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

New India Assurance Co Ltd vs Sabiha Abdul Hamid
2016 Latest Caselaw 1621 Bom

Citation : 2016 Latest Caselaw 1621 Bom
Judgement Date : 18 April, 2016

Bombay High Court
New India Assurance Co Ltd vs Sabiha Abdul Hamid on 18 April, 2016
Bench: V.K. Jadhav
                                                                            fa1208.03
                                             -1-




                                                                           
                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                              BENCH AT AURANGABAD




                                                   
                             FIRST APPEAL NO. 1208 OF 2003
                                         WITH
                          CIVIL APPLICATION NO. 10077 OF 2003
                                         WITH
                          CIVIL APPLICATION NO. 2011 OF 2011




                                                  
     New India Assurance Co. Ltd.
     Through its Divisional Manager




                                        
     Adalat Road, Aurangabad
     For Branch Manager, Parbhani
                              ig                            ...Appellant

              versus

     1.       Smt. Sabiha w/o Abdul Hamid
                            
              Age 35 years, Occ. Household,
              R/o. Gulsanabag, Parbhani
              Taluka and District Parbhani .

     2.       Dilshad Begum d/o Abdul Hamid
      


              Age 16 years, Minor Occ. Nil,
   



     3.       Ibrahim s/o Abdul Hamid
              Age 15 years, Minor, Occ. Nil

     4.       Moin s/o Abdul Hamid





              Age 9 years, Minor, Occ. Nil

     5.       Afrin Begum d/o Abdul Hamid
              Age 9 years, minor, Occ. Nil

     6.       Amina Begum d/o Abdul Hamid





              Age 6 years, Minor, Occ. Nil

              Appellant Nos. 2 to 6 are minors
              under guardianship of real mother
              Sabina w/o Abdul Hamid i.e.
              appellant No. 1 R/o. As above

     7.       Sheshrao s/o Bapurao Bhalerao
              Age major, Occ. Business & Agri.
              Owner of Jeep No. MH-22/4134.
              Taluka and District Parbhani                  ...Respondents
                                           .....



    ::: Uploaded on - 22/04/2016                   ::: Downloaded on - 29/07/2016 22:51:22 :::
                                                                              fa1208.03
                                           -2-

     Mr. S.G. Chapalgaonkar, advocate for the appellant




                                                                            
     Mrs. A.N. Ansari, advocate for respondent Nos. 1 to 6
     Mr. M.P. Kale, advocate for respondent No.7.
                                         .....




                                                    
                                          WITH
                               FIRST APPEAL NO. 599 OF 2004

     1.       Smt. Sabiha w/o Abdul Hamid




                                                   
              Age 35 years, Occ. Household
              R/o. Gulsanabag, Parbhani
              Tq. and District Parbhani.

     2.       Dilshad Begum d/o Abdul Hamid




                                         
              Age 16 years, Minor Occ. Nil

     3.
                             
              Ibrahim s/o Abdul Hamid
              Age 15 years, Minor, Occ. Nil

     4.       Moin s/o Abdul Hamid
                            
              Age 10 years, Minor, Occ. Nil

     5.       Afrin Begum d/o Abdul Hamid
              Age 10 years, Minor, Occ. Nil
      


     6.       Amina Begum d/o Abdul Hamid
              Age 6 years, Minor, Occ. Nil
   



              Appellant Nos. 2 to 6 are minors
              under guardianship of real mother
              Sabina w/o Abdul Hamid i.e.





              appellant No. 1 R/o. As above                  ...Appellants

                      versus

     1.       Sheshrao s/o Bapurao Bhalerao
              age major, Occ. Business and





              Agriculture, Owner of
              Jeep No. MH-22/4134.
              R/o Dhar Road, Parbhani,
              Tq. and District Parbhani

     2        New India Assurance Co. Ltd.
              "Yeshodip Building", Shivaji Road,
              Parbhani                                       ...Respondents

                                         .....
     Mrs. A.N. Ansari, advocate for the appellants
     Mr. M.P. Kale, advocate for respondent No.1
     Mr. S.G. Chapalgaonkar, advocate for respondent No.2


    ::: Uploaded on - 22/04/2016                    ::: Downloaded on - 29/07/2016 22:51:22 :::
                                                                                    fa1208.03
                                              -3-

                                              .....




                                                                                  
                                                      CORAM : V. K. JADHAV, J.

DATED : 18th APRIL, 2016

ORAL JUDGMENT:-

1. Being aggrieved by the judgment and award passed by

learned Member M.A.C.T. Parbhani dated 29.4.2003 in MACP

No.114 of 2001, original respondent No.2 insurer has preferred first

appeal No. 1208 of 2003, whereas the original claimants have

preferred first appeal No. 599 of 2004 to the extent of quantum.

2. Brief facts, giving rise to the present appeals, are as under:-

I) On 16.2.2001, deceased Abdul Hamid was going on his

cycle rickshaw on Jintur road. At that time, one jeep

bearing registration No. MH-22-4134 came in fast speed

and gave dash to the cycle rickshaw of deceased Abdul

Hamid. In consequence of which, deceased Abdul Hamid,

who was pulling said cycle rickshaw, was thrown on the

road. He had sustained various injuries. He was

immediately shifted to Civil Hospital at Parbhani and

thereafter, to Government Hospital at Aurangabad.

However, he succumbed to the injuries on 22.2.2001.

fa1208.03

II) The legal representatives of deceased Abdul Hamid

preferred claim petition for grant of compensation under

various heads. Respondent No.1 is the owner of said

vehicle-jeep, had not appeared in the claim petition though

duly served in the matter and therefore, hearing of the claim

petition ordered to be proceeded ex parte against him.

Respondent No.2-insurer has strongly resisted the claim by

filing written statement at Exh.12. It is contended that the

driver of vehicle-jeep did not have valid licence at the time

of accident and therefore, respondent No.2-insurer is not

liable to pay compensation. Learned member of the

Tribunal, by its impugned judgment and award dated

29.4.2003, partly allowed the claim petition with

proportionate costs and thereby directed the respondents

jointly and severally to pay amount of Rs.1,67,000/- to the

claimants along with interest.

III) Being aggrieved by the said judgment and award, the

original claimants have preferred first appeal No. 599 of

2004 and the respondent-insurer has preferred first appeal

No. 1208 of 2003, as the tribunal has not considered the

defence raised by the insurer.

fa1208.03

3. Learned counsel for the appellants original claimants submits

that deceased Abdul Hamid was driver by occupation and he was

earning Rs.3000/- per month. The driving licence possessed by

deceased was placed before the tribunal. Though the Tribunal has

accepted that deceased was driver by occupation, in absence of any

proof of income, considered his annual income as Rs.15,000/- as

non earning member of the family. Learned counsel submits that the

Tribunal has not awarded just compensation under non pecuniary

heads. The Tribunal has deducted 1/3 rd amount from his income

towards personal expenses. Learned counsel submits that

considering the fact that deceased Abdul Hamid was the only bread

earning member of the family and that there are six dependents on

his earning, the Tribunal should have deducted 1/5 amount from his

total income towards personal expenses.

4. Learned counsel for the respondent-insurer submits that in

absence of any income proof, the Tribunal has rightly considered

income of deceased Abdul Hamid at Rs.15,000/- per year. During

pendency of the appeal, claimant No.4 died and therefore, deduction

to the extent of ¼th towards his personal expenses would be

appropriate at this stage. Learned counsel submits that driver of the

jeep was holding learner's driving licence in the year 1998 and at the

time of accident, he was not having valid and effective driving

fa1208.03

licence. The insurer has accordingly examined two witnesses on this

point to substantiate the said contention. Witness No.1 is

investigator appointed by the insurer and witness No.2 is an

employee of Regional Transport office. The evidence is consistent

and it is clear that the driver of jeep was not having valid and

effective driving licence at the time of accident.

5. Learned counsel for the respondent owner submits that the

Tribunal has rightly passed award against the respondent-insurer

and directed to pay the compensation jointly and severally to the

claimants. Learned counsel submits that in the crime registered by

the police, no charges are levelled against the driver of jeep under

relevant provisions of Motor Vehicles Act. Learned counsel submits

that the Tribunal has rightly awarded compensation and respondent

insurer is required to pay the compensation jointly and severally

along with respondent-owner.

6. So far as grant of compensation in this case is concerned,

though deceased Abdul Hamid was having driving licence to drive

the motor vehicle, the Tribunal has considered his income as non

earning member of the family. Deceased Abdul Hamid was the

bread earner of the family and besides a widow, there are five minor

claimants depending upon his income only. In absence of any proof

fa1208.03

of income, the Tribunal ought to have considered his notional

income. According to the claimants, deceased was earning

Rs.3000/- p.m., however, learned counsel for the insurer has rightly

pointed out that in the year 2001, at the most, the income of

deceased would be considered at Rs.2000/- p.m. and not more than

that. Claimant No.4 died during pendency of the appeal and

therefore, at present, there are 5 dependents. In view of the

judgment of the Hon'ble Supreme Court in the case of Sarla Verma

and others vs. Delhi Transport Corporation and another- 2009

(5) Mh.L.J. 775, and more particularly in view of observations made

in para 30, 1/4th deduction towards personal expenses of deceased

Abdul Hamid would be appropriate in this case. It is not disputed that

deceased Abdul Hamid was 40 years old at the time of his accidental

death. Hence, the appropriate multiplier would be 15. In view of this,

if income of deceased Abdul Hamid is considered at Rs.2000/- per

month, which corresponds to Rs.24,000/- per year. After deducting

¼th amount towards his personal expenses, his annual income

comes to Rs.18,000/- and after applying the multiplier 15, total loss of

future income/dependency comes to Rs.2,70,000/-.

7. It appears that the Tribunal has not awarded any

compensation for loss of love and affection so far as the minor

claimants are concerned. Considering the date of accident, it would

fa1208.03

be appropriate if the amount of Rs.20,000/- (Rs. 5000/- each for

claimant Nos. 2, 3, 5 and 6) is awarded. The Tribunal has also

awarded very meager amount towards loss of consortium, the same

is increased at Rs.10,000/- more i.e. Rs.15,000/-. The accident had

taken place on 16.2.2001. However, after the accident, deceased

Abdul Hamid was taken to Civil Hospital, Parbhani and from there to

Government Hospital, Aurangabad, where he succumbed to the

injuries on 22.2.2001. Considering these facts, it would be

appropriate if Rs.10,000/- more is added to the amount of funeral

expenses.

8. Thus, the breakup of compensation under different heads

which can be broadly summarized as under:-

i) Loss of future income/dependency Rs.2,70,000.00

ii) Loss of consortium Rs. 15,000.00

iii) Loss of love and affection for

(Rs.5,000/- each) Rs. 20,000.00

iv) Funeral expenses Rs. 12,000.00

-----------------------

Total Rs.3,17,000.00

-----------------------

Thus, the claimants are entitled to Rs.3,17,000.00 as total

compensation.

fa1208.03

9. After perusal of record and proceedings and the oral as well as

documentary evidence adduced by the insurer, it is clear that the

driver of the jeep, involved in the accident, was not having valid and

effective driving licence at the time of accident. It is not the case that

the driver was not having driving licence at all. In the year 1988, he

was having driving licence to drive motor vehicle, however, the same

was learning driving licence and it appears that even though he was

driving the motor vehicle, he failed to obtain permanent licence. The

Apex Court in the case of S. Iyyapan vs. M/s. United India

Insurance company Ltd. and Anr. reported in AIR 2013 SC 2262,

in para 17 of the said judgment, has made the following

observations:-

"17. The heading "Insurance of Motor Vehicles against Third Party Risks" given in Chapter XI of the Motor Vehicles Act,

1988 itself shows the intention of the legislature to make third party insurance compulsory and to ensure that the victims of accident arising out of use of motor vehicles would be able to

get compensation for the death or injuries suffered. The provision has been inserted in order to protect the persons travelling in vehicles or using the road from the risk attendant upon the user of the motor vehicles on the road. To overcome this ugly situation, the legislature has made it obligatory that no motor vehicle shall be used unless a third party insurance is in force.

fa1208.03

10. In view of the above observations, respondent No.2 insurer

shall pay entire amount alongwith interest to the claimants and then

recover the same from the respondent-owner.

11. In view of this, I proceed to pass the following order:-

ORDER

I. Both the first appeals i.e. first appeal No. 1208 of 2003 and

first appeal No. 599 of 2004 are hereby partly allowed.

II. The judgment and award dated 29.4.2003 passed by the

Ex Officio Member, M.A.C.T. Parbhani in M.A.C.P. No. 114

of 2001 is hereby modified in the following manner:-

The original respondent No.1-owner shall pay an amount

of Rs.3,17,000/- (Rupees Three lacs seventeen thousand

only) to the claimants, including the amount of no fault

liability, alongwith interest @ 9% p.a. from the date of

application till realization of entire amount. Original

respondent No.2-insurer shall pay the entire amount as per

the award alongwith interest to the claimants and then

recover it from respondent No.1-owner Shri Sheshrao

Bapurao Bhalerao.

fa1208.03

III. It is not necessary for respondent No.2 insurer to initiate

independent proceeding for recovery of said amount from

respondent No.1 owner.

IV. Rest of the judgment and award stands confirmed.

V. The award be drawn up in tune with the modified award.

12. In response to the order passed by this Court the appellant-

insurer in first appeal No. 1208 of 2003 has deposited compensation

amount before this Court. The claimants are permitted to withdraw

the same in proportionate, as determined by the Tribunal, alongwith

accrued interest, if any.

13. In view of disposal of first appeals, pending civil applications

are also disposed of.

( V. K. JADHAV, J.)

rlj/

 
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