Citation : 2012 Latest Caselaw 2355 ALL
Judgement Date : 30 May, 2012
HIGH COURT OF JUDICATURE AT ALLAHABAD Reserved Case :- FIRST APPEAL FROM ORDER No. - 2850 of 2011 Petitioner :- Oriental Insurance Co. Ltd. Respondent :- Ram Das & Others Petitioner Counsel :- Amaresh Sinha Hon'ble Satya Poot Mehrotra,J.
Hon'ble Y.C. Gupta,J.
The present Appeal has been filed under Section 173 of the Motor Vehicles Act, 1988 (in short "the Act") against the judgment and order / award dated 12.5.2011 passed by the Motor Accidents Claims Tribunal, Banda in Motor Accident Claim Petition No. 278/70 of 2009 filed by the claimant-respondent nos. 1 to 4 on account of the death of Kamta Prasad in an accident which took place on 17.4.2009 at about 1.00 A.M. in the night.
It was, interalia, averred in the Claim Petition that on 17.4.2009, the said Kamta Prasad was returning from village Indra Purwa to his village Deogaon on his Motor-Cycle bearing Registration No. UP 91 - B 3379 driving the said Motor-Cycle himself with certain other persons.
It was, interalia, further averred that at that time, two Trucks bearing Registration No. UP 64 - H/0646 and UP 42 T/1632 had collided on the main road, and the driver Parmatma Yadav (respondent no.6 herein), who was driving Truck NO. UP 64 H/ 0646 (hereinafter also referred to as "the vehicle in question"), left the said Truck in the middle of the road in an inclined position, and the parking lights of the Truck were not switched on nor was there any indication of any obstruction. When the said Kamta Prasad driving the Motor-Cycle reached in front of farm of Moti Shukla, which was two furlongs before Mataudh Petrol Pump on Banda - Mahoba Road, his Motor-Cycle hit the vehicle in question , which was standing in the middle of the main road in an inclined position; and that as a result, the said Kamta Prasad and other persons sitting on the Motor-Cycle were seriously injured, and on account of the injury sustained by him, the said Kamta Prasad died on the spot; and that the Motor-Cycle of the said Kamta Prasad was also damaged.
The Appellant-Insurance Company filed its Written Statement, interalia, stating that the Claim Petition was based on wrong allegations and was not legally maintainable.
The respondent No. 5 (Bhola Nath Pandey ) and the respondent no.6 (Parmatma Yadav) filed Written Statements, interalia, stating that the respondent no.5 was the registered owner of the vehicle in question i.e., Truck being Registration No.UP 64 H/ 0646, while the respondent no.6 was its driver; and that all the papers in regard to the vehicle in question were valid, and the respondent no.6 (driver of the vehicle in question) was having valid Driving Licence for driving the vehicle in question; and that there was no negligence on the part of the respondent no.6; and that the negligence was on the part of the driver of the Motor-Cycle resulting in the accident; and that the Claim Petition was liable to be rejected.
Respondent no.7 (Aavesh Khan) in his Written Statement, interalia, stated that he was the registered owner of the Truck bearing Registration No. UP 42 T/ 1632 (hereinafter also referred to as "the other truck"); and that the respondent no.9 (Jai Singh) was the driver of the other truck, who was having valid and effective Driving Licence; and that the respondent no.8 (Reliance General Insurance Co. Ltd.) was the insurer of the other truck; and that the driver of the other truck after getting the same loaded with Gitti was bringing the other truck from Kavrai to Banda in the night of 17.4.2009; and that at about 1.00 A.M., the vehicle in question, which was coming from the direction of Banda towards Mahoba and was being driven by its driver rashly and negligently, came on the wrong side and hit the other truck as a result of which the right portion of the other truck was totally damaged.
Respondent no.8 (Reliance General Insurance Co. Ltd.) in its Written Statement, interalia, stated that the allegations made in the Claim Petition were not correct, and the Claim Petition was not maintainable.
By the order dated 6.10.2010, the case was directed to proceed ex-parte against Jai Singh (respondent no.9), and there was no occasion for him to file any Written Statement.
The Tribunal framed Eight Issues in the case.
Issue No.1 was regarding factum of the accident having taken place on 17.4.2009 on account of the negligence on the part of the drivers of the aforesaid two trucks resulting in serious injuries to the said Kamta Prasad and his consequent death.
Issue No.2 was as to whether there was any contributory negligence on the part of the deceased Kamta Prasad, who was the driver of the aforesaid Motor-Cycle bearing Registration No. UP 91 B/ 3379.
Issue No. 3 was as to whether the vehicle in question i.e. Truck No. UP 64 H/ 0646 was duly insured with the Appellant-Insurance Company on the date and at the time of the accident, and as to whether the Insurance Policy was effective.
Issue No. 4 was as to whether the other truck i.e. Truck No. UP 42 T / 1632 was insured with the respondent no. 8 (Reliance General Insurance Co. Ltd.) on the date and at the time of the accident, and as to whether the Insurance Policy was effective.
Issue No.5 was as to whether the Driver of the vehicle in question (Parmatma Yadav - respondent no.6 herein) was having valid and effective driving license on the date and at the time of the accident.
Issue No.6 was as to whether the Driver of the other truck (Jai Singh -respondent no.9 herein) was having valid and effective driving license on the date and at the time of the accident.
Issue No.7 was as to whether the Registration, Permit and Fitness etc., in respect of the two trucks were valid and effective on the date and at the time of the accident.
Issue No.8 was as to whether the claimant-respondent nos. 1 to 4 were entitled to get any compensation, and if yes, the quantum of such compensation and against which opposite party in the Claim Petition.
The claimant-respondent nos. 1 to 4 examined two witnesses on their behalf and also filed documentary evidence.
Respondent nos. 5 and 6 (owner and driver, respectively, of the vehicle in question) filed documentary evidence by List No. 33 Ga-1 including photostat copies of the Registration Certificate in respect of the vehicle in question, the Insurance Policy in respect of the vehicle in question, the Pollution Control Test Certificate in respect of the vehicle in question, the Driving License of Parmatma Yadav (respondent no.6- driver of the vehicle in question) and the Report submitted by Bhola Nath Pandey (respondent no.5- owner of the vehicle in question) to the Station Officer, Mataundh.
The respondent no.7 (Aavesh Khan)filed various documents by List No. 75Ga-1.
Further, Bhola Nath Pandey (respondent no.5-owner of the vehicle in question) was examined as DW-1 and Aavesh Khan (respondent no.7- owner of the other Truck) was examined as DW-2 on behalf of the opposite parties in the said Claim Case.
As regards Issue No.1, the Tribunal noted that as per the testimony of PW-2 (Ram Das), the vehicle in question was standing in an inclined position in the middle of the road while the other truck was standing on its side, and the parking lights of the trucks were not switched on. Accordingly, the Tribunal held that the accident in question took place on account of rash and negligent act on the part of the Driver of the vehicle in question in leaving the vehicle in question in the middle of the road in an inclined position without switching on the parking lights of the vehicle in question or putting any indication of any obstruction. Issue no.1 was decided accordingly in favour of the claimant-respondent nos. 1 to 4.
As regards Issue No.2, the Tribunal held that there was no contributory negligence on the part of the deceased Kamta Prasad (driver of the Motor-Cycle).
As regards Issue No.3, the Tribunal held that there was valid and effective Insurance Policy in respect of the vehicle in question for the period 26.9.2008 to 25.9.2009, and thus, on the date of the accident, i.e., 17.4.2009, the vehicle in question was insured with the Appellant-Insurance Company.
As regards Issue No.4, the Tribunal held that the other Truck, i.e., Truck bearing Registration No. UP42T/1632 was insured with the respondent no.8 (Reliance General Insurance Company Ltd.) on the date and at the time of the accident. It was further held that as there was no fault on the part of the other Truck, the respondent no.8 was relieved of its liability.
As regards Issue No.5, the Tribunal held that the Driver of the vehicle in question (Pramatma Yadav - respondent no.6 herein) was having valid and effective Driving Licence for the period 14.11.2006 to 13.11.2009, and, thus, the same was valid and effective on the date of the accident, i.e., 17.4.2009.
As regards Issue No.6, the Tribunal held that as there was no fault on the part of the other Truck in the accident, the validity or otherwise of the Driving License of the Driver of the other Truck (Jai Singh - respondent no.9 herein) was not material. Issue No.6 was decided accordingly.
As regards Issue No.7, the Tribunal held that the Registration, Permit and Fitness, etc., in respect of the two Trucks (i.e., the vehicle in question and the other Truck) were valid and effective on the date and the time of the accident.
As regards Issue No.8, the Tribunal held that the claimant-respondent nos. 1 to 4 were entitled to get compensation amounting to Rs. 2,76,000/- with interest @ 6% per annum with effect from the date of presentation of the Claim Petition till the date of actual payment.
On the basis of the above findings, the Tribunal gave the impugned Award awarding Rs. 2,76,000/- as compensation to the claimant-respondent nos. 1 to 4 with interest @ 6% per annum with effect from the date of presentation of the Claim Petition till the date of actual payment.
The Appellant-Insurance Company has filed the present Appeal against the said Award.
We have heard Shri Amaresh Sinha, learned counsel for the Appellant-Insurance Company, and perused the record filed with the Appeal.
From a perusal of the record, it is evident that an Application under Section 170 of the Act was filed on behalf of the Appellant-Insurance Company. However, by the order dated 20.1.2011, the Tribunal rejected the said application.
Section 170 of the Act lays down as under :
"170. Impleading insurer in certain cases.- Where in the course of any inquiry, the Claims Tribunal is satisfied that-
(a) there is collusion between the person making the claim and the person against whom the claim is made, or
(b) the person against whom the claim is made has failed to contest the claim,
it may, for reasons to be recorded in writing, direct that the insurer who may be liable in respect of such claim, shall be impleaded as a party to the proceeding and the insurer so impleaded shall thereupon have, without prejudice to the provisions contained in sub-section (2) of Section 149, the right to contest the claim on all or any of the grounds that are available to the person against whom the claim has been made."
Section 149 of the Act referred to in Section 170 of the said Act is reproduced below:
"149. Duty of insurers to satisfy judgments 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 163A] 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) No sum shall be payable by an insurer under sub-section (1) in respect of any judgment or award unless, before the commencement of the proceedings in which the judgment or award is given the insurer had notice through the Court or, as the case may be, the Claims Tribunal of the bringing of the proceedings, or in respect of such judgment or award so long as execution is stayed thereon pending an appeal; and an insurer to whom notice of the bringing of any such proceedings is so given shall be entitled to be made a party thereto and to defend the action on any of the following grounds, namely:-
(a) that there has been a breach of a specified condition of the policy, being one of the following conditions, namely:-
(i) a condition excluding the use of the vehicle-
(a) for hire or reward, where the vehicle is on the date of the contract of insurance a vehicle not covered by a permit to ply for hire or reward, or
(b) for organised racing and speed testing, or
(c) for a purpose not allowed by the permit under which the vehicle is used, where the vehicle is a transport vehicle, or
(d) without side-car being attached where the vehicle is a motor cycle; or
(ii) a condition excluding driving by a named person or persons or by any person who is not duly licensed, or by any person who has been disqualified for holding or obtaining a driving licence during the period of disqualification; or
(iii) a condition excluding liability for injury caused or contributed to by conditions of war, civil war, riot or civil commotion; or
(b) that the policy is void on the ground that it was obtained by the nondisclosure of a material fact or by a representation of fact which was false in some material particular.
(3) Where any such judgment as is referred to in sub-section (1) is obtained from a Court in a reciprocating country and in the case of a foreign judgment is, by virtue of the provisions of Section 13 of the Code of Civil Procedure, 1908 (5 of 1908) conclusive as to any matter adjudicated upon by it, the insurer (being an insurer registered under the Insurance Act, 1938 (4 of 1938) and whether or not he is registered under the corresponding law of the reciprocating country) shall be liable to the person entitled to the benefit of the decree in the manner and to the extent specified in sub-section (1), as if the judgment were given by a Court in India:
Provided that no sum shall be payable by the insurer in respect of any such judgment unless, before the commencement of the proceedings in which the judgment is given, the insurer had notice through the Court concerned of the bringing of the proceedings and the insurer to whom notice is so given is entitled under the corresponding law of the reciprocating country, to be made a party to the proceedings and to defend the action on grounds similar to those specified in sub-section (2).
(4) Where a certificate of insurance has been issued under sub-section (3) of Section 147 to the person by whom a policy has been effected, so much of the policy as purports to restrict the insurance of the persons insured thereby by reference to any condition other than those in clause (b) of sub-section (2) shall, as respects such liabilities as are required to be covered by a policy under clause (b) of sub-section (1) of Section 147, be of no effect:
Provided that any sum paid by the insurer in or towards the discharge of any liability of any person which is covered by the policy by virtue only of this sub-section shall be recoverable by the insurer from that person.
(5) If the amount which an insurer becomes liable under this Section to pay in respect of a liability incurred by a person insured by a policy exceeds the amount for which the insurer would apart from the provisions of this Section be liable under the policy in respect of that liability, the insurer shall be entitled to recover the excess from that person.
(6) In this Section the expression "material fact" and "material particular" means, respectively a fact or particular of such a nature as to influence the judgment of a prudent insurer in determining whether he will take the risk and, if so, at what premium and on what conditions, and the expression "liability covered by the terms of the policy" means a liability which is covered by the policy or which would be so covered but for the fact that the insurer is entitled to avoid or cancel or has avoided or cancelled the policy.
(7) No insurer to whom the notice referred to in sub-section (2) or sub-section (3) has been given shall be entitled to avoid his liability to any person entitled to the benefit of any such judgment or award as is referred to in sub-section (1) or in such judgment as is referred to in sub-section (3) otherwise than in the manner provided for in sub-section (2) or in the corresponding law of the reciprocating country, as the case may be.
Explanation.-For the purposes of this section, "Claims Tribunal" means a Claims Tribunal constituted under Section 165 and "award" means an award made by that Tribunal under Section 168."
Reading Sections 170 and 149(2) of the Act together, it is evident that in case the Tribunal grants permission to the insurer under Section 170, the insurer will get right to contest the Claim Petition on all or any of the grounds that are available to the person against whom the claim has been made. However, if such permission is not granted by the Tribunal, then the insurer will be entitled to contest the Claim Petition on the limited grounds mentioned in sub-section (2) of Section 149 of the Act. It follows, therefore, that in case an appeal is filed by the insurer against an award in a case where its application under Section 170 of the Act was rejected by the Tribunal, it (insurer) will be able to challenge the award only on the limited grounds mentioned in sub-section (2) of Section 149 of the said Act.
Reference in this regard may be made to the decision of the Supreme Court in National Insurance Company Limited, Chandigarh Vs. Nicolletta Rohtagi, AIR 2002 SC 3350 (paragraphs 17,26 and 27) = 2002 (7) SCC 456.
The first question to be considered is as to whether the Tribunal was right in passing the order dated 20.1.2011 rejecting the said application under Section 170 of the Act filed on behalf of the Appellant-Insurance Company.
Section 170 of the Act contemplates the following two situations where the insurer may be given, without prejudice to the provisions contained in sub-section (2) of Section 149, the right to contest the claim on all or any of the grounds that are available to the person against whom the claim has been made:
(a) where there is collusion between the person making the claim and the person against whom the claim is made, or
(b) where the person against whom the claim is made has failed to contest the claim.
In the present case, no collusion has been shown between the claimant-respondent nos. 1 to 4, and the owner of the vehicle in question (respondent no.5 herein), and the Tribunal has also concluded to the same effect. Therefore, situation (a), mentioned above, has not been shown to exist in the present case.
As is evident from the Award, Written Statements were filed on behalf of the respondent no.5 (Bhola Nath Pandey - owner of the vehicle in question) and the respondent no.6 (Pramatma Yadav - driver of the vehicle in question) contesting the Claim Petition filed on behalf of the claimant-respondent nos. 1 to 4, and interalia, stating that the Claim Petition was liable to be rejected. Further various documents were filed on behalf of the respondent nos. 5 and 6 (owner and driver, respectively, of the vehicle in question) including photostat copies of the Registration Certificate in respect of the vehicle in question, the Insurance Policy in respect of the vehicle in question, the Pollution Control Test Certificate in respect of the vehicle in question, the Driving License of Parmatma Yadav (respondent no.6- driver of the vehicle in question) and the Report submitted by Bhola Nath Pandey (respondent no.5- owner of the vehicle in question) to the Station Officer, Mataundh.
Further, Bhola Nath Pandey (respondent no.5-owner of the vehicle in question) was examined as DW-1.
It is, thus, evident that the owner of the vehicle in question (respondent no.5 herein), against whom the claim was made, was contesting the Claim Petition. Therefore, situation (b), mentioned above, also does not exist in the present case.
In view of the above, we are of the opinion that the application under Section 170 of the Act, filed on behalf of the Appellant-Insurance Company, was rightly rejected by the order dated 20.1.2011
The next question to be considered is as to on what grounds, the Appellant-Insurance Company can challenge the impugned Award, and as to whether such challenge is valid.
As noted above, in the present case, the Tribunal rejected the application of the Appellant-Insurance Company for permission under Section 170 of the Act.
In view of the rejection of the said application under Section 170 of the Act, it is evident that the Appellant-Insurance Company can challenge the impugned Award only on the grounds mentioned in sub-section (2) of Section 149 of the Act. Such grounds are evidently in respect of Issue Nos. 3,5 and 7.
As noted above, in regard to Issue No.3, the Tribunal has recorded finding of fact that on the date of the accident, the vehicle in question was insured with the Appellant-Insurance Company. In this regard, besides other documents, the Insurance Papers in respect of the vehicle in question were brought on record, which established that there was valid and effective Insurance Policy in respect of the vehicle in question for the period 26.9.2008 to 25.9.2009, and thus, the vehicle in question was duly insured with the Appellant-Insurance Company on the date and at the time of the accident, namely, 17.4.2009.
As regards Issue No.5, the Tribunal recorded finding of fact that on the date and at the time of the accident, the Driver of the vehicle in question was having valid and effective Driving License. In this regard the Tribunal has relied upon the photostat copy of the Driving License of Pramatya Yadav (respondent no.6 - driver of the vehicle in question) brought on record before the Tribunal.
As regards Issue No.7, the Tribunal has recorded finding of fact that Registration, Permit and Fitness, etc. in respect of the two Trucks (i.e., the vehicle in question and the other Truck) were valid and effective on the date and at the time of the accident. In this regard, the Tribunal has relied upon the documents brought on record in respect of the two Trucks, as detailed in the finding recorded by the Tribunal in respect of Issue No.7.
Shri Amaresh Sinha, learned counsel for the Appellant-Insurance Company has not been able to show any error or infirmity or illegality in the aforesaid findings recorded by the Tribunal on Issue nos. 3,5 and 7.
Having perused the record filed with the Appeal, we are of the opinion that the findings recorded by the Tribunal on the aforesaid Issues were correct, and the same do not suffer from any error or infirmity or illegality.
Therefore, we are of the view that the Appellant-Insurance Company has failed to establish any error, infirmity or illegality in the impugned Award on the grounds open to the Appellant-Insurance Company to raise in view of the provisions of sub-section (2) of Section 149 of the Act.
Shri Amaresh Sinha, learned counsel for the Appellant-Insurance Company, submits that the involvement of the vehicle in question in the alleged accident was not established, and the Tribunal erred in deciding Issue Nos.1 and 2.
Shri Amaresh Sinha, learned counsel for the Appellant-Insurance Company further submits that the quantum of compensation as determined by the Tribunal in deciding Issue No.8 is not correct.
In our opinion, as the application of the Appellant-Insurance Company under Section 170 of the Act was rejected by the Tribunal, it is not open to the Appellant-Insurance Company to raise the question of involvement of the vehicle in question in the accident or the question of quantum of compensation awarded by the Tribunal in the impugned Award. The pleas raised in this regard by Shri Amaresh Sinha, learned counsel for the Appellant-Insurance Company, cannot, therefore, be considered.
In view of the above, we are of the opinion that the Appeal filed by the Appellant-Insurance Company lacks merits, and the same is liable to be dismissed.
The Appeal is accordingly dismissed.
However, on the facts and in the circumstances of the case, there will be no order as to costs.
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 payable under the impugned Award.
Dated :30.5.2012
safi
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!