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 1]

Rajasthan High Court - Jaipur

United India Insurance Co. Ltd. vs Smt. Bana Devi And Ors. on 10 April, 2003

Equivalent citations: 2004ACJ1968, RLW2003(4)RAJ2663, 2003(3)WLC357

Author: Gyan Sudha Misra

Bench: Gyan Sudha Misra

JUDGMENT
 

 Misra, J. 
 

1. An interim award has been passed in favour of the respondents-claimants on account of death of one Thawar Singh who died in a road accident caused by the vehicle which was insured with the United India Insurance Co. Ltd. The petitioner has challenged this interim award on the ground that the claim petition was filed by the deceased-Thawar Singh on account of injury which was suffered by him, but if he has died after a lapse of few months, it cannot be inferred that the death took place on account of the accident, which he had met with the vehicle.

2. It is obvious from these facts that evidence will be required in the matter as to what was the exact cause of death of deceased Thawar Singh and if there is prima facie material which was before the Tribunal that although initially he had suffered grievous injury and subsequently died on account of the complications created by the injury, it is difficult to ignore the obvious conclusion that he died as a consequence of the injury suffered by him in the accident. In that event, if the Tribunal has awarded interim compensation to the dependents of the deceased, it is difficult to interfere with the same. It is also equally difficult to lose sight of the fact that the provisions for interim award has been incorporated under the Motor Vehicle Act as an interim measure of relief to the dependents of the deceased as a speedy remedy by cutting short the objections which are normally raised by the Insurance Companies and the owner of the vehicle and if the objections which have been raised in this writ petition by the Insurance Companies were to be entertained, the entire purpose of passing the interim award would be frustrated. The petitioner-Insurance Company will obviously be at liberty to contest the cause and nature of the accident as also the cause of death of the deceased and if after appreciation of evidence it is held that the death of deceased Thawar Singh did not take place on account of the injury sustained in the accident, but the cause of death was natural and not related to the injury, the Insurance Company can seek the relief from the Tribunal for refund of the amount from the claimants. As the position exists today, no prima facie case is made out that the deceased did not die as a consequence of the injury and hence the interim award is not fit to be interfered with. Consequently, this writ petition stands dismissed.