Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prabha W/O Narayan Sonawane And Ors vs Icici Lombard Insurance, Icici Lombard ...
2025 Latest Caselaw 1292 Bom

Citation : 2025 Latest Caselaw 1292 Bom
Judgement Date : 8 January, 2025

Bombay High Court

Prabha W/O Narayan Sonawane And Ors vs Icici Lombard Insurance, Icici Lombard ... on 8 January, 2025

2025:BHC-AUG:2085


                                       1                  934 Judgment in fa 855-22

                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               BENCH AT AURANGABAD

                               FIRST APPEAL NO.855 OF 2022

            1.      Prabha w/o Narayan Sonawane,
                    Age : 43 years, Occu.: Household

            2.      Sandeep s/o Narayan Sonawane,
                    Age : 21 years,Occu.: Education

            3.      Komal d/o Narayan Sonawane,
                    Age ; 19 years, Occu.: Household,

                    All R/o.: Bhorkheda, Tq. Bhokardan,
                    District : Jalna                    ...    APPELLANTS
                                                         (Orig. Applicants)

                    VERSUS

            1.      ICICI Lombard Insurance,
                    ICICI Lombard House, 414,
                    Veer Savarkar Marg,
                    Near Sinddhi Vinayak Temple'
                    Prabhadevi, Mumbai- 400025

            2.      Amol s/o Eknath Kale,
                    Age : Major, Occu. Private Service,
                    R/o.: Shivana, Tq. Sillod,
                    District : Aurangabad

            3.      Narayan s/o Shrirang Sonawane,
                    Age : Major, Occu. Nil
                    R/o.: Bhorkheda, Tq. Bhokardan,
                    District : Jalna                       ...       RESPONDENTS
                                                                 (Ori. Respondents)
                                            ....
            Mr. Sandeep N. Lute, Advocate for the Appellants
            Mr. Omprakash V. Waghmare, Advocate for Respondent Nos.2 & 3
                                            ....
                         2                   934 Judgment in fa 855-22

                      CORAM : SANJAY A. DESHMUKH, J.
                      DATED : 08/01/2025.


ORAL JUDGMENT :

1. This appeal is preferred against judgment and award passed

by the learned Member, Motor Accident Claim Tribunal,

Aurangabad (hereinafter referred to as 'the Tribunal') in M.A.C.P.

No.408 of 2016, dated 13/12/2021.

2. Claim :

i) Sagar Sonwane, 21 years old, son of appellant No.1/

applicant No.1 was a pillion rider travelling by the motorcycle

bearing registration No. MH-21 AY-6615, which was owned by

respondent No.3. Respondent No.2 was riding that motorcycle in a

rash and negligent manner. While overtaking, he collided with

another motorcycle bearing registration No. MH-20-DH-2510. The

rider of that motorcycle died on the spot. Sagar sustained serious

injuries. He was admitted in A.I.M.S. hospital, Aurangabad in ICU

from 15/01/2016 to 25/02/2016. Thereafter, he was shifted to

Government Hospital, Aurangbad. However, on 01/03/2016

during treatment, he succumbed to the injuries.

3 934 Judgment in fa 855-22

ii) A crime No.19 of 2016 came to be registered against

respondent No.2. A post-mortem was conducted and the dead body

of Sagar was handed over to his parents.

iii) According to the applicants / claimants Sagar was doing

a private job at Sainath Krushi Seva Kendra and earning

Rs.7,000/- per month.

iv) The appellant No.2 is brother and appellant No.3 is

sister of Sagar. The appellants / claimants were depending on his

income of salary. They prayed for compensation of Rs.14,52,000/-.

3. Respondent No.1- Insurance company strongly opposed the

claim and denied the material contentions raised in the appeal. It

is contended that respondent No.3, who is the owner of the

motorcycle had committed breach of conditions of the insurance

policy of motorcycle . The motorcycle was driven by deceased

Sagar. Therefore, the appellants are not entitled for compensation

as the policy is third party policy. It is prayed for dismissal of the

appeal.

4. Respondent Nos.2 and 3 the driver and owner of offending

motorcycle also opposed and denied the claim. They submitted

that the said motorcycle was insured with respondent No.1. It is 4 934 Judgment in fa 855-22

lastly contended that respondent No.1 - Insurance company is

liable to pay the compensation to the appellants.

5. The learned Tribunal held that negligence of rider of

motorcycle is not proved and the claim application was dismissed.

6. The learned counsel for the appellants submitted that there is

sufficient evidence on record to prove the occurrence of accident,

however, it was not properly appreciated by the learned Tribunal.

He further pointed out that the judgment in Motor Accident Claim

Petition No.202 of 2016 dated 09/08/2018 decided by the same

learned Tribunal but by different presiding officer, in which the

claim of the dependents of another motorcycle rider, who died in

the same accident, was allowed and awarded with compensation of

Rs.8,77,450/-. He submitted that the appellants' evidences were

not properly appreciated by the Tribunal. The reasons and findings

of the learned Tribunal are not legal and correct. He lastly,

submitted to allow the appeal, set aside the impugned judgment

and award by awarding compensation.

7. The learned counsel Mr. Omprakash Waghmare for

respondent Nos.2 and 3 strongly opposed the appeal. He 5 934 Judgment in fa 855-22

submitted that reasons and findings of the Tribunal are legal and

correct and it does not require interference. He submitted to

dismiss the appeal being devoid of merits.

8. Following points emerged for consideration:

i) Was it proved by the appellants / claimants that Sagar died in the vehicular accident and they were dependent on his income ?

ii) Are the impugned judgment and award illegal, incorrect and requires interference ?

9. The learned Tribunal held in para 38 of impugned judgment

that there is no evidence of rashness and negligence of rider of

motor cycle. The accident is not proved. The negligence need not

be proved.

10. Such cases are to be decided summarily on preponderance of

probabilities and strict proof is not necessary. The rider of the

motorcycle is prosecuted for rash and negligent driving of it by

which Sagar was travelling as pillion rider. Appellant (AW-1)

deposed mostly as per the pleading of appellants her evidence is

not shaken in the cross-examination. The accident report Exhibit-

51, spot panchanama Exhibit-52, post-mortem report Exhibit-57 6 934 Judgment in fa 855-22

and inquest Exhibit-56 which are not disputed by the respondents,

it is proved that said vehicular accident was occurred and Sagar

died due to the injuries suffered by it. No eye witness is necessary

for proving it. However, Insurance company failed to prove that

Sagar was riding that motorcycle and therefore Insurance company

is not liable to pay compensation as there is breach of the

conditions of insurance policy of the offending motorcycle. The

learned Tribunal erred in holding that there is no evidence about

rashness and negligence on the part of the rider of the motorcycle

by which Sagar was travelling as a pillion rider when rider

respondent No.1 is prosecuted for rash and negligent driving.

There is no any independent evidence to hold that Sagar was riding

that motorcycle and hence the appellants are not entitled for the

compensation. The appellants' evidence is not disproved by

respondent No.1 - insurance company failed to prove the said

defence.

11. As far as driving license of respondent No.2 is concerned, it is

proved by the evidence of respondent No.1 that he was having light

motor vehicle licence only. It means he was able to drive vehicle. It

is not necessary that there shall be license to drive the motorcycle

of particular type in each case as per law laid down by the 7 934 Judgment in fa 855-22

Honourable Supreme Court S. Iyyapan Vs. United India

Insurance Company Limited and another, reported in, (2013) 7

SCC 62 and National Insurance Company Limited Vs. Swaran

Singh and others, reported in, AIR 2004 SC 1531. Hence,

evidence of the respondent No.1 is not helpful to it in this regard.

Further, the claim of parents of rider of the another motorcyle is

allowed by the Tribunal in MACP No.202 of 2026 by judgment and

award dated 9th August, 2018.

12. The learned counsel for the appellants submitted that though

it is case of composite negligence, the responsibility of respondent

No.1 - insurance company cannot be denied in view of the

judgment of this Court in the case of HDEC CHUBB General

Insurance Co. Ltd. Vs. Sau. Archana w/o. Suhas Dandawate &

Ors., reported in, 2024(1) ALL MR 184, in which this Court has

held as under:-

"The liability in the case of composite negligence, normally should not be apportioned, as both the wrongdoers are jointly and severally liable for the whole loss. It is the choice of the petitioner either to claim compensation from both the tort feasors or any of them. Thus, the tentativeness for the purpose of contribution between two joint tort 8 934 Judgment in fa 855-22

feasors do not at all affect the right of the petitioner to recover the full damages."

13. Considering the matter before this Court and after re-

appreciation of entire evidence, this Court is of the view that the

insurance company is liable to pay the compensation to the

claimants jointly and severally in view of the valid insurance policy.

The breach of the policy condition is not proved by it. The learned

Tribunal erred in this regard and wrongly rejected the claim of the

claimants.

14. The dependency of the appellants is proved. His income as

deposed by applicant No.1- Prabha (AW-1) and Ajay Patni (PW-4) is

proved that deceased Sagar was earning Rs.7,000/- per month and

all the appellants were depending upon his income. It is not

disproved that the appellants are dependents and therefore, they

are certainly entitled for compensation.

15. The salary of deceased Sagar was of Rs.7,000/- per month is

proved from the evidence of witness Shubham Raut (AW-2). The

Sagar was of 21 years old and unmarried. Therefore, the half of his

monthly income is to be deducted towards his personal expenses.

After deducting half of his monthly income towards his personal 9 934 Judgment in fa 855-22

expenses i.e. Rs.3,500 X 12, the yearly income of the deceased

Sagar comes to Rs.42,000/-. The relevant multiplier of 17 is

applicable to the case of the appellants. After applying multiplier of

17 to the annual income of Rs.42,000/-, the loss of earning of

deceased Sagar comes to Rs.7,14,000/-. In addition to it, the

appellants are entitled for Rs.10,000/- for fetching the dead body to

their house and for funeral expenses. They are also entitled for

Rs.2000/- for loss of property and Rs.50,000/- for loss of love and

affection and company.

16. From the evidence of Ajay Patni (CW-4) who works as an

Accountant at A.I.M.S. Hospital, Aurangabad, it is proved that

hospital bill of treatment of deceased Sagar was of Rs.1,78,000/-,

which was paid by the applicants. From evidence of Pawansing

Rajput (CW-5) it is proved that he has received medicine bill of

treatment of deceased Sagar of Rs.3,39,622/-. Thus, total amount

of medical bills and hospital bill of deceased Sagar is of

Rs.5,17,622/-. The appellants are entitled for it.

16. As per the precedential law of National Insurance Co. Ltd

vs Pranay Sethi and others, reported in AIR 2017 SC 5157, the

claimants are entitled for 50% i.e. Rs.3,57,000/- amount out of the 10 934 Judgment in fa 855-22

compensation amount as loss of future prospectus. The appellants

are thus entitled for total amount of compensation of

Rs.16,50,622/-.

18. For the reasons discussed above, the evidence of respondent

No.1 and the argument of learned advocate for respondent Nos. 2 &

3 is not acceptable that claim application cannot be allowed as

discussed and held above on re-appreciation of entire evidence with

matter before this court, the reasons and findings in the impugned

judgment and award are certainly illegal and incorrect. It requires

interference and it deserves to be set aside. The impugned

judgment and award deserves to be set aside. The appeal deserves

to be allowed. The claim deserves to be allowed. Therefore, point

Nos.(i) and (ii) are answered in the affirmative. Hence, following

order.

ORDER

1. The appeal is allowed and the impugned judgment and award is set aside. The claim of appellants is allowed.

2. The appellants / claimants are entitled for compensation of Rs.16,50,622/- (Sixteen lakhs fifty thousand six hundred and twenty two only) with @ 9% p.a. interest from the date of filing of the appeal till realization of the entire amount.

11 934 Judgment in fa 855-22

3. Out of the said amount, Rs.2,00,000/- (Two lakhs) each be deposited in the fixed deposit in the name of appellant Nos.1 to 3 for five years only in any of the nationalized bank.

4. Rest of the amount be paid to the claimants accordingly.

5. The appellants / claimants are directed to pay deficit court fees on enhanced amount of compensation.

6. Record and Proceeding be sent back.

( SANJAY A. DESHMUKH, J. ) VS Maind/-

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter