Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

First Appeal No.861/2012 vs Unknown
2013 Latest Caselaw 166 Bom

Citation : 2013 Latest Caselaw 166 Bom
Judgement Date : 20 November, 2013

Bombay High Court
First Appeal No.861/2012 vs Unknown on 20 November, 2013
Bench: A.P. Bhangale
                                                                                          fa861.12.odt
                                                      1




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




                                                                
                                  FIRST APPEAL NO.861/2012
                                                   AND
                                  FIRST APPEAL NO.859/2012
     ---------------------------------------------------------------------------------------------------




                                                               
                                   FIRST APPEAL NO.861/2012

     APPELLANT:                 National Insurance Company Limited, 
                                Branch office at Chandrapur, through its 




                                               
                                Regional Office, Mangalam Arcade, 
                          ig    2nd Floor, Dharampeth Extension, 
                                through its Authorised Officer.

                                                ...Versus...
                        
     RESPONDENTS :              1.  Udhao s/o Narayan Butle, 
                                    aged about 46 years. 

                                2.  Suresh s/o Udhao Butle, 
      


                                     aged about 19 years, Minor. 
   



                                3.  Anandrao s/o Udhao Butle, 
                                     aged about 16 years, Minor. 

                                     Respondent no.3 is the minor through 





                                     his natural guardian Respondent no.1.

                                    All are residents of Wakdi, Tahsil 
                                    Wakdi, District Adilabad (A.P.).

                                 4.  Bireshchandra s/o Chamanlalji Jain, 





                                     aged about adult, R/o Civil Lines, 
                                     Chandrapur, Tahsil and District 
                                     Chandrapur.
     -----------------------------------------------------------------------------------------------------
                       Shri Ajay Somani, Adv. for appellant 
                       Shri J.M. Gandhi, Adv. for R - 4
     -----------------------------------------------------------------------------------------------------




                                                                ::: Downloaded on - 27/11/2013 20:33:22 :::
                                                                                           fa861.12.odt
                                                      2




                                                                                          
                                   FIRST APPEAL NO.859/2012




                                                                
     APPELLANT:                 National Insurance Company Limited, 
                                Branch office at Chandrapur, through its 
                                Regional Office, Mangalam Arcade, 
                                2nd Floor, Dharampeth Extension, 
                                through its Authorised Officer.




                                                               
                                                ...Versus...

     RESPONDENTS :              1.  Shrawan s/o Narayan Butle,
                                     aged about 56 years. 




                                               
                          ig    2.  Mahendra s/o Shrawan Butle, 
                                     aged about 13 years, Minor. 

                                     Respondent no.2 is the minor through 
                        
                                     his natural guardian Respondent no.1.

                                    All are residents of Wakdi, Tahsil 
                                    Wakdi, District Adilabad (A.P.).
      


                                 3.  Bireshchandra s/o Chamanlalji Jain, 
                                     aged about adult, R/o Civil Lines, 
   



                                     Chandrapur, Tahsil and District 
                                     Chandrapur.
     -----------------------------------------------------------------------------------------------------
                       Shri Ajay Somani, Adv. for appellant 





                       Shri J.M. Gandhi, Adv. for R - 3
     -----------------------------------------------------------------------------------------------------

                                           CORAM  :  A.P. BHANGALE, J.
                                         DATE     :  20.11.2013





     ORAL JUDGMENT   

     1.                Heard. 

2. First Appeal No.859/2012 arose out of the judgment and

award dated 28.2.2011 passed in Motor Accident Claim Petition

fa861.12.odt

No.64/2006, whereby the learned Member of the Motor Accident Claims

Tribunal, Chandrapur allowed the application under Section 140 of the

Motor Vehicles Act and awarded a sum of Rs.50,000/- along with simple

interest @ Rs. 7% per annum from the date of application till its

realization.

3. First Appeal No.861/2012 arose out of the judgment and

award dated 28.2.2011 passed in Motor Accident Claim Petition

No.65/2006, whereby the learned Member of the Motor Accident Claims

Tribunal, Chandrapur allowed the application under Section 140 of the

Motor Vehicles Act and awarded a sum of Rs.50,000/- along with simple

interest @ Rs. 7% per annum from the date of application till its

realization.

4. It is not in dispute that both the awards under Section 140

of the Motor Vehicles Act arose out of the same incident of accident. In the

case registered as MACP No.64/2006, victim Bayabai w/o Shrawan Butle

a labourer, aged about 40 years, while travelling by truck bearing

No. MH-34/A-6890 on 20.12.2005 met with an accident due to rash and

negligent driving of the offending vehicle. There is no dispute about the

ownership of the offending motor vehicle as also the same was insured

with the appellant. The contention that the victim was not authorized to

travel in the truck (offending motor vehicle) as a passenger, can be

fa861.12.odt

considered when the main petition under Section 166 of the Motor

Vehicles Act is decided on merits on the basis of the evidence. At the

interim stage, when the order under Section 140 of the Motor Vehicles Act

was passed, it is the liability of the insurer to pay compensation during the

pendency of the main petition, without any fault on the part of the insurer

or driver of the vehicle because of which the accident occurred.

5. In the case which is registered as MACP No.65/2006, victim

Lilabai w/o Udhao Butle, aged about 35 years, was also a labourer, who

died in the accident, caused by the offending motor vehicle bearing

No. MH-34/A-6890. It appears from the impugned judgment and award

that the truck was insured with the appellant under the insurance policy

on the date of accident and because of the use of the offending motor

vehicle, the accident had occurred.

6. Under these circumstances, the impugned judgments and

awards passed under Section 140 of the Motor Vehicles Act cannot be

blamed, when the motor accident had admittedly occurred due to the use

of the motor vehicle, which was covered under the insurance policy on

the date of incident. The insurer, therefore, cannot escape from its liability

under Section 140 of the Motor Vehicles Act. It is open for the insurer to

contest the main petition under Section 166 of the Motor Vehicles Act on

merits.

fa861.12.odt

7. Hence, both the first appeals are dismissed with no order as

to costs.

8. The Member of the Motor Accident Claims Tribunal,

Chandrapur shall endeavour to dispose of the main petition as early as

possible.

9. The amount deposited, if any, in this Court be transmitted to

the Tribunal for disbursement thereof to the claimants.

JUDGE

Wadkar

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter