Wednesday, 15, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

United India Insurance Company ... vs Vedpal & Ors.
2011 Latest Caselaw 2165 ALL

Citation : 2011 Latest Caselaw 2165 ALL
Judgement Date : 31 May, 2011

Allahabad High Court
United India Insurance Company ... vs Vedpal & Ors. on 31 May, 2011
Bench: Satya Poot Mehrotra, Shyam Shankar Tiwari



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

Reserved
 

 

 
First Appeal From Order No. 2009 of 2010
 

 
United India Insurance Company Co. Ltd. Vs. Vedpal & Others
 

 

 
Hon. S.P. Mehrotra, J.

Hon. S.S. Tiwari,J.

The present Appeal has been filed under Section 173 of the Motor Vehicles Act, 1988, against the Judgment and Order/Award dated 26.02.2010 passed by the Motor Accidents Claims Tribunal, Gautam Budh Nagar in Motor Accident Claim Case No. 99 of 2003. It is pertinent to mention that initially the said Claim Case was filed on behalf of Vedpal claiming compensation for medical expenditure, pain and sufferings etc. occasioned due to injuries caused to the said Vedpal in the motor accident. However, when the said Ved Pal succumbed to the injuries sustained in the motor accident, his heirs and legal representatives, namely, the claimant-respondent nos. 1/1 to 1/6 were substituted as claimants in the said Claim Case.

The case of the claimant-respondent nos. 1/1 to 1/6 was that on 10.1.2002 at about 7 P.M., the said Vedpal was waiting for a Bus on Meerut Ghaziabad Road at Guldahar cut, near Right Coin Generator Factory within Police Station-Sihanigate, Ghaziabad for returning to his village-Badalpur, District-Gautam Budh Nagar, a Tata-Sumo no. UP-07C-5808 coming from Ghazibad side and being driven rashly and negligently at a very high speed, hit the said Vedpal causing him grievous and serious injuries on his head and body. The said Vedpal was immediately shifted to a local hospital, namely, Shivam Hospital, Ghaziabad for medical aid, and subsequently shifted to Vidyasagar Institute of Mental Health and Neuro Sciences, New Delhi for further treatment. The said Vedpal under-went various types of treatments and other procedures but remained in a state of coma for about 2 years. Since the date of accident, the said Vedpal neither gained consciousness nor was in a position to be revived. The said Vedpal was also shifted to other specialty hospitals periodically in connection with several complications which had developed during the period of his treatment. However, the said Vedpal succumbed to the injuries sustained by him in the accident and died on 22.1.2004 nearly 2 years after the accident.

It is relevant to mention that the said Vedpal was in state of coma, therefore, his wife Smt. Bala (claimant-respondent no. 1/1 herein) filed Claim Case on his behalf claiming compensation towards medical expenses, pains and sufferings, etc. On the death of the said Vedpal, the claimant-respondent nos. 1/1 to 1/6 were substituted in the Claim Case by the Orders dated 3.9.2005 and 20.9.2005.

The claimant-respondent nos. 1/1 to 1/6, inter-alia, further stated that the said Vedpal was about 45 years of age and was employed as Driver in Samaj Kalyan Vibhag of U.P. Government. The said Vedpal was getting salary of Rs. 5,413/- per month and was the sole bread winner of the family. Since the accident had resulted due to rash and negligent driving of the aforesaid Tata-Sumo Car no. UP-07C-5805 owned by the respondent no.2 herein and insured with the Appellant-Insurance Company, therefore, both the respondent no. 2 and the Appellant-Insurance Company were jointly and severally liable to pay the compensation to the claimant-respondent nos. 1/1 to 1/6, as claimed. The said Tata-Sumo has hereinafter been also referred to as "the vehicle in question".

The respondent no. 2 herein did not file its written statement, and the case proceeded ex-parte against it.

The Appellant-Insurance Company in its written statement denied the averments made in the Claim Petition in general. However, the Appellant-Insurance Company admitted that the vehicle in question was duly insured with it at the time of the accident. It was specifically pleaded on behalf of the Appellant-Insurance Company that the Driver of the vehicle in question did not possess a valid and effective Driving Licence at the time of the accident in question. It was also pleaded on behalf of the Appellant-Insurance Company that the insured committed breach of the terms and conditions of the Insurance Policy, and as such, the Appellant-Insurance Company was not liable to pay any compensation.

The Tribunal framed four issues in the Claim Case.

Issue No. 1 was regarding factum of the accident having taken place on 10.1.2002 at 7 P.M. on account of rash and negligent driving by the Driver of the vehicle in question (i.e. the Tata-Sumo) due to which the said Vedpal sustained serious injuries, and subsequently died.

Issue No.2 was as to whether the Driver of the vehicle in question was not having valid and effective Driving Licence at the time of the accident, and if not, its effect.

Issue No. 3 was as to whether the Claim Case was bad for non-joinder of the Driver of the vehicle in question.

Issue No.4 was as to what relief the claimant-respondent nos. 1/1 to 1/6 were entitled.

The claimant-respondent nos. 1/1 to 1/6 led oral and documentary evidence in support of their case. However, no evidence was adduced by the respondent no.2 or by the Appellant-Insurance Company.

Having considered the material on record, the Tribunal recorded its findings on various issues.

As regards Issue No. 1, the Tribunal held that the accident in question took place on account of rash and negligent driving by the Driver of the vehicle in question (i.e. the Tata-Sumo) as a result of which the said Vedpal sustained grievous injuries, and consequently died. The Tribunal further held that the doctrine of "actio personalis moritur cum persona" had no application in the present case, and the claimant-respondent nos. 1/1 to 1/6 were entitled to maintain the Claim Case. Issue No. 1 was decided accordingly.

As regards Issue No. 2, the Tribunal held that the Driver of the vehicle in question was not having a valid Driving Licence at the time of the accident. Issue No. 2 was decided accordingly.

As regards Issue No. 3, the Tribunal held that the Claim Petition could not be dismissed on account of non-impleadment of the Driver of the vehicle in question as a party to the Claim Petition. Issue No. 3 was decided accordingly.

As regards Issue No. 4, the Tribunal awarded compensation amounting to Rs. 17,01,500/- with interest at the rate of 6% per annum with effect from the date of substitution of the names of the claimant-respondent nos. 1/1 to 1/6 in the Claim Petition. The Tribunal further held that the Appellant-Insurance Company would in the first instance satisfy the award, and thereafter, the Appellant-Insurance Company would be at liberty to realize the amount so paid by it from the owner of the vehicle in question i.e. the respondent no.2 herein.

In view of the above findings, the Tribunal passed the impugned Judgment and Order/Award dated 26.2.2010, inter-alia, awarding compensation to the claimant-respondent nos. 1/1 to 1/6 amounting to Rs. 17,01,500/- with interest at the rate of 6% per annum with effect from the date of substitution of the names of the claimant-respondent nos. 1/1 to 1/6 in the Claim Case.

The Tribunal, further directed that the payment of compensation would in the first instance be made by the Appellant-Insurance Company, and thereafter, the Appellant-Insurance Company would be at liberty to realize the amount so paid from the owner of the vehicle in question i.e. the respondent no.2 herein.

We have heard Sri Saral Srivastava, learned counsel for the Appellant-Insurance Company, and perused the record.

Sri Saral Srivastava, learned counsel for the Appellant-Insurance Company submits that having held that the aforesaid vehicle in question was being run against the terms and conditions of the Insurance Policy, the Tribunal erred in directing the Appellant-Insurance Company to pay the amount of compensation and thereafter recover the same from the owner of the vehicle in question, i.e., the respondent no.2 herein.

Sri Saral Srivastava submits that in any case, the interest of the Appellant-Insurance Company as against the owner of the vehicle in question (i.e. respondent no.2 herein) should have been properly secured so that after making the payment of compensation under the impugned award, the Appellant-Insurance Company would be able to recover the same from the owner of the aforesaid vehicle in question. Sri Saral Srivastava has relied upon the following decisions in this regard:--

1.Oriental Insurance Company Ltd. Vs. Sri Nanjappan & Others, 2004(2) TAC 12 (SC)

2.National Insurance Company Vs. Challa Bharathamma, 2005(1) TAC 4 (SC)

We have considered the submissions made by Sri Saral Srivastava, learned counsel for the Appellant-Insurance Company.

As regards the submission made by Sri Saral Srivastava that the Tribunal erred in directing the Insurance company to make the payment of compensation and thereafter recover the same from the owner of the vehicle in question, it is pertinent to refer to the relevant provisions of the Motor Vehicles Act, 1988.

Sub-section (5) of Section 147 of the Motor Vehicles Act, 1988 lays down as under:--

"147. Requirements of policies and limits of liability-- (1) to (4)...............

(5)Notwithstanding anything contained in any law for the time being in force, an insurer issuing a policy of insurance under this section shall be liable to indemnify the person or classes of persons specified in the policy in respect of any liability which the policy purports to cover in the case of that person or those classes of persons."

The above-quoted provision thus provides that an insurer issuing a policy of insurance under Section 147 of the said Act, shall be liable to indemnify the person or classes of persons specified in the policy in respect of any liability which the policy purports to cover in the case of that person or those classes of persons.

Sub-section (1) of Section 149 of the Motor Vehicles Act, 1988 provides as follows:-

" 149. Duty of insurers to satisfy judgements and awards against persons insured in respect of third party risks-- (1) If, after a certificate of insurance has been issued under sub-section (3) of Section 147 in favour of the person by whom a policy has been effected, judgment or award in respect of any such liability as is required to be covered by a policy under clause (b) of sub-section (1) of Section 147 (being a liability covered by the terms of the policy) [ or under the provisions of Section 163-A] is obtained against any person insured by the policy, then, notwithstanding that the insurer may be entitled to avoid or cancel or may have avoided or cancelled the policy, the insurer shall, subject to the provisions of this section, pay to the person entitled to the benefit of the decree any sum not exceeding the sum assured payable thereunder, as if he were the judgment-debtor, in respect of the liability, together with any amount payable in respect of costs and any sum payable in respect of interest on that sum by virtue of any enactment relating to interest on judgments.

(2) to (7). . . . . . . . . . . . . . . . . . . . . . . . . . . . ."

The above-quoted provision thus provides that in case any judgment or award is obtained against any person insured by the policy, then the insurer shall pay to the person entitled to the benefit of the decree any sum not exceeding the sum assured payable thereunder, as if he were the judgment debtor, in respect of the liability, together with any amount payable in respect of costs and interest. This will be so even though the insurer may be entitled to avoid or cancel or may have avoided or cancelled the policy.

In view of the above provisions, we are of the opinion that the directions given by the Tribunal requiring the Appellant-Insurance Company to make the deposit of compensation awarded under the impugned award and thereafter recover the same from the owner of the aforesaid vehicle in question, is in accordance with law, and the same does not suffer from any infirmity.

The above conclusion is supported by various decisions of the Apex Court:

1.Oriental Insurance Co.Ltd. Vs. Inderjit Kaur and others, AIR 1998 SC 588.

2.National Insurance Company Ltd. Vs. Swaran Singh , 2004 (3) SCC 297: 2004 (1) T.A.C.321:AIR 2004 SC 1531.

3.National Insurance Co. Ltd. Vs. Laxmi Narain Dhut, (2007) 3 S.C.C700: 2007(2) TAC 398 (SC).

4.Prem Kumari & Others Vs. Prahlad Dev & Others, 2008(1) T.A.C.803 (SC).

In Oriental Insurance Co. Ltd. v. Indrajit Kaur and others, AIR 1998 SC 588, their Lordships of the Supreme Court opined as under ( paragraph 7 of the said AIR):

"7. We have, therefore, this position. Despite the bar created by S.64-VB of the Insurance Act, the appellant, an authorised insurer, issued a policy of insurance to cover the bus without receiving the premium therefor. By reason of the provisions of Ss.147(5) and 149(1) of the Motor Vehicles Act, the appellant became liable to indemnify third parties in respect of the liability which that policy covered and to satisfy awards of compensation in respect thereof notwithstanding its entitlement ( upon which we do not express any opinion) to avoid or cancel the policy for the reason that the cheque issued in payment of the premium thereon had not been honoured."

(Emphasis supplied)

This decision thus supports the conclusion mentioned above on the basis of Sections 147(5) and 149(1) of the Motor Vehicles Act, 1988.

In National Insurance Co.Ltd. v. Swaran Singh, 2004(3) SCC 297: 2004 (1) T.A.C. 321: AIR 2004 SC 1531, their Lordships of the Supreme Court held as follows( paragraph 105 of the said AIR):

"105. The summary of our findings to the various issues as raised in these petitions is as follows:

(i)Chapter XI of the Motor Vehicles Act, 1988 providing compulsory insurance of vehicles against third-party risks is a social welfare legislation to extend relief by compensation to victims of accidents caused by use of motor vehicles. The provisions of compulsory insurance coverage of all vehicles are with this paramount object and the provisions of the Act have to be so interpreted as to effectuate the said object.

(ii) An insurer is entitled to raise a defence in a claim petition filed under Section 163-A or Section 166 of the Motor Vehicles Act, 1988, interalia, in terms of Section 149(2) (a) (ii) of the said Act.

(iii) The breach of policy condition e.g., disqualification of the driver or invalid driving licence of the driver, as contained in sub-section (2) (a) (ii) of Section 149, has to be proved to have been committed by the insured for avoiding liability by the insurer. Mere absence, fake or invalid driving licence or disqualification of the driver for driving at the relevant time, are not in themselves defences available to the insurer against either the insured or the third parties. To avoid its liability towards the insured, the insurer has to prove that the insured was guilty of negligence and failed to exercise reasonable care in the matter of fulfilling the condition of the policy regarding use of vehicles by a duly licensed driver or one who was not disqualified to drive at the relevant time.

(iv) Insurance Companies, however, with a view to avoid their liability must not only establish the available defence(s) raised in the said proceedings but must also establish 'breach' on the part of the owner of the vehicles;the burden of proof wherefor would be on them.

(v)The Court cannot lay down any criteria as to how the said burden would be discharged, inasmuch as the same would depend upon the facts and circumstances of each case.

(vi)Even where the insurer is able to prove breach on the part of the insured concerning the policy condition regarding holding of a valid licence by the driver or his qualification to drive during the relevant period, the insurer would not be allowed to avoid its liability towards the insured unless the said breach or breaches on the condition of driving licence is/are so fundamental as are found to have contributed to the cause of the accident. The Tribunals in interpreting the policy conditions would apply " the rule of main purpose" and the concept of "fundamental breach" to allow defences available to the insurer under Section 149(2) of the Act.

(vii)The question, as to whether the owner has taken reasonable care to find out as to whether the driving licence produced by the driver,(a fake one or otherwise), does not fulfil the requirements of law or not will have to be determined in each case.

(viii) If a vehicle at the time of accident was driven by a person having a learner's licence, the insurance Companies would be liable to satisfy the decree.

(ix)The claims tribunal constituted under Section 165 read with Section 168 is empowered to adjudicate all claims in respect of the accidents involving death or of bodily injury or damage to property of third party arising in use of motor vehicle. The said power of the tribunal is not restricted to decide the claims inter se between claimant or claimants on one side and insured, insurer and driver on the other. In the course of adjudicating the claim for compensation and to decide the availability of defence or defences to the insurer, the Tribunal has necessarily the power and jurisdiction to decide disputes inter se between the insurer and the insured. The decision rendered on the claims and disputes inter se between the insurer and insured in the course of adjudication of claim for compensation by the claimants and the award made thereon is enforceable and executable in the same manner as provided in Section 174 of the Act for enforcement and execution of the award in favour of the claimants.

(x)Where on adjudication of the claim under the Act the tribunal arrives at a conclusion that the insurer has satisfactorily proved its defence in accordance with the provisions of Sections 149 (2) read with sub-section (7), as interpreted by this Court above, the Tribunal can direct that the insurer is liable to be reimbursed by the insured for the compensation and other amounts which it has been compelled to pay to the third party under the award of the tribunal. Such determination of claim by the Tribunal will be enforceable and the money found due to the insurer from the insured will be recoverable on a certificate issued by the tribunal to the Collector in the same manner under Section 174 of the Act as arrears as land revenue. The certificate will be issued for the recovery as arrears of land revenue only if, as required by sub-section (3) of Section 168 of the Act the insured fails to deposit the amount awarded in favour of the insurer within thirty days from the date of announcement of the award by the tribunal.

(xi)The provisions contained in sub-section (4) with the proviso thereunder and sub-section (5) which are intended to cover specified contingencies mentioned therein to enable the insurer to recover amount paid under the contract of insurance on behalf of the insured can be taken recourse to by the Tribunal and be extended to claims and defences of the insurer against the insured by relegating them to the remedy before regular court in cases where on given facts and circumstances adjudication of their claims inter se might delay the adjudication of the claims of the victims."

(Emphasis supplied)

Proposition nos.(vi) and (x), reproduced above support the conclusion that the direction given by the Tribunal in the award impugned in the present case is in accordance with law.

In National Insurance Co.Ltd. v. Laxmi Narain Dhut, 2007 (2) T.A.C. 398 ( S.C.), their Lordships of the Supreme Court considered the decision in National Insurance Co.Ltd. v. Swaran Singh ( supra) and held as under ( paragraph 35 of the said TAC):

"35. As noted above, the conceptual difference between third party right and own damage cases has to be kept in view. Initially, the burden is on the insurer to prove that the license was a fake one. Once it is established the natural consequences have to flow.

In view of the above analysis the following situations emerge:

(1)The decision in Swaran Singh's case (supra) has no application to cases other than third party risks.

(2)Where originally the license was fake one, renewal cannot cure the inherent fatality.

(3)In case of third party risks the insurer has to indemnify the amount and if so advised to recover the same from the insured.

(4)The concept of purposive interpretation has no application to cases relatable to Section 149 of the Act.

The High Courts/Commissions shall now consider the matter afresh in the light of the position in law as delineated above.

The appeals are allowed as aforesaid with no order as to costs."

( Emphasis supplied)

In view of the above decision, it is evident that in case of third party risks, the decision in National Insurance Co.Ltd. v. Swaran Singh and others ( supra) would apply, and the insurer has to indemnify the amount to the third party and thereafter may recover the same from the insured.

In Prem Kumari & others vs. Prahlad Dev and others, 2008(1) T.A.C. 803 ( S.C.), their Lordships of the Supreme Court have reiterated the view expressed in National Insurance Company Limited. Vs. Laxmi Narain Dhut's case (supra) explaining the decision in National Insurance Company Limited Vs. Swaran Singh and others (supra), and held as under ( paragraphs 8 and 9 of the said TAC):

"8. The effect and implication of the principles laid down in Swaran Singh's case ( supra) has been considered and explained by one of us ( Dr.Justice Arijit Pasayat) in National Insurance Co.Ltd. v. Laxmi Narain Dhut, (2007) 3 S.C.C. 700: 2007 (2) T.A.C. 398. The following conclusion in para 38 are relevant:

"38. In view of the above analysis the following situations emerge:

(1)The decision in Swaran Singh's case (supra) has no application to cases other than third party risks.

(2)Where originally the license was a fake one, renewal cannot cure the inherent fatality.

(3)In case of third-party risks the insurer has to indemnify the amount, and if so advised, to recover the same from the insured.

(4)The concept of purposive interpretation has no application to cases relatable to Section 149 of the Act.

9. In the subsequent decision Oriental Insurance Co.Ltd v. Meena Variyal & others, (2007) 5 S.C.C. 428: 2007 (2) T.A.C. 417, which is also a two Judge Bench while considering the ratio laid down in Swaran Singh's case ( supra) concluded that in a case where a person is not a third party within the meaning of the Act, the Insurance Company cannot be made automatically liable merely by resorting to Swaran Singh's case (supra). While arriving at such a conclusion the Court extracted the analysis as mentioned in para 38 of Laxmi Narain Dhut ( supra) and agreed with the same. In view of consistency, we reiterate the very same principle enunciated in Laxmi Narain Dhut (supra) with regard to interpretation and applicability of Swaran Singh's case ( supra)."

(Emphasis supplied)

In view of the above decisions, it is evident that the directions given by the Tribunal requiring the Appellant-Insurance Company to deposit the amount awarded under the impugned award in the first instance, and thereafter, recover the same from the owner of the vehicle in question, are valid and legal.

As regards the submission made by Sri Saral Srivastava that the interest of the Appellant-Insurance Company should be protected as against the owner of the vehicle in question (i.e. the respondent no.2 herein) so that in case the Appellant-Insurance Company deposits the amount of compensation, it may be able to recover the same from the owner of the aforesaid vehicle in question, it is pertinent to refer to the decisions relied upon by Sri Saral Srivastava.

In Oriental Insurance Company Ltd. Vs. Sri Nanjappan and others, 2004(2) T.A.C.12 (SC) ( supra), their Lordships of the Supreme Court opined as under ( Paragraph 7 of the said T.A.C.):

"7. Therefore, while setting aside the judgment of the High Court we direct in terms of what has been stated in Baljit Kaur's case 2004(1) T.A.C.366(SC)( supra) that the insurer shall pay the quantum of compensation fixed by Tribunal, about which there was no dispute raised to the respondents-claimants within three months from today. For the purpose of recovering the same from the insured, the insurer shall not be required to file a suit. It may initiate a proceeding before the concerned Executing Court as if the dispute between the insurer and the owner was the subject-matter of determination before the Tribunal and the issue is decided against the owner and in favour of the insurer. Before release of the amount to the insured, owner of the vehicle shall be issued a notice and he shall be required to furnish security for the entire amount which the insurer will pay to the claimants. The offending vehicle shall be attached, as a part of the security. If necessity arises the Executing Court shall take assistance of the concerned Regional Transport Authority. The Executing Court shall pass appropriate orders in accordance with law as to the manner in which the insured, owner of the vehicle shall make payment to the insurer. In case there is any default it shall be open to the Executing Court to direct realisation by disposal of the securities to be furnished or from any other property or properties of the owner of the vehicle, the insured. The appeal is disposed of in the aforesaid terms, with no order as to costs."

( Emphasis supplied)

In National Insurance Company v. Challa Bharathamma, 2005 (1) T.A.C. 4 (SC)(supra), it was laid down as follows (Paragraph 13 of the said T.A.C):-

"The residual question is what would be the appropriate direction. Considering the beneficial object of the Act, it would be proper for the insurer to satisfy the award, though in law it has no liability. In some cases the insurer has been given the option and liberty to recover the amount from the insured. For the purpose of recovering the amount paid from the owner, the insurer shall not be required to file a suit. It may initiate a proceeding before the concerned Executing Court as if the dispute between the insurer and the owner was the subject- matter of determination before the Tribunal and the issue is decided against the owner and in favour of the insurer. Before release of the amount to the claimants, owner of the offending vehicle shall furnish security for the entire amount which the insurer will pay to the claimants. The offending vehicle shall be attached, as a part of the security. If necessity arises the Executing Court shall take assistance of the concerned Regional Transport Authority. The Executing Court shall pass appropriate orders in accordance with law as to the manner in which the owner of the vehicle shall make payment to the insurer. In case there is any default it shall be open to the Executing Court to direct realisation by disposal of the securities to be furnished or from any other property or properties of the owner of the vehicle i.e. the insured. In the instant case considering the Quantum involved we leave it to the discretion of the insurer to decide whether it would take steps for recovery of the amount from the insured."

(Emphasis supplied)

In our opinion, the directions contemplated in the above decisions may be sought by the Appellant-Insurance Company before the Executing Court when the Appellant-Insurance Company, after depositing the amount awarded under the impugned award, moves appropriate application before the Executing Court to recover the said amount from the insured person, i.e. the owner of the vehicle in question (i.e. the respondent no.2 herein), while the claimant files an application for the execution of the award or for the release of the amount deposited by the Appellant-Insurance Company. We are refraining from expressing any opinion in this regard.

We may, however, refer to two decisions of this Court wherein the above decisions of the Supreme Court have been considered.

In Smt. Bhuri and others Vs. Smt. Shobha Rani and others, 2007 (1) T.A.C. 20 (All.), a learned Single Judge of this Court held as under (paragraph 5 of the said T.A.C.):-

"5. From the aforesaid case law, as referred to by the learned Counsel for the parties, it would be evident that in spite of the fact that the insurer is not made liable to compensate the claimants under the policy under Section 149 of the Motor Vehicles Act, still the liability of payment, under the law as developed by the Apex Court in this context, has been assigned to the Insurance Company. At the same time, the Insurance Company has also been given liberty to recover the said amount from the insured within the provisions of the Motor Vehicles Act itself and without taking the burden of filing a suit for that purpose. This principle of law was initially propounded in Baljit Kaur's case (supra) and it has been followed in the aforesaid cases referred to by the parties concerned. But in the subsequent cases more especially in Nanjappan's case (supra) it has also been observed that before releasing the amount under deposit before the Court the insured/owner of the vehicle shall be issued a notice and he shall be required to furnish security for the entire amount which the Insurance Company will pay to the claimants. After that notice the Court may direct the attachment of the offending vehicle as part of the security and could also pass appropriate orders in accordance with law. In case of default it shall be open to the Court to direct realisation of the amount from the insured/owner by disposal of security or from any other property or properties of the owner of the vehicle. Therefore, all these modes have been provided by the Apex Court for the insurer to make recovery from the insured. But from all these directions as given by the Apex Court, the purport is that the Court shall not undermine the interest of the claimants for whose welfare the Supreme Court has been developing this law through all these cases even by interpreting otherwise the liability of the insurer with Section 149 of the Motor Vehicles Act. Thus, what is the crux of the matter in the present case is that the revisionists-claimants cannot be made to suffer even if the insured/owner of the vehicle does not furnish security or does not appear before the Court in pursuance to the notice issued to him. The burden of recovering the amount within the provisions of the Act itself has been placed upon the insurer in the aforesaid judgments of the Apex Court. The claimants who have obtained the award in their favour have not been made to suffer through any observation made by the Supreme Court in these cases. Thus, in the aforesaid view of the matter, what I feel is that it would be just and proper if the Court below is directed to first take resort to the issuance of notice to the insured/owner of the vehicle and thereafter only the money under deposit before the Court should be released in favour of the claimants."

(Emphasis supplied)

In National Insurance Company Limited Vs. Smt. Khursheeda Bano and others, 2009 (1) A.W.C. 355, a Division Bench of this Court laid down as follows (paragraph 4 of the said A.W.C.):

"4. Learned counsel has cited the judgment of the Supreme Court in National Insurance Company Ltd. v. Challa Bharathamma and others, (2004) 8 SCC 517, to establish that the claim of the insurance company should be secured by the owner. We have no quarrel with such proposition. What we want to say is that unless and until an appropriate application in the selfsame proceeding is made by the insurance company for the purpose of recovery, the question of furnishing security by the owner cannot arise. Such situation is yet to ripe. At this stage, we are only concerned with the payment of compensation to the claimants which cannot be stalled and has got nothing to do with the dispute regarding liability between the owner and the insurance company. The sufferer is a third party. Moreover, in such judgment, the Division Bench of the Supreme Court has categorically held " considering the beneficial object of the Act, it would be proper for the insurer to satisfy the award, though in law it has no liability." In effect it is a stop-gap arrangement to satisfy the award as soon as it is passed. The judgment of 3 Judges' Bench of the Supreme Court in National Insurance Co,Ltd v. Swaran Singh and others, (2004) 3 SCC 297, also speaks in para 110 that the Tribunal can direct that the insurer is liable to be reimbursement by the insured for the compensation and other amounts which it has been compelled to pay to the third party under the award of the Tribunal. Therefore, the intention of the Legislature as well as the interpretation by the Supreme Court and different High Courts is well settled to the extent that under no circumstances payment of compensation to the claimants will be stalled. Even at the cost of the repetition we say, it has nothing to do with the dispute with regard to liability of owner or insurer, which can be considered in the separate application in the selfsame cause or in an execution application in connection thereto to be initiated by the insurance company."

(Emphasis supplied)

In view of the above discussion, we are of the opinion that the Tribunal did not commit any illegality in directing the Appellant-Insurance Company to make deposit of the amount of compensation, and recover the same from the insured person i.e. the owner of the vehicle in question (i.e. the respondent no.2 herein).

After making deposit of the amount awarded under the impugned award, it will be open to the Appellant-Insurance Company to initiate appropriate proceedings for recovery of the amount from the owner of the aforesaid vehicle in question (i.e. the respondent no.2 herein), and seek appropriate directions in such proceedings.

It is made clear that in case any Appeal is filed by the claimant-respondent nos. 1/1 to 1/6 or by the owner of the aforesaid vehicle in question (i.e. the respondent no.2 herein), it will be open to the Appellant-Insurance Company to contest the same on the grounds legally open to the Appellant-Insurance Company.

The amount of Rs.25,000/- deposited by the Appellant-Insurance Company while filing the present appeal, will be remitted to the Tribunal for being adjusted towards the amount to be deposited by the Appellant-Insurance Company, as per the directions given in the impugned award.

Subject to the above observations, the Appeal filed by the Appellant-Insurance Company is dismissed.

However, on the facts and in the circumstances of the case, there will be no order as to costs.

Dated : 31.5.2011

Ajeet

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter