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

Shaikh Akhil Shaikh Ajmer And Anr vs Shobhabai Sahebrao Waghchaure ...
2018 Latest Caselaw 620 Bom

Citation : 2018 Latest Caselaw 620 Bom
Judgement Date : 18 January, 2018

Bombay High Court
Shaikh Akhil Shaikh Ajmer And Anr vs Shobhabai Sahebrao Waghchaure ... on 18 January, 2018
Bench: M.S. Sonak
                                    (1)                    916-FA 127 of 2017 & anr.



       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  BENCH AT AURANGABAD

                     916 FIRST APPEAL NO. 127 OF 2017
                                  WITH 
                       CA/596/2017 IN FA/127/2017

1)    Shaikh Akhil Shaikh Ajmer
      Age: 28 years, Occu.: Driver,
      R/o.Pachod, Tq.Paithan,
      Dist.Aurangabad.

2)    Shaikh Kammu Shaikh Bhikan
      Age: Major, Occu.: Owner,

      Both R/o.Ekod Pachod, Tq. &
      Dist.Aurangabad.                              ..Appellants

                       VERSUS

1)    Shobhabai wd/o Sahebrao Waghchaure
      Age: 55 years, Occu.: Household,

2)    Manoj Sahebrao Waghchaure
      Age: 55 years, Occu.: Labour

3)    Sandip Sahebrao Waghchaure
      Age: 27 years, Occu.: Labour

      All R/o. Lane No.A-2/48, Gajanan
      Nagar, Garkheda, Aurangabad.

4)    New India Assurance Company Ltd.,
      Through Divisional Manager,
      Adalat Road, above Mahesh Auto,
      Aurangabad.                                   ..Respondents
                             ...




     ::: Uploaded on - 24/01/2018          ::: Downloaded on - 25/01/2018 01:23:39 :::
                                     (2)                     916-FA 127 of 2017 & anr.



        Advocate for Appellants : Mr.Satej S.Jadhav 
                                  (in FA No.127 of 2017) 
                                   and Mr.M.M.Ambhore 
                               (in FAST No.18170 of 2014)  
      Advocate for Respondent Nos.1 to 3/Claimants : 
            Mr.Rahul R. Karpe and Mr.Yogesh D. Kale  
     Advocate for Respondent No.4/Insurance Company : 
                      Mr.Mohit Deshmukh
                              ...
                             WITH
             FIRST APPEAL STAMP NO.18170 OF 2014
     WITH CA NO.11854 OF 2014 WITH CA NO.11855 OF 2014
                              ...

                                    CORAM :  M.S.SONAK, J.

DATE : 18th January, 2018

ORAL JUDGMENT:-

1) Heard Mr.Satej Jadhav learned counsel for the

appellants, Mr.Yogesh Kale learned counsel for the

respondent Nos.1 to 3 (claimants) and Mr.Mohit Deshmukh

learned counsel for respondent No.4 (Insurance Company)

in First Appeal No.127 of 2017.

2) Heard Mr.M.M.Ambhore learned counsel for the

appellant Insurance Company, Mr.Yogesh Kale learned

counsel for respondent Nos.1, 2 and 3 (claimants) and

Mr.Satej Jadhav learned counsel for respondent No.4

(3) 916-FA 127 of 2017 & anr.

(owner) in First Appeal Stamp No.18170 of 2014.

3) Although, First Appeal Stamp No.18170 of 2014 is not

on board, with the consent of the parties, the same is

taken on board, since, the learned counsel for the

parties are agreed that this appeal will not survive in

the light of the order, which is supposed to be made in

First Appeal No.127 of 2017.

4) First Appeal No.127 of 2017 has been instituted by

the owner of the offending vehicle primarily on two

grounds:-

(a) The exoneration of the Insurance Company.

(b) The quantum of compensation.

5) On 4.1.2018, this Court has made the following

order:-

"1) The learned counsel for the appellants relied upon the decision of the Hon'ble Supreme Court in

(4) 916-FA 127 of 2017 & anr.

the case of Nagashetty Vs. United India Insurance Co. Ltd. and others [AIR 2001 SC 3356] to submit that the person having licence to drive a Tractor is not disqualified from driving a Tractor with Trailer attached to it. He submits that the Insurance Company i.e. respondent No.4 cannot be absolved of the liability in the present case only on the ground that driver of the Tractor had no licence to specifically drive a Tractor with Trailer attached to it, though, there is no dispute that driver had a valid licence to drive a Tractor.

2) Taking into consideration aforesaid circumstances, issue fresh notice to respondent No.4, returnable on 18.1.2018 for final disposal of this appeal at the stage of admission. Place the matter in supplementary board.

3) Mr.Yogesh Shinde who holds for Mr.R.R.Karpe

and 3.

4) Since, the condition subject to which, interim relief was granted, has not been complied

(5) 916-FA 127 of 2017 & anr.

with by the appellants, it is clarified that the interim relief stands vacated and/or is no longer in operation.

sd/-

[M.S.SONAK, J.]"

6) The learned counsel for the appellants points out

that there are two further decisions in Sant Lal Vs.

Rajesh & Ors. [2017 (8) SCC 590] and Mukund Devangan Vs.

Oriental Insurance Co.Ltd. [2017 SCC Online SC 788],

which had taken the view that a person, who has licence

to drive a Tractor is not disqualified in driving a

Tractor with Trailer attached to it even though there may

have not beena formal endorsement on his licence to do

the same. In these two Judgments, the Hon'ble Apex Court

has held that it cannot be said that there is any

fundamental breach of the policy so as to exonerate the

Insurance Company.

7) Therefore, on the basis of the aforesaid decisions

of the Hon'ble Supreme Court, the impugned Award to the

(6) 916-FA 127 of 2017 & anr.

extend it exonerates the respondent No.4 from liability

is required to be interfered with. Accordingly, the

portion of the impugned award to the extent it exonerate

the Insurance Company is set aside. It is accordingly

declared that the respondent Nos.1, 2 and 3 in the Claim

Petition i.e. the owner, driver and the Insurance Company

are jointly and severally liable to pay the compensation

amount to the claimants.

8) So far as the quantum of compensation is concerned,

Mr.Satej Jadhav and Mr.Mohit Deshmukh learned counsel

submit that award under the heads of the consortium,

funeral expenses and loss of love and affection is

excessive and infact contrary to the law laid down by the

Constitution Bench of the Supreme Court in the case of

National Insurance Company Vs. Pranay Sethi and ors.

[2017 SCC Online SC 1270]. They submitted that as

against the head of loss of consortium maximum of

Rs.40,000/- may be granted, funeral expenses maximum

(7) 916-FA 127 of 2017 & anr.

amount of Rs.15,000/- could have been awarded. They

submit that no award has been made for love and

affection. Besides, they pointed out that the impugned

award has granted compensation of Rs.50,000/- each to the

claimants, which includes the wife of the deceased. They

pointed out that the wife of the deceased has been

granted compensation of Rs.1,00,000/- for loss of

consortium in addition to loss of love and affection.

Hence, they submit that it is a clear case of duplication

and therefore, constitutes error apparent on the face of

record.

9) Mr.Kale learned counsel for the claimants submits

that there is absolutely no bar to make an award towards

loss of love and affection. He submits that loss of love

and affection is distinct from loss of consortium and

therefore, there was no error in awarding compensation

towards love and affection. He points out the decision

of the Apex Court in case of Smt.Sarla Varma Vs. Delhi

(8) 916-FA 127 of 2017 & anr.

Transport Corporation [AIR 2009 SC 3104] for considering

the issue of compensation relating to loss of consortium

and funeral expenses. In view of the decision in the

aforesaid case, he submits that there is no case made out

to interfere in such compensation. Besides, no award has

been made towards loss of estate, even though Pranay

Sethi (supra) requires an award on this head. For all

these reasons, he submits that the appeal in so far as

quantum of compensation is concerned is liable to

dismissed.

10) Rival contentions now call for determination.

11) In the Judgment and award dated 11.1.2018 in First

Appeal No.1633 of 2017, this Court has already held that

compensation is due and payable towards loss of love and

affection. The reasoning in the said Judgment is

therefore, reiterated in the present Judgment and award.

However,   the   quantum     of   compensation   towards   loss   of





                                      (9)                     916-FA 127 of 2017 & anr.



love and affection will have to be restricted to

Rs.25,000/- each in favour of Manoj and Sandip, the two

sons of the deceased, since, the wife, Shobhabai has

already been awarded compensation towards loss of

consortium, which will include loss of love and

affection. There is no question in making further award

towards loss of love and affection in case of Shobhabai.

To that extent, the submissions made by Mr.Satej Jadhav

and Mr.Mohit Deshmukh are required to be upheld.

Therefore, under the head of loss of love and affection,

the compensation will have to be restricted to

Rs.50,000/-.

12) Similarly, applying the law laid down by the

Constitution Bench in Pranay Sethi (supra), the

compensation towards loss of consortium will have to be

reduced from Rs.1,00,000/- to Rs.40,000/- and towards

funeral expenses from Rs.25,000/- to Rs.15,000/-.

However, as contended by Mr.Kale learned counsel, to this

( 10 ) 916-FA 127 of 2017 & anr.

amount, further amount of Rs.15,000/- will have to be

added towards loss of estate.

13) On this basis, the compensation comes to

Rs.3,44,028/-, which can be rounded up to Rs.3,50,000/-.

14) The First Appeal No.127 of 2017 will therefore, have

to be partly allowed. In the first place, it is held

that the Insurance Company i.e. respondent No.4 here is

also jointly and severally liable to pay compensation to

respondents/claimants. The compensation amount is

however, determined as Rs.3,50,000/- in place of the

determination of Rs.4,99,028/- made by the Tribunal. The

rest part of the impugned award to remain undisturbed.

15) The First Appeal Stamp No.18170 of 2014 had only

questioned the award in so far as no fault liability is

concerned. In view of the aforesaid circumstances, the

said Appeal will not survive and the same is also

disposed of.

( 11 ) 916-FA 127 of 2017 & anr.

16) The First Appeal No.127 of 2017, First Appeal Stamp

No.18170 of 2014 and the Civil Applications therein, are

disposed of in the aforesaid terms.

17) There shall be no order as to costs.

18) The respondents/claimants are permitted to withdraw

the amount deposited by the Insurance Company in First

Appeal Stamp No.18170 of 2014 together with interest

accrued thereon.

19) The Registry to accordingly do the needful in the

matter.

20) The appellants in First Appeal No.127 of 2017 are

permitted to withdraw the statutory deposit of

Rs.25,000/- made by them in this appeal.

21) The Insurance Company is directed to deposit the

( 12 ) 916-FA 127 of 2017 & anr.

compensation amount in terms of the impugned award as

modified in this Judgment and award, in this Court,

within a period of four weeks from today with due

intimation to the learned counsel appearing for the

respondents/claimants. The respondents/claimants shall

then be entitled to withdraw the said amount from the

Registry.

[M.S.SONAK, J.] SPT/916-FA 127 of 2017 & anr.

 
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