Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

United India Insurance Co.Ltd vs Indubai Arjun Patil And Ors
2018 Latest Caselaw 26 Bom

Citation : 2018 Latest Caselaw 26 Bom
Judgement Date : 4 January, 2018

Bombay High Court
United India Insurance Co.Ltd vs Indubai Arjun Patil And Ors on 4 January, 2018
Bench: M.S. Sonak
                                    (1)                    203-FA 145 of 2001



       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  BENCH AT AURANGABAD

                       FIRST APPEAL NO.145 OF 2001
                                  WITH 
                    CIVIL APPLICATION NO.2442 OF 2001

The United India Insurance
Company Ltd., Through its
Divisional Office, Divisional
Manager, United Indian Insurance
Company, Aurangabad.                                ..Appellant

               Versus

1.    Indubai w/o. Arjun Patil
      Age: 27 yrs, Occu.: Household.

2.    Gorakh Arjun Patil
      Age: 10 yrs, Occu.: Education.

3.    Pravin Arjun Patil
      Age: 8 yrs., Occu.: Education.

4.    Kashinath Chindhu Patil
      Age: 60 yrs., Occu.: Nil

5.    Dwarkabai w/o. Kashinath Patil
      Age: 48 yrs., Occu.: Household

      Petitioners No.2 and 3 are
      minors through their natural
      guardian petitioner No.1 
      Indbai.

      All r/o.Sangmeshwar, Taluka
      Pachora, District Jalgaon.




     ::: Uploaded on - 10/01/2018          ::: Downloaded on - 11/01/2018 01:12:40 :::
                                      (2)                     203-FA 145 of 2001




6.     Himmat Dhudku Sonawane
       Age: 30 yrs., Occu.: Tractor Driver
       R/o.Balad, Taluka Pachora,
       District Jalgaon.

7.     Ananda Bhatu Patil
       Age: 45 yrs., Occu.: Tractor Owner,
       R/o.A.P.Dhanore,
       Taluka & Dist.Jalgaon.              ..Respondents


                               ...
            Advocate for Appellant : Mr.S.V.Kulkarni
     Advocate for Respondent Nos.1 to 3 & 5 : Mr.G.V.Wani 
        Advocate for Respondent No.7 : Mr.M.S.Deshmukh 
                               ...


                                     CORAM :  M.S.SONAK, J.

DATE : 4th JANUARY, 2018

ORAL JUDGMENT:-

1) Heard Mr.S.V.Kulkarni for the appellant. The

respondents, though served, neither present nor

represented. There is an endorsement on the memo of

appeal that the appeal stands abated as against the legal

representatives of respondent No.4 by order dated

12.10.2001.

                                      (3)                     203-FA 145 of 2001



2)    Rather   than   going   to   the   issue   as   to   whether   the

appeal can proceed as against remaining respondents or

not, Mr.S.V.Kulkarni was heard on merits of the appeal.

3) The challenge in the appeal is to the Judgment and

Award dated 19.8.2000 made by the Motor Accident Claims

Tribunal, Jalgaon, in Claim Petition No.363 of 1997.

Operative portion of the impugned award reads as

follows:-

"O R D E R i. The petition is partly allowed.

ii. The respondent No.1 to 3 are jointly and severally liable to pay the amount of Rs.1,13,100/- (Rupees one lakh thirteen thousand ono hundred only) Rupees 1,63,100/- including of the amount of Rs.50,000/- on no fault basis) to petitioner alongwith interest at the rate of 12 p.c.p.a. from the date of registration of petition till realisation.

iii. Respondent No.1 to 3 should bear their own

(4) 203-FA 145 of 2001

costs and proportionate costs of the petitioners.

iv. After recovery of the amount, to each of the petitioner No.4 & 5 an amount of Rs.10,000/- should be given by crossed account payee cheque, and an amount of Rs.25,000/- should be given to the petitioner No.1 Indubai by crossed account payee cheque,, and the remaining amount should be divided equally amongst petitioner Nos.2 and 3 and their shares should be invested in fixed deposits in Central Bank of India, Jalgaon for a period till they attain majority, and the petitioner No.1 Indubai will be entitled to get the quarterly interest on the aid fixed deposit amounts of the minor petitioners.

     v.      Award be drawn up accordingly.


                                                    Sd/-
                                                 A.N.DHUME
                                          MEMBER,   MAC   TRIBUNAL
     19.8.2000                                    JALGAON."


        

4)    The   appellant   Insurance   Company   had   been   impleaded

as respondent No.3 in the Claim Petition. Aggrieved by

(5) 203-FA 145 of 2001

the impugned Award to the extent it imposes liability

upon the appellant, this appeal has been preferred.

Mr.S.V.Kulkarni, learned counsel for the appellant

submits that the Insurance Policy on the basis of which

the liability has been foisted upon the appellant was a

policy to cover risks arising to third parties. He

submits that the Insurance Policy does not cover any

liability arising out of death of the deceased, who was a

labourer travelling in a Tractor/Trailer. He submits

that since this aspect of the matter has not been

considered by the Tribunal, the impugned award to the

extent of foisting liability on the Insurance Company

warrants interference. He submits that the appellant

Insurance Company can have no grievance about liability

being foisted upon the owner and the driver of the

Tractor/Trailer, however, liability on the appellant

Insurance Company in terms of the policy taken of by the

owner was limited and did not extend to coverage of any

liability arising out of the death of Arjun Patil. For

(6) 203-FA 145 of 2001

this reason, Mr.S.V.Kulkarni submits that the impugned

order may be modified accordingly and the appellant

Insurance Company be exonerated from the liability

foisted upon it.

5) In the present case, the issues framed by the Motor

Accident Claims Tribunal reads as follows:-

"1. Do the petitioners prove that they are the only legal representatives of the deceased Gopichand @ Arjun Kashinath Patil ?

2. Do they further prove that said Gopichand died in an accident which occurred on 28.11.95 at about 5.30 p.m. on Nagardeola-Pimpalgaon road near the field of Janglu Mahajan, which was caused due to rash and negligent driving by respondent No.1 of the tractor and trolley, bearing No.MFR 1103 and MWD-8839 respectively which is owned by respondent No.2 and insured with respondent No.3. ?

3. Is there any contributory negligence ? If

(7) 203-FA 145 of 2001

yes, its effect on the claim ?

4. To what amount of compensation the petitioners are entitled to, from whom and in what proportion ?

5. What order ?"

6) Significantly, there was no issue framed as regards

the contention now raised by Mr.S.V.Kulkarni in appeal.

Accordingly, the record of proceedings were scanned to

see if such defence was ever raised by the appellant

Insurance Company in its written statement before the

Tribunal. On the perusal of the written statement, it is

seen that no such defence or contention was ever raised

by the appellant Insurance Company. For this reason,

there was no occasion to frame any issue of this nature.

7) On perusal of written statement, it is clear that

the only contention raised by the appellant Insurance

Company was that the deceased was himself negligent and

(8) 203-FA 145 of 2001

therefore, claimants are not entitled to claim any

compensation on account of demise of the deceased in the

accident involving the insured vehicle. Infact the

written statement admits the factum of the accident as

also the factum that the vehicle being covered under an

Insurance Policy issued by the appellant Insurance

Company. This is precise defence, which is reflected in

paragraph No.3 of the impugned award.

8) In so far as the issue of negligence of the deceased

is concerned, there is absolutely no evidence in support

of the same. Neither did the owner driver or the

Insurance Company led any evidence in the matter to prove

the aspect of negligence on the part of the deceased.

There is evidence on record on the basis of which the

Tribunal has rightly concluded that there was no

negligence, which can be attributed to the deceased.



9)    The   ground   now   sought   to   be   raised   by





                                      (9)                     203-FA 145 of 2001



Mr.S.V.Kulkarni in the course of this appeal is not pure

question of law. At the highest it is mixed question of

law and facts. In the absence of any such contention or

any such defence, the Tribunal cannot be faulted for not

framing such an issue. Besides, at this stage, it will

be quite harsh and unjust to permit the appellant

Insurance Company to raise such issue. The impugned

award was made in the year 2000. The deceased was a

young person. The claim is made on behalf of the widow,

children and the parents.

10) Accordingly, there is no case made out to interfere

into the impugned Judgment and Award.

11) The Appeal is therefore, disposed of with the

following order:-

ORDER

(I) The First Appeal No.145 of 2001 is dismissed.

( 10 ) 203-FA 145 of 2001

There shall be however, no order as to costs.

(II) As the First Appeal is dismissed, the Civil Application pending therein is also disposed of.

(III) In case any amount is deposited in this Court or before the Tribunal, the respondents/claimants shall be entitled to withdraw the same together with accrued interest thereon, unconditionally.

(IV) Registry to transmit the record and proceedings as well as an authenticated copy of this order to the concerned Motor Accident Claims Tribunal at Jalgaon, within a period of four weeks from today.

(V) Upon receipt of such record and proceedings and also authenticated copy of this order, the Motor Accident Claims Tribunal to issue notice to the respondents/claimants so as to facilitate them with disbursal of the deposited amount with accrued interest. This is necessary since none of the respondents/claimants have appeared in this Court either themselves or through their

( 11 ) 203-FA 145 of 2001

Advocate.

[M.S.SONAK, J.]

SPT/203-FA 145 of 2001

 
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 : MAIMS

 
 
Latestlaws Newsletter