Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S New India Assurance ... vs Prakash S/O Sambhaji Zade & 3 ...
2017 Latest Caselaw 1579 Bom

Citation : 2017 Latest Caselaw 1579 Bom
Judgement Date : 10 April, 2017

Bombay High Court
M/S New India Assurance ... vs Prakash S/O Sambhaji Zade & 3 ... on 10 April, 2017
Bench: N.W. Sambre
 Judgment                                                  1                 fa321.04, 107.04, 457.12,(j).odt




              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        NAGPUR BENCH, NAGPUR.

                               FIRST APPEAL NO.321/2004
                                         WITH
                               FIRST APPEAL NO.107/2004
                                         WITH
                               FIRST APPEAL NO.457/2012

 ............................................................................................................

                               FIRST APPEAL NO.321/2004


         M/s.New India Assurance Co.Ltd.                                           ...APPELLANT
         Through its Divisional Manager,
         Nagpur Divisional Office-III, Nagpur

                                             --Versus ---

 1.       Santosh s/o Bhaskarrao Chintawar,                    RESPONDENTS
          aged about 20 years, Occ. Education,
          R/o Gondpipari, Tahsil Gondpipari,
          District Chandrapur.

 2.       Dineshsingh Thakkar,
          aged major, Occ.Transport Business,
          R/o Civil Lines, Raipur (MP)
          (Appeal dismissed against R.No.2 as per Registrar(J) order
          dated12.07.2011)

 3.       Arunsingh s/o Sambusingh Gaur,
          aged about 45 years, Occ. Business,
          R/o Gondpipari, Tahsil Gondpipari,
          District Chandrapur.

 4.       Oriental Insurance Company,
          15, A.D.Complex, Mount Road, Sadar, 
          Nagpur(MS)


 ____________________________________________________________



::: Uploaded on - 03/05/2017                                    ::: Downloaded on - 27/08/2017 22:46:42 :::
  Judgment                                            2                 fa321.04, 107.04, 457.12,(j).odt




 Shri D.N.Kukday, Advocate for appellant.
 Shri D.S.Wasnik, Advocate for respondent No.1.
 Shri Anjan De, Advocate for respondent no.3.
 Ms. Ujwala Nandeshwar, Advocate for R.No.4.
 ______________________________________________________________

                               FIRST APPEAL NO.107/2004


         M/s.New India Assurance Co.Ltd.                                     ...APPELLANT
         Through its Divisional Manager,
         Nagpur Divisional Office-III, Nagpur

                                       --Versus ---

 1.       Suresh s/o Chanduji Nagare,                    RESPONDENTS
          Aged about 24 years, Occ. Service,
          R/o Gondpipari, Tahsil Gondpipari,
          District Chandrapur(MS).

 2.       Dineshsingh Thakkar,
          aged major, Occ.Business(Transport),
          R/o Civil Lines, Raipur (MP)
          (Appeal dismissed against R.No.2 as per Registrar(J) order
          dated 23.12.2014)

 3.       Arunsingh s/o Sambusingh Gaur,
          Aged about 45 years, Occ. Business,
          R/o Gondpipari, Tahsil Gondpipari,
          District Chandrapur.

 4.   Oriental Insurance Company,
      15, A.D.Complex, Mount Road, Sadar, 
      Nagpur, District Nagpur(MS)
 ______________________________________________________________

 Shri D.N.Kukday, Advocate for appellant.
 Shri D.S.Wasnik, Advocate for respondent No.1.
 Shri Anjan De, Advocate for respondent no.3.
 Ms. Ujwala Nandeshwar, Advocate for R.No.4.
 ______________________________________________________________



::: Uploaded on - 03/05/2017                              ::: Downloaded on - 27/08/2017 22:46:42 :::
  Judgment                                             3                 fa321.04, 107.04, 457.12,(j).odt




                               FIRST APPEAL NO.457/2012


         M/s.New India Assurance Co.Ltd.                                      ...APPELLANT
         Through its Divisional Manager,
         Nagpur Divisional Office-III, Nagpur

                                        --Versus ---

 1.       Prakash s/o Sambhaji Zade,                                RESPONDENTS
          Aged about 20 years, Occ. Mechanic(Motor cycle)
          R/o Gondpipari, Tahsil Gondpipari,
          District Chandrapur(MS).

 2.       Dineshsingh Thakkar,
          aged major, Occ.Business(Transport),
          R/o Civil Lines, Raipur (MP)
          (Appeal dismissed against R.No.2 as per Registrar(J) order
          dated 20.03.2012)

 3.       Arunsingh s/o Sambusingh Gaur,
          Aged about 45 years, Occ. Business,
          R/o Gondpipari, Tahsil Gondpipari,
          District Chandrapur.

 4.       Oriental Insurance Company,
          15, A.D.Complex, Mount Road, Sadar, 
          Nagpur, District Nagpur(MS)

 ______________________________________________________________

 Shri D.N.Kukday, Advocate for appellant.
 None appears for respondent no.1 though served.
 Shri Anjan De, Advocate for respondent no.3.
 Ms. Ujwala Nandeshwar, Advocate for R.No.4.
 ______________________________________________________________

                                                              CORAM : N.W.SAMBRE,J.

DATED : 10.04.2017

Judgment 4 fa321.04, 107.04, 457.12,(j).odt

ORAL JUDGMENT

All these appeals are filed by the Insurance Company

under Section 173 of the Motor Vehicles Act questioning the award

dated 29.01.1997 awarding compensation in favour of the respondent

no.1-claimant, as the respondent no.1 in respective appeals have

suffered severe injuries in the accident in question.

2. In First Appeal No. 321/2004, the respondent no.1-

claimant filed Claim Petition No.92/1994 claiming compensation of

Rs.47,000/- on account of fracture injuries suffered by him to his

clavicle bones, ribs of chest in the fateful accident on 07.07.1993 which

took place on National Highway No.6, when the injured was travelling

in vehicle-Tempo Trax bearing RTO registration No. MP-20/H-0602

which was admittedly insured with the appellant, which dashed against

the tanker bearing RTO registration No. MP-24/A-9166.

3. In First Appeal No. 107/2004, the respondentno.1 has filed

Claim Petition No. 95/1994 claiming compensation of Rs.58,000/- on

account of injuries suffered by him to his right leg and left eye in the

aforesaid accident.

Judgment 5 fa321.04, 107.04, 457.12,(j).odt

4. In First Appeal No. 457/2012 the claimant therein has

filed Claim Petition No.92/1994 claiming compensation of Rs.45,000/-

on account of injuries caused to his right ear and leg in the aforesaid

accident.

5. In all these Claim Petitions, namely in Claim Petition No.

92/1994 the Motor Accident Claims Tribunal awarded compensation of

Rs.10,000/- with further interest @12% per annum, in Claim Petition

No.94/1994 compensation of Rs.40,000/- with 12% interest per annum

and in Claim Petition No.95/1994 compensation of Rs.25,000/ with

future interest @12% per annum.

6. Shri Kukday, learned counsel for the appellant in all these

appeals would urge that in spite of the fact that there is no liability or

responsibility of the Insurance Company to pay the compensation

particularly in the backdrop that the claimants are being gratuitous

passengers, the claim ought not to have been allowed. He would take

me through the entire proceedings and records including the evidence

of the various witnesses so as to substantiate his contention.

Judgment 6 fa321.04, 107.04, 457.12,(j).odt

7. It is required to be noted that all the claimants have

examined themselves and attributed rash and negligent driving to the

driver of the tempo trax and also to the driver of the Tanker so as to

substantiate their claims. Reliance is placed upon the copies of FIR,

Spot Panchanama and the summary as was filed in the investigation of

the accident in question, for which the police have registered Crime No.

43/1993. On the basis of evidence of driver of the tanker, who was

examined as a witness, the Tribunal concluded that it was the driver of

the Tempo Trax i.e. offending vehicle, who also lost his life in the

accident in question, was negligent in driving.

8. Having reassessed the entire evidence brought on record,

it is required to be noted that though claimant - Sunita in Claim

Petition No.93/1994 has stated about the payment of charges of travel

by the occupants, it is required to be noted that the liability of the

appellant-Insurance Company will not be correlated with the liability of

the vehicle owner. The said liability appears to be directly correlation

with the injuries suffered by the victim. It is then to be noted that

the claimants so as to substantiate their claim have produced on record

bills of payment of medical expenses which formed to be the base in

awarding the compensation. Once it is noted that the offending vehicle

Judgment 7 fa321.04, 107.04, 457.12,(j).odt

was insured with the appellant, just because the claimants were

travelling as gratuitous passengers that can not absolve the appellant of

its liability.

09. It is to be noted that no independent evidence is brought

on record or any witness is examined so as to substantiate its claim by

the appellant so as to prove its case of breach of the policy conditions,

as burden to do so is on the appellant.

As such, no infirmity or illegality could be noticed. All

these appeals lack merits and stand dismissed. No costs.

JUDGE

J.Andurkar..

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter