Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjay Gulabrao Jununkar vs United India Insurance Co. Ltd., ...
2016 Latest Caselaw 6969 Bom

Citation : 2016 Latest Caselaw 6969 Bom
Judgement Date : 6 December, 2016

Bombay High Court
Sanjay Gulabrao Jununkar vs United India Insurance Co. Ltd., ... on 6 December, 2016
Bench: S.B. Shukre
                           J-fa335.06.odt                                                                                                       1/7


                                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                                                             
                                                              NAGPUR BENCH, NAGPUR
                                                         FIRST APPEAL No.335 OF 2006




                                                                                              
                           United India Insurance Company Limited,
                           Through Branch Manager,
                           Branch office at Chandrapur,




                                                                                             
                           Mul Road, Chandrapur.                                                         :      APPELLANT

                                              ...VERSUS...

                           1.    Sanjay s/o. Balkrishna Bongilwar,




                                                                          
                                  Aged about 38 years,
                                  Occupation : Labourer.
                                                
                           2.    Sou. Vaishali w/o. Sanjay Bongilwar,
                                  Aged about 31 years,
                                  Occupation : Household,
                                               
                                 
                                   Respondent Nos.1 and 2 residents of
                                   Daliya Tiles Factory, M.I.D.C.,
                                   Chandrapur, Tah. And Distt. Chandrapur.
                


                           3.     Sanjay s/o. Gulabrao Jununkar,
             



                                   Aged     Years, 
                                   Occupation : Business,
                                   R/o. Anchaleshwar Ward, Chandrapur.
    Appeal is dismissed 
                           4.     Rahul s/o. Govinda Khobragade,





    against respondent 
    No.4, vide                     Aged      Years,
    Registrar's order              Occupation : Driver,
    dt.12.2.2013.                  R/o. Babupeth Ward No.3,
                                   Chandrapur, Tah. And Distt. Chandrapur.  :      RESPONDENTS





                           =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
                           Shri S.N. Dhanagare, Advocate for the Appellant.
                           Shri Deoul Pathak, Advocate for the Respondent No.3.
                           =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
                                                                 WITH
                                                      CROSS OBJECTION No.30 OF 2007

                           Sanjay s/o. Gulabrao Jununkar,
                           Aged about 35 years,
                           Occupation : Business,




                  ::: Uploaded on - 13/12/2016                                                ::: Downloaded on - 14/12/2016 00:04:07 :::
             J-fa335.06.odt                                                                                                       2/7


            R/o. Anchaleshwar Ward,
            Chandrapur.                                                                   :      APPELLANT




                                                                                                              
                       ...VERSUS...




                                                                               
            1.     United India Insurance Company Limited,
                    Through Branch Manager,
                    Branch office at Chandrapur,
                    Mul Road, Chandrapur.




                                                                              
            2.    Sanjay s/o. Balkrishna Bongilwar,
                   Aged about 38 years,
                   Occupation : Labour,
                   R/o. Daliya Tailes Factory, MIDC,
                   Chandrapur, Tah. And Distt. Chandrapur.




                                                           
            3.    Sou. Vaishali w/o. Sanjay Bongilwar,
                                 
                   Aged about 31 years,
                   Occupation : Household,
                   R/o. Daliya Tiles Factory,
                                
                   MIDC, Chandrapur, 
                   Tah. And Distt. Chandrapur.                                             :      RESPONDENTS

            =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
            Shri Deoul Pathak, Advocate for the Appellant-Cross-objector.
      

            Shri S.N. Dhanagare, Advocate for the Respondent No.1.
            =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
   



                                                           CORAM  :   S.B. SHUKRE, J.

th DATE : 6 DECEMBER, 2016.

ORAL JUDGMENT :

1. By this appeal, the legality and correctness of the judgment

dated 28th February, 2006 has been questioned by the appellant, original

respondent No.3. By the cross-objection, the original respondent No.1

has also challenged the legality and correctness of the same judgment.

2. I have heard Shri S.N. Dhanagare, learned counsel for the

appellant and Deoul Pathak, learned counsel for the cross-objector. None

J-fa335.06.odt 3/7

for the original claimants, who are the respondent Nos.2 and 3 in the

first appeal as well as the cross-objection, though duly served.

3. According to the learned counsel for the appellant, the pay

and recover order could not have been passed, as there was a

fundamental breach of the conditions of the insurance policy. Learned

counsel for the cross-objector submits that no proper opportunity has

been afforded to her, the original respondent No.3 and that there is

ample evidence available on record which establishes the fact that on the

date of accident, which took place on 16 th May, 2000, the cross-objector

was not the owner of the tractor and trolley involved in the accident. He

submits that there are admissions given by the new owner which go to

establish that he was the owner on the relevant date. He also submits

that the insurance company as well as the claimants knew that the cross-

objector was not the original owner and that the vehicles were already

sold out to the new owner. He further submits that in these

circumstances, there would be a miscarriage of justice, if the cross-

objection is not allowed and the case is not remanded back to the Claims

Tribunal for re-trial in accordance with law. Now, following points arise

for my determination :

                              i)                  Is this a fit case for passing pay and recover
                                                  order ?


                              ii)                 Whether the case needs to be remanded to
                                                  the Claims Tribunal for a decision afresh ?





             J-fa335.06.odt                                                                                                       4/7


4. I would first deal with the argument of the learned counsel

for the insurance company-the appellant which raises the first point for

determination. The reasons why the learned Member of the Claims

Tribunal has passed an order of pay and recovery could be seen in

paragraph 9 of the impugned judgment. They show that the learned

Member has taken into consideration the distinction between a case

where there is a breach of the conditions of the policy and a case where

there is not in existence any insurance policy covering the vehicle

involved in the accident and therefore, held that the insurance company

could be directed to pay compensation and then be allowed to recover

the same from the owner of the vehicle. Of course, the learned Member

could have stated more reasons. But, that could not be a ground for

interfering with such an order. Then, the reasons given by the learned

Member could not be said to be going against any settled principle of

law. They are also not of such a nature as would not logically arise from

the facts and circumstances of the case. Therefore, only because more

reasons are not given and another view could possibly have been taken

by the learned Member, it would not be appropriate for this Court to take

the other view by upsetting the impugned judgment. After all, this is not

a case where there is no insurance policy covering the vehicles in

question. Claimants are poor persons, who have lost their young son

who would have been their support in their old age. Original petitioner

No.1, the father of deceased Akshay is a labourer and original petitioner

J-fa335.06.odt 5/7

No.2, the mother of the deceased, is a house-wife and with their such

occupations, they would find it very difficult to execute the decree

against the owner, which difficulty would not be there for the appellant,

being equipped with necessary resources and manpower. The appeal,

therefore, deserves to be dismissed. First point is thus answered as in the

affirmative.

5. As regards the cross-objection, which gives rise to second

point for determination, I find that sufficient opportunity was already

afforded to the cross-objector to say and submit whatever now he wants

to say. This opportunity, however, was frittered away by him. In fact, I

have already given detailed reasons while rejecting the application filed

by the cross-objector for grant of permission to produce in evidence

certain documents. These reasons would equally apply here also. At this

stage, the cross-objector cannot be permitted to re-open the whole case,

lest a huge prejudice to the rights of the claimants, the original

petitioners would be caused. Their rights are now settled. Record has

already been created and it deserves sanctity to be given to it. Besides,

one does not know if the contentions now sought to be raised by the

cross-objector could ever be proved by him. The reason being that the

corrected AA Form being relied upon by the cross-objector has been

created about 9 years after the accident and about 3 years after passing

of the impugned judgment and so would make the cross-objections as

inherently weak. In case, the cross-objector meets with failure to prove

J-fa335.06.odt 6/7

his contentions, the loss that the claimants would suffer would be

irreparable. On the other hand, if this cross-objection is rejected, no such

prejudice would be caused to the cross-objector as it would not be an end

of all and be of all for the cross-objector. He would still have a remedy

available against the new owner, who according to him, has already

admitted his ownership on the date of accident in this case. The

cross-objection filed by the original respondent No.1 also deserves to be

dismissed. Second point is answered accordingly.

6.

Learned counsel for the cross-objector has placed his reliance

upon the provision of Section 50(1)(a)(i) of the Motor Vehicles Act in

support of his contention that 15 days time is available for previous

owner to change the registered owner in the record of the RTO. He has

also placed reliance upon the case of Munni Ram vs. Fakir Chand and

another, reported in AIR 2010, Punjab and Haryana 50 and the case of

Ravi Kumar vs. Jitender Lathar, decided on 12th March, 2014 by Coram

: K. Kannan J, High Court of Punjab and Haryana, to demonstrate as

to when the ownership of the vehicle is transferred. He has further

placed reliance on the case of HDFC Bank Ltd. Vs Reshma and others

reported in 2015(6) Mh.L.J. 51 to support his contention that it is the

person in control and possession of the vehicle, who ought to be

construed as its owner and that a registered owner in such a case would

not be liable to pay compensation vicariously. Said provision of law and

cases being on the question of ownership of the vehicle are on merits of

J-fa335.06.odt 7/7

the cross-objector's case and would be of use only if the case is to be

remanded to the trial Court for a fresh decision. But, that is not the case

now and so these cases would be of no assistance to the cross-objector.

7. The First appeal stands dismissed with costs.

8. The Cross-objection stands dismissed with no costs.

9. At this stage, Shri S.N. Dhanagare, learned counsel for United

India Insurance Company Ltd. seeks leave of the Court to withdraw the

amount deposited in this Court, as a part of statutory in compliance.

The claimants at present, have not put in any claim to this amount as

they are absent before the Court. What has been deposited is only by

way of compliance with law and directions of the Court. Therefore, the

appellant is permitted to withdraw the amount deposited in this Court.

10. The claimants would be at liberty to execute the award in

accordance with law.

JUDGE

okMksns

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter