Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The New India Assurance Company ... vs Smt Swati Dhondiram Nagargoje And ...
2016 Latest Caselaw 1267 Bom

Citation : 2016 Latest Caselaw 1267 Bom
Judgement Date : 6 April, 2016

Bombay High Court
The New India Assurance Company ... vs Smt Swati Dhondiram Nagargoje And ... on 6 April, 2016
Bench: V.K. Jadhav
                                        1                FA 999.2010 +ca.odt

              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         BENCH AT AURANGABAD




                                                                          
                            FIRST APPEAL NO. 999 OF 2010




                                                  
                                       WITH 
                            CA/5803/2010 IN FA/999/2010 
                                         ...

         The New India Assurance Company Ltd.,




                                                 
         a Subsidiary of the General Insurance
         Corporation of India and a company
         incorporated under the Companies Act
         Having its Divisional office at




                                       
         Adalat Road, Aurangabad
         Through its Senior Manager
         Shri Vishwas s/o Bansi Gaikwad,
                             
         age 53 years, Occ. Service as
         Senior Manager, the New India Assurance
         Co., D.O. No.1, Adalat Road, Aurangabad.
                            
                                                       ..Appellant..
                                                       [orig resp no.2.]
         VERSUS

         1.      Smt Swati Dhondiram Nagargoje,
      


                 age 19 years, Occ. Household,
                 R/o Son Hivra,  Tq. Parli Vaijnath,
   



                 Dist. Beed.

         2.      Uttam s/o Raghunath Nagargoje,
                 age 46 years, Occ. Agri,





                 R/o as above.

         3.      Sow Rukmin w/o Uttam Nagargoje,
                 age 40 years, Occ. Household,
                 R/o as above.





         4.      Bibhishan s/o Uttam Nagargoje
                 age 17 years, Occ. Education,
                 U/g of father claimant no.2 Uttam
                 Nagargoje, R/o as above.

         5.      Mr. Dhiraj s/o Sampatlal Bafna
                 age major, Occ. Business,
                 R/o Room No.9, Survey No.40,
                 Pote Chawl, Near Tempo Chowk,
                 Mojeshwadi, Wadgaon, Pune. 411 014.




    ::: Uploaded on - 07/04/2016                  ::: Downloaded on - 29/07/2016 21:15:36 :::
                                               2                   FA 999.2010 +ca.odt

                            [Resp No.1 to 4 orig claimants and 
                             resp no.5 orig. respondent no.1.]




                                                                                   
                                        ...
               Advocate for Appellant : Mr A B Kadethankar  
             Advocate for Respondents 1-4 : Mr R B Deshpande




                                                           
                     Respondent No.5 - served absent. 
                                        ...
                           CORAM : V.K. JADHAV, J.

Dated: April 06, 2016

...

ORAL JUDGMENT :-

1. Being aggrieved by the Judgment and Award dated

16.10.2009 passed by the Member, Motor Accident Claims

Tribunal, Ambajogai in M.A.C.P. No.96 of 2008, the

Respondent-insurer has preferred this appeal.

2. Brief facts, giving rise to the present appeal are as

under :-

a] Deceased Dhondiram was serving as Sheet Metal

Worker in Tata Motors Limited Pimpri, Pune. On 17.7.2008,

at about 11.40 am he was proceeding to attend the work at

Chinchwad Pune. On way, near temple one Tempo-407

bearing registration No.MH-04/C-9657 gave him dash from

his back side and fled away. In consequence of which,

deceased Dhondiram had sustained the injuries. He was

immediately shifted to the Government Hospital at Pimpri-

Chinchwad, Pune where he declared dead on arrival. Legal

representatives of deceased Dhondiram preferred claim

petition No. 96 of 2008 before the Motor Accident Claims

3 FA 999.2010 +ca.odt

Tribunal, Ambajogai.

B] Respondent No.1-the owner, though, duly served,

remained absent and therefore, hearing of the claim petition

ordered to be proceeded ex-parte against him. The

appellant-insurer has strongly resisted the claim by filing

written statement mainly on the ground that the driver of

the tempo involved in the accident was not holding valid and

effective driving licence and, thus, there has been breach of

the specified conditions of the policy. The learned Member of

the Motor Accident Claims Tribunal, Ambajogai, by its

impugned Judgment and Award dated 16.10.2009 partly

allowed the claim petition with proportionate costs and

thereby directed the respondents Nos 1 and 2 to pay jointly

and severally Rs.7,65,000/- alongwith interest at the rate of

Rs.6% p.a. from the date of application till the amount is

paid. Hence, this appeal is filed by the original

respondent/insurer.

3. The learned counsel for the appellant-insurer submits

that, as per the certificate issued by the RTO Pune, the

driver of the said tempo was holding a licence to drive

LMVTR/LMV[NT] vehicle and validity period of the said

driving licence is 28.2.2003 to 27.2.2006. Learned counsel

4 FA 999.2010 +ca.odt

submits that the accident had taken place on 17.2.2008 and

on the date of accident, the driver of the said tempo was not

holding valid and effective driving licence. The validity

period of the licence as produced before the Tribunal was

expired on 27.2.2006 and thereafter it was not renewed.

Learned counsel submits that, the Tribunal has not

considered the same and, accordingly directed the

respondent-appellant insurer to pay the compensation to the

claimants jointly and severally with the respondent owner.

4. Learned counsel for the respondents-claimants

submits that, the appellant insurer has not proved before the

Tribunal the certificate extract issued by the R.T.O, Pune.

Learned counsel submits that, said extract was produced

before the Tribunal at the time of arguments and the

Tribunal has directly exhibited the same. Learned counsel

submits that, assuming that the driver of the tempo was not

holding valid and effective driving licence at the time of

accident, in view of the authoritative pronouncement of the

Supreme Court in case of S. Iyyapan Vs. United India

Insurance Company Limited and another reported in

(2013) 7 Supreme Court Cases 62, the appellant Insurer is

liable to pay the compensation and then recover it from the

respondent-owner. Learned counsel for respondent-claimant

5 FA 999.2010 +ca.odt

places his reliance on a case Bajaj Alianz General Insurance

Co. Ltd., Vs. Wahidbi Pashabhai Shaikh and another

reported in 2015 (1) Bom.C.R. 672, wherein, this Court by

placing the reliance on S. Iyyapan's case (supra) in the

similar facts of the case, directed the insurance company to

pay the compensation first and then recover the amount

from the owner. Respondent no.1 owner, though duly served,

remained absent and none appears for him before the

Tribunal.

5. It appears that the driver of the Tempo was holding

driving licence prior to the accident. It is not the case that,

the driver of the tempo was not having any driving licence at

all. The certificate extract issued by the RTO, Pune was

produced before the Tribunal by the appellant-insurer and

the same was exhibited by the Tribunal. It appears from the

record that, the respondents/original claimants have not

raised any objection to exhibit the said document. It thus

appears that the appellant-insurer succeeded in proving that

the driver of the tempo was not having valid and effective

driving licence at the time of accident. In view of this, the

Tribunal has committed an error to saddle the appellant-

insurer with liability to pay the compensation alongwith

respondent no.1.

6 FA 999.2010 +ca.odt

6. In a case S. Iyyapan (supra) in paragraph no.17 of the

judgment, the Supreme Court has made following

observations :-

"17. Reading the provisions of Sections 146 and 147 of the Motor Vehicles Act, it is evidently clear that in certain circumstances the insurer's right is safeguarded but in any

event the insurer has to pay compensation when a valid certificate of insurance is issued notwithstanding the fact that the insurer may proceed against the insured for

recovery of the amount. Under Section 149 of the Motor Vehicles Act, the insurer can defend the action inter alia

on the grounds, namely,

(i) the vehicle was not driven by a named person,

(ii) it was being driven by a person who was not having a duly granted licence, and

(iii) person driving the vehicle was disqualified to hold and obtain a driving licence.

Hence, in our considered opinion, the insurer cannot

disown its liability on the ground that although the driver was holding a licence to drive a light motor vehicle but before driving light motor vehicle used as commercial vehicle, no endorsement to drive commercial vehicle was

obtained in the driving licence. In any case, it is the statutory right of a third party to recover the amount of compensation so awarded from the insurer. It is for the insurer to proceed against the insured for recovery of the

amount in the event there has been violation of any condition of the insurance policy."

7. In view of this, the appellant-insurer has to pay first

the compensation and then to proceed against the insured

for recovery of the amount. Hence, I proceed to pass the

7 FA 999.2010 +ca.odt

following order.




                                                                                    
                                          O R D E R 

                    I.    Appeal is hereby partly allowed.




                                                            

II. Judgment and Award dated 16.10.2009 passed by the learned Member of the Motor Accident

Claims Tribunal, Ambajogai in MACP No.96 of 2008 is hereby modified in the following manner :-

a] "Respondent No5 owner (original Respondent

No.1 Owner) is directed to pay the compensation of Rs.7,65,000/- (Rs. Seven lac sixty five

thousand only) alongwith interest @ 6% p.a. from the date of application till the amount is paid. However, the appellant/ original

respondent No.2-Insurer shall pay the amount of

Rs.7,65,000/- (Rs. Seven lacs sixty five thousand only) alongwith interest @ 6% p.a. from the date of application till the amount is paid to the

claimants and the appellant-insurer/original respondent no.2-insurer is entitled to recover the said amount from the original respondent no.1/respondent no.5-owner without filing any

independent proceedings.

III. First Appeal is disposed of.

IV. Award be drawn up accordingly.

                                              8                   FA 999.2010 +ca.odt



                    V.    The   Respondents   claimants   are   permitted   to 




                                                                                  

withdraw the compensation amount, if deposited

by the appellant-insurer before this Court, in the proportion of 75% to claimant No.1 widow and 25% equally between the claimant nos. 2,3 and

VI. In view of disposal of first appeal, pending civil

application also stands disposed of.

( V.K. JADHAV, J. )

......

aaa/-

 
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