Citation : 2021 Latest Caselaw 15316 Bom
Judgement Date : 26 October, 2021
Judgment
fa711 & 717.09 35
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH, NAGPUR
FIRST APPEAL NO.711 OF 2009
AND
FIRST APPEAL NO.717 OF 2009
FIRST APPEAL NO.711 OF 2009
The New India Assurance Company Limited,
Through its Divisional Manager, Walcut Compound,
Amravati, presently through its Chief Regional
Manager, 4th Floor, Dr.Ambedkar Bhawan, M.E.C.L.
Premises, Seminary Hills, Nagpur. ..... Appellant.
:: V E R S U S ::
1. Pandurang s/o Vithobaji Samrutwar, aged
about 45 years, resident of Takli (Vrindawan),
Taluka Kelapur, district Yavatmal.
2. Dilip s/o Rajaramji Nagrale, aged major,
resident of ward No.5, Ralegaon, district
Yavatmal. ..... Respondents.
===================================
Ms Anita Mategaonkar, Counsel for the Appellant.
Shri Bharat Vora, Counsel for Respondent No.1.
===================================
FIRST APPEAL NO.717 OF 2009
The New India Assurance Company Limited, through its
Divisional Manager, Walcut Compound, Amravati,
presently through its Chief Regional Manager,
4th Floor, Dr.Ambedkar Bhawan, M.E.C.L. Premises,
Seminary Hills, Nagpur. ..... Appellant.
.....2/-
::: Uploaded on - 28/10/2021 ::: Downloaded on - 28/10/2021 22:46:34 :::
Judgment
fa711 & 717.09 35
2
:: V E R S U S ::
1. Shankar s/o Ganpat Buddewar, aged about
45 years, resident of Takli (Vrindawan),
Tahsil Kelapur, district Yavatmal.
2. Dilip s/o Rajaramji Nagrale, aged major,
resident of ward No.5, Ralegaon, district
Yavatmal. ..... Respondents.
===================================
Ms Anita Mategaonkar, Counsel for the Appellant.
Shri Bharat Vora, Counsel for Respondent No.1.
===================================
CORAM : V.M.DESHPANDE, J.
DATE : OCTOBER 26, 2021 COMMON JUDGMENT
1. These two appeals arise out of same accident that took
place on 23.4.2002 at about 1:15 a.m. on Kalamb Wardha Road
within jurisdiction of Kalamb Police Station. Respondent No.1 in
these two appeals suffered injuries in the said accident. Along
with them, a co-passenger by name Shobha w/o Mohan
Badadewar lost her life. The said accident gives rise to three
different claim petitions under the Motor Accident Claims Tribunal
at Yavatmal (hereinafter referred to as, "the Tribunal" for the sake
of brevity). Husband of the deceased Mohan filed a claim petition
.....3/-
Judgment
fa711 & 717.09 35
along with his a minor son and it was registered as Claim Petition
No.227/2002; respondent No.1 Pandurang, the injured, in First
Appeal No.711/2009, filed a claim petition and it was registered as
Claim Petition No.42/2003, and respondent No.1 Shankar, the
injured, in First Appeal No.717/2009, filed a claim petition and it
was registered as Claim Petition No.43/2003. These three claim
petitions came to be decided by learned Chairman of the Tribunal
by common judgment on 7.11.2008. All three claim petitions
came to be partly allowed.
2. Being aggrieved by the common judgment, the
appellant/The New India Assurance Company Limited (for short,
"the Insurance Company") filed these two appeals. By filing First
Appeal No.711/2009, the Insurance Company is challenging the
judgment and award in Claim Petition No.42/2003, whereas by
filing First Appeal No.717/2009, the Insurance Company is
challenging the judgment and award in Claim Petition
No.43/2003.
3. Since appeals arise out of the same accident and arise
.....4/-
Judgment
fa711 & 717.09 35
out of the same common judgment, these appeals were heard
simultaneously and they are decided by this common judgment.
4. I have heard learned counsel Ms Anita Mategaonkar
for the appellant/the Insurance Company and learned counsel Shri
Bharat Vora for respondent No.1, who will be referred to as
claimants in this common judgment. Both learned counsel
vehemently made their respective submissions to support their
briefs. With their able assistance, I have gone through the
impugned judgment and award.
5. It is contention of learned counsel for the Insurance
Company that the Insurance Company ought to have been
absolved by the Tribunal because of breach of policy inasmuch as
according to the Insurance Company, passengers travelling in ill-
fated jeep were passengers for fare. It is also another contention of
learned counsel that there were passengers exceeding 10 in
numbers, that is also another breach. Learned counsel, therefore,
submitted that the Tribunal ought not to have granted
compensation to injured persons.
.....5/-
Judgment
fa711 & 717.09 35
6. Per contra, learned counsel for claimants supported
the judgment and reasoning supplemented by learned Chairman of
the Tribunal and he prayed for dismissal of appeals.
7. It is not in dispute that on 23.4.2002 an accident took
place near Kalamb Wardha Road at around 1:15 a.m.. It is also not
in dispute that in the said accident one Shobha lost her life. It is
also not in dispute that injured persons were travelling in ill-fated
jeep having registration No.MH-29/F/352 and it was rashly driven
by Vinod Madhukar Amate who is not respondent in these appeals.
8. According to injured Pandurang, he sustained
fractures below and above right eye and he was brought initially to
the Government Medical College at Yavatmal and, thereafter, he
was referred to CHMS Hospital at Nagpur and he was injured
patient for about 20-21 days. Referral letter issued by the
Government Medical College at Yavatmal is at Exhibit-51 and
discharge summary issued by CHMS Hospital at Nagpur is at
Exhibit-52. Pandurang, also filed discharge card issued by
Dr.Salpekar and the said is at Exhibit-53 which indicates that he
.....6/-
Judgment
fa711 & 717.09 35
was admitted in private hospital for urinal problem and advised for
operation. It is not in dispute at all before this Court that
Pandurang sustained depressed fracture to zygoma right side,
depressed fracture to face, multiple fractures to chest ribs, right
scapula with long contusion and other various injuries. Pandurang
claimed that he suffered 42% permanent disability. For the said,
he produced on record disability certificate of Dr.Dabhere.
Learned Chairman of the Tribunal noticed that extent of disability
is not proved conclusively because of non-examination of the said
doctor. However, learned Chairman of the Tribunal recorded a
finding that Pandurang suffered disability to the extent of 30% in
view of discharge card issued by the Government Hospital at
Yavatmal. I see no reason not to concur with reasoning given by
learned Chairman of the Tribunal. Further, even before this Court
it was not at all challenged that Pandurang did not suffer fracture
injuries.
9. According to injured Shankar, he sustained fracture to
ribs and head injuries. He was admitted in the Government
.....7/-
Judgment
fa711 & 717.09 35
Medical College at Yavatmal for two days. His discharge card
(Exhibit-56) issued by the Government Medical College at
Yavatmal confirmed evidence of Shankar that he sustained head
injuries. Shankar has also produced permanent disability
certificate issued by Dr.Dabhere showing that he suffered 26%
permanent disability. However, the said doctor is not examined.
Learned Chairman of the Tribunal found that evidence was not
seriously challenged at all when he was cross-examined in respect
of injuries coupled with the fact that discharge certificate (Exhibit-
56) shows that Shankar suffered head injuries. No different view
can be taken than the view taken by learned Chairman of the
Tribunal insofar as Shankar is concerned that he has suffered 10%
disability.
10. It is also not in dispute that injured Pandurang and
Shankar are agriculturists by their profession and at the time of the
accident their age was 45 years. According to injured Pandurang,
he was earning Rs.7000/- per month. No documentary evidence
was produced before Court below to substantiate the said claim.
.....8/-
Judgment
fa711 & 717.09 35
However, in his cross-examination it is brought on record that he
owns a land though dry crop land. In this view of the matter, no
exception can be taken to finding recorded by learned Chairman of
the Tribunal that annual income of Pandurang must be at
Rs.15000/- per month.
11. Similarly, learned Chairman of the Tribunal also
reached to conclusion that early income of injured Shankar must
be at Rs.15000/- per month and I see no reason to take a different
view after going through the entire record.
12. Learned Chairman of the Tribunal, looking to age 45
years of injured Pandurang and injured Shankar, applied multiplier
of 15. In my view, no exception can be taken to that finding also
in view of law laid down by the Honourable Apex Court in the case
of Smt.Sarla Verma and ors vs. Delhi Transport Corporation and
anr reported at AIR 2009 (Vol.96) SC 3104.
13. Now, coming to contention put forth by the Insurance
Company that there was a breach of policy, it is not in dispute that
on the day of the accident motor vehicle i.e. Mahindra and
.....9/-
Judgment
fa711 & 717.09 35
Mahindra Jeep having registration No.MH-29/F/352 was duly
insured with the Insurance Company. Exhibit-38, Insurance Policy
shows that it was for 9+1 passengers. According to the Insurance
Company, more than 15 passengers were travelling in the Jeep
and, therefore, there is a breach of conditions of the policy.
Another contention of the Insurance Company is that injured
persons were passengers for fare. In view of these two specific
contentions, burden was on the Insurance Company to prove that
there were more than 10 passengers in the ill-fated Jeep at the
time of the accident and injured persons boarded on the said Jeep
as passengers for fare. Surprisingly, nobody on behalf of the
Insurance Company entered into witness box to substantiate its
claim. Further, cross-examinations of injured persons show that
nothing could be brought on record to show that there were more
passengers than the limit as stated in the Insurance Policy.
Evidences of injured persons specifically state that they did not pay
any fare. Further, in the impugned judgment, learned Chairman of
the Tribunal recorded finding that Insurance Policy (Exhibit-38)
clearly indicates that extra premium of Rs.500/- was paid to cover
.....10/-
Judgment
fa711 & 717.09 35
risk of 10 unnamed passengers. Nothing could be pointed out
before this Court to challenge the said finding.
14. Evidences injured Pandurang and Shankar show that
they were to attend engagement ceremony of nephew of
Pandurang who is also related to deceased Shobha and they did
not pay any amount as fare. In view of this, there is no other
option than to reject the contention raised by the Insurance
Company and accordingly the contention in that behalf made on
behalf of the Insurance Company stands rejected.
15. Insofar as quantum is concerned, there is no challenge
by the Insurance Company. Similarly, there is no cross appeal filed
by claimants/injured that less compensation was given to them.
Resultantly, I pass following order:
ORDER
(1) First Appeal Nos.711/2009 and First Appeal No.717/2009
stand dismissed.
(2) Judgment and award dated 7.11.2008 passed by learned
.....11/-
Judgment
fa711 & 717.09 35
Chairman , Motor Accident Claims, Tribunal, Yavatmal in Claim
Petition Nos.42 and 43/2003 is hereby confirmed.
(3) Respondent No.1, Pandurang s/o Vithobaji Samrutwar, in First
Appeal No.711/2009, and respondent No.1, Shankar s/o Ganpat
Buddewar, in First Appeal No.717/2009, are entitled to withdraw
amount along with accrued interest which is deposited in the
Motor Accident Claims Tribunal at Yavatmal.
Both first appeals stand disposed of accordingly. No
costs.
JUDGE
!! BRW !!
...../-
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!