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 1]

Kerala High Court

Krishna Pillai Bhaskaran Pillai vs Jaleel Ahamed And Ors. on 1 June, 1989

Equivalent citations: AIR1989KER283, AIR 1989 KERALA 283, (1989) 1 KER LT 942, (1990) 1 ACC 111, (1990) 1 CIVLJ 498, (1989) 1 KER LJ 743, (1990) 1 CURCC 365

JUDGMENT

 

Bhat, J.  
 

1. Petitioner herein is the appellant in the above appeal. He was injured in a motor vehicle accident on 1-12-1985. He filed claim petition before the Tribunal claiming Rs. 1 lakh as compensation on the allegation that the motor vehicle was driven in a rash and negligent manner and such driving was responsible for the accident. The Tribunal held against the claimant and accordingly dismissed the claim petition. Dismissal is challenged in the appeal.

2. Petitioner has filed this C.M.P. contending that in any event under Section 92A of the Motor Vehicles Act he was entitled to be awarded a sum of Rs. 7,500/- (on account of permanent disablement) and the Tribunal was in serious error. He therefore prays that this Court may award it. The application is strenuously opposed by the third respondent-insurer, who has filed a counter. Learned counsel for the respondent submits that no amount could be directed to he paid by the insurer under Section 92A because the claimant did not file a formal application in that behalf. According to the learned counsel, Tribunal could not exercise the power suo motu. He also contends that permanent disability has not been proved.

3. There can be no dispute that the claimant had sustained certain injuries in the accident. He received medical treatment also.

Ext.A5 is a copy of the wound certificate.

Ext.A6 is the discharge card issued to him from the Medical College Hospital, Trivandrum. Exts. A7 and A8 are similar cards.

Ext.A9 series are medical bills. Ext. A12 is the disability certificate issued by the Medical Officer of the Medical College, Trivandrum.

Ext.A6 shows that the petitioner had compound fracture of both bones of the right leg and has undergone three major surgical procedures at the hospital. The certificate shows that 100% temporary disability from the date of injury till Feb., 1987 and 17% permanent disability has been assessed Permanent disability is on account of limitation of right ankle movement and limitation of knee flexion up to 80° (Rt) with chronic ostemyelities right tibia. Certificate was marked evidently without objection and provides ample material to show that there is a permanent disablement sustained by the petitioner. .

4. The present claim is under Section 92A of the Motor Vehicles Act. It reads thus :

"92A Liability to pay compensation in certain cases on the principle of no fault-
(1) Where the death or permanent disablement of any person has resulted from an accident arising out of the use of a motor vehicle or motor vehicles, the owner of, the vehicle shall, or as the case may be, the owners of the vehicles shall, jointly and severally, be liable to pay compensation in respect of such death or disablement in accordance with the provisions of this section.
(2) The amount of compensation, which shall be payable under Sub-section (1) in respect of the death of any person shall be a fixed sum of fifteen thousand, rupees, and the amount of compensation payable under that sub-section in respect of the permanent disablement of any person shall be a fixed sum of seven thousand five hundred rupees.
(3) In any claim for compensation under Sub-section (1), the claimant shall not be required to plead and establish that the death or permanent disablement in respect of which the claim has been made was due to any wrongful act, neglect or default of the owner or owners of the vehicle or vehicles concerned or of any other person.
(4) A claim for compensation under Sub-section (1) shall not be defeated by reason of any wrongful act, neglect or default of the person in respect of whose death or permanent diablement the claim has been made nor shall the quantum of compensation recoverable in respect of such death or permanent disablement be reduced on the basis of the share of such person in the responsibility for such death or permanent disablement."

5. A reading of the above provision would make it clear that wherever death or disablement of any person has resulted from an accident as contemplated therein, the owner of the vehicle shall be liable to pay compensation in accordance with the provisions thereof. This liability arises irrespective of rashness or negligence on the part of the driver in the driving of the vehicle to any extent. In other words, it creates a no fault liability to the extent indicated above. This is clear from Sub-section (3) which states that the claimant shall not be required to plead and establish that the death or permanent disablement in respect of which the, claim has been made was due to any wrongful act, neglect or default of the owner of the, vehicle or of any other person. Sub-section (2) quantifies the claim, that is, Rs. 15,000/- in the case of death and Rs. 7,500/- in the case of permanent disablement. There is nothing in Section 92A which would indicate that the owner can be ordered to pay compensation only on a claim application to be filed by the claimant. Section 110 deals with establishment of Claims Tribunals. Sub-section (1) states that the State Government may constitute tribunals for the purpose of adjudicating upon claims for compensation in respect of accidents involving the death of or bodily injury to persons arising out of the use of motor vehicles or damages to any property of a third party so arising, or both. The procedure for putting forward such a claim is prescribed in Section 110A. This provision contemplates an application for compensation to be filed in such form and with such particulars as may be prescribed. Rules have prescribed the form and particulars, No doubt, proviso to Sub-section (2) of Section 110A states that where any claim for compensation Section 92A is made in such application, the application shall contain a separate statement to that effect immediately before the signature of the applicant. We do not understand this provision as laying down a condition that compensation under Section 92A can be awarded only on a formal application or a formal claim being made in the main application. It is not as if the claim and order to be passed under Section 92A is always independent of the claim under Section 110A.

6. The provisions of Section 92B are also relevant to an extent. Sub-section (1) states that right to claim compensation under Section 92A shall be in addition to any other right (based on the principle of fault) to claim compensation in respect thereof under any other provision of the Act. Sub-section (2) requires such a claim be disposed of as expeditiously as possible. Sub-section (3) lays down the manner in which adjustment is to be made in regard to compensation provided under Section 92A when compensation is directed to be paid on the main application. The former is deducted from the latter.

7. All these provisions have some purpose to, serve. It may be that in some cases the accident would have arisen on account of no fault of the driver. It may be that in some cases the claimant may not be in a position to prove the fault of the driver. Legislature did not evidently want the injured in such cases to be totally denied any compensation. It is in this background Section 92A has been enacted to provide for compensation to be paid in extreme, cases, namely, death or permanent disablement even in the absence of fault of driver. To hold that the liability can be recognised only in cases where formal application if filed will go against the salutory purpose of the provision. It is necessary for the claimant to bring it to the notice of the tribunal so as to enable the tribunal to exercise its jurisdiction under Section 92A. If the tribunal for some reason or other fails to take into consideration this aspect, parties could bring this to the notice of the tribunal in order to enable the tribunal to exercise its jurisdiction. Where however the tribunal fails to exercise its jurisdiction, it is open to the appellate Court to pass appropriate order. We see no reason to reject the claim for compensation under Section 92A.

8. For the above reasons we direct respondents 1 and 3 to pay Rs. 7,500/- to the petitioner.

Issue carboan copy to the petitioner on usual terms.