Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

National Insurance Co. Ltd., ... vs Mrs. Kalimunissa Abdul Hafeez ...
2016 Latest Caselaw 685 Bom

Citation : 2016 Latest Caselaw 685 Bom
Judgement Date : 17 March, 2016

Bombay High Court
National Insurance Co. Ltd., ... vs Mrs. Kalimunissa Abdul Hafeez ... on 17 March, 2016
Bench: Ravi K. Deshpande
      fa566.14 + .J.odt                                                                                                        1/17



                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                                              
                               NAGPUR BENCH, NAGPUR




                                                                               
                                       FIRST APPEAL NO.566 OF 2014
                                       FIRST APPEAL NO.567 OF 2014
                                       FIRST APPEAL NO.568 OF 2014




                                                                              
                                       FIRST APPEAL NO.569 OF 2014
                                       FIRST APPEAL NO.570 OF 2014
                                       FIRST APPEAL NO.571 OF 2014




                                                           
                                       FIRST APPEAL NO.572 OF 2014
                                   ig  FIRST APPEAL NO.573 OF 2014
                                                                AND
                                 
                                       FIRST APPEAL NO.574 OF 2014



                                       FIRST APPEAL NO.566 OF 2014
      
   



               National Insurance Co. Ltd.,
               Branch at Dharampeth,
               Laxmi Bhawan Square,
               Nagpur, through its





               Divisional Manager,
               National Insurance Co. Ltd.,
               Samra Complex, Jaistambh Chowk,
               Amravati, Tq. & Dist. Amravati.                                             ....... APPELLANT





                                                ...V E R S U S...

     1]        Sumbul Fatema w/o Abdul Matin,
               Aged 53 years, Occ: House-hold.

     2]        Abdul Matin s/o Abdul Shahid,
               Aged 53 years, Occ: Labour.

               Both R/o Near Masjid Ward,
               Pandharkawada, Tq. Kelapur,
               Dist. Yavatmal.


    ::: Uploaded on - 01/04/2016                                               ::: Downloaded on - 31/07/2016 09:20:01 :::
       fa566.14 + .J.odt                                                                                                        2/17

     3]        Ravindrakumar s/o Mansukh Thakur,
               Aged 36 years, Occ: Driver,




                                                                                                              
               R/o Kamptee Colony, Kanhan,
               Tq. & Dist. Nagpur.




                                                                               
     4]       S. Harbans Singh Shingara Singh Multani,
              Age Major, Occ: Owner,
              R/o Near Shanti Timber,
              Flat No.415, Balaji Complex,




                                                                              
              Kamptee Road, Nagpur.                                       ....... RESPONDENTS
     ----------------------------------------------------------------------------------------------------
              Shri C.A. Anthony, Advocate for Appellant.
              Shri P.R. Agrawal, Advocate for Respondent Nos.1 & 2.




                                                           
     ----------------------------------------------------------------------------------------------------
                                   ig  FIRST APPEAL NO.567 OF 2014
                                 
               National Insurance Co. Ltd.,
               Branch at Dharampeth,
               Laxmi Bhawan Square,
      

               Nagpur, through its
               Divisional Manager,
   



               National Insurance Co. Ltd.,
               Samra Complex, Jaistambh Chowk,
               Amravati, Tq. & Dist. Amravati.                                             ....... APPELLANT





                                                ...V E R S U S...

     1]        Sayyed Abdul Latif s/o Mahemood Miya,
               Aged 68 years, Occ: Pensioner.

     2]        Shaista Praveen d/o Sayeed Abdul Latif,





               Aged 58 years, Occ: House-hold

               Both R/o Dr. Ambedkar Ward,
               Pandharkawada, Tq. Kelapur,
               Dist. Yavatmal.

     3]        Ravindrakumar s/o Mansukh Thakur,
               Aged 36 years, Occ: Driver,
               R/o Kamptee Colony, Kanhan,
               Tq. & Dist. Nagpur.



    ::: Uploaded on - 01/04/2016                                               ::: Downloaded on - 31/07/2016 09:20:01 :::
       fa566.14 + .J.odt                                                                                                        3/17

     4]       S. Harbans Singh Shingara Singh Multani,
              Age Major, Occ: Owner,




                                                                                                              
              R/o Near Shanti Timber,
              Flat No.415, Balaji Complex,




                                                                               
              Kamptee Road, Nagpur.                                       ....... RESPONDENTS
     ----------------------------------------------------------------------------------------------------
              Shri C.A. Anthony, Advocate for Appellant.
              Shri P.R. Agrawal, Advocate for Respondent No.1.
     ----------------------------------------------------------------------------------------------------




                                                                              
                                       FIRST APPEAL NO.568 OF 2014




                                                           
               National Insurance Co. Ltd.,
               Branch at Dharampeth,
                                  
               Laxmi Bhawan Square,
               Nagpur, through its
               Divisional Manager,
                                 
               National Insurance Co. Ltd.,
               Samra Complex, Jaistambh Chowk,
               Amravati, Tq. & Dist. Amravati.                                             ....... APPELLANT
      

                                                ...V E R S U S...
   



     1]        Mrs. Zahida Begum Abdul Wahab,
               Aged 53 years, Occ: House-hold.

     2]        Abdul Wahab Abdul Faiyaz.





               Aged 58 years, Occ: Business.

               Both R/o Mominabad Colony,
               Pandharkawada, Tq. Kelapur,
               Dist. Yavatmal.





     3]        Ravindrakumar s/o Mansukh Thakur,
               Aged 36 years, Occ: Driver,
               R/o Kamptee Colony, Kanhan,
               Tq. & Dist. Nagpur.

     4]        S. Harbans Singh Shingara Singh Multani,
               Age Major, Occ: Owner,
               R/o Near Shanti Timber,
               Flat No.415, Balaji Complex,
               Kamptee Road, Nagpur.                    ....... RESPONDENTS



    ::: Uploaded on - 01/04/2016                                               ::: Downloaded on - 31/07/2016 09:20:01 :::
       fa566.14 + .J.odt                                                                                                        4/17

     ----------------------------------------------------------------------------------------------------
              Shri C.A. Anthony, Advocate for Appellant.




                                                                                                              
              Shri P.R. Agrawal, Advocate for Respondent Nos.1 & 2.
     ----------------------------------------------------------------------------------------------------




                                                                               
                                       FIRST APPEAL NO.569 OF 2014




                                                                              
               National Insurance Co. Ltd.,
               Branch at Dharampeth,
               Laxmi Bhawan Square,
               Nagpur, through its




                                                           
               Divisional Manager,
               National Insurance Co. Ltd.,
                                  
               Samra Complex, Jaistambh Chowk,
               Amravati, Tq. & Dist. Amravati.                                             ....... APPELLANT
                                 
                                                ...V E R S U S...


     1]        Kazi Shoeb Salaloddin s/o Kazi
      

               Nawaboddin, Aged 26 years,
               Occ: Education, R/o Mominabad Colony,
   



               Pandharkawada, Tq. Kelapur,
               Dist. Yavatmal.

     2]        Ravindrakumar s/o Mansukh Thakur,





               Aged 36 years, Occ: Driver,
               R/o Kamptee Colony, Kanhan,
               Tq. & Dist. Nagpur.

     3]        S. Harbans Singh Shingara Singh Multani,
               Age Major, Occ: Owner,





               R/o Near Shanti Timber,
               Flat No.415, Balaji Complex,
               Kamptee Road, Nagpur.                    ....... RESPONDENTS

     ----------------------------------------------------------------------------------------------------
              Shri C.A. Anthony, Advocate for Appellant.
              Shri P.R. Agrawal, Advocate for Respondent No.1.
     ----------------------------------------------------------------------------------------------------




    ::: Uploaded on - 01/04/2016                                               ::: Downloaded on - 31/07/2016 09:20:01 :::
       fa566.14 + .J.odt                                                                                                        5/17

                                       FIRST APPEAL NO.570 OF 2014




                                                                                                              
               National Insurance Co. Ltd.,
               Branch at Dharampeth,




                                                                               
               Laxmi Bhawan Square,
               Nagpur, through its
               Divisional Manager,
               National Insurance Co. Ltd.,




                                                                              
               Samra Complex, Jaistambh Chowk,
               Amravati, Tq. & Dist. Amravati.                                             ....... APPELLANT

                                                ...V E R S U S...




                                                           
     1]        Mrs. Kalimunissa Abdul Hafeez Siddique,
               Aged 50 years, Occ: House-hold work.
                                  
     2]        Abdul Hafeez Siddique s/o Abdul Gani
               Siddique, Aged 58 years,
                                 
               Occ: S.T. Driver,

               Both R/o Mominabad Colony,
               Pandharkawada, Tq. Kelapur,
      


               Dist. Yavatmal.
   



     3]        Ravindrakumar s/o Mansukh Thakur,
               Aged 36 years, Occ: Driver,
               R/o Kamptee Colony, Kanhan,
               Tq. & Dist. Nagpur.





     4]       S. Harbans Singh Shingara Singh Multani,
              Age Major, Occ: Owner,
              R/o Near Shanti Timber,
              Flat No.415, Balaji Complex,





              Kamptee Road, Nagpur.                                       ....... RESPONDENTS
     ----------------------------------------------------------------------------------------------------
              Shri C.A. Anthony, Advocate for Appellant.
              Shri P.R. Agrawal, Advocate for Respondent Nos.1 & 2.
     ----------------------------------------------------------------------------------------------------

                                       FIRST APPEAL NO.571 OF 2014


               National Insurance Co. Ltd.,
               Branch at Dharampeth,
               Laxmi Bhawan Square,


    ::: Uploaded on - 01/04/2016                                               ::: Downloaded on - 31/07/2016 09:20:01 :::
       fa566.14 + .J.odt                                                                                                        6/17

               Nagpur, through its
               Divisional Manager,




                                                                                                              
               National Insurance Co. Ltd.,
               Samra Complex, Jaistambh Chowk,




                                                                               
               Amravati, Tq. & Dist. Amravati.                                             ....... APPELLANT

                                                ...V E R S U S...

     1]        Aslamkhan s/o Hamidkhan Pathan,




                                                                              
               Aged 30 years, Occ: Business,
               R/o Ambedkar Ward,
               Pandharkawada, Tq. Kelapur,
               Dist. Yavatmal.




                                                           
     2]        Ravindrakumar s/o Mansukh Thakur,
                                  
               Aged 36 years, Occ: Driver,
               R/o Kamptee Colony, Kanhan,
               Tq. & Dist. Nagpur.
                                 
     3]       S. Harbans Singh Shingara Singh Multani,
              Age Major, Occ: Owner,
              R/o Near Shanti Timber,
              Flat No.415, Balaji Complex,
      


              Kamptee Road, Nagpur.                                       ....... RESPONDENTS
   



     ----------------------------------------------------------------------------------------------------
              Shri C.A. Anthony, Advocate for Appellant.
              Shri P.R. Agrawal, Advocate for Respondent No.1.
     ----------------------------------------------------------------------------------------------------





                                       FIRST APPEAL NO.572 OF 2014


               National Insurance Co. Ltd.,
               Branch at Dharampeth,





               Laxmi Bhawan Square,
               Nagpur, through its
               Divisional Manager,
               National Insurance Co. Ltd.,
               Samra Complex, Jaistambh Chowk,
               Amravati, Tq. & Dist. Amravati.                                             ....... APPELLANT

                                                ...V E R S U S...

     1]        Mrs. Jubeda Begum w/o Kazi Gajanfurali Khan,
               Aged 53 years, Occ: Household.


    ::: Uploaded on - 01/04/2016                                               ::: Downloaded on - 31/07/2016 09:20:01 :::
       fa566.14 + .J.odt                                                                                                        7/17

     2]        Kazi Gajanfur s/o Ali Khan,
               Aged 58 years, Occ: Labour.




                                                                                                              
               Both R/o Near Masjid Ward,
               Pandharkawada, Tq. Kelapur,




                                                                               
               Dist. Yavatmal.

     3]        Ravindrakumar s/o Mansukh Thakur,
               Aged 36 years, Occ: Driver,




                                                                              
               R/o Kamptee Colony, Kanhan,
               Tq. & Dist. Nagpur.

     4]       S. Harbans Singh Shingara Singh Multani,




                                                           
              Age Major, Occ: Owner,
              R/o Near Shanti Timber,
                                  
              Flat No.415, Balaji Complex,
              Kamptee Road, Nagpur.                                       ....... RESPONDENTS
     ----------------------------------------------------------------------------------------------------
                                 
              Shri C.A. Anthony, Advocate for Appellants.
              Shri P.R. Agrawal, Advocate for Respondent Nos.1 & 2.
     ----------------------------------------------------------------------------------------------------
      

                                       FIRST APPEAL NO.573 OF 2014
   



               National Insurance Co. Ltd.,
               Branch at Dharampeth,
               Laxmi Bhawan Square,





               Nagpur, through its
               Divisional Manager,
               National Insurance Co. Ltd.,
               Samra Complex, Jaistambh Chowk,
               Amravati, Tq. & Dist. Amravati.                                             ....... APPELLANT





                                                ...V E R S U S...


     1]        Mrs. Nusarat Parveen w/o Kasamali,
               Aged 53 years, Occ: Household work.

     2]        Kasamali s/o Gulam Rasul (dead).

               Both R/o Maulana Azad Ward,
               Pandharkawada, Tq. Kelapur,
               Dist. Yavatmal.

    ::: Uploaded on - 01/04/2016                                               ::: Downloaded on - 31/07/2016 09:20:01 :::
       fa566.14 + .J.odt                                                                                                        8/17

     3]        Ravindrakumar s/o Mansukh Thakur,
               Aged 36 years, Occ: Driver,




                                                                                                              
               R/o Kamptee Colony, Kanhan,
               Tq. & Dist. Nagpur.




                                                                               
     4]       S. Harbans Singh Shingara Singh Multani,
              Age Major, Occ: Owner,
              R/o Near Shanti Timber,
              Flat No.415, Balaji Complex,




                                                                              
              Kamptee Road, Nagpur.                                       ....... RESPONDENTS
     ----------------------------------------------------------------------------------------------------
              Shri C.A. Anthony, Advocate for Appellants.
              Shri P.R. Agrawal, Advocate for Respondent No.1.




                                                           
     ----------------------------------------------------------------------------------------------------
                                   ig  FIRST APPEAL NO.574 OF 2014
                                 
               National Insurance Co. Ltd.,
               Branch at Dharampeth,
               Laxmi Bhawan Square,
      

               Nagpur, through its
               Divisional Manager,
   



               National Insurance Co. Ltd.,
               Samra Complex, Jaistambh Chowk,
               Amravati, Tq. & Dist. Amravati.                                             ....... APPELLANT





                                                ...V E R S U S...


     1]        Mrs. Fahemeeda Paraveen Shabbir Khan,
               Aged 50 years, Occ: House-hold.





     2]        Shabbir Khan Daulat Khan,
               Age 63 years, Occ: Labour work.

               Both R/o Mominabad Colony,
               Pandharkawada, Tq. Kelapur,
               Dist. Yavatmal.

     3]        Ravindrakumar s/o Mansukh Thakur,
               Aged 36 years, Occ: Driver,
               R/o Kamptee Colony, Kanhan,
               Tq. & Dist. Nagpur.


    ::: Uploaded on - 01/04/2016                                               ::: Downloaded on - 31/07/2016 09:20:01 :::
       fa566.14 + .J.odt                                                                                                        9/17

     4]       S. Harbans Singh Shingara Singh Multani,
              Age Major, Occ: Owner,




                                                                                                              
              R/o Near Shanti Timber,
              Flat No.415, Balaji Complex,




                                                                               
              Kamptee Road, Nagpur.                                       ....... RESPONDENTS
     ----------------------------------------------------------------------------------------------------
              Shri C.A. Anthony, Advocate for Appellants.
              Shri P.R. Agrawal, Advocate for Respondent Nos.1 & 2.
     ----------------------------------------------------------------------------------------------------




                                                                              
                          CORAM:  R.K. DESHPANDE, J. 
                                         th    MARCH, 2016.
                          DATE:      17




                                                           
     COMMON JUDGMENT
                                  
                                 
     1]                   In an accident of collision on 22.05.2006 between the two

vehicles, one Maroti van bearing registration No.MH-30 B-7739, and the

other truck bearing registration No.MH-31 AP-6046, seven persons, who

were the occupants in the Maroti van died, whereas two persons therein

suffered an injury. Total nine separate Claim Petitions bearing

Nos.51 of 2006, 44 of 2006, 46 of 2006, 12 of 2007, 43 of 2006,

14 of 2007, 49 of 2006, 34 of 2006 and 48 of 2006, were filed in the

Motor Accident Claims Tribunal at Kelapur under Section 166 of the

Motor Vehicles Act.

2] All these claim petitions have been allowed by separate

judgment and order dated 02.01.2014, and the owner of the offending

vehicle i.e. truck, the driver, and the appellant - National Insurance

fa566.14 + .J.odt 10/17

Company Limited are held jointly and severally liable to pay the amount

of compensation awarded separately in each of the cases along with

interest at the rate of 7.5% per annum from the date of filing of the

claim petition till its realization. The Insurance Company has preferred

all these appeals before this Court.

3] The Tribunal has recorded the finding that the driver of the

truck was rash and negligent in driving the vehicle which dashed the

Maroti van. The finding is recorded that the said truck was insured with

the appellant - Insurance Company. The policy of insurance was valid

and effective on the date of occurrence of the accident i.e. 22.05.2006,

and hence, the Insurance Company is liable to indemnify the owner in

respect of the risk.

4] The Tribunal has held that the claimants have produced on

record the policy of the truck at Exhibit 44 issued on 20.04.2006 valid

for the period from 28.04.2006 to 27.04.2007. It is held that the

appellant - Insurance Company has failed to establish its defence that

the policy at Exhibit 44 produced on record was fake, and that no

premium was paid on 20.04.2006 for issuance of policy. The Insurance

Company placed on record the policy in respect of the offending vehicle

i.e. the truck in question at Exhibit 60, which was issued on 28.04.2005,

to urge that the policy was valid for the period from 28.04.2005 to

fa566.14 + .J.odt 11/17

27.04.2006. The Tribunal has held that though the Insurance Company

maintained the register of premium paid by the insured, the

appellant - Insurance Company has failed to produce the same on record

to indicate that on 20.04.2006 no premium was paid in respect of the

offending vehicle to renew the policy for the period from 28.04.2006 to

27.04.2007.

5] Shri Anthony, the learned counsel appearing for the

appellant - Insurance Company in all these matters has invited my

attention to the stand taken in the written statement by the Insurance

Company, in the amended paragraph 14 to the effect that the offending

vehicle was not insured with the Insurance Company on the date of

accident, but it was insured for the earlier period under the Policy

No.280405/31/05/6300000505, which was valid from 28.04.2005 to

27.04.2006. He has also invited my attention to the oral evidence of one

Mangesh Ramchandra Karanjkar, the Divisional Manager working in the

Dharampeth Branch of the Company at Nagpur, who has produced

during the course of evidence, the policy at Exhibit 60 in respect of the

offending vehicle, valid for the period from 28.04.2005 to 27.04.2006.

This witness has stated in his examination and cross-examination that

the insurance policy at Exhibit 44 was not issued by the office, and the

policy appears to be fake one. The learned counsel has also urged that

the burden of proof to establish that the policy was issued in response to

fa566.14 + .J.odt 12/17

the premium paid was upon the owner of the offending vehicle, and not

upon the Insurance Company. He has relied upon the decision of this

Court in case of Bajaj Allianz General Insurance Co. Ltd., Nagpur vs.

Pushpa @ Bebi Bholanath Zade and others reported in 2014(6) Mh.L.J.

577.

6] The points for determination in the present case are as

under:

i] Whether the Tribunal has committed an error in holding

that the appellant - Insurance Company is jointly and

severally liable to pay the compensation awarded by it in all

the cases?

ii] Whether the appellant - Insurance Company is liable to be

discharged from its liability to make the payment of

compensation?

7] The undisputed factual position available on record is stated

below:

The accident in question occurred on 22.05.2006 involving

two vehicles; one being the Maroti van bearing registration No.MH-30

fa566.14 + .J.odt 13/17

B-7739 and another being the truck bearing registration No.MH-31

AP-6046. The petitions were filed on or about 16.06.2006 along with

which, the policy of the offending vehicle said to have been secured from

the police authorities along with the Form-AA at Exhibit 40 was placed

on record. Perusal of Exhibit 40 shows that it is dated 05.06.2006 and

contains policy number and the period of its validity as 28.04.2006 to

27.04.2007, duly signed by the Police Inspector of Police Station, Wani.

8]

The written statement was filed by the Insurance Company

on 13.04.2007 in which it was not the defence raised that the policy

produced by the claimants was fake or that no premium was paid for

renewal of policy from 28.04.2006 to 27.04.2007. On 17.04.2009 an

application for amendment of written statement was filed by the

appellant - Insurance Company raising the defence in paragraph 14-B as

under:

14-B. It is submitted that the said vehicle bearing

No.MH-31 /AP-6046 involved involved in the accident was not insured with this N.A.No.3 on the date of accident but it was insured earlier under Policy No.280405/31/05/6300000505 which is valid from 28/4/05 to 27/4/2006 and the same was expired prior to the accident date but the applicant misled this Hon'ble Tribunal by making false allegations in order to show that the said vehicle was insured on the date of accident when it was not so insured on the date of accident. The earlier

fa566.14 + .J.odt 14/17

Insurance Policy has already been expired on 22/5/2006 i.e. prior to the date of accident. Hence in no case this N.A.No.3 is

liable for any sor of compensation and the N.A.No.3 is entitled

to be discharged from this case forthwith.

On 14.10.2011 the claimant in Claim Petition No.34 of 2006 examined

herself and she was cross-examined on 16.11.2011. The policy produced

by the claimant was marked as Exhibit 44 subject to the objection that it

was not issued by the office. Thereafter, the appellant - Insurance

Company examined the sole witness on 22.03.2013, and in his evidence

for the first time, the policy at Exhibit 60 dated 28.04.2005 was

produced indicating that the said policy was in force during 28.04.2005

to 27.04.2006.

9] It is not the finding recorded by the Tribunal that the

insurance policy at Exhibit 44 produced by the appellant was fake.

On the contrary, the finding is that though, the witness Mangesh

Karanjkar, the Divisional Manager examined by the Insurance Company

stated in his oral evidence that after deposit of the premium, the receipt

is issued to the insured, and the office is holding duplicate receipt book,

and is also maintaining the policy issuance register, such documents

were not produced on record by the Insurance Company. Though, the

owner of the vehicle was party respondent in all the claim petitions, and

the notices were issued to him, he was proceeded ex-parte, and he

fa566.14 + .J.odt 15/17

neither filed the written statement nor examined any witnesses or

cross-examined the witness examined by the claimant or by the

Insurance Company.

10] As per the decision of this Court in Bajaj Allianz General

Insurance Co's case relied upon by Shri Anthony, no doubt the burden of

proof to establish that the policy was issued on 20.04.2006 in response

to the premium so paid, was upon the owner of the offending vehicle,

but since it was the defence raised by the Insurance Company, it ought to

have called and examined the owner of the vehicle as a witness.

Otherwise the Insurance Company fails in its defence. No doubt that in

the decision relied upon by Shri Anthony, the Insurance Company was

exonerated/discharged, but it was on a specific finding that the policy of

insurance produced on record was found to be fake. In the present case,

as stated earlier, the Tribunal has not recorded any such finding in

respect of the policy at Exhibit 44.

11] The contention before this Court that the policy at

Exhibit 44 was fake, cannot be accepted for numerous reasons including

that there is no cross-examination of the claimant, who produced the

policy at Exhibit 44 and there was no question put to the witness asking

for the source from which the policy is produced. From the record, it

seems that the claimants were supplied the said policy by the police

fa566.14 + .J.odt 16/17

authorities along with the information, which was furnished in Form-AA

at Exhibit 40. The factum of existence of policy is established upon its

production. The claim petition was filed on 16.06.2006 along with policy

at Exhibit 44. In the written statement filed on 13.04.2007, no dispute

was raised about the existence of such policy or its fakeness. The defence

that policy at Exhibit 44 is fake was raised for the first time on

17.04.2009 i.e. after three years and the policy at Exhibit 60 was

produced on 22.03.2013.

12] Perusal of the policy at Exhibit 44 shows that it was

produced in the proceedings in which the driver of the truck was

prosecuted, and it bears an impression of an endorsement in the

prosecution case, about it being verified from the original and found to

be true and correct. Merely because, the appellant - Insurance Company

has produced the policy for the earlier period, no inference can be drawn

that the policy produced for the subsequent period becomes fake.

The claimants had neither paid premium nor had insured the offending

vehicle, and hence they are not supposed to produce the receipt of

payment of premium. The payment of premium for policy appears to be

made on 20.04.2016. Significantly it is not the specific stand even in the

amended written statement that no premium was paid on 20.04.2016 in

respect of renewal of policy of the offending vehicle and the Tribunal has

recorded the finding that the Insurance Company has failed to produce

fa566.14 + .J.odt 17/17

register of entries 20.04.2016 in respect of receipt of premium.

13] So far as, the offending vehicle i.e. truck in the present case

is concerned, all the deceased persons, and the persons who were injured

in the accident in question are third parties, and the Insurance Company

cannot avoid its liability of making payment to the claimants.

The question is not about the payment of compensation to the claimants,

but the question is of indemnifying the owner of the offending vehicle in

respect of compensation, which the Insurance Company is now required

to pay to the claimants. In the absence of finding that the policy

produced at Exhibit 44 was fake, no fault can be found with finding

recorded by the Tribunal holding the appellant - Insurance Company

jointly and severally liable to make the payment of compensation along

with the owner and the driver of the vehicle.

14] In the result, all these appeals are dismissed with no order

as to costs.

15] It is informed that the Insurance Company has deposited the

entire amount in all these appeals, which the claimants are permitted to

withdraw along with the interest accrued thereon till this date.

JUDGE NSN

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter