Citation : 2023 Latest Caselaw 4648 AP
Judgement Date : 4 October, 2023
THE HON'BLE SRI JUSTICE V.GOPALA KRISHNA RAO
M.A.C.M.A.No.615 of 2023
JUDGMENT:
The appellant is 6th respondent/National Insurance Company
Limited and the respondents are petitioners and respondent Nos.1
to 5, 7 and 8 in M.V.O.P.No.251 of 2006 on the file of the Chairman,
Motor Accident Claims Tribunal-cum-Principal District Judge,
Krishna at Machilipatnam. The appellant filed the present appeal
questioning the legal validity of the order of the Tribunal.
2. For the sake of convenience, both the parties in the appeal will
be referred to as they are arrayed in the claim petition.
3. The claim petitioners filed the petition under Section 166 of
the Motor Vehicles Act, 1988 against respondent Nos.1 to 6
claiming compensation of Rs.5,00,000/- for the death of Yarra
Radhakrishna, who is husband of 1st petitioner and father of 2nd
petitioner, in a motor vehicle accident that took place on 23.03.2005.
VGKR,J MACMA No.615 of 2023
4. The brief averments in the petition filed by the petitioners are
as follows:
The deceased is working as a driver in the lorry bearing
registration No.AP 16Y 4288. On 23.03.2005 he was driving the
said lorry with the load of cement from Macherla to Gudivada to
unload the same at Gudivada and at that time, he had entrusted the
lorry to the 2nd respondent as he was tired and while the 2nd
respondent was driving the said lorry and when it reached near
Vennadevi village, one tractor-cum-trailer bearing registration No.AP
07G 5175 and AP 05G 5176 was coming with a load of mud along
with coolies in the trailer and the driver of the said tractor-cum-trailer
has driven the same in a rash and negligent manner and in high
speed and dashed the lorry and the driver of the lorry was unable to
control the said vehicle and he went and hit the tamarind tree, which
is by the side of the road. The entire cabin of the lorry was
damaged and the deceased and two others sustained injuries in the
accident and later the deceased succumbed to injuries. The S.H.O.,
VGKR,J MACMA No.615 of 2023
Sathenapalli P.S. registered a case in crime No.33 of 2005 for the
offences punishable under Sections 337 and 304-A of IPC against
the drivers of both the lorry and the tractor-cum-trailer. The 1st
respondent is driver of tractor-cum-trailer, the 2nd respondent is
driver of lorry, the 3rd respondent is owner of tractor-cum-trailer, the
4th respondent is owner of lorry, the 5th respondent is insurer of
tractor-cum-trailer and the 6th respondent is insurer of lorry, hence,
they are jointly and severally liable to pay compensation to the
petitioners.
5. Subsequent to filing of the claim petition, respondent Nos.7
and 8 got themselves impleaded as party respondents to the petition
claiming that their mother, by name, Satyavati, is the wife of the
deceased and they are residing with their grand mother along with
the deceased and being class-I heirs of the deceased they are
entitled for compensation.
6. Respondent Nos.1 and 3 were set ex parte. The other
respondents filed counters separately by denying the material
VGKR,J MACMA No.615 of 2023
averments made in the petition, age, avocation and income of the
deceased.
7. Based on the above pleadings of both the parties, the
following issues were settled for trial by the Tribunal:
1) Whether the accident occurred due to rash and negligent driving of the vehicle/tractor-cum-trailer bearing No.AP 07G 5175 and AP 07G 5176 by its driver?
2) Whether the petitioners are the legal representatives of the deceased and entitled to any compensation, if so, to what amount and from which of the respondents?
3) Whether the respondents 7 and 8 are also legal heirs of the deceased and whether they are entitled to compensation or share in the compensation if any?
4) To what relief?
8. During the course of enquiry in the claim petition, on behalf of
the petitioners, P.Ws.1 to 3 were examined and Exs.A.1 to A.10
were marked. On behalf of the respondents, R.Ws.1 and 2 were
examined and Exs.B.1 to B.6 were marked.
VGKR,J MACMA No.615 of 2023
9. At the culmination of the enquiry, based on the material
available on record, the Tribunal came to the conclusion that the
accident occurred due to rash and negligent driving of the driver of
the offending lorry and accordingly, allowed the petition and granted
an amount of Rs.5,00,000/- towards compensation to the petitioners
and respondent Nos.7 and 8 with costs and interest at 7.5% p.a.
from the date of petition till the date of deposit against respondent
Nos.2, 4 and 6 and dismissed the claim petition against respondent
Nos.1, 3 and 5. Aggrieved against the said order, the 6th
respondent/National Insurance Company Limited preferred the
instant appeal.
10. Heard Smt. S.A.V. Ratnam, learned counsel for the
appellant/6th respondent-Insurance company, Sri G.Narasimharao,
learned counsel for respondent Nos.1 & 2/petitioners, and perused
the record.
11. Now, the point for determination is:
VGKR,J MACMA No.615 of 2023
Whether the order of the Tribunal needs any interference of this Court, if so, to what extent?
12. POINT: In order to prove the rash and negligent driving of
the driver of the offending vehicles involved in the accident, the
petitioners relied on the evidence of P.Ws.1 and 2. P.W.1 is none
other than the wife of the deceased and she is not an eye witness to
the accident. So, her evidence cannot be believable. P.W.2 is an
eye witness to the accident. He deposed that on the date of accident,
he boarded the tractor-cum-trailer to go to Dhulipala and the tractor
was proceeding on the left side of the road after crossing Vennadevi
village, the driver of the tractor had turned the vehicle to the other
side and as he took sudden turn, the rear side of the trailer came to
the road and the lorry dashed the said truck and thereafter, the truck
fell into the bushes and the lorry dashed the tamarind tree. The
petitioners also relied on Ex.A.1 and A.4. Ex.A.1-first information
report goes to show that the police registered a case against both
the drivers of the offending vehicles in connection with the accident
VGKR,J MACMA No.615 of 2023
in question. Ex.A.4-charge sheet discloses that the police filed the
charge sheet against the driver of the offending lorry showing him as
accused No.1 for the offences punishable under Sections 337 and
304-A of IPC and also under Sections 134, 181 and 187 of the M.V.
Act and even though the police filed the charge sheet against the
driver of the tractor-cum-trailer showing him as accused No.2, the
police did not file the charge sheet against him for the offences
punishable under Sections 337 and 304-A of IPC. Though the
respondents examined R.W.1, who is owner of the offending lorry,
and R.W.2, who is the grand-mother of respondent Nos.7 and 8,
their evidence is no way helpful to decide this issue. The evidence
of P.W.2 coupled with Ex.A.4-charge sheet clearly proves that the
accident occurred only due to rash and negligent driving of the
driver of the offending lorry. On appreciation of the entire material
on record, the Tribunal also came to the same conclusion.
Therefore, there is no need to interfere with the said finding given by
the Tribunal.
VGKR,J MACMA No.615 of 2023
13. By relying on the evidence of P.W.3, who is brother of the
deceased, R.W.2, who is grand mother of respondent Nos.7 and 8,
and Exs.A.7 to A.10 and Exs.B.2 to B.6, the Tribunal held in its
order that as the claim petition was filed claiming compensation on
account of death of the deceased and the compensation is to be
awarded to all his dependents and legal representatives, the
petitioners and respondent Nos.7 and 8 are the dependents and
legal representatives of the deceased and they are entitled to
compensation. There is no legal flaw or infirmity in the said finding
given by the Tribunal.
14. Coming to the compensation, by giving cogent reasons, the
Tribunal fixed the monthly income of the deceased as Rs.4,500/-
p.m. i.e., Rs.54,000/- per annum. As per Ex.A.3-post mortem report,
the age of the deceased was 35 years. The Tribunal, after deducting
1/3rd from out of the annual income towards personal expenses of
the deceased and by applying the appropriate multiplier '17' to the
age group of the deceased, arrived the loss of dependency to the
VGKR,J MACMA No.615 of 2023
family members of the deceased at Rs.6,12,000/- (Rs.36,000/-
(Rs.54,000/- - Rs.18,000/-) x multiplier '17'). Besides, the Tribunal
granted Rs.15,000/- towards loss of consortium, Rs.10,000/-
towards loss of estate and Rs.5,000/- towards funeral expenses and
other miscellaneous expenses. By giving cogent reasons, the
Tribunal came to the conclusion that the petitioners are entitled to a
total compensation of Rs.6,42,000/-. As the petitioners claimed only
Rs.5,00,000/- in the claim petition, the Tribunal restricted the claim
of the petitioners to Rs.5,00,000/-. There is no legal flaw or infirmity
in the said finding given by the Tribunal.
15. It is mainly contended by the appellant/Insurance company
that at the time of accident, the cleaner of the offending lorry was
driving the lorry and thereby, the 4th respondent/owner of the
offending lorry violated the conditions of the policy, as such, the
Insurance company is not liable to pay the compensation.
16. It is the case of the petitioners that on the date of accident, as
the deceased was tired, he entrusted the offending lorry to the
VGKR,J MACMA No.615 of 2023
2ndrespondent and while the 2nd respondent was driving the lorry,
the accident occurred. It is proved that the accident in question
occurred due to rash and negligent driving of the 2nd
respondent/driver of the offending lorry of the 4th respondent.
17. The owner of the offending lorry/4th respondent was examined
as R.W.1. He deposed in his evidence that the deceased worked as
driver in his lorry and he had entrusted the lorry to the deceased.
He admitted in his cross examination that the 2nd respondent is
working as cleaner in his lorry. Even though the 2nd respondent
denied in his counter that he had driven the vehicle, he did not even
enter the witness box and he was not examined to prove that he did
not drive the vehicle at the time of accident. A perusal of Ex.A.4-
charge sheet reveals that the police filed the charge sheet against
the driver of the lorry i.e., the 2nd respondent as accused No.1 not
only for the offences punishable under Sections 337 and 304-A of
IPC holding him responsible for the accident, but also under
Sections 134, 181 and 187 of the M.V. Act. As seen from the
VGKR,J MACMA No.615 of 2023
evidence of R.W.1 as well as Ex.A.4, it is clear that the 2nd
respondent, who is cleaner of the offending lorry, drove the said
vehicle at the time of accident and thereby, the 4th respondent
violated the terms and conditions of the policy.
18. The principle laid down in the decision of the Hon'ble Supreme
Court in National Insurance Co. Ltd. Vs. Swaran Singh and
others1 is that even in case of absence, fake or invalid licence or
disqualification of the driver for driving, the Insurance company is
liable to satisfy the award in favour of 3rd party at the first instance
and later recover the award amount from the owner of offending
vehicle, even when the Insurance company could able to establish
breach of terms of policy on the part of the owner of the offending
vehicle.
19. Since it is not in dispute that the offending lorry of the 4th
respondent was insured with the 6th respondent/Insurance company
2004 (2) ALD (SC) 36
VGKR,J MACMA No.615 of 2023
under a valid policy and the policy was also in force as on the date
of accident and in the light of the decision of the Hon'ble Apex Court
referred supra, the 6th respondent/Insurance Company is liable to
pay the compensation to the petitioners in the first instance and later
recover the same from the 4th respondent/owner of the offending
lorry, by filing an execution petition and without filing any
independent suit.
20. Accordingly, the 6th respondent/Insurance Company is
directed to deposit the compensation amount of Rs.5,00,000/- with
costs and interest as ordered by the Tribunal, before the Tribunal in
the first instance within two months from the date of this judgment
and later recover the same from the 4th respondent/owner of the
offending lorry by filing an execution petition and without filing any
independent suit. The order of the Tribunal with regard to the
liability is modified to the extent indicated above. The order of the
Tribunal in all other respects shall remain intact.
21. The appeal is accordingly disposed of. No order as to costs.
VGKR,J MACMA No.615 of 2023
As a sequel, miscellaneous petitions, if any, pending in the
appeals shall stand closed.
_______________________________ V.GOPALA KRISHNA RAO,J th 4 October, 2023 cbs
VGKR,J MACMA No.615 of 2023
HON'BLE SRI JUSTICE V.GOPALA KRISHNA RAO
M.A.C.M.A.No.615 of 2023
4thOctober, 2023 cbs
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!