2019 INSC 0144 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.  1665        OF  2019 (Arising out of SLP (Civil) No. 33757 of 2018) Sunita & Ors.  …Appellants  :Versus: Rajasthan State Road Transport  Corporation & Anr. ….Respondents J U D G M E N T A.M. Khanwilkar, J. 1. Leave granted. 2. The   captioned   appeal   assails   the   decision   of   the   High Court of Judicature for Rajasthan, Jaipur Bench, dated 25 th July,   2018   in   S.B.   Civil   Miscellaneous   Appeal   No.   521   of 2017,   whereby   the   appeal   filed   by   respondent   No.1   (The Rajasthan   State   Road   Transport   Corporation)   owner   of   the offending vehicle, was allowed. The High Court was pleased to set aside the Award passed by the Motor Accident Claims 2 Tribunal,   Sawai   Madhopur   (for   short   “ the   Tribunal ”)     in favour   of   the   appellants/claimants   for   the   death   of   their family   member,   Sitaram   and   consequently   dismissed   the SBCMA   No.581/2017   filed   by   the   appellants   for enhancement   of   the   compensation   amount   granted   by   the Tribunal.  3. Briefly stated, on 28 th  October, 2011 at around 7 A.M., Sitaram (husband of appellant No.1 and father of appellant Nos.2   and   3,   minor   children)   was   riding   a   motorcycle, bearing   registration   number   RJ­25   SA   6923,   along   with   a pillion   rider,   one   Rajulal   Khateek,   when   the   motorcycle collided   with   a   bus   coming   from   the   opposite   direction bearing   registration   number   RJ­26/P.A.   0042,   owned   by respondent   No.1   and   rashly   and   negligently   driven   by respondent   No.2.   The   accident   resulted   in   the   death   of Sitaram   and   severe   injuries   to   the   pillion   rider,   Rajulal Khateek.   Thereafter,   the   appellants   and   the   parents   of   the deceased   Sitaram   filed   two   separate   petitions   before   the Tribunal   seeking   compensation   for   the   death   of   Sitaram, who was a senior teacher in a Government school, from the 3 respondents,   to   the   tune   of   Rs.2,62,02,408/­   and Rs.1,13,42,984/­, respectively. 4. The respondents resisted the said claim petitions. They denied that the offending bus had caused the accident. They contended that the accident was caused due to the mistake and negligence on the part of the deceased Sitaram himself as   he   was   riding   on   the   wrong   side   of   the   road   and   he   did not   know   how   to   ride   the   motorcycle.   He   did   not   have   a valid   driving   licence   and   was   not   wearing   a   helmet   at   the time of the accident, which  was  in  violation of traffic rules. The   respondents   also   doubted   the   validity   of   the   evidence and witnesses on record. 5. The   Tribunal   in   its   judgment   dated   14 th   December, 2016,   extensively   analysed   the   evidence   on   record.   It considered   the   evidence   of   the   deceased’s   wife   Sunita (appellant   No.1   herein),   who   deposed   about   the   accident which   resulted   in   Sitaram’s   death.   The   father   of   Sitaram, Mool Chand Kirad (A.D.3), also deposed about the accident of  the  offending  bus with the  motorcycle  causing  the  death 4 of   Sitaram   at   the   spot   of   the   accident.   The   Tribunal   also considered   FIR   No.247/2011   (Exh.1)   and   charge­sheet (Exh.2)   filed   against   respondent   No.2   for   offences punishable under Sections 279, 337 and 304A of the Indian Penal   Code   (‘ IPC ’)   and   Sections   134/187   of   the   Motor Vehicles   Act   (for   short   “ the   Act ”).   It   noted   that   the respondents had not challenged the FIR or the charge­sheet before any authority.   6. The   Tribunal   also   examined   the   deposition   of Bhagchand   Khateek   (A.D.2),   a   witness   to   the   incident   who deposed   that   he  had   gone   to   his   brother’s   house   at   Shivad village, one day prior to the date of the accident. At the time of   the   accident,   he   had   gone   to   relieve   himself   and   was walking   on   the   left   side   of   the   road   when   he   saw   the motorcycle with number RJ 25 SA 6923, which was also on the   left   side   of   the   road,   being   hit   by   the   offending   bus bearing registration No. RJ­26/P.A. 0042, being driven at a high   speed   coming   on   to   the   wrong   side   of   the   road, resulting in the instant death of the rider of the motorcycle. He   further   deposed   that   the   name   of   the   driver   of   the 5 offending bus was Banwari (respondent No.2). In his cross­ examination,   Bhagchand   revealed   that   he   did   not   see Banwari   (respondent   No.2)   after   the   accident   and   further, that   there   was   a   pillion   rider   on   the   motorcycle   who   was   a man, but he couldn’t identify the man’s age.  7. The   respondents   challenged   the   evidence   of Bhagchand   (A.D.2)   on   the   ground   that   his   name   was   not mentioned   in   the   list   of   witnesses   set   out   in   the   charge­ sheet   (Exh.2)   and   could   not   have   been   near   the   spot   when the   accident   occurred.   For,   he   was   a   resident   of   Pakhala village,   which   was   3   (three)   Kilometres   away   from   the alleged accident spot. Despite these objections, the Tribunal accepted the veracity of Bhagchand’s deposition. It held that not all the eye­witnesses to the incident needed to be named in   the   charge­sheet   and   that   the   respondents   had   failed   to ask  Bhagchand  any  question  during  the  cross  examination so   as   to   cast   any   doubt   on   the   veracity   of   his   statement. Further, the respondents had also failed to ask Bhagchand about   giving   any   statement   to   the   police.   Bhagchand   had deposed that on the day of incident, he was at his brother’s 6 house   in   Shivad   village,   which   did   not   preclude   him   from being an eye­witness to the incident.  8. The Tribunal then noted that respondent No.2 driver of the offending bus, Banwari Lal, had not been examined as a witness   by   the   respondents.   Additionally,   it   found   that   the site   map   of   the   accident   (Exh.3)   showed   that   the   accident had occurred at a turning in the road, and yet the offending vehicle   was   driven   at   a   high   speed.   This   aspect   was   read with   the   unchallenged   evidence   of   the   witness   Bhagchand Khateek   (A.D.2),   who   inter   alia   deposed   that   at   the   time   of the   accident,  the   offending   bus  was  being   driven  recklessly at a high speed and also that the respondents had failed to ask   the   said   witness   Bhagchand   any   question   about   the purported negligence of the rider of the motorcycle, Sitaram. Further,   the   respondents   had   failed   to   show   that   they   had challenged   the   filing   of   the   charge­sheet   (Exh.2)   against respondent No.2 driver of the offending vehicle. Finally, the Tribunal   adverted   to   the   post­mortem   report   (Exh.4) wherein   it  was   recorded  that   the   deceased  had   died  due  to 7 shock   arising   from   various   fractures   on   his   body.   The Tribunal   also   took   into   account   the   notice   under   Section 134   of   the   Act   (Exh.7),   wherein   respondent   No.2   had   not made any  statement that the accident had occurred due to the   negligence   of   the   motorcycle   rider.   On   a   combined reading   of   the   aforesaid   evidence,   the   Tribunal   held   that there   was   no   negligence   on   the   part   of   the   deceased Sitaram, while riding the motorcycle and that he was fatally hit   by   the   bus   being   driven   recklessly   and   at   a   high   speed by respondent No.2. 9. The   Tribunal   also   examined   the   notice   under   Section 133   of   the   Act   (Exh.6)   in   which   the   Assistant   Transport Inspector,   Tonk   Bus   Depot,   stated   that   respondent   No.2 was   the   driver   of   the   offending   bus   bearing   registration number   RJ­26/P.A.   0042.     It   then   examined   the   notice under   Section   134   of   the   Act   (Exh.7),   wherein   respondent No.2   stated   that   the   offending   bus   bearing   registration number RJ­26/P.A. 0042 was being operated by him on the date and place of the accident. The Tribunal thus concluded that   respondent   No.2   was   under   the   employment   of 8 respondent No.1 at the time of the accident and was driving the offending bus which caused the accident.  10. On   the   basis   of   the   aforesaid   findings   and observations,   the   Tribunal   partly   allowed   the   two   claim petitions.     After   deducting   income   tax   payable   on   the income   received   by   Sitaram,   the   Tribunal   awarded compensation   of   Rs.48,33,235   (Rupees   Forty   Eight   Lakh Thirty   Three   Thousand   Two   Hundred   and   Thirty   Five   only) jointly   and   severally   to   the   appellants   and   the   parents   of Sitaram,   along   with   interest.   The   Tribunal   observed   that there was evidence on record to show that Sunita (appellant No.1)   wife   of   the   deceased   was   having   estranged   relations with her  husband and thus ordered that the  compensation be   divided   in   such   a   way   that   the   appellants   herein   would receive   Rs.38,33,235   (Rupees   Thirty   Eight   Lakh   Thirty Three Thousand Two Hundred and Thirty Five only) and the remaining   amount  of   Rs.10,00,000 (Rupees  Ten  Lakh   only) would be given to the parents of the deceased.  9 11. The   appellants,   aggrieved   by   the   deduction   of   income tax   from   the   calculated   income   of   the   deceased,   filed   S.B. Civil   Miscellaneous   Appeal   No.581   of   2017   while   the respondents   filed   two   appeals   viz.   S.B.   Civil   Miscellaneous Appeal No.521 of 2017  and S.B. Civil Miscellaneous Appeal No.522 of 2017, before the High Court of Rajasthan, Jaipur Bench. Vide a common judgment dated 25 th  July, 2018, the High Court set aside the Tribunal’s judgment in entirety, on the   grounds   that   non­examination   of   the   pillion   rider, Rajulal   Khateek,   was   fatal   to   the   case   of   the     appellants, that the witness Bhagchand (A.D. 2) was unreliable and his evidence could not be reckoned  and that the site map of the accident   (Exh.3)   showed   that   the   deceased   Sitaram   was riding   his   motorcycle   on   the   wrong   side   of   the   road   at   the time  when  the   accident   occurred,  thus,  proving  that   it  was Sitaram,   and   not   respondent   No.2   (bus   driver),   who   was guilty   of   negligence.   The   High   Court   thus   allowed   the   two appeals   filed   by   the   respondents   and   set   aside   the Tribunal’s   judgment,   and   consequently   dismissed   the appeal filed by the appellants. 10 12. We   have   heard   Mr.   Anuj   Bhandari,   learned   counsel appearing   for   the   appellants   and   Mr.   S.K.   Bhattacharya, learned   counsel   appearing   for   the   respondents.   Mr. Bhandari   submits   that   the   Motor   Accident   Claims   are summary   proceedings   so   as   to   adjudicate   the   adequate amount   of   compensation   in   case   of   an   accident   and   that   a claim under the Act has to be decided on the touchstone of preponderance of probability rather than on the standard of proof   beyond   reasonable   doubt   which   applies   in   criminal matters.   He   submits   that   evidence   of   Bhagchand   (A.D.2) was   justly   accepted   by   the   Tribunal   and   the   High   Court discarded   the   same   on   specious   ground   that   he   was   not cited   as   a   witness   in   the   criminal   case   registered   by   the local   police   in   respect   of   the   subject   accident   and   was unable to tell the age of  the pillion rider. Further, the non­ examination of a witness cited in the charge sheet would not be   fatal   to  the   appellant’s   claim   and   the  entire   claim   could not   be   rejected   merely   on   such   ground.   Besides,   the statement   of   the   pillion   rider   Rajulal   Khateek,   as   recorded by   the   police   under   Section   161   of   the   Criminal   Procedure Code   (‘ CrPC ’),   clearly   stated   that   the   offending   bus   was 11 being   driven   in   a   rash   and   negligent   manner   and   on   the wrong   side   of   the   road   and   although   this   witness   has   not been   examined   in   these   proceedings,   his   statement nevertheless   remained   on   the   record   as   part   of   the   final report   filed   under   Section   173   CrPC   and   hence,   that   could not be discarded merely  for  lack of examination of  the  said witness.  13. Mr.   Bhandari   also   submits   that   on   the   issue   of negligence   by   the   rider   of   the   motorcycle   and   the   said motorcycle   being   driven   on   the   wrong   side   of   the   road,   the High   Court   came   to   a   diametrically   opposite   finding   from the   Tribunal,   merely   by   reference   to   the   site   plan,   on   the basis   of   conjuncture   and   surmises   and   in   complete disregard   of   the   other   evidence   and,   in   particular,   the factual   position   as   set   out   in   the   site   plan   (Exh.3).   He submits   that   the   Tribunal   had   justly   opined   that   the   site plan indicated that the offending bus was being driven at a high speed and after hitting the motorcycle, it went further ahead and rammed into an electricity pole off the road, well 12 past the accident spot. The Tribunal’s judgment was a well­ reasoned decision and a plausible view of the matter. Thus, the   High   Court   committed   grave   illegality   in   setting   aside the said decision. He relied upon  Kusum Lata and Ors. Vs. Satbir   and   Ors. 1 ,   Bimla   Devi   and   Ors.   Vs.   Himachal Road   Transport   Corporation   and   Ors. 2 ,   United   India Insurance   Company   Limited   Vs.   Shila   Datta   and   Ors. , 3 and   Dulcina   Fernandes   and   Ors.   Vs.   Joaquim   Xavier Cruz and Anr.  4 , in support of his arguments . 14. Per contra, Mr. S.K. Bhattacharya, learned counsel for the   respondents,   argues   that   the   Tribunal’s   decision   was wholly   untenable.   Not   only   did   the   appellants   failed   to examine   any  independent   witness   to   the  case  but   also,  the testimony of Bhagchand (A.D. 2) was not credible as neither was   his   name   set   out   in   the   list   of   witnesses   nor   could   he identify   the   age   of   the   pillion   rider   on   the   motorcycle. However,   the   same   witness   could   clearly   identify   both,   the 1   (2011) 3 SCC 646 2  ( 2009) 13 SCC 530  3   (2011) 10 SCC 509 4   (2013) 10 SCC 646 13 number   of  the  motorcycle  and  the  number   of  the  offending bus, thus indicative of the fact that the witness was tutored and   not   a   natural   witness.   Mr.   Bhattacharya   submits   that the   Tribunal’s  opinion,  that  not   all  witnesses  named  in  the charge­sheet   were   required   to   be   presented   by   the investigating   agency   rather,   only   the   spot   witnesses   were required,   was   contradictory,   since   the   pillion   rider   on   the motorcycle, Rajulal Khateek, was mentioned as a witness in the charge­sheet but the said person was not presented for examination. 15. Mr.   Bhattacharya   further   argues   that   the   two principles   applicable   to   the   assessment   of   evidence   in matters   of   reckless   driving   and   negligence   are   res   ipsa loquitor   and   preponderance   of   probability.     That   principle casts   a   burden   on   the   appellants/claimants   to   show   that the   deceased   Sitaram   was   not   negligent   in   riding   his motorcycle.   The   facts,   however,   indicate   that   the   accident occurred   in   the   middle   of   the   road   and   although   the offending   bus   was   being   driven   in   the   middle   of   the   road, 14 the fault lay with the lighter vehicle namely, the motorcycle. Merely   because   the   bus   was   being   driven   fast,   it   does   not follow that  the same was also  being  driven negligently. The evidence   on   record   lacked   basic   requirements   to   prove   the guilt   of   respondent   No.2   driver,   let   alone   on   the preponderance   of   probability   and   there   was   no   evidence   to indicate   the   callousness   or   negligence   of   the   bus   driver. There was no assessment of contributory negligence on the part   of   the   deceased   Sitaram   and   the   appellants   failed   to prove any negligence on behalf of the respondents. 16. Finally,   Mr.   Bhattacharya   submits   that   the compensation awarded by the Tribunal to the parents of the deceased Sitaram was incorrect since there was no evidence on   record   to   show   that   the   parents   were   dependent   on   the deceased   or   that   they   were   staying   with   him.   Sitaram   was admittedly   not   a   bachelor   and   was   not   staying   with   his parents.   While   the   parents   did   have   the   right   to   filial consortium,   however,   compensation   under   such   head   was to be awarded separately and not on a structured basis. 15 17. We   have   cogitated   over   the   above   submissions   and have   examined   the   relevant   record.   The   pivotal   question   is about the correctness of the approach of the High Court in setting   aside   the   findings   of   fact   recorded   by   the   Tribunal. Further,   whether   the   circumstances   emanating   from   the evidence   produced   by   the   parties   justify   the   conclusion reached   by   the   High   Court   on   the   factum   of   negligence   on the   part   of   the   motorcycle   rider,   the   deceased   Sitaram,   in causing   the   accident   with   the   offending   bus   driven   by respondent No.2.  18. Indeed,   we   are   conscious   of   the   scope   of   an   appeal under   Article   136   of   the   Constitution   of   India.   This   Court ordinarily   does   not   re­examine   or   re­appreciate   the evidence. But it is certainly open to this Court to interfere if the   findings   recorded   in   the   judgment   under   appeal   are found to be manifestly wrong or perverse.  19. We may immediately  turn to the manner in which the well­considered   and   exhaustive   judgment   of   the   Tribunal running into over 24 pages came to be reversed by the High 16 Court, if we may say so, in a cryptic manner in 5 pages. The relevant   portion   of   the   High   Court   judgment   under   appeal, after recording facts and submissions of the counsel, reads thus:   “In   order   to   prove   Issue   No.1,   claimants   examined   AW­2 Bhagchand.   The   said   witness   deposed   that   on 28.10.2011,   while   he   was   returning   after   answering   the call   of  nature,  he  saw   that   a  motorcycle   was  coming  from village   Manhapura   side.   The   Roadsways   but   came   from opposite direction and struck against  the motorcycle. As a result, one person, who was sitting on the motorcycle died. In his cross­examination, he deposed that one more person was  also  sitting on the  motorcycle. However, he  could  not tell if the said person was young, old or a child. FIR   Exhibit­1   was   lodged   by   Kailash   Chand   with regard   to   the   accident   in   question.   A   perusal   of   the   same reveals that  the motorcycle was being driven by Sita Ram and Raju Lal Khateek was sitting on the pillion seat.  Best eye­witness in the present case can be said to be Raju Lal Khateek, who was travelling with the deceased at the time of   accident.   However,   Raju   Lal   Khateek   has   not   been examined by the claimants  before  the Tribunal. The  name of   Bhagchand   is   not   shown   in   the   list   of   witnesses   as   an eye­witness in the criminal case. In the criminal case, Raju Lal Khateek has been shown as an eye­witness. A perusal of the site plan Exhibit­3 reveals that the bus was going on its   correct   side   of   the   road,   whereas,   the   motorcycle   was coming  on  the  wrong  side  of   the  road,  had   struck against the bus. In   the   facts   and   circumstances   of   the   present   case, no   reliance   can   be   placed   on   the   statement   of   AW­2 Bhagchand, who  had  been examined  by the  claimants  as an eye­witness to the accident. The said witness could not even tell in his cross­examination with regard to the age of the   person,   who   was   sitting   on   the   pillion   seat.   Thus,   the learned   Tribunal   fell   in   error   in   deciding   Issue   No.1   in favour   of   the   claimants.   Accordingly,   finding   of   the 17 Tribunal   on   Issue   No.1   is   reversed   and   the   said   issue   is decided against the claimants.” This is the only  analysis/discussion in the entire judgment to   reverse   the   exhaustive   analysis   done   by   the   Tribunal   to which we  have set  out  in brief  in  paragraphs  5 to  9 above. The thrust of the reasoning given by the High Court rests on the   unreliability   of   the   witnesses   presented   by   the appellants:   first,   that   the   evidence   given   by   Bhagchand (A.D.2)   was   unreliable   because   he   was   not   shown   as   a witness   in   the   list   of   witnesses   mentioned   in   the   charge sheet filed by the police and that the said witness could not identify the age of the pillion rider, Rajulal Khateek. Second, the said pillion rider himself, Rajulal Khateek, who was the “best”   witness   in   the   matter,   was   not   presented   for examination   by   the   appellants.   The   High   Court   also   relies on the site map (Exh.3) to record the finding on the factum of   negligence   of   the   deceased   Sitaram   in   causing   the accident which resulted in his death.  20. We have no hesitation in observing that such a hyper­ technical   and   trivial   approach   of   the   High   Court   cannot   be 18 sustained   in   a   case   for   compensation   under   the   Act,   in connection   with   a   motor   vehicle   accident   resulting   in   the death   of   a   family   member.   Recently,   in   Mangla   Ram   Vs. Oriental   Insurance   Company   Limited   and   Ors. 5 ,   (to which one of us, Khanwilkar, J. was a party), this Court has restated   the   position   as   to   the   approach   to   be   adopted   in accident   claim   cases.   In   that   case,   the   Court   was   dealing with a case of an accident between a motorcycle and a jeep, where   the   Tribunal   had   relied   upon   the   FIR   and   charge­ sheet,   as   well   as   the   accompanying   statements   of   the complainant and witnesses, to opine that the police records confirmed   the   occurrence   of   an   accident   and   also   the identity   of   the   offending   jeep   but   the   High   Court   had overturned that finding  inter alia  on the ground that the oral evidence   supporting   such   a   finding   had   been   discarded   by the Tribunal itself and that reliance solely on the document forming part of the police record was insufficient to arrive at such   a   finding.   Disapproving   that   approach,   this   Court, after adverting to multitude of cases under the Act, noted as follows: 5   (2018) 5 SCC 656 19 “22.   The  question  is:   Whether   this  approach  of  the   High Court   can   be   sustained   in   law?   While   dealing   with   a similar   situation,   this   Court   in   Bimla   Devi 6   noted   the defence of the driver and conductor of the bus which inter alia   was   to   cast   a   doubt   on   the   police   record   indicating that   the   person   standing   at   the   rear   side   of   the   bus, suffered   head   injury   when   the   bus   was   being   reversed without blowing any horn. This Court observed that while dealing with the claim petition in terms of Section 166 of the   Motor   Vehicles   Act,   1988,   the   Tribunal   stricto   sensu is  not bound by  the pleadings  of the parties,  its  function is to determine the amount of fair compensation. In paras 11­15, the Court observed thus: (SCC pp. 533­34) “ 11.   While   dealing   with   a   claim   petition   in   terms   of Section 166 of the Motor Vehicles Act, 1988, a tribunal stricto   sensu   is   not   bound   by   the   pleadings   of   the parties;  its  function  being   to   determine  the  amount   of fair compensation in the event  an accident  has  taken place by reason of negligence of that driver of a motor vehicle. It is true that occurrence of an accident having regard   to   the   provisions   contained   in   Section   166   of the   Act   is   a   sine   qua   non   for   entertaining   a   claim petition but that would not mean that despite evidence to   the   effect   that   death   of   the   claimant’s   predecessor had taken place by reason of an accident caused by a motor vehicle, the same would be ignored only on the basis  of  a post­mortem  report  vis­à­vis  the  averments made in a claim petition . 12.   The   deceased   was  a   constable.   Death  took   place near a police station. The post­mortem report clearly suggests that the deceased died of a brain injury. The place of accident is not far from the police station. It is, therefore, difficult to believe the story of the driver of   the   bus   that   he   slept   in   the   bus   and   in   the morning found a dead body wrapped in a blanket. If the death of the constable had taken place earlier, it is wholly unlikely that his dead body in a small town like   Dharampur   would   remain   undetected throughout   the   night   particularly   when   it   was   lying at a bus­stand and near a police station. In such an event, the Court can presume that the police officers themselves should have taken possession of the dead body. 13.   The   learned   Tribunal,   in   our   opinion,   has   rightly proceeded   on   the   basis   that   apparently   there   was 6  Supra at footnote 2 20 absolutely no reason to falsely implicate Respondents 2   and   3 .   The   claimant   was   not   at   the   place   of occurrence. She, therefore, might not be aware of the details as to how the accident took place but the fact that   the   first   information   report   had   been   lodged   in relation to an accident could not have been ignored. 14.   Some   discrepancies   in   the   evidence   of   the claimant’s   witnesses   might   have   occurred   but   the core   question   before   the   Tribunal   and   consequently before   the   High   Court   was   as   to   whether   the   bus   in question was involved in the accident or not. For the purpose of determining the said issue, the Court was required to apply the principle underlying the burden of   proof   in   terms   of   the   provisions   of   Section   106   of the   Evidence   Act,   1872   as   to   whether   a   dead   body wrapped   in  a  blanket   had  been  found  at  the  spot   at such an early hour, which was required to be proved by Respondents 2 and 3. 15.   In   a   situation   of   this   nature,   the   Tribunal   has rightly   taken   a   holistic   view   of   the   matter.   It   was necessary   to   be   borne   in   mind   that   strict   proof   of   an accident   caused   by   a   particular   bus   in   a   particular manner   may   not   be   possible   to   be   done   by   the claimants.   The   claimants   were   merely   to   establish their   case   on   the   touchstone   of   preponderance   of probability. The standard of  proof  beyond  reasonable doubt   could   not   have   been   applied.   For   the   said purpose,   the   High   Court   should   have   taken   into consideration   the   respective   stories   set   forth   by   both the parties .”                            (emphasis supplied) The   Court   restated   the   legal   position   that   the   claimants were   merely   to   establish   their   case   on   the   touchstone   of preponderance   of   probability   and   standard   of   proof beyond   reasonable   doubt   cannot   be   applied   by   the Tribunal   while   dealing   with   the   motor   accident   cases. Even   in   that   case,   the   view   taken   by   the   High   Court   to reverse similar findings, recorded by the Tribunal was set aside. 23.   Following   the   enunciation   in   Bimla   Devi   case ,   this Court   in   Parmeshwari   v.   Amir   Chand 7   noted   that   when filing   of   the   complaint   was   not   disputed,   the   decision   of the Tribunal ought not to have been reversed by the High Court on the ground that nobody came from the office of the   SSP   to   prove   the   complaint.   The   Court   appreciated 7   (2011) 11 SCC 635 21 the   testimony   of   the   eyewitnesses   in   paras   12   &   13   and observed thus: ( Parmeshwari case , SCC p. 638) “ 12.   The   other   ground   on   which   the   High   Court dismissed   the   case   was   by   way   of   disbelieving   the testimony of Umed Singh, PW 1. Such disbelief of the High  Court   is  totally   conjectural.   Umed   Singh  is  not related   to  the   appellant   but   as   a   good   citizen,   Umed Singh   extended   his   help   to   the   appellant   by   helping her to reach the doctor’s chamber in order to ensure that   an   injured   woman   gets   medical   treatment.   The evidence   of   Umed   Singh   cannot   be   disbelieved   just because   he   did   not   file   a   complaint   himself.   We   are constrained   to   repeat   our   observation   that   the   total approach   of   the   High   Court,   unfortunately,   was   not sensitised   enough   to   appreciate   the   plight   of   the victim. 13.   The   other   so­called   reason   in   the   High   Court’s order   was   that   as   the   claim   petition   was   filed   after four months of the accident, the same is “a device to grab   money   from   the   insurance   company”.   This finding   in   the   absence   of   any   material   is   certainly perverse. The High Court appears to be not cognizant of   the   principle   that   in   a   road   accident   claim,   the strict   principles   of   proof   in   a   criminal   case   are   not attracted. …” 24.   It   will   be   useful   to   advert   to   the   dictum   in   N.K.V. Bros.   (P)   Ltd.   v.   M.   Karumai   Ammal 8 ,   wherein   it   was contended by  the vehicle owner  that the criminal case in relation   to   the   accident   had   ended   in   acquittal   and   for which   reason   the   claim   under   the   Motor   Vehicles   Act ought   to   be   rejected.   This   Court   negatived   the   said argument   by   observing   that   the   nature   of   proof   required to   establish   culpable   rashness,   punishable   under   IPC,   is more stringent than negligence sufficient under the law of tort to create liability. The observation made in para 3 of the   judgment   would   throw   some   light   as   to   what   should be the approach of the Tribunal in motor accident cases. The same reads thus: (SCC pp. 458­59) “ 3.   Road   accidents   are   one   of   the   top   killers   in   our country,   specially   when   truck   and   bus   drivers operate   nocturnally.   This   proverbial   recklessness often persuades the courts, as has been observed by us   earlier   in   other   cases,   to   draw   an   initial presumption   in   several   cases   based   on   the   doctrine of   res   ipsa   loquitur.   Accidents   Tribunals   must   take 8   (1980) 3 SCC 457 22 special care to see that innocent victims do not suffer and drivers and owners do not escape liability merely because of some doubt here or some obscurity there. Save in plain cases, culpability must be inferred from the   circumstances   where   it   is   fairly   reasonable.   The court   should   not   succumb   to   niceties,   technicalities and  mystic  maybes.  We   are  emphasising   this   aspect because   we   are   often   distressed   by   transport operators   getting   away   with   it   thanks   to   judicial laxity,   despite   the   fact   that   they   do   not   exercise sufficient   disciplinary   control   over   the   drivers   in   the matter of careful driving. The heavy economic impact of   culpable   driving   of   public   transport   must   bring owner   and   driver   to   their   responsibility   to   their neighbour. Indeed, the State must seriously consider no­fault   liability   by   legislation.   A   second   aspect which   pains   us   is   the   inadequacy   of   the compensation   or   undue   parsimony   practised   by tribunals. We must remember  that judicial tribunals are   State   organs   and   Article   41   of   the   Constitution lays   the   jurisprudential   foundation   for   State   relief against   accidental   disablement   of   citizens.   There   is no   justification   for   niggardliness   in   compensation.   A third   factor   which   is   harrowing   is   the   enormous delay   in   disposal   of   accident   cases   resulting   in compensation,   even   if   awarded,   being   postponed   by several   years.   The   States   must   appoint   sufficient number   of   tribunals   and   the   High   Courts   should insist   upon   quick   disposals   so   that   the   trauma   and tragedy   already   sustained   may   not   be   magnified   by the   injustice   of   delayed   justice.   Many   States   are unjustly indifferent in this regard.” 25.   In   Dulcina   Fernandes 9 ,   this   Court   examined   similar situation where the evidence of claimant’s eyewitness was discarded by the Tribunal and that the respondent in that case   was   acquitted   in   the   criminal   case   concerning   the accident.   This   Court,   however,   opined   that   it   cannot   be overlooked   that   upon   investigation   of   the   case   registered against   the   respondent,   prima   facie,   materials   showing negligence   were   found   to   put   him   on   trial.   The   Court restated   the   settled   principle   that   the   evidence   of   the claimants   ought   to   be   examined   by   the   Tribunal   on   the touchstone   of   preponderance   of   probability   and   certainly the standard of proof beyond reasonable doubt could not have been applied as noted in   Bimla Devi . In paras 8 & 9 9   Supra at footnote 4 23 of   the   reported   decision,   the   dictum   in   United   India Insurance   Co.   Ltd.   v.   Shila   Datta 10 ,   has   been   adverted   to as under: ( Dulcina Fernandes case , SCC p. 650) “ 8.   In   United   India   Insurance   Co.   Ltd.   v.   Shila   Datta while   considering   the   nature   of   a   claim   petition under   the   Motor   Vehicles   Act,   1988   a   three­Judge Bench   of   this   Court   has   culled   out   certain propositions   of   which   Propositions   ( ii ),   ( v )   and   ( vi ) would   be   relevant   to   the   facts   of   the   present   case and,   therefore,   may   be   extracted   hereinbelow:   (SCC p. 518, para 10) ‘ 10.   ( ii )   The   rules   of   the   pleadings   do   not   strictly apply   as   the   claimant   is   required   to   make   an application   in   a   form   prescribed   under   the   Act.   In fact,   there   is   no   pleading   where   the   proceedings   are suo motu initiated by the Tribunal. * * * ( v )   Though   the   Tribunal   adjudicates   on   a   claim   and determines the compensation, it does not do so as in an adversarial litigation. … ( vi ) The Tribunal is required to follow such summary procedure as it thinks fit. It may choose one or more persons possessing special knowledge of and matters relevant   to   inquiry,   to   assist   it   in   holding   the enquiry.’ 9.   The following further observation available in para 10   of   the   Report   would   require   specific   note:   ( Shila Datta case , SCC p. 519) ‘ 10.  … We have referred to the aforesaid provisions to show   that   an   award   by   the   Tribunal   cannot   be   seen as   an   adversarial  adjudication   between   the   litigating parties to a dispute, but a statutory determination of compensation on the occurrence of an accident, after due enquiry, in accordance with the statute.’” In   para   10   of   Dulcina   Fernandes ,   the   Court   opined   that non­examination   of   witness   per   se   cannot   be   treated   as fatal   to   the   claim   set   up   before   the   Tribunal.   In   other words,   the   approach   of   the   Tribunal   should   be   holistic analysis of the entire pleadings and evidence by applying the principles of preponderance of probability.” 10  (2011) 10 SCC 509 24 It   is   thus   well   settled   that   in   motor   accident   claim   cases, o nce   the     foundational   fact,   namely,   the   actual   occurrence of   the   accident,   has   been   established,   then   the   Tribunal’s role   would   be   to   calculate   the   quantum   of   just compensation   if   the   accident   had   taken   place   by   reason   of negligence of  the driver  of  a  motor  vehicle and, while doing so,   the   Tribunal   would   not   be   strictly   bound   by   the pleadings   of   the   parties .   Notably,   while   deciding   cases arising out of motor vehicle accidents, the standard of proof to be borne in mind must be of preponderance of probability and   not   the   strict   standard   of   proof   beyond   all   reasonable doubt which is followed in criminal cases. 21. In   the   present   case,   we   find   that   the   Tribunal   had followed a just approach in the matter of appreciation of the evidence/materials   on   record.   Whereas,   the   High   Court adopted   a   strict   interpretation   of   the   evidence   on   the touchstone   of   proof   beyond   reasonable   doubt   to   record   an adverse   finding   against   the   appellants   and   to   reverse   the well   considered   judgment   of   the   Tribunal   in   a   cryptic manner. 25 22.   Reverting to the factual matrix, the actual occurrence of   the   accident   between   the   motorcycle   driven   by   Sitaram bearing   registration   number   RJ   25   SA   6923   coming   from one   side   and   a   bus   belonging   to   respondent   No.1   (the Rajasthan   State   Road   Transport   Corporation)   bearing registration   number   RJ­26/P.A.   0042   coming   from   the opposite   direction,   is   duly   proved.   The   Tribunal   has   relied upon   the   uncontroverted   evidence   of   witnesses   A.D.1   and A.D.   3,   and   the   documents   presented   by     them,   especially FIR No. 247/2011 (Exh. 1) and charge­sheet (Exh.2) against one   Banwari   Lal   Bairwa   (respondent   No.2),   charging   him with offences under  Sections 279, 337 and 304A of the IPC and   Sections   134/187   of   the   Act,   to   establish   that   on 28.10.2011   at   around   7   A.M.,   Sitaram,   along   with   pillion rider   Rajulal   Khateek,   was   riding   on   a   motorcycle   bearing number   RJ   25   SA   6923   from   village   Bapuee   to   Chaut   ka Barwad   for   Daug,   to   his   sister,   when,   near   Mahapura   tri­ section,   bus   number   RJ­26/P.A.   0042   belonging   to respondent   No.1   (the   Rajasthan   State   Road   Transport 26 Corporation)   coming   from   the   opposite   direction   hit   the motorcycle from the front, resulting in the death of Sitaram.   23. The   Tribunal   had   justly   accepted   the   appellants’ contention   that   the   respondents   did   not   challenge   the propriety of the said FIR No. 247/2011 (Exh. 1) and charge­ sheet (Exh. 2) before any authority. The only defence raised by   the   respondents   to   this   plea   was   that   the   said   FIR   No. 247/2011   was   based   on   wrong   facts   and   was   filed   in connivance   between   the   appellants/complainants   and   the police, against which the respondents complained to the in­ charge of the police station and the District Superintendent of Police but to no avail. Apart from  this bald assertion, no evidence   was   produced   by   the   respondents   before   the Tribunal   to   prove   this   point.   The   filing   of   the   FIR   was followed by the filing of the charge­sheet against respondent No.2   for   offences   under   u/Sections   279,   337   and   304A   of the   IPC   and   Sections   134/187   of   the   Act,   which,   again, reinforces   the   allegations   in   the   said   FIR   insofar   as   the occurrence   of   the   accident   was   concerned   and   the   role   of respondent   No.2   in   causing   such   accident.   Be   that   as   it 27 may, the High Court has not even made a mention, let alone record   a   finding,   of   any   impropriety   against   FIR   247/2011 (Exh. 1) or  charge­sheet (Exh. 2) or  the conclusion reached by the Tribunal in that regard. Yet, the FIR and the Charge­ sheet has been found to be deficient by the High Court.   24. Before   the   Tribunal,   respondent   No.1   has   neither denied   that   respondent   No.2   was   in   its   employment   at   the time of the accident nor has it denied that respondent No.2 was   driving   the   offending   bus   no.   RJ­26/P.A.   0042   at   the time   of   the   accident.   The   Tribunal   has   also   referred   to   the Post­mortem   report   (Exh.4)   which   establishes   that   Sitaram died   due   to   shock   arising   from   various   fractures   on   his body,   which,   undoubtedly,   were   rendered   due   to   his accident with the offending bus. All of the aforesaid evidence remained   uncontroverted.   While   the   Tribunal   has   accepted these depositions and the evidence presented in that regard, the   High   Court   has,   surprisingly,   not   even   referred   to   it   or even   the   numerous   documents   presented   by   the   said witnesses as evidence, apart from a passing reference to FIR 247/2011 (Exh.1).  28 25. The   Tribunal’s   reliance   upon   FIR   247/2011   (Exh.   1) and   charge­sheet   (Exh.   2)   also   cannot   be   faulted   as   these documents   indicate   the   complicity   of   respondent   No.2.   The FIR   and   charge­sheet,   coupled   with   the   other   evidence   on record,   inarguably   establishes   the   occurrence   of   the   fatal accident   and   also   point   towards   the   negligence   of   the respondent   No.2   in   causing   the   said   accident.   Even   if   the final   outcome   of   the   criminal   proceedings   against respondent   No.2   is   unknown,   the   same   would   make   no difference   atleast   for   the   purposes   of   deciding   the   claim petition under the Act. This Court in   Mangla Ram   (supra), noted   that   the   nature   of   proof   required   to   establish culpability   under   criminal   law   is   far   higher   than   the standard required under the law of torts to create liability. 26. Accordingly,   we   have   no   hesitation   in   upholding   the finding recorded by the Tribunal that there was an accident on   28­10­2011   at   around   7AM   between   the   motorcycle driven   by   Sitaram   bearing   registration   number   RJ   25   SA 6923   and   a   bus   belonging   to   respondent   No.1.   (the 29 Rajasthan   State   Road   Transport   Corporation)   bearing registration   number   RJ­26/P.A.   0042   coming   from   the opposite   direction   and   being   driven   rashly   and   negligently by respondent No.2, which resulted in the death of Sitaram. 27. The   next   question   is   whether   the   purported shortcomings in the evidence of Bhagchand Khateek (A.D.2) and   the   lack   of   evidence   of   the   pillion   rider   on   the motorcycle,   Rajulal   Khateek,   would   be   fatal   to   the appellants’ case. As regards the evidence of Bhagchand, the High   Court   found   that   the   deposition   of   the   said   witness was unreliable because his name was not mentioned in the list   of   witnesses   in   the   criminal   proceedings   and   also because   he   was   unable   to   tell   the   age   of   the   pillion   rider. Besides, the said witness lived in Pakhala village, which was 3 (three) kilometres away from the accident spot and hence, he   could   not   have   been   near   the   said   spot   when   the accident   occurred.   The   Tribunal   had   dealt   with   these objections quite substantially and, in our opinion, correctly, in its judgment, wherein it records: 30 “ In  the  present  case  the  petitioners  have   got   examined the   eye­witness   A.D.2   Bhag   Chand   son   of   Ram   Dev . Admittedly   the   name   of   the   witness   Bhag   Chand   is   not mentioned   in   the   list   of   witnesses   in   exhibit­2   charge sheet   but   if   the   interrogation   with   this   witness   is perused   then   the   opponent   in   order   of   not   considering this   witness   as   eye­witness,   has   not   asked   about   giving police   statement   or   not   having   his   name   in   the   list   of witnesses.   The   witness   A.D.2   Bhag   Chand   Khateek,   in interrogation   on   behalf   of   opponents   has   accepted   this   that he neither knows Banwari nor after the incident he has seen Banwari. During   interrogation   the   statement   of   the   witness   has   been that   I   was   near   the   place   of   incident   itself.   That   time   I   was returning   after   relieving   myself.   The   argument   of   the opponents   has   been   that   the   witness   Bhag   Chand   is resident of village Pakhala whereas the place of incident is at distance of 3 k.m. therefore, the statement of going to toilet is false. Therefore, he should not be considered eye­witness.   But  the  witness  A.D.2  Bhag   Chand  Khateek has   stated   in   his   main   statement   that   one   day   from dated 28.10.2011, he had come to his brother’s house at village   Shivad.   In   such   a   Situation,   in   our   humble opinion,   the   witness   being   at   a   distance   of   3   k.m.   from spot   of   incident,   being   resident   of   Pakhala   village,   this cannot   be   considered   that   this   witness   would   not   be considered eye­witness.   Whereas   there   is   question   of   his   name   not   being   in   the charge­sheet   as   witness,   definitely   due   to   this   fact,   each such   witness   cannot   be   considered   eyewitness   who   gives little statement about incident.  But the evidence which the witness A.D.2 Bhag Chand Khateek has given on oath, in order  to  prove that distrust  worthy,  the opponents have not   done   any   such   interrogation   from   which   there   is suspicion in the statements of witness. The witness Bhag Chand   Khateek   was   not   even   this   suggestion   that   his police   statement   was   not   taken   or   the   police   had   not interrogated   him.   In   our   humble   opinion,   in   cases   like accident   occurring   suddenly,   the   persons   present   near the place of incident are eye­witness of the incident. But during   investigation   this   is   not   necessary   that   the investigation   agency   should   name   all   the   eye­witnesses as witness in the charge sheet. Therefore, the statement 31 of   witness   A.D.2   Bhag   Chand   Khateek   cannot   be considered   distrust   worthy   that   his   name   in   the   charge sheet is not mentioned as witness. ” (emphasis supplied) 28. Clearly,   the   evidence   given   by   Bhagchand   withstood the respondents’ scrutiny and the respondents were unable to shake his evidence. In turn, the High Court has failed to take   note   of   the   absence   of   cross   examination   of   this witness   by   the   respondents,   leave   alone   the   Tribunal’s finding   on   the   same,   and   instead,   deliberated   on   the reliability   of   Bhagchand’s   (A.D.2)   evidence   from   the viewpoint   of   him   not   being   named   in   the   list   of   eye witnesses   in   the   criminal   proceedings,   without   even mentioning  as to why  such absence from  the list is fatal to the case of the appellants. This approach of the High Court is   mystifying,   especially   in   light   of   this   Court’s   observation [as   set   out   in   Parmeshwari   (supra)   and   reiterated   in Mangla Ram   (supra)] that the strict principles of proof in a criminal   case   will   not   be   applicable   in   a   claim   for compensation under the Act and further, that the standard to   be   followed   in   such   claims   is   one   of   preponderance   of 32 probability   rather   than   one   of   proof   beyond   reasonable doubt.   There   is   nothing   in   the   Act   to   preclude   citing   of   a witness in motor accident claim who has not been named in the   list  of  witnesses  in  the  criminal  case. What  is  essential is   that   the   opposite   party   should   get   a   fair   opportunity   to cross examine the concerned witness. Once that is done, it will   not   be   open   to   them   to   complain   about   any   prejudice caused   to   them.   If   there   was   any   doubt   to   be   cast   on   the veracity   of   the   witness,   the   same   should   have   come   out   in cross examination, for which opportunity was granted to the respondents by the Tribunal.  29. The importance of cross­examining a witness has been elucidated   by   this   Court   on   several   occasions,   notably   in Kartar   Singh   Vs.   State   of   Punjab , 11   where   a   Five­Judge Bench of this Court elaborated: “278.   Section   137   of   the   Evidence   Act   defines   what   cross­ examination  means   and   Sections   139   and   145  speak   of   the mode   of   cross­examination   with   reference   to   the   documents as well as oral evidence.  It is the jurisprudence of law that cross­examination   is   an   acid­test   of   the   truthfulness   of the   statement   made   by   a   witness   on   oath   in examination­in­chief, the objects of which are: 11  ( 1994) 3 SCC 569 33 (1)   to   destroy   or   weaken   the   evidentiary   value   of   the witness of his adversary; (2)   to   elicit   facts   in   favour   of   the   cross­   examining lawyer's   client   from   the   mouth   of   the   witness   of   the adversary party; (3)   to   show   that   the   witness   is   unworthy   of   belief   by impeaching the credit of the said witness;  and the questions to be addressed in the course of cross­ examination are to test  his veracity;  to discover who  he is and what is his position in life; and to shake his credit by injuring his character. 279.   The   identity   of   the   witness   is   necessary   in   the   normal trial   of   cases   to   achieve   the   above   objects   and   the   right   of confrontation   is   one   of   the   fundamental   guarantees   so that he could guard himself from being victimized by any false and invented evidence that may be tendered by the adversary party. ” (emphasis supplied) The   High   Court   has   not   held   that   the   respondents   were successful   in   challenging   the   witnesses’   version   of   events, despite being given the opportunity to do so. The High Court accepts that the said witness (A.D.2) was cross examined by the   respondents   but   nevertheless   reaches   a   conclusion different from that of the Tribunal, by selectively overlooking the   deficiencies   in   the   respondent’s   case,   without   any proper reasoning. 30. The   High   Court   discarded   the   evidence   of   Bhagchand (A.D.   2)   also   because   he   could   not   recollect   the   age   of   the 34 pillion   rider.  The  inability  of  the   witness  to  identify   the  age of   the   pillion   rider   cannot,   per   se,   be   a   militating   factor   to discard   his   entire   version   especially   since   the   presence   of the   witness   at   the   time   and   place   of   the   accident   has remained   unshaken   and   including   his  deposition   regarding the manner of occurrence of the accident and identity of the driver   of   the   offending   vehicle.   The   filing   of   FIR No.247/2011   (Exh.1)   and   the   subsequent   filing   of   the charge­sheet   (Exh.2)   corroborate   the   witnesses’   evidence. The view taken by the Tribunal therefore, on the veracity of the evidence of A.D. 2, is unexceptionable and there was no reason for the High Court to interfere with the same.  31. Similarly,   the   issue   of   non­examination   of   the   pillion rider, Rajulal Khateek, would not be fatal to the case of the appellants.   The   approach   in   examining   the   evidence   in accident   claim   cases   is   not   to   find   fault   with   non examination   of   some   “best”   eye   witness   in   the   case   but   to analyse the evidence already on record to ascertain whether that   is   sufficient   to   answer   the   matters   in   issue   on   the touchstone   of   preponderance   of   probability.   This   court,   in 35 Dulcina Fernandes  (supra), faced a similar situation where the   evidence  of  claimant's  eyewitness  was  discarded  by  the Tribunal   and   the   respondent   was   acquitted   in   the   criminal case concerning the accident. This Court, however, took the view that  the material on record was   prima  facie     sufficient to   establish   that   the   respondent   was   negligent.   In   the present case, therefore, the Tribunal was right in accepting the   claim   of   the   appellants   even   without   the   deposition   of the   pillion   rider,   Rajulal   Khateek,   since   the   other   evidence on   record   was   good   enough   to   prima   facie   establish   the manner in which the accident had occurred and the identity of the parties involved in the accident. 32. On the issue of negligence by the deceased Sitaram in causing the accident, the Tribunal has referred to the notice issued under Section 134 of the Act (Exh. 7) to the driver of the offending vehicle, respondent No.2. It records that in the said   notice,   respondent   No.2   failed   to   give   any   statement indicating that the accident occurred due to any mistake by the   rider   of   the   motorcycle,   Sitaram.   The   Tribunal   has further   relied   upon   the   evidence   of   Bhagchand   (A.D.2)   and 36 also   upon   the   site   plan   of   the   accident   (Exh.   3)   to   reach   a conclusion   that   respondent   No.2   recklessly   drove   the speeding   bus   on   the   wrong   side   of   the   road,   into   the motorcycle being ridden by Sitaram, who was on the correct side   of   the   road,   and   caused   his   death.   Whereas,   the   High Court has disregarded the evidence of Bhagchand. Further, the site plan (Exh. 3) cannot be read in isolation. It will have to be examined in conjunction with the other evidence.  33. The   site   plan   (Exh.   3)   has   been   produced   in   evidence before   the   Tribunal   by   witness   A.D.   1   (appellant   No.1 herein)   and   the   record   seems   to   indicate   that   the   accident occurred   in   the   middle   of   the   road.   However,   the   exact location of the accident, as marked out in the site plan, has not   been   explained   muchless   proved   through   a   competent witness   by   the   respondents   to   substantiate   their   defence. Besides, the concerned police official  who prepared the site plan has also not been examined. While the existence of the site   plan   may   not   be   in   doubt,   it   is   difficult   to   accept   the theory propounded on the basis of the site plan to record a finding   against   the   appellants   regarding   negligence 37 attributable   to   deceased   Sitaram,   moreso   in   absence   of ocular evidence to prove and explain the contents of the site plan.   34. Be   it   noted   that   the   evidence   of   witness   A.D.2 (Bhagchand)  unequivocally  states that the respondent No.2 bus   driver   was   negligent   in   driving   recklessly   at   a   high speed   on   the   wrong   side  of   the  road,   thus,  resulting   in   the accident which caused the death of Sitaram. It was not open to the High Court to discard this evidence. Additionally, the Tribunal   had   justly   placed   reliance   on   the   contents   of   FIR No.247/2011   (Exh.   1)   and   charge­sheet   (Exh.2)   which prima   facie   indicate   the   negligence   of   respondent   No.2   in driving   the   bus.     We   once   again   remind   ourselves   of   the dictum   in   Dulcina   Fernandes   (supra)   and   thereafter   in Mangla Ram   (supra), and answer  the factum of negligence of   the   driver   of   the   offending   vehicle   against   the respondents.  35. Reverting to the question of adequacy of compensation amount determined by the Tribunal, the appellants have not 38 assailed   the   order   of   the   High   Court   rejecting   their   appeal. Further,     in   their   appeal   before   the   High   Court   (SBCMA No.581 of 2017), the limited grievance was about deduction of   income   tax   from   the   calculated   income.   That   ground   is unsustainable   in   light   of   the   decision   in   National Insurance Company Limited Vs. Pranay Sethi and Ors . 12 We  cannot   permit  the   appellants   to   widen   the   scope   in  the present appeal, muchless pray for enhanced compensation. We are instead inclined to restore the Award passed by the Tribunal   as   it   has   determined   the   just   compensation amount,   keeping   in   mind   all   the   relevant   parameters including   the   apportionment   thereof   between   the   family members   of   the   deceased.   Upholding   that   Award   would   be doing complete justice. 36. Resultantly,   this   appeal   must   succeed.   We   hold   that the   impugned   judgment   and   order   of   the   High   Court deserves   to   be   set   aside   and   instead,   the   Award   passed   by the Tribunal dated 14 th  December, 2016 be restored. 12  (2017) 16 SCC 680 39 37. Appeal   is   allowed   in   the   above   terms.   No   order   as   to costs.   ................................J (A.M. Khanwilkar) ................................J (Ajay Rastogi) New Delhi. February 14, 2019.