Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prakash Chandra vs Kashinath And 9 Others
2021 Latest Caselaw 230 ALL

Citation : 2021 Latest Caselaw 230 ALL
Judgement Date : 6 January, 2021

Allahabad High Court
Prakash Chandra vs Kashinath And 9 Others on 6 January, 2021
Bench: Vivek Agarwal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 1
 

 
Case :- FIRST APPEAL FROM ORDER No. - 78 of 2018
 
Appellant :- Prakash Chandra
 
Respondent :- Kashinath And 9 Others
 
Counsel for Appellant :- Karunesh Narayan Tripathi,Satya Deo Ojha
 
Counsel for Respondent :- Amrendra Nath Rai,Arun Kumar Mishra,Sanjay Singh,Sunil Kumar Misra
 

 
Hon'ble Vivek Agarwal,J.

Heard Sri Satya Deo Ojha, learned counsel for the appellant, Sri Sanjay Singh, learned counsel for the claimants and the learned counsel for the respondents.

This appeal has been filed by the owner of the offending vehicle being aggrieved of the award dated 22.9.2017 passed by the learned Motor Accident Claims Tribunal / Additional District Judge, Court No. 5, Shahjahanpur in Motor Accident Claim Case No. 180 of 2015 on the sole ground that the bus in question bearing registration no. UP270/3038 was used as a contract carriage and was under contract with the U.P.S.R.T.C., therefore merely non availability of permit will not be a ground on which learned claims Tribunal has exonerated the Insurance Company and has fixed the liability to pay compensation on owner of the offending vehicle.

In support of his contention, learned counsel for the appellant has placed reliance upon a judgment of the High Court in the case of Uttar Pradesh State Road Transport Corporation Vs. Kulsum as reported in 2011(8) SCC 142.

Sri S.K. Mishra, learned counsel for the U.P.S.R.T.C. submits that once the vehicle was run as a contract carriage under agreement with U.P.S.R.T.C., then as per law laid down by Hon'ble Supreme Court in case of Managing Director, K.S.R.T.C. Vs. New India Assurance Co. Ltd. & others in Civil Appeal No. 6641 of 2010 decided on 27.10.2015, wherein in paragraph 31 reference has been made in case of Uttar Pradesh State Road Transport Corporation (supra) where vehicle was given on hire by owner of the vehicle to U.P.S.R.T.C. with existing running insurance policy, it was held that U.P.S.R.T.C. have became the owner of the vehicle during the specified period and vehicle having been insured at the instance of the original owner, it would be deemed that vehicle was transferred along with insurance policy to U.P.S.R.T.C. The insurer cannot escape the liability to pay the compensation. The appeal preferred by U.P.S.R.T.C. was allowed.

Sri S.K. Mishra, submits that as per the State amendment in Section 103 whereby after sub-section (1), sub-section(1A) have been added and which reads as under:-

There is no need for permit as State transport undertaking has been authorised to operate on any route as state carriage under any permit issues, therefore to such undertaking under sub-section (1), any vehicle placed at the disposal and under the control of such undertaking by the owner of such vehicle under any arrangement entered into between such owner and the undertaking for the use of said vehicle by the undertaking.

Reading this provision it is submitted that no permit is required to ply bus under agreement between owner of the bus and the U.P.S.R.T.C., therefore law laid down in the case of Amrit Pal Singh & another Vs. Tata AIG General Insurance Company Limited & others 2018 (7) SCC 558 will not come in the way of discharging liability of the Insurance Company.

Sri Arun Kumar Mishra, learned counsel for the Insurance Company fairly admits that the submissions made by Sri S.K. Mishra are not rebuttable and once it is admitted by U.P.S.R.T.C. that the offending bus was plied under agreement with the U.P.S.R.T.C., then there was not need for permit to ply such bus.

In view of the such submissions and as per law laid down by Supreme Court in the case of Uttar Pradesh State Road Transport Corporation (supra) appeal deserves to be allowed and is allowed.

It is directed that owner of the bus, U.P.S.R.T.C. and the Insurance Company are jointly and severely liability to compensate the claimants.

At this stage, Sri S.D. Ojha submits that in compliance of the interim order, owner had deposited a sum of Rs. 25000/- which if disbursed, then the owner of the bus will be entitled to recover the same from the Insurance Company.

Accordingly, appellant is granted liberty to recover the amount already paid by him to the claimants in accordance with law.

Order Date :- 6.1.2021

Arif

 

 

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter