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

Babyati Wd/O Mahadeorao Jadhao vs The State Of Maharashtra Through ...
2016 Latest Caselaw 590 Bom

Citation : 2016 Latest Caselaw 590 Bom
Judgement Date : 14 March, 2016

Bombay High Court
Babyati Wd/O Mahadeorao Jadhao vs The State Of Maharashtra Through ... on 14 March, 2016
Bench: Ravi K. Deshpande
                                    1
                                                      fa803.13.1055.14.odt

       IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                          
                 NAGPUR BENCH, NAGPUR




                                                  
                        First Appeal No.803 of 2013

                                   And




                                                 
                       First Appeal No.1055 of 2014




                                        
                        First Appeal No.803 of 2013
                             
      Iffco Tokio General Insurance Co. Ltd.,
      Nagpur Divisional Office,
                            
      8th Floor, Shriram Shyam Tower,
      Kingsway, Near NIT, Nagpur.                     ... Appellant/
                                                      Ori. Respondent
                                                      No.2.
      


           Versus
   



      1. Smt. Aarti w/o Mohanrao Tabhane,
         Aged about 34 years,





         Occupation - Housewife.

      2. Ku. Gitarani d/o Mohanrao Tabhane,
         Aged about 10 years,
         Occupation - Education.





      3. Ku. Nishu d/o Mohanrao Tabhane,
         Aged about 7 years,
         Occupation - Education.




    ::: Uploaded on - 16/03/2016                  ::: Downloaded on - 31/07/2016 08:57:50 :::
                                    2
                                                        fa803.13.1055.14.odt

           Respondent Nos.2 and 3, minors,




                                                                            
           through their mother and natural
           guardian, respondent No.1.




                                                   
           All R/o near Vidyalaxmi School,
           Kiran Nagar No.2,




                                                  
           Amravati, Taluka & District Amravati.        ... Ori. Petitioners.

      4. Shri Rahul Radheshyam Somani,
         Age - Adult, Occupation - Owner of
         Bajaj Scooter No.MH-30-F-2380,




                                       
         R/o Tilak Park, Ramdaspeth,
         Akola, Taluka & District Akola.
                              ig                        ... Ori. Respondent
                                                             No.1.

      Shri D.N. Kukday, Advocate for Appellant.
                            
      Shri P.R. Agrawal, Advocate for Respondent Nos.1 to 3.


                         First Appeal No.1055 of 2014
      
   



      1. Smt. Arti w/o Mohanrao Tabhane,
         Aged 39 years,
         Occupation - Household.





      2. Ku. Gitarani d/o Mohanrao Tabhane,
         Aged 15 years,
         Occupation - Education.

      3. Ku. Nishu d/o Mohanrao Tabhane,





         Aged 12 years, Occupation - Education.

           Appellant Nos.2 and 4 minor,
           by their natural guardian mother,
           i.e. appellant No.l-Smt. Arti w/o Mohanrao
           Tabhane.




    ::: Uploaded on - 16/03/2016                    ::: Downloaded on - 31/07/2016 08:57:50 :::
                                       3
                                                          fa803.13.1055.14.odt




                                                                               
            All R/o Near Vidyalaxmi School,
            Kiran Nagar No.2, Amravati,




                                                       
            Tahsil & District Amravati.                  ... Appellants/
                                                         Ori.   Claimants   on  
                                                         RA.




                                                      
            Versus

      1. Shri Rahul Radhesham Somani,
         Aged - Major,
         Occupation - Owner of Bajaj




                                          
         Scooter No.MH-30/2380,
         R/o Tilak Park, Ramdas Peth,
                             
         Akola, Tq. & Distt. Akola.

      2. Iffco Tokio Gneral Insurance Company
                            
         Ltd., through its Divisional Manager,
         Branch At - 701-A, 8th Floor,
         Shriram Shyam Tower,
         Kingsway, Near NIT, Nagpur. ... Respondents/
      

                                               Ori. Respondents on  
                                               RA.
   



      Shri P.R. Agrawal, Advocate for Appellants.
      Shri D.N. Kukday, Advocate for Respondent No.2.





                   Coram : R.K. Deshpande, J.

Dated : 14th March, 2016

Oral Judgment :

1. The Motor Accident Claims Tribunal at Amravati has

partly allowed Claim Petition No.9 of 2008 filed by the claimants

fa803.13.1055.14.odt

under Section 163A of the Motor Vehicles Act, 1988 for grant of

compensation on account of death of one Mohan Tabhane, who

was riding Motor Cycle No.MH-30/F-2380 in a motor vehicle

accident occurred on 2-5-2007, and awarded the compensation

of Rs.1,00,000/- with interest at the rate of 7% per annum from

the date of filing of petition till its realization.

2.

The Tribunal has held that the deceased was neither the

owner of the vehicle nor was in the employment of the owner,

but had borrowed the vehicle from the owner and his risk was

covered by the policy at Exhibit 63 upon payment of premium for

personal accident. The policy restricted such claim to

Rs.1,00,000/-, which has been granted. The Insurance Company

has challenged this award in First Appeal No.803 of 2013,

whereas the claimants have filed First Appeal No.1055 of 2014

for further enhancement.

3. The case of the claimants before the Tribunal was of the

involvement of two vehicles, including Motor Cycle

fa803.13.1055.14.odt

No.MH-30/F-2380 , which was being ridden by deceased Mohan

Tabhane, and the another was unidentified. It is not the finding

recorded by the Tribunal that the case was of the involvement of

the two vehicles, but the Tribunal proceeds on the footing that

only the said motor cycle was involved. Undisputedly, the

respondent-Rahul Radheshyam Somani was the owner of the said

motor cycle and the deceased had borrowed it from him. The

Tribunal has further recorded the finding that the deceased was

not riding the motor cycle as an employee of the owner of the

vehicle. The policy in question at Exhibit 63 covers the third

party risk, i.e. an Act Policy, and the premium to cover the risk of

personal accident is also paid.

4. There is no reason to re-open the aforesaid findings of

fact recorded by the Tribunal. In the light of the aforesaid

findings recorded and the undisputed position available on

record, the following points fall for determination :

fa803.13.1055.14.odt

(1) Whether the Tribunal was right in entertaining the

claim petition under Section 163A of the Motor Vehicles

Act, 1988 at the instance of the dependents of the deceased, who met with an accident while driving the vehicle? and

(2) Whether the Tribunal has committed an error in holding that the risk of the deceased was covered by the

policy of insurance at Exhibit 63?

5. In order to prove the claim under Section 163A of the

Motor Vehicles Act, the claimants are not required to plead and

prove that the death in respect of which the claim has been

made, occurred due to any wrongful act or neglect or default of

the owner of the vehicle concerned. In the decision of Apex

Court in the case of Ningamma & Anr. v. United India Insurance

Co. Ltd., reported in II (2009) ACC 804 (SC), it was a claim under

Section 163A of the said Act and the deceased had borrowed the

motor cycle from the owner, which met with an accident. The

dependents of the deceased filed a petition. The Court has held

in paras 18 and 19 as under :

fa803.13.1055.14.odt

"18. In the case of Oriental Insurance Company Ltd.

Rajni Devi and Others (supra), wherein one of us, namely, Hon'ble Justice S.B. Sinha is a party, it has been categorically held that in a case where third party is

involved, the liability of the Insurance Company would be unlimited. It was also held in the said decision that where, however, compensation is claimed for the death of

the owner or another passenger of the vehicle, the contract

of insurance being governed by the contract qua contract, the claim of the claimant against the Insurance Company

would depend upon the terms thereof. It was held in the said decision that Section 163A of the MVA cannot be said to have any application in respect of an accident wherein

the owner of the motor vehicle himself is involved. The

decision further held that the question is no longer res integra. The liability under Section 163A of the MVA is on the owner of the vehicle. So a person cannot be both,

a claimant as also a recipient, with respect to claim. Therefore the heirs of the deceased could not have maintained a claim in terms of Section 163A of the MVA.

In our considered opinion, the ratio of the aforesaid decision is clearly applicable to the facts of the present case. In the present case, the deceased was not the owner of the motorbike in question. He borrowed the said

fa803.13.1055.14.odt

motorbike from its real owner. The deceased cannot be

held to be employee of the owner of the motorbike

although he was authorised to drive the said vehicle by its owner, and therefore, he would step into the shoes of the owner of the motorbike."

"19. We have already extracted Section 163A of the MVA hereinbefore. A bare perusal of the said provision

would make it explicitly clear that persons like the

deceased in the present case would step into the shoes of the owner of the vehicle. In a case wherein the victim died

or where he was permanently disabled due to an accident arising out of the aforesaid motor vehicle in that event the liability to make payment of the compensation is on the

Insurance Company or the owner, as the case may be as

provided under Section 163A. But if it is proved that the driver is the owner of the motor vehicle, in that case, the owner could not himself be a recipient of compensation as

the liability to pay the same is on him. This proposition is absolutely clear on a reading of Section 163A of the MVA. Accordingly, the legal representatives of the deceased who

have stepped into the shoes of the owner of the motor vehicle could not have claimed compensation under Section 163A of the MVA."

fa803.13.1055.14.odt

The only vehicle involved in the present case was the

motor cycle, which the deceased was riding, and it was insured

with the appellant-Insurance Company. The deceased cannot,

therefore, be called as a 'third party'. The deceased was not the

employee of the owner of the motor cycle in question. If it is

accepted that the deceased stepped into the shoes of the owner,

still the claim under Section 163A of the said Act would not be

maintainable at the instance of the dependents of the deceased,

in view of the aforesaid law laid down by the Apex Court. Point

No.(1) is answered accordingly.

6. In case of a contractual policy covering the risk of

personal accident, the terms of the policy will have to be looked

into. Perusal of the policy at Exhibit 63 shows that the basic

premium of Rs.300/- was paid to cover the third party liability

and the additional premium of Rs.50/- was paid to cover the risk

of "PA Owner Driver to the extent of Rs.1,00,000/-". The terms

of 'Personal Accident Cover For Owner-Driver' contained in policy

wording are placed on record at Exhibit 64, and in Section 3, the

fa803.13.1055.14.odt

cover is made subject to the following conditions :

(i) The owner-driver is the registered owner of the vehicle insured therein.

(ii) The owner-driver is the insured named in the policy.

(iii) The owner-driver holds on effective driving license,

in accordance with the provisions of Rule 3 of the Central Motor Vehicles Rules, 1989, at the time of the

accident.

The deceased does not fulfill any of the aforesaid

conditions and his dependents cannot, therefore, claim

compensation on the basis of the policy at Exhibit 63 against the

Insurance Company. The Tribunal has committed an error in

holding that the risk of the deceased was covered by the policy at

Exhibit 63 and the dependents of the deceased were entitled to

the compensation of Rs.1,00,000/- along with interest accrued

thereon.

fa803.13.1055.14.odt

7. Two policies are produced on record, one is at

Exhibit 28 by the owner of the vehicle, and another is at

Exhibit 63 by the Insurance Company in respect of the same

vehicle. Both the policies were valid on the date of the accident.

The basic premium shown in the policy at Exhibit 28 is of

Rs.300/- to cover the third party risk. The policy at Exhibit 28

does not indicate the payment of premium of Rs.50/- under the

head "PA Owner Driver to the extent of Rs.1,00,000/-" on the

right hand column of the policy. In spite of this fact, the right

hand side column shows the total premium paid as Rs.350/-. In

the policy at Exhibit 63 produced by the Insurance Company, the

premium of Rs.300/- is shown to have been paid for the basic

third party risk, whereas under the head "PA Owner Driver to

cover the risk to the extent of Rs.1,00,000/-", the premium

shown to have been paid is of Rs.50/- and the total premium

paid is shown as Rs.350/-.

8. The owner of the motor cycle in question has filed an

fa803.13.1055.14.odt

affidavit in lieu of examination-in-chief stating that the risk of

driver and pillion rider is covered in respect of the motor cycle in

question, and this is not reflected in the policy at Exhibit 28. In

the cross-examination, the ower states that the deceased was not

his employee and was riding the motor cycle as per his

permission. He further states in the cross-examination that while

taking out the insurance policy, the premium to cover the risk of

occupant in the vehicle was not paid. He accepts that the

premium of Rs.50/- was paid towards "Owner-Driver liability to

the extent of Rs.1,00,000/-". He states that the policy was

comprehensive in nature.

9. The Insurance Company has examined its Branch

Manager, one Bhushan Bhalchandra Raut, and the policy at

Exhibit 63 has been produced on record. The witness states that

the Insurance Company has accepted Rs.123/- towards premium

for the own damage, Rs.300/- towards premium for the basic

third party, and Rs.50/- towards premium for personal accident

for owner-driver, and the tax totalling to Rs.531/- has been paid.

fa803.13.1055.14.odt

This evidence is in conformity with the policy at Exhibit 63.

10. Shri Agrawal, the learned counsel appearing for the

claimants, has invited my attention to clause 3 in Section 2 under

the heading "Liability to third parties" contained in the policy

working for two wheelers at Exhibit 64, which is reproduced

below :

"Section 2 : Liability to third parties:

                   1               ...

                   2               ...
      


                   3        In terms of and subject to the limitations of the  
   



indemnity granted by this section to the insured, the Company will indemnify any driver who is driving the vehicle on the insured's order or with insured's permission provided that such driver shall as though he/she was the

insured observe fulfill and be subject to the terms exceptions and conditions of this Policy in so far as they apply."

He has urged that the Insurance Company has undertaken to

indemnify any driver, who is driving the vehicle on the order or

insured's permission. He submits that the policy being

fa803.13.1055.14.odt

comprehensive in nature, covers the risk of the driver, who was

neither the owner nor the employee.

11. Though both the policies at Exhibits 28 and 63 are

comprehensive in nature covering the risk of own damage, and

third party, and the risk of the owner-driver is covered upon

payment of premium of Rs.50/-, undisputedly, no premium is

paid to cover the risk of the rider of the motor cycle, who

borrowed it from the owner and was not the employee of the

owner. Neither the oral evidence of the owner of the vehicle nor

the policy wording of two wheelers at Exhibit 64 shows that the

risk of the deceased is covered by clause 3, relied upon by Shri

Agrawal. Clause 3 in Exhibit 64 runs with the condition that the

driver was the 'insured' in the policy in terms of the proviso. The

indictment of the Insurance Company for payment of

compensation on account of death of the rider of the motor cycle

by the Tribunal was not proper.

12. In view of above, the following order is passed :

fa803.13.1055.14.odt

First Appeal No.803 of 2013 filed by the Insurance

Company is allowed by setting aside the award dated 25-4-2013

passed by the Motor Accident Claims Tribunal at Amravati in

Claim Petition No.9 of 2008 and the said claim petition is

dismissed.

First Appeal No.1055 of 2014 filed by the claimants

seeking enhancement of compensation, does not at all survive

and the same is dismissed.

If the Insurance Company has deposited any amount in

these matters, the same shall be permitted to be withdraw along

with interest, if any accrued thereon.

13. The appeals are disposed of in above terms. No order as

to costs.

JUDGE

Lanjewar, PS/ Nikhare, PA

 
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