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

United India Insurance Co Ltd ... vs Smt Sumbanbai Dhanraj Patil And ...
2016 Latest Caselaw 1902 Bom

Citation : 2016 Latest Caselaw 1902 Bom
Judgement Date : 27 April, 2016

Bombay High Court
United India Insurance Co Ltd ... vs Smt Sumbanbai Dhanraj Patil And ... on 27 April, 2016
Bench: V.K. Jadhav
                                                                               fa2507.10
                                             -1-




                                                                              
                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                              BENCH AT AURANGABAD




                                                      
                               FIRST APPEAL NO. 2507 OF 2010



              United India Insurance Co. Ltd;




                                                     
              Branch Manager, Jalgaon Branch,
              Through it's Divisional Manager,
              Jalgaon Divisional Office II, 28,
              Hareshwar Nagar, Ring Road,
              At and District Jalgaon-425002.                  ... Appellant




                                            
                                                               (Ori.Opp. No. 5)



     1.
                      Versus
                             
              Smt. Sumanbai Dhanraj Patil
              Age : Major, Occ : Household,
                            
     2.       Shri Bapu Dhanraj Patil,
              Age : 17 years, Occ : Education,

     3.       Kum. Bharati Dhanraj Patil
      


              Age : 15 years, Occ : Education,
   



              Res. No. 2 and 3 being minor
              through their mother Res. No.1.

              Res. No. 1 to 3 r/o Shirsoli Pra. Bo.





              Taluka and District Jalgaon.

     4.       Shri Gopal Bhagwan Dhangar
              Age : Major, Occ : Service (Driver),

     5.       Shri Uttam Tulshiram Bari





              Age : Major, Occ : Business (Owner)

     6.       Shri Sharad Shambhu Dhangar
              Age : Major, Occ : Service (Driver)

     7.       Ratan Raghunath Bari
              Age : Major, Occ : Business (Owner)

              Respondent Nos. 4 to 7
              r/o Shirsoli Pra. Bo.
              Taluka and District Jalgaon.                     ... Respondents




    ::: Uploaded on - 02/05/2016                      ::: Downloaded on - 30/07/2016 00:03:05 :::
                                                                                 fa2507.10
                                             -2-




                                                                               
                                          WITH
                               FIRST APPEAL NO. 2778 OF 2010




                                                       
              United India Insurance Co. Ltd;
              Branch Manager, Jalgaon Branch,
              Through it's Divisional Manager,
              Jalgaon Divisional Office II, 28,
              Hareshwar Nagar, Ring Road,




                                                      
              At and District Jalgaon-425002.                   ... Appellant
                                                                (Ori.Opp. No. 5)

                      Versus




                                            
     1.       Smt. Jijabai Suklal Patil
              Age : 48 years, Occ : Household
                             
     2.       Ravindra Suklal Patil
              Age : years, Occ : Education
                            
     3.       Sunil Suklal Patil
              Age : years, Occ : Education

     4.       Ushabai Ganesh Patil
      

              Age : Major, Occ : Education

              Res. No. 2 to 4 being minor
   



              through their mother Res. No.1.

              Res. No. 1 to 4 r/o Shirsoli Pra. Bo.,
              Taluka and District Jalgaon.





     5.       Shri Gopal Bhagwan Dhangar
              Age : Major, Occ : Service (Driver),

     6.       Shri Uttam Tulshiram Bari
              Age : Major, Occ : Business (Owner)





     7.       Shri Sharad Shambhu Dhangar
              Age : Major, Occ : Service (Driver)

     8.       Ratan Raghunath Bari
              Age : Major, Occ : Business (Owner)

              Respondent Nos. 5 to 8
              r/o Shirsoli Pra. Bo.
              Taluka and District Jalgaon.                      ... Respondents
                                             .....




    ::: Uploaded on - 02/05/2016                       ::: Downloaded on - 30/07/2016 00:03:05 :::
                                                                                 fa2507.10
                                             -3-

                         Advocate for the Appellant : Mr. A. B. Gatne




                                                                               
       Advocate for the Respondent Nos. 1 to 3 in FA No. 2507 of 2010 and for
         respondent Nos. 1 to 4 in FA No. 2778 of 2010 : Mr. A. I. Deshmukh




                                                       
       Advocate for the Respondent Nos. 5 & 7 in FA No. 2507 of 2010 and for
           respondent Nos. 6 & 8 in FA No. 2778 of 2010 : Mr. V. Y. Patil
                                       .....




                                                      
                                                   CORAM : V. K. JADHAV, J.

DATED : 27th APRIL, 2016

ORAL JUDGMENT:-

1. Heard learned counsel for the respective parties.

2. Both these appeals arise out of one and the same accident,

hence, can be decided by this common judgment.

3. The appellant-insurer, by way of these appeals, is challenging

the orders dated 28.06.2010 passed below Exh.6 with Exh.21 in

M.A.C.P. No. 409 of 2008 and below Exh.6 with Exh.22 in M.A.C.P.

No. 408 of 2008 respectively, by learned Member, Motor Accident

Claims Tribunal, Jalgaon.

4. Brief facts, giving rise to the present appeals, are as follows:-

a) The accident had taken place on 27.3.2008. Deceased

Suklal and Dhanraj were travelling in a matador bearing

registration No. MH-18-A-7358 by Dharangaon Erandol

fa2507.10

road. After attending one ceremony, they were coming

back to village Shirsoli by the said road. On way, at about

5.00 p.m. while returning to village Shirsoli, said matador

bearing registration No. MH-18-A-7358 dashed against

another matador bearing registration No. MH-18-B-7094.

In consequence of which, deceased Suklal and Dhanraj

both had sustained grievous injuries. They were

immediately shifted to hospital where they succumbed to

the injuries. Thus, their legal representatives preferred two

separate claim petitions before Motor Accident Claims

Tribunal, Jalgaon. Legal representatives of deceased

Dhanraj preferred M.A.C.P. No. 409 of 2008, whereas legal

representatives of deceased Suklal preferred M.A.C.P. No.

408 of 2008. Pending the main claim petitions, the

claimants had filed application Exh.6 separately in the

respective claim petitions for interim relief under No Fault

Liability. Learned Member of M.A.C.T. Jalgaon, by its

impugned orders, as aforesaid, allowed applications Exh.6

in both the claim petitions and thereby directed

respondents to pay jointly and severally an amount of

Rs.50,000/- to the respective claimants within a period of

four weeks, failing which, they shall be liable to pay

interest at the rate of 9% per annum. So far as applications

fa2507.10

Exh.21 and Exh.22 in respective claim petitions, filed for

deletion by the present appellant-insurer is concerned,

those applications came to be rejected by the said common

orders.

b) Being aggrieved by the said orders, the respondent-insurer

has preferred these two separate appeals.

5.

Learned counsel for the appellant-insurer submits that prima

facie, no case is made out against the appellant-insurer to make it

liable to pay compensation even under No Fault Liability. As per

police papers, some villagers from village Shirsoli had gone to attend

one marriage ceremony at some another village and for that purpose,

they were travelling in two matadors as described above, which are

admittedly goods carriage vehicles. Even though both the deceased

persons were travelling in matador bearing registration No. MH-18-A-

7358 and another matador bearing registration No. MH-18-B-7094

was proceeding ahead of it, the accident had taken place due to fault

of drive of matador bearing registration No. MH-18-A-7358 alone and

the facts emerging from police papers unequivocally indicates that

the driver of matador bearing registration No. MH-18-B-7094 was not

at fault. Learned counsel submits that even after accident had

occurred, crime was registered against driver of vehicle bearing

fa2507.10

registration No. MH-18-A-7358 alone, and after due investigation,

charge sheet came to be submitted against him only. Learned

counsel further submits that the vehicle matador bearing registration

No. MH-18-B-7094 is insured with appellant-insurer and the

appellant-insurer is unnecessarily saddled with the liability to pay

compensation. Learned counsel submits that the provisions of

Section 140 of Motor Vehicles Act, 1988 does not contemplate that

an insurer company shall also be liable to deposit the amount while it

has no obligation whatsoever to do so in terms of Section 147(2) of

the said Act. Learned counsel in the alternate submits that if this

court comes to the conclusion to confirm the orders passed by the

Tribunal, in that event, respondents may be directed to furnish an

undertaking before the Tribunal to refund the amount paid by

appellant-insurer to the claimants in case the appellant-insurer is

exonerated from liability to pay the compensation. Learned counsel

also submits that in the alternative, this court may observe that the

Tribunal may take an appropriate decision in this regard at the time

of final adjudication of the claim petitions under fault liability.

6. Learned counsel for the appellant-insurer, in order to

substantiate his submissions, placed reliance on the decisions in

following cases:

I) Yallwwa (Smt.) and others vs. National Insurance Co.

fa2507.10

Ltd. and another, reported in (2007) 6 SCC 657,

II) National Insurance Co. Ltd. vs. Deorao Bhayyaji

Patne and Ors., reported in 2003 (1) ALL MR 99,

III) New India Assurance Co. Ltd. Pune vs. Smt.

Savitribai Tukaram Londhe and Others, reported in 1997 (1) Mh.L.J. 315 and

IV) New India Assurance Co. Ltd. vs. Asha Rani and

others, reported in 2002 AIR SCW 5259.

7. Learned counsel for the respondents-claimants in both the

appeals submits that accident had taken place on 27.3.2008 and

even then the claimants have not received any amount as

compensation by way of interim relief, since stay to the impugned

orders is granted by this Court and since record and proceedings

have been called by this court, the Tribunal could not proceed with

the claim petitions. Consequently, since 2008, claimants have not

received any amount as compensation. Learned counsel submits

that both the deceased persons were travelling in a vehicle matador

bearing registration No. MH-18-A-7358. Another vehicle bearing

registration No. MH-18-B-7094 is insured with appellant-insurer and

in that way, there is no breach of condition of policy and since the

vehicle bearing registration No. MH-18-B-7094 was also involved in

the accident, the appellant insurer is liable to pay compensation

jointly and severally along with other respondents. Learned counsel

fa2507.10

submits that the Tribunal has therefore, rightly allowed application

Exh.6 in both the claim petitions. No interference is required.

8. Learned counsel for the respondents-owners submits that the

Tribunal has fixed the liability jointly and severally on all respondents

to pay compensation under No Fault Liability to the claimants.

Learned counsel submits that since liability is joint and several,

claimants may proceed against any of the respondents to recover the

amount as directed by the Tribunal. Since application Exh.6 in both

the claim petitions have been filed for claiming compensation under

No Fault Liability, appellant-insurer is not entitled to raise defence of

fault. Learned counsel submits that there is no substance in the

appeals and both the appeals are thus, liable to be dismissed.

9. It is not disputed that the vehicle matador bearing registration

No. MH-18-B-7094 was also involved in the accident. It is clear from

the police papers and on the basis of the other documents such as

Comp. Form A etc. that accident had arisen out of use of motor

vehicles bearing registration No. MH-18-A-7358 and MH-18-B-7094.

So far as claim under No Fault Liability is concerned, appellant-

insurer is not entitled to raise grounds of fault. At this stage, when

the application for interim relief under No Fault Liability is under

consideration, appellant-insurer cannot raise ground that driver of

fa2507.10

another vehicle involved in the accident was responsible for the

accident alone and driver of the vehicle which is insured with

appellant-insurer was not at fault. Furthermore, it appears that both

the deceased persons were not travelling in the vehicle matador

bearing registration No. MH-18-B-7094.

10. In view of the above discussion, I do not find any fault in the

impugned orders. Learned Member of the Tribunal has rightly

allowed applications Exh-6 and directed respondents to pay

compensation under No Fault Liability jointly and severally to the

claimants. However, the Tribunal, while deciding the claims of fault,

may consider all grounds raised by the appellant-insurer and take

appropriate decision on merits, in accordance with law. Since record

and proceedings have been called by this Court in both the appeals,

both the claim petitions are pending before the Tribunal since 2008.

In view of this, it would be appropriate to direct the Tribunal to decide

both the claim petitions as expeditiously as possible in a time bound

manner. In view of the above, I pass the following order:-

ORDER

I. First Appeal No. 2507 of 2010 and First Appeal No. 2778 of 2010 are hereby dismissed with costs.

II. The Member, M.A.C.T. Jalgaon is hereby directed to dispose of M.A.C.P. Nos. 409 of 2008 and 408 of 2008

fa2507.10

as expeditiously as possible and preferably within a

period of one year from today.

III. The respondents-original claimants in both the claim petitions are permitted to withdraw the amount deposited by the appellant-insurer before this Court along with

accrued interest, if any, during pendency of the appeals.

IV. The record and proceedings be sent to the Tribunal

forthwith.

V.

Both the First Appeals are accordingly 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