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 2]

Punjab-Haryana High Court

Smt. Vidya Wati vs State Of Haryana And Anr. on 24 November, 1989

Equivalent citations: I(1990)ACC492

JUDGMENT
 

Jag Bhushan Garg, J. 
 

1. Ashok Kumar aged 28 who was employed as a messenger in Sate Bank of India lost his life in a road accident on 14.1.1984 on G.T. Road in front of Bus Stand at Ambala Cantt. The bus in question No. HRX-1623 was allegedly driven by Budhu Singh rashly. The occurrence was reported by Ram Lai, a tea-vendor of Bus Stand, Ambala Cantt. The claim petition under Section 110-A of the Motor Vehicles Act was dismissed by Shri R.P. Bhasin, Additional District Judge, Ambala acting as Motor Accident Claims Tribunal on 6-10-1984 and aggrieved against it the present appeal has been preferred.

2. The important issue for consideration is whether accident took place on account of the alleged rash and negligent driving of bus No. HRX-1623 by Budhu Singh, respondent No,2, In para 23(a) of the plaint it has been averred that Ashok Kumar was on the correct side of the road at the Main Bus Stand, Ambala Cantt, when he was run over by Bus No. HRX-1623 driven by Budhu Singh, respondent No. 2. rashly and that the driver did not blow any horn. He had multiple injuries and was removed to the hospital where he died. The General Manager, Haryana Roadways Chandigarh filed a written statement in the trial court and took up the plea that a truck was ahead of the bus in question and one person fell out of the aforesaid truck to which he was clinging and he was not run over by another truck which too was in front of the bus in question and the deceased was not even touched by the bus of the respondent.

3. It may be useful to refer to the medical evidence of A. W.5 Dr. P.S. Ahuja, Medical Officer. E.S.I. Dispensary, Ambala Cantt. who had conducted the post mortem examination & has deposed in the trial court that fracture of pelvic bone led to shock and hemorrhage and this could be the result of a vehicular accident. In cross-examination he has specifically said that injuries on the person of the deceased could not be possible if he was lying on the road and then run over by the offending vehicle keeping in view the nature of the injuries. A.W.3 Ram Lal, the complainant eye witness has deposed that the deceased was crossing the road and in that process he came under the wheel of the bus and after the occurrence he lodged the F.I.R. Ex.A.1. Though this witness has deposed that the bus was at a normal speed yet at the same time he has also pointed out that it was all of a sudden that the bus ran over Ashok Kumar. He has also deposed that the bus stop at Ambala Cantt is a place where there is heavy road traffic. He has denied that the deceased died of his own negligence or that any sleeping pills were recovered from his person.

4. The respondent made an attempt to rely upon the evidence of R.W.2. Ajit Singh, and alleged passenger of the bus itself. But in the cross-examination this witness has denied that any truck was ahead of the bus or that the deceased was run over by any truck. On the contrary, he has taken a third version as if the deceased was 'already lying' on the left side of the road and he pointed it out to the driver of the bus. Thus this changed version given by R.W.2 Ajit Singh in support of R.W.1 Budhu Singh the driver is not at all a convincing rebuttal. When a bus is passing on the GT. Road and especially from the locality where there is the main us stop, the driver is expected and required to be much more careful. Ram Lal complainant has denied that some sleeping pills were recovered from the pocket of the deceased. In conclusion, it is held that Ashok Kumar died on account of rash driving of Budhu Singh, respondent No. 2., notwithstanding that he has denied rashness. This contested issue No. l hereby stands decided in favour of the appellant and against the respondents.

5. As regards the amount of compensation, the age of the deceased finds mention as 28-1/2 in para No. 3 of the petition and in the post mortem report Ex.PW5/l it is mentioned as about 30 years. The claimant mother A.W.4 Vidaya Wati was a little more than 50 at the time of the occurrence. The deceased son was a messenger in the State Bank of India and was receiving Rs. 825/- per mensem. He was unmarried. The sum of Rs. 48.000/-worked out by the learned trial court in para No. 12 of its judgment is up-held. As a consequence, the appeal is accepted and it is hereby ordered that this sum which includes the statutory compensation of Rs. 15,000/- together with interest of 12 per cent per annum from the date of application till realisation shall be payable by the State of Haryana to Shrimati Vidya Wati.