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

The Reliance General Insurance ... vs Jitendra Ramesh Badgujar And ...
2016 Latest Caselaw 2649 Bom

Citation : 2016 Latest Caselaw 2649 Bom
Judgement Date : 8 June, 2016

Bombay High Court
The Reliance General Insurance ... vs Jitendra Ramesh Badgujar And ... on 8 June, 2016
Bench: V.K. Jadhav
                                     1                             FA 2830.2015.odt

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        BENCH AT AURANGABAD




                                                                                  
                         FIRST APPEAL NO. 2830 OF 2015




                                                       
                                    WITH 
                         CA/4704/2015 IN FA/2830/2015
          




                                                      
         The reliance General Insurance Company,
         570, Rectifier House, Nigam Cross Road,
         Near Royal Industrial Estate, Wadala (W),
         Mumbai - 400 031.




                                    
         Through It's Managar/Authorized Signatory,
         C-9-10, 2nd Floor,  
         Aurangabad Business Center,
         Adalat Road, Aurangabad,            ... Appellant
                                             (Orig. Resp. No.3)
                            
              Versus

         1)      Jitendra S/o Ramesh Badgujar,
                 Age : 30 years, Occu: Nil,
      


                 R/o. At Post Kapadane, 
                 Taluka and District Dhule.
   



         2)      Prakash S/o Bhaidas Borse,
                 Age : Major, Occu: Driver,
                 R/o. Bhadne, Taluka Shindkheda,





                 District Dhule.

         3)      Ravindra S/o. Krushnaji Aghav,
                 Age : Major, Occu. Business,
                 R/o. House No.65, Galli No.1,





                 June Dhule, 
                 Taluka & District Dhule.       ... Respondents
                                                              (Rspdt. No.1-Org. Claimant
                                                    Rspdt. No.2 & 3-Org. Rspdt. No.1 & 2)


                                      ...
               Advocate for Appellant : Mr S G Chapalgaonkar  
                Advocate for Respondents : Mr. C.V. Bhadane
                                      ...




    ::: Uploaded on - 17/06/2016                       ::: Downloaded on - 30/07/2016 04:43:22 :::
                                             2                   FA 2830.2015.odt

                                             ...
                                   CORAM : V.K. JADHAV, J.

Dated: June 08, 2016 ...

ORAL JUDGMENT :-

1. With the consent of learned counsel for parties,

heard finally.

2. Being aggrieved by the judgment and award

passed by the Member, Motor Accident Claims Tribunal,

Dhule dated 14.11.2014 in MACP No.705/2012 the

original respondent no.3 Insurer has preferred this

appeal.

3. Brief facts giving rise to the present appeal are as

follows :-

a]. On 28.1.2012 respondent/original claimant was

travelling in a tempo bearing registration no. MH-18/AA-

2373 alongwith his goods i.e. vegetables for selling the

same in the market at Shahada. On way, within the

limits of village Dhondaicha, another vehicle i.e. tempo

trax bearing registration no. MH-18/E-8818 gave dash

to the tempo in which respondent/original claimant was

trvelling. In consequence of which, he had sustained

3 FA 2830.2015.odt

injuries on various parts of his body which resulted into

permanent disablement as alleged. Thus, the

respondent/original claimant filed claim petition before

the Motor Accident Claims Tribunal, Dhule for grant of

compensation under various heads.

b]. The matter was proceeded ex-parte against

respondents no.1 and 2, however, the appellant/original

respondent no.3 has strongly resisted the claim petition

by filing written statement. It has contended that the

driver of the vehicle involved in the accident was not

holding valid and effective driving licence at the time of

accident. The learned Member of the Tribunal, by its

impugned judgment and award dated 14.11.2014,

allowed the claim petition and thereby directed

respondents no.1 to 3 jointly and severally to pay

compensation amount of Rs.7,01,489/- including the

amount under No Fault Liability to the

respondent/original claimant alongwith interest. Being

aggrieved by the same, the original respondent no.3-

Insurer has preferred this appeal to the extent of

quantum.

4 FA 2830.2015.odt

4. Learned counsel for the appellant-insurer submits

that, the original claimant was treated by Dr. Patil and

PW 2-Dr Patil has admitted in his cross examination

that the operation of the respondent original claimant

has been successful and fracture caused to him may be

united within 3-4 months. He had come for follow up

treatment continuously for three months and

accordingly fracture injuries have been united. Learned

counsel submits that, respondent-original claimant has

examined Dr Patil mainly on the point of the medical

expenses. Respondent/original claimant has produced

on record permanent disablement certificate issued by

the medical board of the Government Hospital, Dhule.

However respondent/original claimant has not proved

said permanent disablement certificate by examining

the Medical Officer who has signed the said certificate.

Learned counsel submits that the appellant-insurer has

also disputed the genuineness of the said certificate.

Learned counsel submits that, even though, alleged

permanent disablement certificate is not duly proved

before the Tribunal, the learned Member of the Tribunal

has referred said certificate in the judgment and

5 FA 2830.2015.odt

without any expert's opinion, in this regard made

observations that permanent disablement as mentioned

in the said certificate affects earning capacity of the

respondent/original claimant to the extent of 50%.

Learned counsel submits that there is no basis for such

observation and the Tribunal has thus awarded

exorbitant amount of compensation.

5.

Learned counsel for respondent/original claimant

submits that, the claimant has examined Dr. Lalit Patil

as PW 2 and he has given all the details of the injuries

sustained by the claimants. The certificate giving details

of the injuries issued by Dr. Patil is marked as Exh.76.

Furthermore, discharge cards are also produced on

record and same are marked as Exh.77 and 78,

respectively. Learned counsel submits that, the

claimant has produced on record permanent

disablement certificate in form comp 'B' issued by the

Medical Board of the Government Hospital and

considering the same, the Tribunal has rightly exhibited

the said permanent disablement certificate and

accordingly assessed the compensation.

6 FA 2830.2015.odt

6. Learned counsel submits that, the injuries

sustained by the claimant resulted into permanent

disablement to the extent of 50% as mentioned in the

said certificate and since the permanent disablement

sustained by the claimant affected his earning capacity,

learned Member of the Tribunal has rightly assessed the

quantum of the compensation. Learned counsel submits

that, so far as medical expenses incurred by the

claimant are concerned, the Tribunal has rightly

awarded the compensation. Learned counsel in the

alternate submits that, the claimant may be given an

opportunity to prove said certificate Exh. 29 issued by

the Medical Board of Civil Hospital, Dhule by

remanding the matter to the Tribunal.

7. It appears from paragraph no.12 of the Judgment

that, the learned Judge of the Tribunal has considered

the medical certificate issued by PW 2 Dr Patil, marked

at Exh.76 and admissions given by him in cross

examination, however, further expressed opinion that,

the claimant has sustained 50% loss in his earning

capacity as a result of such permanent disability caused

7 FA 2830.2015.odt

to him in the accident. It further appears from the

observations in paragraph no.12 of the impugned

judgment that, the Tribunal has considered the

permanent disablement certificate Exh.29 issued by the

Civil Surgeon and one another Member of the panel on

the ground that said certificate has been issued by them

while discharging their official duties and further

observed that said certificate cannot be thrown away

only on account of non examination of said medical

officer.

8. In a case of Rajkumar Vs Ajay Kumar and

another, reported in 2011(2) Mh.L.J. 569, in paragraph

no.11 and 12 of the order, the Supreme Court has made

following observations :-

"11. The Tribunal should not be a silent spectator when medical evidence is tendered in regard to

the injuries and their effect, in particular the extent of permanent disability. Sections 168 and 169 of the Act make it evident that the Tribunal does not function as a neutral umpire as in a civil suit, but as an active explorer and seeker of truth who is required to 'hold an enquiry into the claim' for determining the 'just

8 FA 2830.2015.odt

compensation'. The Tribunal should therefore

take an active role to ascertain the true and correct position so that it can assess the 'just

compensation'. While dealing with personal injury cases, the Tribunal should preferably equip itself with a Medical Dictionary and a

Handbook for evaluation of permanent physical impairment (for example the Manual for Evaluation of Permanent Physical Impairment

for Orthopedic Surgeons, prepared by American

Academy of Orthopedic Surgeons or its Indian equivalent or other authorized texts) for

understanding the medical evidence and assessing the physical and functional disability. The Tribunal may also keep in view the first

schedule to the Workmen's Compensation Act,

1923 which gives some indication about the extent of permanent disability in different types

of injuries, in the case of workmen. If a Doctor giving evidence uses technical medical terms, the Tribunal should instruct him to state in addition, in simple non-medical terms, the

nature and the effect of the injury. If a doctor gives evidence about the percentage of permanent disability, the Tribunal has to seek clarification as to whether such percentage of disability is a functional disability with reference to the whole body or whether it is only with

9 FA 2830.2015.odt

reference to a limb. If the percentage of

permanent disability is stated with reference to a limb, the Tribunal will have to seek the

doctor's opinion as to whether it is possible to deduce the corresponding functional permanent disability with reference to the whole body and

if so the percentage.

12. The Tribunal should also act with caution, if it

proposed to accept the expert evidence of

doctors who did not treat the injured but who give 'ready to use' disability certificates, without

proper medical assessment. There are several instances of unscrupulous doctors who without treating the injured, readily give liberal disability

certificates to help the claimants. But where the

disability certificates are given by duly constituted Medical Boards, they may be

accepted subject to evidence regarding the genuineness of such certificates. The Tribunal may invariably make it a point to require the evidence of the Doctor who treated the injured or

who assessed the permanent disability. Mere production of a disability certificate or Discharge Certificate will no be proof of the extent of disability stated therein unless the Doctor who treated the claimant or who medically examined and assessed the extent of disability of

10 FA 2830.2015.odt

claimant, is tendered for cross-examination with

reference to the certificate. If the Tribunal is not satisfied with the medical evidence produced by

the claimant, it can constitute a Medical Board (from a panel maintained by it in consultation with reputed local Hospitals/Medical Colleges)

and refer the claimant to such Medical Board for assessment of the disability."

9. It is observed by the Supreme court that the

Tribunal does not function as a neutral umpire as in a

civil suit, but as an active explorer and seeker of truth

who is required to 'hold an enquiry into the claim' for

determining the 'just compensation'. It is further

observed that the tribunal should therefore take an

active role to ascertain true and correct position so that

it can assess 'just compensation'. It is also observed

that, tribunal may invariably make it a point to require

the evidence of the Doctor who treated the injured.

10. In the case in hand, even though PW 2 Dr Patil

has admitted in his cross examination that, the injuries

sustained by the claimant have been united, tribunal

has considered permanent disability certificate Exh.29

11 FA 2830.2015.odt

issued by the medical board of Civil Hospital, Dhule.

Furthermore, in absence of any expert evidence in this

regard, Tribunal has formed an opinion that, percentage

of permanent disablement as specified in the said

certificate Exh. 29 and nature of the permanent

disablement as specified, affected earning capacity of

the claimant to the extent of 50%. Even though fracture

injuries are united in some cases, deformity may remain

in the nature of shortening of leg, restriction of the

movements, loss of the power of joints to some extent,

however, same is not possible to be considered unless

and until the expert is examined in this regard. Even

though, claimant failed to examine the author of the

certificate Exh.29, the Tribunal should have taken care

to call the author of the said certificate to satisfy itself

about the nature of the permanent disablement

sustained by the claimant and its remote consequences

in future for arriving at a just and reasonable

compensation.

11. In view of the above discussion and in view of the

facts and circumstances of the present case, in my

12 FA 2830.2015.odt

considered opinion, this is a fit case to be remanded to

the Tribunal to the extent of examination of author of

the certificate Exh.29. Needless to say that, the

appellant-insurer, owner and driver, if any, are at liberty

to cross examine the said witness.

12. In the light of the above discussion, and more

particularly, in view of the observations made by the

Apex Court in case of Rajkumar (supra), I proceed to

pass the following order.

O R D E R

I. The appeal is hereby partly allowed.

II. The judgment and award passed by the Member, Motor Accident Claims Tribunal,

Dhule dated 14.11.2014, in MACP No.705 of 2012 is hereby quashed and set aside.

III. Matter is remanded to the Tribunal with the following directions :-

a] Re-admit MACP No.705 of 2012 (Jitendra Ramesh Badgujar Vs. Prakash Bhaidas Borse) to its original number and proceed to decide the same.

                                                13                     FA 2830.2015.odt



               b]      The   evidence   (if   any)   recorded   during   the 




                                                                                  

course of the original trial, would be subject to

all just exceptions, be evidence during the trial of claim petition after remand.

c] The claimant is permitted to examine the Doctor to prove the contents of certificate in form 'Comp'.'B' Exh.29 and the

respondents/owner, driver and

appellant/insurer are at liberty to cross examine the said witness.

IV. Matter is remanded to the extent of examination of said witness as directed above.

V. Learned Member of the Tribunal shall decide the MACP No.705 of 2012 afresh, after giving an opportunity of hearing to both the sides, on

its own merits, in accordance with law.

VI. Needless to add that the observation made by

this court while disposing of the present appeal would not cause any prejudice to the trial of MACP 705/2012 after remand.

VII. The amount deposited by the appellant insurer before this court be transferred to the Motor Accident Claims Tribunal, Dhule and the

14 FA 2830.2015.odt

Tribunal may take an appropriate decision in respect of the same after deciding the matter

on its own merits.

VIII. Record and proceeding be sent to the tribunal forthwith.

IX. The appellant and respondent/original owner shall appeal before the Tribunal on 30.6.2016.

X.

The Tribunal shall dispose of the matter within three months (03) after receipt of the record

and proceedings to it.

XI. Appeal is accordingly disposed of. CA also

stands disposed of.

sd/-

( 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