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

New India Assurance Co Ltd vs Suresh Nagarmal Kumawat And Anr
2016 Latest Caselaw 830 Bom

Citation : 2016 Latest Caselaw 830 Bom
Judgement Date : 22 March, 2016

Bombay High Court
New India Assurance Co Ltd vs Suresh Nagarmal Kumawat And Anr on 22 March, 2016
Bench: V.K. Jadhav
                                                                          fa3218.08+1
                                         -1-




                                                                            
                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                           BENCH AT AURANGABAD




                                                    
                            FIRST APPEAL NO. 3218 OF 2008


     New India Assurance Company Ltd.,




                                                   
     through its Divisional Manager,
     Adalat Road, Aurangabad
     For Branch Office at Jalgaon,
     District Jalgaon.                              ... Appellant
                                                    (Orig. Resp. No.2)




                                       
              VERSUS         
     1.       Sanjay S/o Pandhari Wanare,
              Age: 25 years,
                            
              Occup: Majuri (Fixing Floor Tiles),
              R/o Laxmi Nagar, Chalisgaon,
              Taluka Chalisgaon,
              District Jalgaon.
      


     2.       M/s. Eagal Tankers,
              52 Vooda
   



              Co-operative Society,
              Sardar Patel Shopping Center,
              Post Chhani Baroda,
              District Bharuch,





              Gujrat - 39001                        ... Respondent
                                                    (Resp.No.1-Orig. Claimant
                                                     Resp.No.2-Orig. Resp.No.1)





                                       WITH
                            FIRST APPEAL NO. 3220 OF 2008


     New India Assurance Company Ltd.,
     through its Divisional Manager,
     Adalat Road, Aurangabad
     For Branch Office at Jalgaon,
     District Jalgaon.                              ... Appellant
                                                    (Orig. Resp. No.2)

              VERSUS


    ::: Uploaded on - 23/03/2016                    ::: Downloaded on - 31/07/2016 10:00:25 :::
                                                                           fa3218.08+1
                                         -2-




                                                                            
     1.       Suresh S/o Nagarmal Kumawat,
              Age: 24 years,
              Occup: Majuri (Fixing Floor Tiles),




                                                    
              R/o in front of Hotel Rani Park,
              Dhule Road, Chalisgaon,
              Taluka Chalisgaon,
              District Jalgaon.




                                                   
     2.       M/s. Eagal Tankers,
              52 Vooda
              Co-operative Society,
              Sardar Patel Shopping Center,




                                       
              Post Chhani Baroda,
              District Bharuch,
                             
              Gujrat - 39001                        ... Respondent
                                                    (Resp.No.1-Orig. Claimant
                                                     Resp.No.2-Orig. Resp.No.1)
                            
                                      .....
          Advocate for Appellant : Mr. Mohit Deshmukh h/f Mr. S. G.
                               Chapalgaonkar
      Advocate for Respondent No. 1 in both the FAs : Mr. Mukul Kulkarni
      


        Respondent No. 2 is deleted as per order of Registrar (Judicial)
                              dated 05.10.2010
   



                                      .....

                                               CORAM : V. K. JADHAV, J.

DATED : 22nd MARCH, 2016

ORAL JUDGMENT :-

1. Being aggrieved by the judgment and award passed by

learned Member, Motor Accident Claims Tribunal, Jalgaon dated

08.04.2008 in MACP No. 356 of 2004 viz Sanjay Pandhari Wanare

vs. M/s. Eagal Tankers and Another and in MACP No. 357 of 2004

viz. Suresh Nagarmal Kumawat vs. M/s. Eagal Tankers and Another,

respectively, respondent No.2-insurer in both the claim petitions has

fa3218.08+1

preferred these two separate appeals.

2. Brief facts giving rise to these First Appeals are as follows:

On 08/05/2004, claimant Sanjay, alongwith another claimant

Suresh, was proceeding on his motorcycle bearing registration No.

MH-19-5311 on Chalisgaon-Dhule road. On the way, at 7.00 p.m.,

one tanker bearing registration No. GJ-07-X-9464 came from the

opposite direction in high speed and in negligent manner, and gave

forcible dash to the motorcycle, in consequence of which, claimant

Sanjay, who was riding the motorcycle at the time of accident and

another claimant Suresh, who was the pillion rider, sustained

grievous injuries which resulted in permanent disablement. Both of

them filed two separate claim petitions as stated above. In MACP

No. 356 of 2004, the tribunal has awarded compensation of

Rs.5,90,000/- along with interest against respondent Nos. 1 and 2 ,

whereas, in MACP No. 357 of 2004, the tribunal has awarded

Rs.1,00,000/- as compensation payable by the respondents, along

with interest. Hence, these two appeals preferred by the insurer.

3. Learned counsel for the appellant-insurer submits that claimant

Sanjay, who was riding the motorcycle at the time of accident, had

driven his motorcycle in rash and negligent manner and also

contributed negligence to certain extent. Learned counsel further

fa3218.08+1

submits that as per the contents of F.I.R., at the time of accident, one

truck was passing by that road and in an attempt to overtake said

truck, claimant Sanjay, who was riding the motorcycle, dashed

against the tanker coming from the opposite direction. Learned

counsel submits that after the accident, as per the contents of the

F.I.R. itself, motorcycle of the claimant came below the rear wheels

of the said truck. Learned counsel submits that, the owner, the driver

and the insurer, if any, of the said truck are not impleaded as party to

the claim petitions, nor the tribunal had issued notice to the driver of

the said truck. Learned counsel submits that the tribunal has not

considered the negligence on the part of claimant Sanjay while riding

motorcycle and saddled the entire liability on the respondent-insurer.

4. Learned counsel for the appellant-insurer submits that, as per

the order passed by this Court, the appellant-insurer has deposited

entire amount of compensation before the tribunal.

5. Learned counsel for both the claimants submits that claimant

Sanjay has examined himself before the tribunal. Learned counsel

submits that he is the best witness to the incident and he has

deposed that the accident had taken place on account of rash and

negligent driving of driver of the tanker. Learned counsel submits

that the tribunal has not only considered the evidence of claimant-

fa3218.08+1

injured, however, also considered the Police papers, and

accordingly, arrived at correct conclusion. Learned counsel submits

that the appellant-insurer has, however, not examined any witness

on the point that claimant Sanjay has contributed negligence and he

was also responsible for the accident to some extent. Learned

counsel further submits that so far as the alleged involvement of

another vehicle-truck in the accident is concerned, admittedly, the

said vehicle is not at all responsible for the accident and after the

accident, the motorcycle came below the rear wheels of the said

truck. Learned counsel submits that the appellant-insurer has also

not pleaded while opposing the claim petition that the driver of the

said truck is responsible for the accident. Learned counsel submits

that the tribunal has rightly held that the driver of the tanker alone is

responsible for the accident, and accordingly, assessed the

compensation after considering the income and the nature of

permanent disablement sustained by the claimants. Learned counsel

submits that no interference is required and both the appeals are

liable to be dismissed with costs.

6. So far as the compensation assessed by the tribunal is

concerned, I do not find any fault in it. Learned Member of the

tribunal has considered the income of both the claimants and after

appreciating medical evidence in respect of permanent disablement

fa3218.08+1

sustained by both the claimants, has awarded just and reasonable

compensation. Both the learned counsel have also not disputed the

same.

7. In view of the above, following points arise for my

determination and I have recorded my findings to those points for the

reasons given below :

POINTS FINDINGS

1 Whether the claimants prove that, due to In the affirmative.

rash and negligent driving of the driver of

tanker bearing registration No. GJ-07-X-

9464, the accident had taken place?

2 Whether respondent No.2-insurer proves In the negative.

that claimant Sanjay has contributed negligence by riding motorcycle in rash and negligent manner?

3 Whether the impugned judgment and order In the negative. calls for any interference ?

          4 What order ?                                         As per final order.





                                                                       fa3218.08+1





                                                                        
                                   REASONS




                                                

8. Claimant Sanjay has examined himself by filing affidavit of

evidence before the tribunal. Claimant Sanjay has deposed that the

accident has taken place because of rash and negligent driving on

the part of the tanker driver. On careful perusal of the contents of

F.I.R. dated 08.05.2004, it appears that, on the same day, driver of

the said another vehicle-truck lodged complaint in the concerned

Police Station. It is stated in the said complaint that at the time of

accident, one motorcycle had overtaken his truck and thereafter, one

tanker bearing registration No. GJ-07-X-9464 came from the

opposite direction in high speed and gave dash to the motorcycle

which was proceeding by that road in front of his truck. Thus, the

evidence of claimant Sanjay coupled with the contents of the F.I.R.,

is sufficient to conclude that the accident had taken place because of

rash and negligent driving of the tanker driver. The First Information

Report was lodged by an independent person and the accident had

taken place in front of his truck. On the same day, the said truck

driver had lodged complaint in Police Station alleging therein that the

tanker driver had driven the tanker in fast speed and gave dash to

the motorcycle from its driver side. The appellant-insurer has not

examined the tanker driver to substantiate its case that claimant

fa3218.08+1

Sanjay has also contributed negligence by riding motorcycle in rash

and negligent manner. There is no evidence at all to draw inference

that claimant Sanjay had driven the motorcycle in rash and negligent

manner and also contributed negligence to some extent. I, thus, do

not find any fault in the impugned judgment and award passed by the

tribunal in both the claim petitions.

9. In the claim petition filed by Sanjay, even though claimant

Sanjay has deposed about his earning as Rs.7,500/- p.m., in light of

the evidence available on record, the tribunal has considered his

monthly income as Rs.3,000/- and by applying correct multiplier,

assessed the compensation. Learned Member of the tribunal,

considering the disablement i.e. amputation of right leg of claimant

Sanjay, awarded compensation corresponding to 90% permanent

disablement sustained by claimant Sanjay. Learned Member of the

tribunal has also considered the medical expenses incurred by the

claimant, his pains and sufferings and the other relevant

expenditures. In another claim petition also, the tribunal has

considered the income and the nature of disablement, and

accordingly, awarded just and reasonable compensation to the

claimant.

10. In view of the above discussion, I answer point No.1 in the

fa3218.08+1

affirmative, point Nos.2 and 3 in the negative and I proceed to pass

the following order:

ORDER

I. Both the appeals bearing First Appeal No. 3218 of 2008 "New India Assurance Company Ltd. vs. Sanjay Pandhari Wanare and Another" and First Appeal No. 3220 of 2008

"New India Assurance Company Ltd. vs. Suresh Nagarmal

Kumawat and Another", are hereby dismissed. In the circumstances, there shall be no order as to costs.

II. The Respondents-original claimants in both the appeals are permitted to withdraw the amount deposited by the

appellant-insurer in respective claim petitions before the

tribunal.

III. Both the First Appeals are accordingly disposed of.

( V. K. JADHAV, J.)

...

vre/-

 
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