Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

United India Insurance Company ... vs Smt. Sunita Sanjay Gujar And Ors
2016 Latest Caselaw 3658 Bom

Citation : 2016 Latest Caselaw 3658 Bom
Judgement Date : 8 July, 2016

Bombay High Court
United India Insurance Company ... vs Smt. Sunita Sanjay Gujar And Ors on 8 July, 2016
Bench: R.M. Savant
    FA-588-16.doc


                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                               
                           CIVIL APPELLATE JURISDICTION

                                 FIRST APPEAL NO.588 OF 2016




                                                       
                                            WITH
                            CIVIL APPLICATION NO.1404 OF 2016




                                                      
    United India Insurance Company Ltd.                          ]
    Through its Divisional Manager,                              ]
    DO VI, Laxmi Road, Pune.                                     ].. Appellant




                                             
             Versus                 
    1. Smt. Sunita Sanjay Gujar,                                 ]
                                   
        Age about 31 years, Occu: Household,                     ]


    2. Harshad Sanjay Gujar,                                     ]
       


        Age about 7 years, Occu: Student,                        ]
    



    3. Sraddha Sanjay Gujar,                                     ]
        Age about 4 years, Occu: Nil,                            ]





        Nos.2 and 3 through their Natural Guardian               ]
        Smt. Sunita Sanjay Gujar,                                ]
        age about 31 years, Occu: Household.                     ]





    4. Jaywant Laxman Gujar,                                     ]
        Age about 67 years, Occu: Retired,                       ]


    5. Laxmibai Jaywant Gujar (Deleted)                          ]
        Age about 60 years, Occu: Household,                     ]
        All r/at Chinchwade Nagar,                               ]
        Chinchwad Gaon, Pimpri Chinchwad,                        ]


    BGP.                                                                            1 of 14


           ::: Uploaded on - 15/07/2016                ::: Downloaded on - 30/07/2016 08:34:22 :::
     FA-588-16.doc


        Pune-33.                                                         ]




                                                                                       
    6. Mr. Shaikh Mohammad Hanif Siddiki                                 ]




                                                               
        Age about Adult, Occ: Business,                                  ]
        R/at 369, Nana Peth, Pune-2.                                     ]




                                                              
    7. Jagdish Ruban Swami,                                              ]
        Age about 43 years, Occu: Service,                               ]
        R/at Gandhinagar, Dehuroad,                                      ]




                                                  
        Taluka Haveli, District Pune.                                    ]
                                    
    8. Shri. Gopal Dhirendranak Sural,                                   ]
        Age about Adult, Occu: Business,                                 ]
                                   
        R/at Vikas Nagar, Dehuroad, Taluka                               ]
        Haveli, District Pune.                                           ].. Respondents
       


    Mr. Ketan Joshi for the Appellant.
    



    Mr. D. S. Joshi for the Respondent Nos.1 to 4. 

                                                  CORAM  :  R.M. SAVANT, J.
                                                  DATE      :  8th JULY 2016

    ORAL JUDGMENT

1. Admit. Considering the challenge raised heard forthwith.

2. The above First Appeal challenges the judgment and order

dated 18.04.2015 passed by the Additional Member, Motor Accident

Claims Tribunal, Pune (For short "MACT"), by which order, M.A.C.P.

No.217 of 2006 came to be allowed and the Respondent Nos.1 to 3 herein

BGP. 2 of 14

FA-588-16.doc

were awarded total compensation in the sum of Rs.11,38,000/-.

3. The facts giving rise to the filing of the above First Appeal can

in brief be stated thus :-

The Respondent Nos.1 to 3 herein are the original Applicants

in the said M.A.C.P. No.217 of 2006. They are the wife and children of the

deceased one Sanjay Gujar who died in the accident which took place on

28.12.2004. The said Sanjay Gujar was riding a Hero Honda motorcycle

bearing No. MH-12-M-4974 on 28.12.2004 at about 12.40 p.m. when he

reached the Mumbai Pune road opposite to Nigdi Jakat Naka within the

limits of Dehuroad Police Station, Taluka Haveli, District Pune, one

Minidor Auto Rikshaw bearing No. MH-12-UA-3159 owned by the

Respondent No.6 herein gave a dash to Sanjay Gujar. The Minidor Auto

Rikshaw was being driven by Jagdish Swami i.e. Respondent No.7 herein

and was insured with the United India Insurance Company Limited i.e. the

Appellant herein. On account of the dash given to his motorcycle, the said

Sanjay Gujar suffered head injury and multiple organ rupture as also

multiple fractures and was taken to the Lokmanya Hospital, Nigdi for

treatment. However, the said Sanjay Gujar died on 04.01.2005. In view of

the accident, an FIR came to be registered for rash and negligent driving

against the Respondent No.7 herein who was the opponent No.2 under

BGP. 3 of 14

FA-588-16.doc

Sections 279, 337, 427 and 304-A of the IPC. The Applicants thereafter

filed the instant claim petition. It was their case in the claim petition that

the deceased Sanjay Gujar was 35 years of age when he died. That he was

educated and was doing the business of distributon and sale of

newspapers from last 10 to 12 years and was earning Rs.12,000/- from

the distribution of the newspapers like Indian Express, Loksatta, Financial

Express, Lokprabha and Sakal, as also he was working with Parekh Xerox

Copiers, Chinchwad, Pune and was earning Rs.3500/- from them and

therefore his total income was Rs.15,500/-. It was their case that the

Applicants were totally dependent on the deceased and therefore their

dependency comes to Rs.18,00,000/-. They claimed Rs.25000/- towards

consortium etc., Rs.5000/- as funeral expenses and though their

entitlement comes to Rs.19,27,003/- they have restricted their claim to

Rs.10,00,000/-. The owner of the vehicle i.e. Respondent No.6 herein

Shaikh Mohammad Hanif Siddiki appeared and filed his say at Exh.19 and

claimed that he has sold the vehicle to one Gopal Sural. The Applicants

therefore added the said Gopal Gural as Opponent No.4. However, the

driver i.e. the Opponent No.2 and the Opponent No.4 have not filed their

say or written statement and therefore the matter proceeded ex-parte

against them.

4. In so far as the Insurance Company is concerned, in its

BGP. 4 of 14

FA-588-16.doc

written statement, it is contended that the claim made by the Applicants

was exorbitant. They denied that the vehicle registration No. MH-12-UA-

3159 (Minidor Auto Rikshaw) was insured with them at the time of

accident i.e. on 28.12.2004 at 12.40 p.m. It was their case that effective

date of commencement of insurance for the purposes of making the

Insurance Company liable was from 15.05 hrs. on 28.12.2004 to midnight

of 27.12.2005. It was their case that since the accident took place on

28.12.2004 at about 12.40 p.m. the vehicle was not insured with the

Insurance Company and therefore it was not liable to third party risk.

5. The Petition proceeded to trial. On behalf of the Applicants,

the Applicant No.1 Smt. Sunita Sanjay Gujar examined herself as also

examined one Prashant Kale an employee of Sakal newspaper as also Dilip

Parekh who had issued the income certificate of Sanjay Gujar. On behalf of

the Insurance Company Vijay Jadhav, Divisional Manager was examined

who has produced the certified true copy of the insurance policy. The

Applicants also produced the Police report, FIR, spot panchanama, death

certificate, copy of chargesheet, hospital bills and Form AA.

6. The MACT proceeded to determine the income of the

deceased Sanjay Gujar. The MACT discountenanced the claim of the

Applicants that the said Sanjay Gujar was earning Rs.3500/- per month in

BGP. 5 of 14

FA-588-16.doc

the absence of any cogent evidence produced through the witness Dilip

Parekh. In so far as the case of the Applicants that the said Sanjay Gujar

was distributing newspapers is concerned, the MACT did not accept the

case of the Applicants that the said Sanjay was distributing other

newspapers. The MACT however accepted the case of the Applicants that

he was distributing Sakal newspapers, from which the MACT concluded

that he may be earning Rs.4500/- per month. The MACT added Rs.2000/-

to the said income as income from other sources and came to a conclusion

that the said Sanjay Gujar was earning Rs.6500/- per month. The MACT

thereafter deducting ¼ of the amount for personal expenses held that his

contribution to his family comes to Rs.4875/- per month and therefore his

annual contribution to the family will be Rs.58,500/- and applying the

multiplier of 16 as the said Sanjay Gujar was in the age group of 31 to 35,

worked out the total dependency as Rs.9,36,000/-. The MACT thereafter

granted Rs.50,000/- to the Applicant No.1 for loss of consortium and

Rs.50,000/- to the two children for loss of love and affection. The MACT

also accepted the case of the Applicants that they had incurred expenses of

Rs.97003/- and rounded of the said to Rs.97,000/- and thereby arrived at

the total compensation of Rs.11,38,000/- inclusive of the no fault liability

amount.

7. The MACT then ventured to consider as to whose liability it

BGP. 6 of 14

FA-588-16.doc

would be to pay the compensation. The MACT examined the case of the

Appellant i.e. the Insurance Company that at the time when the accident

took place at 12.40 p.m. on 28.12.2004 the risk was not covered. The

MACT examined the case of the Insurance Company that the policy

commenced on 28.12.2004 at 3.05 p.m. and therefore the vehicle not

being covered by the policy, the Insurance Company could not be made

liable. In so far as the policy is concerned, the Insurance Company

produced a certified true copy which was a print out from the computer

through its Divisional Manager who was examined by it as its witness. In

so far as the said computer print out which was certified is concerned, the

vehicle number was wrongly mentioned as MH-12-UAZ-3159 instead of

only "UA". The MACT therefore observed that sufficient care has not been

taken whilst producing the copy of the insurance policy. Since a computer

print out which was certified was produced, the MACT was of the view

that the same would be admissible in evidence only if the mandate of

Section 65-B of the Indian Evidence Act was to be fulfilled. In the instant

case, the MACT held that the mandate of Section 65-B of the Indian

Evidence Act was not fulfilled by the Insurance Company as there was no

proper certification and therefore in fact there was no insurance policy

placed on record by the Insurance Company and therefore the case of the

Insurance Company that it could not be made liable was not accepted by

BGP. 7 of 14

FA-588-16.doc

the MACT. The MACT further observed that since it is the case of the

Insurance Company that the policy had commenced only at 3.05 p.m. on

28.12.2004, the owner of the vehicle i.e. Respondent No.6 herein would

have to explain as to when he had paid money to the Insurance Company

as to whether the money was paid before or after the incident. The MACT

held that the same would be an issue between the owner and the

Insurance Company and therefore the interest of the Insurance Company

can be protected by passing an order of pay and recover, so that Insurance

Company can catch hold of the owner of the vehicle, the vehicle can also

be seized or attached and if it comes out that the owner is entirely liable

then the Insurance Company can recover the money from the owner

without filing any further proceeding. In the said context, the MACT relied

upon the judgment of the Apex Court in the case of Challa Upendra Rao

(2004) 8 SCC 517 and Baljit Kaur (2004) 2 SCC 1. As indicated above,

the MACT accordingly allowed the claim petition and awarded

compensation in the sum of Rs.11,38,000/- which is inclusive of the no

fault liability.

8. The Learned Counsel appearing on behalf of the Appellant

would reiterate the case of the Appellant which was urged before the

MACT, namely that since the Insurance Company had issued the policy in

respect of the said Minidor Auto Rikshaw at 3.05 p.m. on 28.12.2004 after

BGP. 8 of 14

FA-588-16.doc

the accident has taken place, it cannot be made liable. In support of the

said contention the Learned Counsel placed reliance on the judgments of

the Apex Court reported in (1997) 1 SCC 66 in the matter of National

Insurance Co. Ltd. Vs. Jikubhai Nathuji Dabhi and others and (1990) 2

SCC 680 in the matter of New India Assurance Co. Ltd. Vs. Ram Dayal

and others. The Learned Counsel would next contend that in spite of

notice being issued to the owner of the vehicle on 14.11.2014 to produce

the original documents including the insurance policy, there was no

response from the owner till the end and the said act therefore shows the

intention of the owner to defraud the Insurance Company.

9. The Learned Counsel would next contend that since the policy

was a certified print out which was produced, there was no requirement to

complying with Section 65-B of the Indian Evidence Act relating to the

proof of the electronic record. The Learned Counsel sought to distinguish

between the document which is physically issued and produced in a

electronic form.

10. The Learned Counsel Mr. D. S. Joshi appearing on behalf of

the Respondent Nos.1 to 4 i.e. Claimants would support the impugned

Award passed by the MACT, Pune. It is his submission that the evidence by

way of computer print out of the policy has to satisfy the mandate of

BGP. 9 of 14

FA-588-16.doc

Section 65-B of the Evidence Act and thereafter only it can be admissible

in evidence. It is his submission that since the mandate of Section 65-B has

not been fulfilled, it is not open for the Insurance Company to contend

that the insurance policy was not in force at the time when the accident

has taken place. In support of the said contention, the Learned Counsel

sought to place reliance on the judgment of the Apex Court reported in

(2014) 10 SCC 473 in the matter of Anvar P. V. Vs. P. K. Basheer and

others.

11. Having heard the Learned Counsel for the parties, I have

considered the rival contentions.

12. Though on the part of the Insurance Company a defence was

taken that at the time when the accident taken place at around 12.40 p.m.

on 28.12.2004 there was no policy in existence as the risk cover started at

3.05 p.m. on the said day. In support of which the Appellant Insurance

Company sought to produce a computer print out of the insurance policy

certified by the Managing Director of the Appellant. In so far as the

computer print out is concerned, it is required to be noted that the

registration number of the vehicle mentioned therein is not the same as

the registration number of the vehicle involved in the accident, as in the

said computer print out the vehicle number mentioned is MH-12-UAZ-

    BGP.                                                                                   10 of 14



     FA-588-16.doc


3159 instead of MH-12-UA-3159. The MACT was therefore right in

observing that even though the said computer print out was produced,

sufficient care has not been taken by the Insurance Company whilst

producing the said computer print out. Significantly, though it is the case

of the Insurance Company that a office copy is maintained, the same was

not produced.

13. The question that arises is whether in respect of the said

computer print out, the mandate of Section 65-B was required to be

followed. In so far as the Section 65-B is concerned, it applies to evidence

which is produced by way of electronic record which is printed on a paper

stored, recorded or copied in optical or magnetic media produced by a

computer. There can be no gain saying of the fact that a computer print

out is the information which is printed from the information which is

stored in the computer. It is in view thereof that safeguards have been

provided by way of Section 65-B(2) and 65-B(4) of the Evidence Act,

namely that a document produced by way of electronic device is

admissible in evidence only if it satisfies the pre-requisites mentioned in

Section 65-B(2) and 65-B(4) of the Evidence Act. In the instant case, as

indicated above, the said print out is only a copy certified by the Managing

Director and is not certified in the manner required by Section 65-B(4) of

the Evidence Act. In the said context, paragraphs 14 and 15 of the

BGP. 11 of 14

FA-588-16.doc

judgment in Anvar's case (supra) are material and are reproduced

hereinunder.

"14. Any documentary evidence by way of an electronic record under the Evidence Act, in view of Sections 59 and 65-A, can be proved only in accordance with the procedure

prescribed under Section 65-B. Section 65-B deals with the admissibility of the electronic record. The purpose of these provisions is to satisfy secondary evidence in electronic form, generated by a computer. It may be noted that the

section starts with a non obstante clause. Thus, notwithstanding anything contained in the Evidence Act,

any information contained in an electronic record which is printed on a paper, stored, recorded or copied in optical or magnetic media produced by a computer shall be deemed

to be a document only if the conditions mentioned under sub-section (2) are satisfied, without further proof or production of the original. The very admissibility of such a document i.e. electronic record which is called as computer

output, depends on the satisfaction of the four conditions under Section 65-B(2). Following are the specified

conditions under Section 65-B(2) of the Evidence Act :

(i) The electronic record containing the information should have been produced by the

computer during the period over which the same was regularly used to store or process information for the purpose of any activity regularly carried on over that period by the person having lawful control over the use of that computer;

(ii) The information of the kind contained in electronic record or of the kind from which the information is derived was regularly fed into the computer in the ordinary course of the said activity;

(iii) During the material part of the said period, the computer was operating properly and that even if it was not operating properly for some time, the break or

BGP. 12 of 14

FA-588-16.doc

breaks had not affected either the record or the

accuracy of its contents; and

(iv) The information contained in the record should be a reproduction or derivation from the information fed into the computer in the ordinary course of the said activity.

15. Under Section 65-B(4) of the Evidence Act, if it is desired to give a statement in any proceedings pertaining to an electronic record, it is permissible provided the following conditions are satisfied:

(a) There must be a certificate which identifies the electronic record containing the statement;

(b) The certificate must describe the manner in which the electronic record was produced;

(c) The certificate must furnish the particulars of

the device involved in the production of that record;

(d) The certificate must deal with the applicable conditions mentioned under Section 65-B(2) of the Evidence Act; and

(e) The certificate must be signed by a person occupying a responsible official position in relation to the operation of the relevant device."

14. Since the requirement of Section 65-B(2) and (4) have not

been satisfied in the instant case, the computer print out of the insurance

policy was inadmissible in evidence and therefore the case of the

Insurance Company that the risk was not covered at the time when the

accident took place cannot be accepted. The judgments in National

BGP. 13 of 14

FA-588-16.doc

Insurance Co. Ltd.'s case (supra) and New India Assurance Co. Ltd.'s case

(supra) would therefore not further the case of the Insurance Company.

The Insurance Company is therefore liable to third party risk and is

accordingly liable for the payment of compensation. However, by the

impugned judgment and order the Insurance Company has been first

directed to pay and then recover from the owner of the vehicle and it is

observed by the Trial Court that it is an issue between the Insurance

Company and owner of the vehicle and that the Insurance Company can

recover money from the owner without filing any further proceedings as

held by the Apex Court in Challa Upendra Rao's case (supra) and Baljit

Kaur's case (supra). In my view, the instant order in so far as pay and

recover is concerned, cannot be faulted with. The First Appeal is therefore

bereft of any merit, the same is accordingly dismissed.

15. In view of the dismissal of the First Appeal, the Civil

Application does not survive and to accordingly stand disposed of as such.





                                                                           [R.M. SAVANT, J]




    BGP.                                                                                    14 of 14



 

 
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