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 2, Cited by 4]

Supreme Court of India

Pepsu Rd. Trpt. Corpn. Patiala vs Kulwant Kaur & Ors on 23 February, 2009

Equivalent citations: AIR 2009 SC (SUPP) 2085, 2009 (4) SCC 32, (2009) 76 ALLINDCAS 102 (SC), 2009 (2) SCC (CRI) 45, (2009) 2 TAC 754, (2009) 3 CIVLJ 1, (2009) 2 ALL WC 1504, (2009) 4 MAH LJ 679, (2009) 75 ALL LR 168, (2009) 2 CURCC 139, (2009) 2 ACC 597, (2009) 2 ACJ 1329, (2009) 3 SCALE 21, (2009) 4 PUN LR 743, (2009) 2 RECCIVR 927

Author: Arijit Pasayat

Bench: Mukundakam Sharma, Arijit Pasayat

                                                                     REPORTABLE

                 IN THE SUPREME COURT OF INDIA

                  CIVIL APPELLATE JURISDICTION

                 CIVIL APPEAL NO.             OF 2008
                  (Arising out of SLP(C)3571 OF 2007)



Pepsu Road Transport Corpn.                            ...Appellants
Patiala, through its General Manager


                                  Versus


Kulwant Kaur & Ors.                                    ...Respondents



                            JUDGMENT

Dr. ARIJIT PASAYAT, J.

1. Leave granted.

2. Challenge in this appeal is to the judgment of the Division Bench of the Punjab and Haryana High Court allowing the appeal filed by the respondent No.1 Kulwant Kaur. An application for review of the judgment was also dismissed. The impugned judgment was in a Letters Patent Appeal which was filed against the judgment of Learned single Judge affirming the Judgment of Motor Accidents Claims Tribunal (in short the MACT). The MACT has dismissed the claim petition on the ground that there was no evidence to show any loss of dependency. The claimant's lawyer in the appeal before the High Court took the stand that the claim was restricted to Rs.50,000/- as no fault liability under Section 140 of the Motor Vehicles Act, 1988 (in short the `Act').

3. The appeal filed by the claimant was allowed. Review application filed on the ground that Rs.50,000/- was not payable, was rejected.

4. Learned counsel for the appellant-Corporation submitted that the view of the High Court is clearly unsustainable. The High Court could not have directed the payment of Rs.50,000/- as "no fault liability". The High Court appears to have taken the view that the provision of Section 140 of the Act operate with retrospective effect.

5. There is no appearance on behalf of the respondent in spite of service of notice.

2

6. Background facts in a nutshell are as follows:

An incident took place on 15.10.1982. The Act came into operation with effect from 14.10.1988 and the relevant provision was amended on 14.11.1994. The question is the date from which the Section 140 of the Act operates and whether it operates with retrospective effect.

The High Court was of the view that that it has retrospective operation.

The amount payable under old Act was Rs.15,000/-. Subsequently, it was raised to Rs.50,000/-. By amendment Act no.47 of 1982 in the old Act operative with effect from 1.10.1982, Section 92-A was introduced, making provision for "no faulty liability". The Act was enacted on 14.10.1988, but became operative with effective from 1.7.1989. In the Act, the amount payable was Rs.25,000/- as no fault liability. The amount was raised to Rs.50,000/- by amendment operative with effect from 14.11.1994.

7. In R.L. Gupta v. Jupitor General Insurance Co. [1990(1) SCC 356] it was held the quantum of liability is provided by the Statute prospectively. At the relevant point of time the quantum of Rs.15,000/- appears to have been paid. The High Court's view about retrospective operation is contrary 3 to what has been stated in R.L. Gupta's case (supra). In any event, Act can have no application in respect of a claim petition filed on 30.11.1982 and decided by MACT on 16.7.1984.

8. Above being the position the appeal deserves to be allowed, which we direct. The amount shall be Rs.15,000/- instead of Rs.50,000/- as directed by the Tribunal.

9. The appeal is allowed to the aforesaid extent.

...............................................J. (Dr. ARIJIT PASAYAT) .....................................................J. (Dr. MUKUNDAKAM SHARMA) New Delhi, February 23, 2008 4