1996 INSC 1053 New Datar Transport Co. (Pvt.) Ltd. Vs Radhabai (Smt) and Others Civil Appeal No. 2233(N) of 1970 (K. Ramaswamy, G.B. Pattanaik JJ) 07.08.1996 ORDER 1. This appeal by special leave on the ground of pecuniary valuation arises from the judgment and order of the Bombay High Court made on 18-7-1967, 19-7-1967 and 20-7-1967 in FAs Nos. 63 and 79 of 1964. The undisputed facts are that the SDO, R.J. Kulkarni was going in Jeep No. MPK-741 along with Tehsildar G.S. Kulkarni, Shri Vaidya, Agricultural Assistant and Peon Parashram which was driven by Shantaram Patki, a driver (PW 5) on 14-2-1959. When the jeep was proceeding at a speed of 25 to 30 miles per hour at a place called Karanja, a passenger bus coming from the opposite direction collided with the jeep on the extreme left hand side due to the impact of which R.J. Kulkarni died. The respondents laid a claim for damages for accident. The trial court found as a fact that the death had occurred due to the inevitable accident but recorded the finding that had the defendants been liable to pay any damages or compensation to which the respondents would be entitled, it would have come to Rs 20,000 and odd. The trial Judge dismissed the petition on the ground that the accident was due to inevitable, accident. On appeal, on reappreciation of the evidence, the High Court reversed the finding on negligence and held that the driver of the passenger but was negligent; consequently upholding the amount awarded by the trial court, the High Court decreed the petition. Thus, this appeal by special leave. 2. The only question is whether PW 5 was negligent in driving the jeep due to which the collision had occurred ? The High Court had carefully scanned the evidence of PW 5 and held thus : "We do not think, however, why the statement of Patki that the jeep car had not come to a standstill but was proceeding in slow motion at the time of the accident could not be accepted. Patki was asked in cross-examination as to why he did not take his jeep car either to the right or further to the left when there was possibility of impact with the bus. Patki has replied that he did not take the car to the right side of the road because thereby he would be going on the wrong side of the road and he could not take the car further to the left as there was a ditch on the left side of the road and the front wheels of the jeep car were likely to get into it. Possibly, these questions which were asked by the defendants indicate the Patki might have avoided the impact by taking the car further to the left or to the right. We are unable to appreciate that Patki could be considered to be wanting in taking necessary care because he could neither take the car to the right nor further to the left. The reason given by Shri Patki for continuing to drive the car on the kutcha road are adequate to show that he could not have deviated from the direction and the side without further risk. We are unable to appreciate how Patki could have taken his car towards the right. It was the duty of the driver of the passenger bus to take the bus on the proper side of the road, i.e., towards his left. If the driver of the bus did not or could not do so, the fault cannot be laid at the door of the driver of the jeep car, in the circumstances as he was in at the relevant time, when he was already on the extreme left on the road i.e. the correct side when proceeding from Martizapur to Karanja. The testimony of this witness, which we have carefully scanned, does not deserve the harsh criticism of the learned Judge that Patki has no regard for truth. It is true that Patki has made a statement earlier that his car had come to a stop. From that single statement it is difficult to hold that whole of the testimony of this witness is liable to be rejected, as evidence of a witness which is not trustworthy. The learned Judge also seems to have failed to take into consideration that part of the evidence of Patki where he speaks about the wheels of the bus as far as he could notice." 3. This finding was recorded on pure appreciation of evidence and, therefore, we do not think that we can reappreciate the evidence and come to a different conclusion as to the nature of the accident and negligence of the respective drivers. 4. We, accordingly, confirm the finding and order of the High Court and dismiss the appeal with no costs. The respondents are entitled to the interest as awarded by the High Court.