR 1998 Kar 274 ; Sajanbai and another v. Illas Mohammed and others. 1998 12) TAC 118 (MP) ; Ram Kumar and others v. Shri Mahaveer and others, 1998 (2) TAC 115 (Raj) and Hanuman Sanf and others v. Madan Lal and others. 1998 (2) TAC 116 (Raj).
14. In the above noted decisions, it has been held that in appropriate cases even if the cross-appeal or cross-objection is not filed, appellate court can enhance amount of compensation.
15. In the present case, It has been held and is also riot disputed that deceased Gaurav Srivaslava was a young boy aged about 18 years, a student of XI class. Accident cut-short his life tenure, had he been alive, he would have made mark in his life and would have earned fortune for himself and for his parents. In similar cases noted above where the ages of deceased ranged from 17 years to 20 years, appellate courts have enhanced the amount of compensation substantially. In the case of General Manager. Kerala State Road Transport Corporation, Triuandram (supra) amount of compensation claimed was Rs. 2,64.000. The Tribunal awarded only amount of Rs. 66,300, same was enhanced by the appellate court to Rs. 2.25.000. In Shantibai case (supra) the amount claimed as compensation was Rs. 10,00,000. The Tribunal awarded only amount of Rs. 40,000. the same was enhanced by the High Court to Rs. 1,50,000. In Hanuman Sant case (supra) amount of compensation was Rs. 1,50.000. The Tribunal awarded Rs. 66.300, the said amount was enhanced by the High Court to Rs. 1.14.800. In Haji Zaminullah Khan v. Nagar Mahapalika Allahabad, 1996 (2) TAG 338, a student of VIIIth standard was killed, the Supreme Court awarded amount of Rs. 1.50,000. In Nagar Mal v. Lal Chand, 1996 (2) TAG 338, a student of Xth Class was killed in an accident and amount of Rs. 1,50,000 was awarded as compensation. Similarly. in Ram Kumar and others v. Mahavir and others (supra), on the death of a student aged about 18 years. Tribunal awarded only an amount of Rs. 45,000 which was enhanced to Rs. 1,49,000. In view of these decisions, in my opinion, the amount of compensation in the present case is also liable to be enhanced. I am of the opinion that it would meet the ends of justice, if I enhance the amount of compensation by Rs. 50,000.
16. The appeal has got no force, same is, hereby, dismissed with costs. However. prayer for enhancement of the amount of compensation made by learned counsel for the respondents is accepted in part and the said amount is enhanced by amount of Rs. 50,000 with interest at the same rate and from the same date as awarded by the Tribunal. The appellant is directed to pay the amount of compensation as awarded by the Court below and as enhanced by this Court, within a period of one month from today. The amount, if any. paid to the claimants-respondents, shall be adjusted.