Citation : 2017 Latest Caselaw 4658 Bom
Judgement Date : 18 July, 2017
1 FA 329.2007+CA.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
FIRST APPEAL NO. 329 OF 2007
WITH
CA/3454/2009 IN FA/329/2007
Rajendra s/o Rupchand Malpani,
age 47 yrs, Occ. Business,
R/o Shriniketan Colony,
Near S.T. Depot, Latur. ..Appellant..
VERSUS
1. National Insurance Co. Ltd.,
Shivaji Chowk, Latur.
2. Oriental Insurance Co. Ltd.,
Division Office, 442 West
Mangalwar Peth, Solapur.
3. Sharnnya Parmeshwar Swami,
age 32 yrs, Occ. Private Service,
R/o Kothali, Tq. Omerga, Dist.
Osmanabad.
4. Shamrao s/o Baburao Dikale,
age 55 yrs, Occ. Agri and Business,
R/o Tandulwadi, Tq. Kallam
Dist. Osmanabad. ..Respondents...
orig petitioners.
...
Advocate for Appellants : Smt A B Dube Advocate for Respondents : Mr Rupesh Bora h/f P P Bafna for respondent no.1, Mr Sapkal V.D. For R/4 None present for respondent nos.2,3 ...
CORAM : V.K. JADHAV, J Dated: July 18, 2017 ...
aaa/-
2 FA 329.2007+CA.odt
ORAL JUDGMENT :
1. Being aggrieved by the judgment and award
passed by the learned Chairman of the Motor Accident
Claims Tribunal, Osmanabad dated 27th December,
2006 in MACP No.130 of 1996, original Respondent
No.1/owner of the tractor has preferred this appeal.
2. Brief facts giving rise to the first appeal are as
follows:
a) Respondent No.1/original Claimant claims to be
the owner of Taxi Car No.MH-25/9030. On 4 th June,
1995, he was driving the said car on Osmanabad to
Kallam road in slow speed from correct left side of the
road. At the relevant time, one tractor bearing
registration No.MHZ-8754 coming from the opposite
direction, gave dash to the said car. In consequence of
which, the occupants of the car as well as Respondent
No.1/Claimant sustained the injuries and also the said
car was totally damaged in the accident. The said car is
insured with the Oriental Insurance Co. Ltd.
Respondent/original Claimant has approached to the
aaa/-
3 FA 329.2007+CA.odt
Tribunal by filing MACP No.130 of 1996 for grant of
compensation for the damage caused to the car. It has
been contended in the claim petition that Respondent/
original Claimant had purchased the said car in the year
1994 for Rs.3,00,000/- and it was comprehensively
insured with the present Appellant. Respondent No.1/
original Claimant has also sustained loss of earning
because of total damage to the car. The loss of income
is about Rs.1,00,000/-. Thus, Respondent/original
Claimant is entitled to the damage of Rs.4,00,000/-
including the price of the car. According to the
Respondent /original Claimant all the Respondents
including the present Appellant are liable to pay the
compensation jointly and severally.
b) Original Respondent No.1/owner of the tractor
failed to appear and contest the claim petition.
Respondent No.2/driver of the tractor also failed to
contest the claim petition.
c) Original Respondent No.3/Insurer of the tractor
aaa/-
4 FA 329.2007+CA.odt
has strongly resisted the claim petition by filing written
statement. It has been contended that the driver of the
car is solely responsible for the accident and the driver
of the tractor is not responsible for the accident. It has
also been contended that the tractor attached to the
trolley was used for commercial purpose and as such,
there has been breach of the specified conditions of the
policy.
d) The Oriental Insurance Company Ltd has also
strongly resisted the claim petition by filing written
statement. It has been contented that the driver of the
car was not having valid and effective driving licence to
drive the car and as such, there has been breach of
policy conditions. It has been contended that the
accident occurred because of the fault of the car driver
and as such, the Claimant is not entitled to claim the
damages.
e) Original Claimant has adduced the evidence in
support of his contentions. The Respondents including
aaa/-
5 FA 329.2007+CA.odt
the present Appellant have not adduced any evidence.
The learned Chairman of the Motor Accident Claims
Tribunal, Osmanabad vide its impugned judgment and
award dated 27th December, 2006 in MACP No.130 of
1996 partly allowed the claim petition and thereby
directed the original Respondent Nos.1 to 3 to pay half of
the amount of damages whereas the Oriental Insurance
Co Ltd., is directed to pay remaining half of the amount
of damages. Respondent No.3/Insurer of the tractor
further held to be entitled to recover from original
Respondent No.1 the amount required to be paid to the
Claimant/Petitioner. Hence, this appeal.
3. The learned counsel for the appellant submits
that, the Tribunal has erroneously recorded the finding
to issue no.2 and held that there is breach of the policy
conditions in respect of the tractor by its owner.
Learned counsel submits that, the respondent-insurer
has raised a specific plea that vehicle tractor involved in
the accident was being used for the commercial purpose
at the relevant time and as such, there has been breach
aaa/-
6 FA 329.2007+CA.odt
of the specified conditions of the policy, however,
respondent National Insurance Company Ltd., has not
adduced any evidence to discharge the said burden.
4. This Court in FA No.476/2004 with FA 700/2004
arises out of one and the same accident, held that
respondent National Insurance Company-insurer has
failed to prove the said defence by adducing cogent and
sufficient evidence and accordingly saddled the liability
on the respondent-insurer alongwith the owner of the
tractor jointly and severally to pay compensation by
setting aside the order passed by the Tribunal to the
extent of directing the National Insurance Company
Ltd., to pay the compensation and recover the same
from the owner of the tractor.
5. Learned counsel for respondent-insurer submits
that the appellant-owner has specifically pleaded in his
written statement that on the date of accident, the
tractor was being used for the purpose of carrying out
material used for construction of bridge undertaken by
aaa/-
7 FA 329.2007+CA.odt
the appellant-tractor owner. Learned counsel submits
that, the respondent-insurer can discharge the burden
of proving its defence either on the basis of evidence
adduced by the insurer or on the basis of the evidence
adduced by other parties.
In the instant case, the appellant-owner since
taken a specific plea in his written statement about the
commercial use of the vehicle tractor, the respondent-
insurer has sufficiently discharged its burden of proving
the defence. The learned Member of the Tribunal has
therefore, rightly directed the respondent-insurer to pay
the amount under award passed against the appellant-
owner and recover the same from him. There is no
substance in the appeal and the appeal is thus liable to
be dismissed.
6. I have also heard the learned counsel for
respondent no.4.
7. On perusal of the judgment and order passed in
FA No.476/2004 with FA 700/2004, I find that this
aaa/-
8 FA 329.2007+CA.odt
Court has allowed the said appeal with the specific
observations that respondent National Insurance
Company has failed to substantiate its defence. This
Court has further held that respondent-National
Insurance Company has failed to discharge the burden
of proving its defence and as such, respondent-insurer
is liable to pay the compensation jointly and severally
alongwith owner of the tractor. Respondent-insurer has
not preferred any appeal against the judgment and
award passed by the tribunal. Though, the appellant-
owner has taken a plea in the written statement that the
tractor was being used for certain purpose on that day,
same is not sufficient for the respondent-insurer to
discharge the burden of proving its defence. This court
in the aforesaid group of appeals has recorded the
finding that the burden was on the insurance company
to prove the said defence by adducing cogent and
positive evidence therefor. In view of the same, the
impugned judgment and award passed by the tribunal
requires modification by setting aside the order directing
the respondent-National insurance company to pay the
aaa/-
9 FA 329.2007+CA.odt
compensation and then recover from the appellant-
owner of the tractor. Consequently, finding recorded by
the tribunal to issue no.2 is also set aside to the extent
that the Tribunal held that there is breach of the policy
conditions in respect of the tractor involved in the
accident. In view of the evidence lead by the parties
before the Tribunal and in the light of the judgment
delivered in the aforesaid First Appeal by this Court, I
hold that the appellant/owner of the tractor and
respondent National Insurance Company are jointly and
severally liable to pay the compensation as determined
by the Tribunal. It further appears from the evidence
that it has only stated in the written statement that
tractor was proceeding towards the construction site
and it has not been specifically pleaded in the written
statement that said tractor involved in the accident was
being used for commercial purpose.
8. So far as quantum of the compensation is
concerned, learned counsel for the appellant-owner has
not made any submission in this regard. Hence,
aaa/-
10 FA 329.2007+CA.odt
following order.
O R D E R
1. Appeal is hereby partly allowed. No costs.
2. The judgment and award passed by the Chairman, Motor Accident Claims Tribunal, Osmanabad dated 27.12.2006 in MACP No.130/1996 is hereby quashed and set aside to the extent that respondent no.3 insurer "shall be entitled to recover the compensation amount from respondent no.1-insured, the amount required to be paid by it to the claimant/petitioner."
3. Award be drawn up as per the above modifications.
4. If any amount is deposited by the appellant-owner of the Tractor before this Court, the same shall be refunded to the appellant-owner of the tractor.
5. Appeal is accordingly disposed of. Pending civil application, if any, also stand disposed of.
( V.K. JADHAV, J. )
aaa/- ....
aaa/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!