Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

New India Assurance Co. Ltd vs Smt. N. Senjilaxmi W
2012 Latest Caselaw 405 Bom

Citation : 2012 Latest Caselaw 405 Bom
Judgement Date : 29 November, 2012

Bombay High Court
New India Assurance Co. Ltd vs Smt. N. Senjilaxmi W on 29 November, 2012
Bench: M.N. Gilani
     fa534.97.J.odt                                                                                                                 1/13 

                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                NAGPUR BENCH AT NAGPUR




                                                                                                                               
                                               FIRST APPEAL No.534/1997.




                                                                                                
    New India Assurance Co. Ltd.
    Manager, Ooty Main Road, Mettupalam, 
    Pin Code 641 301, District Coimbator (T.N.),
    Through its Divisional Manager,




                                                                                               
    New India Assurance Co.Ltd.,
    Nagpur Divisional Office-II, Udyam, 
    West High Court Road, 
    Dharampeth, Nagpur.                        ..... APPELLANT




                                                                            
                                                  ORI. NON-APPLICANT NO.3.
                                                   ig         VERSUS

    1. Smt. N. Senjilaxmi wd/o late K. Natrajan,
                                                 
        aged about 28 years, Household,
        r/o Arya Goder Colony, Edayarpalayam Road,
        Mettupalyam, Coimbtore (Tamil Nadu).
        (ORI. APPLICANT NO.1.)
              


    2. Ku. Malarbizhi d/o K. Natrajan,
           



        aged about 8 years, Student,
        (ORI. APPLICANT NO.2.)

    3. Mahendrakumar s/o K. Natrajan,





        aged about 5 years, Student,
        (ORI. APPLICANT NO.3.)

        Both Respondents 2 & 3 Minors,
        through next friend, their mother,





        Respondent No.1.

        Nos.2 & 3 residents of Arya Godar
        Colony, Edayarpalayam Road,
        Mettupalyam, Coimbtore (Tamil Nadu).




                                                                                                ::: Downloaded on - 09/06/2013 19:26:43 :::
      fa534.97.J.odt                                                                                                                 2/13 

    4. M/s. Industrial and Commercial Corporation,
        through Fakrudin Fidu, r/o Opposite Fountain Square,




                                                                                                                               
        Gandhibagh, Nagpur.
        (ORI. NON-APPLICANT NO.1.)




                                                                                                
    5. United India Insurance Co. Ltd.
        through its Branch Manager,
        City Branch-2, Mahadatta Building,
        Medical Chouk, Nagpur-9.




                                                                                               
        (ORI. NON-APPLICANT NO.2.)                              .....RESPONDENTS
    --------------------------------------------------------------------------------------------------------
                     Mr. M.B. Joshi, Advocate for Appellant.
                     Mr. S.D. Sirpurkar, Advocate for Respondents No.1 to 3.




                                                                            
                     Mr. S.V. Thakur, Advocate for Respondents No.4 & 5.
    --------------------------------------------------------------------------------------------------------
                                                   igAND

                                        FIRST APPEAL NO.549 OF 1995.
                                                 
    1. Smt. N. Sanjilaxmi wd/o Late K. Natrajan,
        aged about 35 years, Occupation Household,
        R/o Arya Gowder Colony, Edayarpalayam Road,
              

        Mettupalyam, Coimbatore (Tamil Nadu).
           



    2. Kum. Malarbizhi d/o K. Natrajan,
        aged about 13 years, Student.

    3. Mahendrakumar s/o Late K. Natrajan,





        aged about 10 years, Student.

        S1.No.(2) and (3) - both the appellants are 
        minors through next friend - their mother
        appellant no.1.                          .....APPELLANTS





                                                              VERSUS

    1. M/s Industrial and Commercial Corporation,
        through Fakruddin Fidu, r/o Opposite Fountain Square,
        Gandhibagh, Nagpur.




                                                                                                ::: Downloaded on - 09/06/2013 19:26:43 :::
      fa534.97.J.odt                                                                                                                 3/13 

    2. United India Insurance Co. Ltd.
        through its Branch Manager,




                                                                                                                               
        City Branch-2, Mahadatta Building,
        Medical Chowk, Nagpur-440 008.




                                                                                                
    3. New India Assurance Co. Limited,
       Manager, Ooty Main Road, Mettupalayam,
       Coimbatore, Pin-641 301.             .....RESPONDENTS
    ----------------------------------------------------------------------------------------------------------------




                                                                                               
                         Mr. S.D. Sirpurkar, Advocate for Appellant.
                         Mr. M.B. Joshi, Advocate for Respondent No.3.
    ----------------------------------------------------------------------------------------------------------------




                                                                            
                                    CORAM:  M.N. GILANI, J.
                                    DATE:      NOVEMBER 29, 2012.

    ORAL JUDGMENT
                                                  
                                                 

1. Both these appeals arise from the judgment and award dated

18.07.1995, passed by the Member, Motor Accident Claims Tribunal,

Wardha in M.A.C. Case No.35/1992 decided with M.A.C. Case No.31/1990.

2. On 25.12.1989, on National Highway No.7, near village

Kondhali in District Nagpur, there was collision of two vehicles i.e. truck

No.MWY 6588 and TLB-2511. Truck No.MWY 6588 was driven by one

Ramsagar and the other vehicle was driven by K. Natrajan. Both died on

the spot. The Claim Application No.31/1900 was filed by the heirs of

Ramsagar, with which we are not concerned. The widow and two minor

children left behind by deceased K. Natrajan, filed Claim Application No.

fa534.97.J.odt 4/13

35/1992 for award of compensation of Rs.5,00,000/-. The original

non-applicant no.1 - M/s. Industrial and Commercial Corporation, Nagpur

and original non-applicant no.2 - United India Insurance Co. Ltd. are the

owner and insurer respectively of Truck No.MWY 6588, which was driven

by Ramsagar. The original non-applicant no.3 - New India Assurance

Co. Ltd. is the insurer of the other truck, owned and driven by deceased K.

Natrajan.

3. The non-applicant no.3 resisted the application on the ground

that because of sole negligence of driver of truck No.MWY 6588 accident

occurred. It was further averred that the risk of owner of the truck was not

covered and therefore, no amount of liability can be fastened upon them.

4. The learned Tribunal formulated issues. Parties went to trial on

those issues by adducing evidence. No evidence was adduced by the

original non-applicant nos.1 and 2. On the issue of negligence, the Tribunal

considered the spot panchnama and held that because of composite

negligence of driver of both the vehicles accident occurred and hence,

apportioned the liability in the ratio of 50:50. On the point of income of

the deceased, the Tribunal held that the loss of dependency was to the

extent of 12,000/- per annum and by applying multiplier of 15, fixed the

quantum of compensation amount at Rs.2,00,000/-. The original

fa534.97.J.odt 5/13

non-applicant no.3 - New India Assurance Co. Ltd. was fastened with the

liability to satisfy the award to the extent of 50% of the amount of

compensation, whereas the original non-applicant nos.1 and 2, were

directed to satisfy the rest of the award.

5. The original claimants, dissatisfied with the quantum of

compensation and mainly with the finding of contributory negligence, have

preferred F.A. No.549/1995. The original non-applicant no.3 - New India

Assurance Co. Ltd., filed F.A. No.534/1997.

6. Mr. Sirpurkar, learned Counsel appearing for the original

claimants, contended that the finding recorded by the learned Tribunal on

the point of composite negligence of both the vehicles is not supported by

the evidence brought on record. According to him, there was negligence of

the driver of truck No.MWY 6588 and therefore, the entire liability ought to

have been fastened upon the original non-applicant nos.1 and 2. It is

further contended that the learned Tribunal ignored the evidence while

assessing of loss of dependency and also committed an error in choosing

multiplier of 15. According to him, it should have been 17.

7. Mr. Joshi, learned Counsel appearing for the appellant original

non-applicant no.3, contended that the policy which is placed on record at

Exh.20, does not cover the risk of the owner. In support of his contention,

fa534.97.J.odt 6/13

he relied upon decisions in the cases of (I) M/s Tamil Nadu State Transport

Corporation, Tanjore, Rep. by its M.D. vs. Natarajan and others, reported in

2003 (2) T.A.C. 241 (S.C.) (II) Dhanraj vs. New India Assurance Co. Ltd. and

another reported in 2005 (1) T.A.C. 1 (S.C.) and (III) Oriental Insurance Co.

Ltd. vs. Jhuma Saha and others reported in 2007 (2) T.A.C. 12 (S.C.).

8. Mr. Thakur, learned Counsel appearing for the original

non-applicant no.2, contended that finding reached by the Tribunal on the

issue of composite negligence of drivers of both the vehicles is unassailable

since there is no evidence to take view contrary to one taken by the

tribunal. On the point of loss of dependency, his contention is that the

evidence falls too short to grant any more amount than what has been

awarded by the learned Tribunal.

9. Points which arise for consideration are: (i) whether the finding

reached by the learned Tribunal on the issue of composite negligence is

supported by the evidence on record?, (ii) whether the amount of

compensation fixed by the Tribunal having regard to the income and age of the

deceased needs any correction?, and (iii) whether the original non-applicant

no.3 - New India Assurance Co. Ltd. is not liable to satisfy award to any

extent for the reason that the policy issued by them did not cover the risk of

the owner of the vehicle?

fa534.97.J.odt 7/13

10. Except the evidence in the nature of First Information Report

Exh.38 and spot panchnama Exh.39, there is no other evidence on the point

to prove manner in which the accident occurred, and vis-a-vis the

negligence of the drivers of the vehicles. However, admittedly, it was the

case of head on collision, which resulted in drivers of both the vehicles

sustaining fatal injuries. The front side of both the vehicles were damaged

considerably. By applying the principles of res-ipsa-loquitur, the learned

Tribunal in para 16 of the judgment held that it was the case of composite

negligence. After observing that cabins of both the trucks were damaged,

the learned Tribunal thought it fit to attribute degree of negligence equally

to the drivers of both the ill-fated vehicles. In the absence of evidence to

the contrary, the finding reached by the learned Tribunal cannot be

interfered with.

11. Evidence was led to the effect that the deceased was

contributing Rs.5000/- towards household expenses. The learned Tribunal

was of the view that the claim made by the dependents of the deceased is

very much on higher side and then proceeded to assess the loss of

dependency at Rs.1,000/- per month. The broad factor, which appears to

have been ignored by the learned Tribunal, is that besides the deceased

driving the vehicle was owner of the vehicle. This itself is sufficient to hold

fa534.97.J.odt 8/13

that his monthly earning was in no circumstance could be less than Rs.3000

to Rs.5000. That means, he must be contributing at Rs.2000/- towards his

family expenses. As regards choices of multiplier, having regard to the age

of the deceased i.e. 34 years, proper multiplier has to be 16. In that view of

the matter, the compensation, to which the claimants are entitled to, will

have to be recalculated in the manner stated below:

              Loss of dependency                          :          24,000/- per annum




                                                                            
                                                   ig                x 16 =                           3,84,000=00

              + Funeral expenses                          :                                     +        3000=00  
                                                 
              Loss of estate, love  and :

              affection                                   :                                     +    13,000=00
              

                                                                                            
                                                                                                    
                                                                                                             
                                                                                                                      
                                                                                                                               
                                                                                                                               
           



                                                                                 Total:     Rs.4,00,000=00

Thus, the total amount of compensation to which the claimants

are entitled to comes to Rs.4,00,000/-. Considering the liability in the ratio

of 50:50 fastened upon the original non-applicant nos.1 and 2 on one hand

and original non-applicant no.3 on the other hand, the original non-

applicant no.1 - M/s Industrial and Commercial Corporation, Nagpur and

United India Insurance Co. Ltd. - non-applicant no.2 shall be jointly and

severally liable to pay Rs.2,00,000/-. This will be inclusive of no fault

fa534.97.J.odt 9/13

liability amount, if any, already paid to the claimants. The enhanced

amount of compensation i.e. Rs.1,00,000/- minus no fault liability, if

already paid, shall carry interest at the rate of Rs.7.5% per annum from the

date of filing of the application till its realization.

12. New India Assurance Co. Ltd. - appellant in F.A. No.534/1997

raised the issue of not covering the risk of the owner of the offending

vehicle insured with them. Exh.20 is the insurance policy. It was a

comprehensive policy. However, no additional premium was paid towards

the risk of the owner and/or driver of the vehicle. Although, the learned

Tribunal took cognizance of this defence, which is evident from para 11 of

the judgment, unfortunately, this is not dealt with in the reasoning part of

the judgment and award and no finding was reached about the liability of

the New India Assurance Co. Ltd. - insurer qua the claimants - dependents

of owner-cum-driver of truck TLB-2511. The issue of liability of the insurer

in case where no additional premium is paid for covering the risk of owner

of the vehicle, although policy purchased is of comprehensive in nature, is

covered by the decision of the Apex Court in M/s Tamil Nadu State

Transport Corporation, Tanjore, Rep. by its M.D. vs. Natarajan and others

(supra), relied upon by the learned counsel. The facts of that case were

that there was head on collision between the two vehicles and the liability

fa534.97.J.odt 10/13

in the ratio 50:50 was apportioned. Since the driver of the Tamil Nadu

State Transport Corporation himself was found negligent to the extent of

50% for causing accident, it was held that Corporation could not be held

liable under Motor Vehicles Act and therefore, the judgment impugned

fastening 50% of liability on Corporation was set aside.

13. In Dhanraj vs. New India Assurance Co. Ltd. and another

(supra), it was held that even in case of comprehensive policy, the liability

of insurance company does not arise unless the policy was purchased to

cover risk for insurer - the owner himself. The term "own damage" was

explained by observing that it tends to cover liability towards damage to

vehicle and not to injury to person of owner. It was further held that owner

of a vehicle can only claim provided a personal accident insurance is taken

out. In the instant case, it is evident from the policy at Exh.20 that

although it was a comprehensive policy, no additional premium was paid

towards the risk for injury to the owner of the vehicle.

14. The facts in the case of Oriental Insurance Co. Ltd. vs. Jhuma

Saha and others (supra) were that in a motor vehicle accident there was a

death of owner-cum-driver. Additional premium covering driver/conductor

was paid but not in respect of risk of the owner of the vehicle. Relying

upon the decision in case of Dhanraj vs. New India Assurance Co. Ltd. and

fa534.97.J.odt 11/13

another (supra) Their Lordships observed in para 11, 12 & 13 as under :

"Para:11: Liability of the insurer-Company is to the extent of

indemnification of the insured against the respondent or a

injured persona, a third person or in respect of damages of

property. Thus, if the insured cannot be fastened with any

liability under the provisions of Motor Vehicles Act, the question

of the insurer being liable to indemnify insured, therefore, does

not arise.

Para:12: In Dhanraj v. New India Assurance Co. Ltd. & Anr.,

2004 (8) S.C.C. 553, it is stated as follows:

"8. Thus, an insurance policy covers the liability incurred by

the insured in respect of death of or bodily injury to any person

(including an owner of the goods or his authorised

representative) carried in the vehicle or damage to any property

of a third party caused by or arising out of the use of the vehicle.

Section 147 does not require an Insurance Company to assume

risk for death or bodily injury to the owner of the vehicle.

10. In this case, it has not been shown that the policy covered

any risk for injury to the owner himself. We are unable to accept

the contention that the premium of Rs.4,989/- paid under the

fa534.97.J.odt 12/13

heading "Own damage" is for covering liability towards person

injury. Under the heading "Own damage", the words "premium

on vehicle and non-electrical accessories" appear. It is thus clear

that this premium is towards damage to the vehicle and not for

injury to the person of the owner. An owner of a vehicle can only

claim provided a personal accident insurance has been taken out.

In this case there is no such insurance.

Para:13: The additional premium was not paid in respect of the

entire risk of death or bodily injury of the owner of the vehicle. If

that be so, Section 147 (b) of the Motor Vehicles Act which in no

uncertain terms covers a risk of a third party only would be

attracted in the present case".

15. The legal position, explained above, squarely applies to the

facts of the present case. In that view of the matter, the New India

Assurance Co. Ltd., in the capacity of insurer of vehicle No.TLB 2511, shall

not be liable to contribute to the amount of compensation to any extent. In

the result, appeal No.534/1997 shall succeed.

16. Appeal No.534/1997 is allowed.

The judgment and award impugned directing appellant - New

India Assurance Co. Ltd. in M.A.C. No.35/1992 to discharge the award to

fa534.97.J.odt 13/13

the extent of Rs.1,00,000/- is set aside.

The amount deposited by the appellant, be refunded to the

appellant.

There shall be no order as to costs throughout.

17. Appeal No.549/1995 is allowed partly.

The claimants shall be entitled to recover an additional amount

of compensation of Rs.1,00,000/- from the original non-applicant nos.1 and

2 - respondent nos.1 and 2 herein respectively with interest @ 7.5% per

annum from the date of filing of the application till its realization. This

shall be inclusive of no fault liability amount.

On deposit of the amount as ordered above, the Tribunal shall

invest 70% of the amount in a fixed deposit in any Nationalized Bank in the

name of claimant no.1, initially for a period of 3 to 5 years, with an

arrangement that she shall receive the interest monthly or quarterly accrued

thereon and on maturity she shall have liberty to withdraw entire sum

without reference or order of this Court. The rest of the amount deposited,

be paid to the claimant No.1 by way of a cross cheque. Parties are left to

bear their own costs.

JUDGE

NSN

 
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