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

Chandrakala Madhukar Mengawde ... vs New India Assurance Company Ltd. ...
2018 Latest Caselaw 457 Bom

Citation : 2018 Latest Caselaw 457 Bom
Judgement Date : 15 January, 2018

Bombay High Court
Chandrakala Madhukar Mengawde ... vs New India Assurance Company Ltd. ... on 15 January, 2018
Bench: M.S. Sonak
                                    (1)                     17- FA 1967 of 2013



       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  BENCH AT AURANGABAD

                        FIRST APPEAL NO. 1967 OF 2013


.     New India Assurance Company Ltd.
      Through its Divisional Manager,
      Adalat Road, Aurangabad.                           ..Appellant

                       VERSUS

1.    Chandrakala Madhukar Mengawde
      Age: 37 years, Occu.: Household.

2.    Pravin Madhukar Mengawade
      Age: 20 years, Occu.: Education.

3.    Priyanka Madhukar Mengawade
      Age: 17 years, Occu.: Education.
      Minor - U/G of No.1 Mother Chandrakala

4.    Gangubai Maruti Mengawde
      Age: 65 years, Occu.: Nil

      All R/o.Mengalwadi Rajapur,
      Tal.Shrigonda, District Ahmednagar.

5.    Vilas Baban Waghmare
      Age: 55 years, Occu.: Business,
      R/o.Deodaithan, Tal.Shrigonda,
      Dist.Ahmednagar.

6.    Balasaheb Devdas Gaikwad
      Age: 38 years, Occu.: Driver,
      R/o.Belwandi Bk., Tal.Shrigonda,
      Dist.Ahmednagar.                                  ..Respondents
  



     ::: Uploaded on - 20/01/2018           ::: Downloaded on - 21/01/2018 01:17:48 :::
                                      (2)                     17- FA 1967 of 2013



                               ...
         Advocate for Appellant : Mr.S.G.Chapalgaonkar
     Advocate for Respondent Nos.1 to 4 : Mr.S.L.Bhapkar  
                               ...
                              WITH 
                 CA/9392/2013 AND CA/4002/2017 
                               ...

                                     CORAM :  M.S.SONAK, J.

DATE : 15th JANUARY, 2018

ORAL JUDGMENT:-

1) Heard Mr.S.G.Chapalgaonkar learned counsel for the

appellant and Mr.S.L.Bhalekar learned counsel for the

respondents/claimants. By order dated 7.8.2013, this

Court had made it clear that the appeal itself will be

heard finally at the stage of admission. Accordingly,

record and proceedings were called for and at the request

of and with the consent of learned counsel for the

parties, the appeal is admitted and taken up for final

disposal.

2) Mr.Chapalgaonkar learned counsel for the appellant

has raised following two grounds in support of the

(3) 17- FA 1967 of 2013

appeal:-

a) That the driver of the offending vehicle

responsible for the accident was licenced only to

drive a non-transport vehicle. Since, the offending

vehicle has been admittedly to be founded to be a

transport vehicle, which the driver was never

authorized to drive, there is a fundamental breach of

the condition of the Insurance Policy.

Mr.Chapalgaonkar submits that in these circumstances,

the Motor Accident Claims Tribunal (MACT) erred in

foisting liability on the appellant Insurance

company.

b) That from the pleadings as well evidence on

record that deceased Madhukar was nothing but the

gratuitous passenger travelling in a goods Vehicle.

In terms of Section 147 of the Motor Vehicles Act,

1988 (said Act), there is absolutely no obligation

upon the Insurance Company, to assume liability

(4) 17- FA 1967 of 2013

towards any injury or demise to such a gratuitous

passenger. Even factually the Insurance Company did

not cover any liability towards any such gratuitous

passenger. Mr.Chapalgaonkar submits that this is a

additional reason as to why the Insurance Company,

who never have been held liable in the like cases.

In support of this proposition, Mr.Chapalgaonkar

relies upon New India Assurance Co.Ltd. Vs. Asha Rani

and others [(2003) 2 SCC, 223], NICU Vs. Rat and ors.

[(2009) 2 SCC, 75], National Insurance Co.Ltd. Vs.

Cholleti Bharatamma and others [(2008) 1 SCC, 423],

Oriental Insurance Co.Ltd. Vs. Devireddy Konda Reddy

and others [2003 2 SCC, 339] and United India

Insurance Company Vs. Suresh K.K. and another [(2008)

12 SCC 657].

3) Mr.S.L.Bhapkar learned counsel for the

respondents/claimants submits that the first ground

raised by Mr.Chapalgaonkar no longer holds good in the

(5) 17- FA 1967 of 2013

light the decision of the Hon'ble Supreme Court in the

case of Mukund Dewangan Vs. Oriental Insurance Company

Limited [(2017) SCC Online SC, 788]. He submits that

even otherwise, such ground stands negated by the

Hon'ble Supreme Court in the case of National Insurance

Company Ltd. Vs. Annappa Irappa Nesaria & Ors. [AIR 2008

SC 1418].

4) Mr.Bhapkar submits that in this case, the pleadings

as well as the evidence on record clearly indicates that

the deceased Madhukar was travellinig in the Goods

Vehicle alongwith his goods i.e. Milk Cans and therefore,

any liability towards the deceased was completely covered

in terms of the provisions of Section 147 of the Motor

Vehicles Act as amended in the year 1994. Mr.Bhapkar

submits that infact the factual position stands admitted

by the Insurance Company in its written statement and

therefore, the second ground urged in support of his

appeal neither arising nor is required to be decided in

(6) 17- FA 1967 of 2013

favour of the appellant Insurance Company. Mr.Bhapkar

points out that most of the decisions relied upon by the

appellants pertain to the position of Section 147 of the

said Act prior to its amendment in the year 1994. For

these reasons, Mr.Bhapkar submits that this appeal may be

dismissed.

5) So far as the first ground raised by

Mr.Chapalgaonkar is concerned, the same, stands answered

against the appellant in Mukund Dewangan (supra) and

Annappa Irappa Nesaria (supra). In both these cases, it

has been held that the Insurance Company cannot deny any

liability on the ground that driver, who was having

licence to drive Light Motor Vehicle was found to be

driving a transport vehicle without any additional

endorsement on the licence to drive such a vehicle. In

this case, there is absolutely no dispute that the driver

of the offending vehicle had a licence to drive Light

Motor Vehicle. Therefore, the sole ground that there was

(7) 17- FA 1967 of 2013

no additional endorsement made upon such licence to

entitle such driver to drive a transport vehicle, cannot

be a good ground for the Insurance Company to shirk its

liability to pay compensation. The first ground raised

by Mr.Chapalgaonkar on behalf of the appellants,

therefore, cannot be accepted.

6) So far as the second ground is concerned, it is

necessary to make reference to the pleadings. In the

Claim Petition, it is clearly stated that deceased

Madhukar, was travelling in a Goods Vehicle alongwith his

Milk Cans after delivery of milk. No doubt, there is

also a statement that Madhukar chose to travel in this

Goods Vehicle because driver of the Goods Vehicle was

known to him. The pleadings in such matters cannot be

construed pedantically. The essence of the pleadings is

the averment that the deceased Madhukar was travelling in

the Goods Vehicle alongwith his goods namely Milk Cans.

                                      (8)                    17- FA 1967 of 2013



7)    The   Insurance   Company   has   not   in   its   written

statement   construed   the   pleadings   pedantically.     The

Insurance Company may have denied the averments made in

the Claim Petition, however, the Insurance Company in its

written statement has gone on record to explain how it

has understood or construed the pleadings in the Claim

Petition. Relevant averments in this regard are

contained in paragraph No.14(a) of the Claim Petition. In

paragraph No.9 of the written statement, there is an

evasive denial. However, in paragraph No.11 of the

written statement of the Insurance Company, this is what

has been stated:-

"11] It is submitted that as per the petition and as per the Police papers deceased was travelling in the goods vehicle for Hire or reward and not in persuance of contract. The policy issued does not cover the risk of the deceased who was occupant in the vehicle and was sitting in the rear portion of the vehicle. It is not a case of applicants that deceased was travelling along with the goods, therefore, it is

(9) 17- FA 1967 of 2013

submitted that deceased was unauthorised passenger, even in the FIR it is stated that deceased was "Pravasi" as such this is a fundamental breach of terms and conditions of the policy committed by the owner of the goods vehicle, knowing well that passengers are not allowed in the goods vehicle, therefore, this opponant is not liable to pay any amount even under the No Fault liability, therefore, petition be dismissed against this opponant."

8) In the aforesaid circumstances, it does appear that

even the Insurance Company agrees that it was the case of

the claimants that the deceased Madhukar was travelling

in a Goods Vehicle for hire or reward. Further, there is

a statement to the effect that it was not the case of the

claimants that the deceased was travelling along with the

goods. This implies that if there are pleadings to the

effect that the deceased was travelling along with the

goods and further, if there is evidence to back the same,

the Insurance Company will have no reason to avoid

liability.

                                     ( 10 )                   17- FA 1967 of 2013




9)    If   the   Claim   Petition   is   perused,   there   is   very

clear assertion on the part of the claimants that the

deceased was travelling alongwith the goods. The

evidence on record, both oral as well as documentary,

establishes this fact. Even Police papers endorse this

position. There is really ample material on record which

establishes that the deceased was travelling along with

his Milk Cans after having delivered the Milk.

10) Taking into consideration the pleadings as well as

evidence on record, there is no reason to fault the view

taken by the Motor Accident Claims Tribunal to the effect

that Insurance Policy covers liability towards demise of

a person like Madhukar. This is because Madhukar was

travelling along with the goods at the time when he met

with fatal accident.

11) Section 147 of the Motor Vehicles Act, inter-alia,

( 11 ) 17- FA 1967 of 2013

provides that in order to comply with the requirements of

Chapter XI of the said Act, a Policy of Insurance must be

a Policy issued by a person, who is authorized insurer;

and insure a person or classes of a person specified in

the Policy to the extent specified in Sub-Section (2).

Such insurance has to be covered against any liability,

which may be incurred by such person in respect of death

or bodily injury to any person including owner of the

goods or his authorized representative carried in the

vehicle, or damage to any property of third party caused

by or arising out of the use of the vehicle in a public

place.

12) Taking into consideration the pleadings as well as

evidence on record, the liability in the present case has

arisen on account of death of the owner of the goods

carried in the vehicle. Accordingly, the plea based upon

the construction of Section 147 of the said Act cannot be

accepted.

( 12 ) 17- FA 1967 of 2013

13) In the case of Asha Rani (supra) at Paragraph No.12

of the said Judgment, it is noted that there was no

dispute in the batch of appeals when the cause of action

in each of the cases arose prior to coming into force the

1994 Amendment in the Motor Vehicles Act, 1988, and

therefore, the 1994 Amendment would have no bearing on

the matter.

14) In the present case, there is absolutely no dispute

that the cause of action has arisen after the 1994

Amendment, in which the crucial expression

".....including the owner of the goods or his authorized

representative carried in the vehicle....." came to be

introduced in Section 147(1)(b)(i) of the said Act.

15) In Asha Rani (supra), the Hon'ble Supreme Court has

held that the 1994 Amendment was not clarificatory in

nature and therefore, there was no question of giving it

( 13 ) 17- FA 1967 of 2013

any retrospective effect so as to cover cases where cause

of action arose prior to 1994 Amendment.

16) Therefore, the principle in Asha Rani (supra) is not

applicable to the facts of the present case in which the

cause of action has admittedly arisen after the 1994

Amendment.

17) Most of the other decisions relied upon by

Mr.Chapalgaonkar, learned counsel, follow the Asha Rani

(supra) principle and therefore, are distinguished on the

same ground as aforesaid. In addition, in Rattani

(supra), infact, it was admitted that there were no gift

articles in the vehicle concerned, and therefore, the

passengers were simply gratuitous passengers not

travelling in their capacity as owners of any goods.

18) In Cholleti Bharatamma (supra), the Insurance

Company was held liable in respect of only one of the

( 14 ) 17- FA 1967 of 2013

passenger, who was actually found to be travelling as

owner of the goods, but liability in respect of other

passengers, who were not so found, was not foisted upon

the Insurance Company, This document infact assists the

respondents than the appellant Insurance Company.

19) Devireddy Konda Reddy (supra), is relied upon the

Asha Rani (supra) principle and is therefore, required to

be distinguished on the same basis as Asha Rani (supra)

has been distinguished.

20) In Suresh K.K.(supra), deceased was a gratuitous

passenger and no goods were found to be carried in the

offending vehicle. On this factual ground, the decision

is clearly distinguishable.

21) Thus, both on facts as well as in law, it is not

possible to accept the two contentions raised by

Mr.Chapalgaonkar on behalf of the appellant.

( 15 ) 17- FA 1967 of 2013

22) Since, no other grounds were raised in support of

appeal and two grounds raised in support of the appeal

deserve no acceptance, this appeal is liable to be

dismissed and hence, hereby dismissed.

23) As the appeal is dismissed, interim order is

vacated.

24) In the facts and circumstances, there shall be no

order as to costs.

25) The respondent claimant Nos.1 to 4 are permitted to

withdraw the compensation amount deposited in this Court

after accounting for the amount already withdrawn by them

during pendency of this appeal. They are permitted to

withdraw interest, if any, that may have accrued on the

said amount.

( 16 ) 17- FA 1967 of 2013

26) From out of the withdrawn amount, Rs.60,000/- to be

paid to respondent No.4, Mrs.Gangubai Maruti Mengawde.

The balance amount to be paid to respondent Nos.1, 2 and

3 in equal proportion.

27) Civil Application for stay does not survive as the

appeal is disposed of.

[M.S.SONAK, J.] SPT/17- FA 1967 of 2013

 
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