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

The New India Assurance Co. Ltd vs Mrs. Dolly Satish Gandhi
2025 Latest Caselaw 3534 Bom

Citation : 2025 Latest Caselaw 3534 Bom
Judgement Date : 28 March, 2025

Bombay High Court

The New India Assurance Co. Ltd vs Mrs. Dolly Satish Gandhi on 28 March, 2025

Author: A.S. Chandurkar
Bench: A.S. Chandurkar, Milind N. Jadhav
2025:BHC-AS:14458-FB



                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                               CIVIL APPELLATE JURISDICTION

                                       FIRST APPEAL NO.1344 OF 2014
            The New India Assurance Co. Ltd.,                ]
            Sakinaka, Mumbai                                 ] .. Appellant-Original Insurer
                     Versus
            1. Mrs. Dolly Satish Gandhi                      ] .. Respondent-Org. Applicant
            2. Mr. Janeshwar V. Pujari                       ] .. Respondent-Org. Applicant & Opp. Party


            Mr. Deelip R. Mahadik with Mr. Devendra Joshi, Advocate for the
            Appellant-Original Insurer.
            Mr. T.J. Mendon with Mr. T.R. Kale, Mr. Deepak S. Kilaje, Mr. Navin Sheth
            and Mr. R.S. Alange, Advocates for Respondent No.1.
            Mr. Vineet B. Naik, Senior Advocate, with Mr. Sukand Kulkarni, i/by
            Mr. Sarthak Diwan, Advocates for M/s. HDFC Ergo General Insurance
            Company Ltd.
            Mr. Gautam Ankhad, Senior Advocate, Amicus Curiae, with Ms. Samridhi
            Lodha and Ms. Minal Thakker,


             CORAM : A.S. CHANDURKAR, MILIND N. JADHAV & GAURI GODSE, JJ
                   The date on which the arguments concluded              : 30TH JANUARY 2025.
                   The date on which the Judgment is pronounced : 28TH MARCH 2025.



            JUDGMENT :

[ Per A.S. Chandurkar, J. ]

1. The question placed for consideration before this larger Bench is

"Whether the amount received by a Claimant under a Mediclaim Policy or

under a Medical Insurance Policy is liable to be deducted from the amount

of compensation payable to a Claimant under the head "Medical

Expenses" in proceedings under Section 166 of the Motor Vehicles Act,

1988 ?"

FIRST APPEAL NO.1344 OF 2014.doc Dixit

Decision leading to the Reference :

2. In First Appeal No.1344 of 2014 (The New India Assurance Co. Ltd.

Vs. Mrs. Dolly Satish Gandhi and Anr.) , a challenge has been raised to the

judgment of the Motor Accident Claims Tribunal, Mumbai awarding

monetary compensation to the claimant. One of the grounds of challenge

is that the amount awarded by the Motor Accident Claims Tribunal (for

short, "Tribunal") towards medical expenses could not have been so

awarded in view of the fact that the claimant had received these expenses

under a Mediclaim Policy from the Insurance Company.

3. When the First Appeal was heard, amongst other decisions, the

judgment in First Appeal No.657 of 2013 (The New India Assurance Vs.

Dineshchandra Shantilal Shah and Ors.), decided on 19 th September 2013

taking the view that the amount received under a Mediclaim Policy by a

claimant was liable to be deducted from the amount of compensation that

was liable to be awarded towards medical expenses was relied upon by

the Insurance Company. On the other hand, the claimant sought to rely

upon the decisions in Vrajesh Navnitlal Desai Vs. K. Bagyam and Anr.,

2006 ACJ 65 and Royal Sundaram Alliance Insurance Co. Ltd., Kolkata Vs.

Ajit Chandrakant Rakvi and Anr., 2019(6) Mh.L.J. 386 to contend that the

amount received under a Mediclaim Policy was not liable to be set-off or

deducted from the amount of compensation payable under Section 166 of

the Motor Vehicles Act, 1988 (for short, "M.V. Act").

FIRST APPEAL NO.1344 OF 2014.doc Dixit

4. The learned Single Judge noticed the divergent views in Vrajesh

Navnitlal Desai and Royal Sundaram Alliance Insurance Co. Ltd. (supra)

on one hand and in Dineshchandra Shantilal Shah and Ors. (supra) on the

other. The latter decision did not notice the earlier views on that point.

Hence, by the order dated 29 th June 2020, the First Appeal was directed to

be placed before the Hon'ble the Chief Justice for constituting a larger

Bench to decide the said question. Accordingly, the said question has been

referred to the Full Bench.

Submissions on behalf of the Insurer :

5. Mr. Vineet Naik, learned Senior Advocate representing the New

India Assurance Company Limited at the outset referred to the nature of

various insurance policies available along with their distinct terms and

conditions. Referring to Section 124 of the Indian Contract Act, 1872, it is

urged that a general insurance contract operates on the principle of

"indemnity" and is thus contingent in nature. It would be enforceable only

when some loss occurs and if such loss has already been compensated

from another source, nothing further was required to be done under the

contract of indemnity. The loss thus sustained by a claimant could be

claimed only once and not on multiple occasions. On being indemnified

under an insurance policy, there would be no justification to again award

any further amount to such insured in a claim filed under Section 166 of

FIRST APPEAL NO.1344 OF 2014.doc Dixit

the M.V. Act. He sought to differentiate between a "health insurance

policy" and a "life insurance policy". Under the provisions of Section 166

of the M.V. Act, fair and just compensation was required to be awarded to

a claimant by the Tribunal on being satisfied of the entitlement of the

claimant to receive compensation. While doing so, it would be necessary

for the Tribunal to bear in mind the fundamental principle of insurance

which was to place the insured person in a position that he / she was or

would have been had the unforeseen eventuality of an accident not

occurred. Under the garb of awarding just and fair compensation, the

Tribunal could not proceed to award compensation under the head

"medical expenses" notwithstanding the fact that the claimant as an

insured had already received the amount of medical expenses under a

mediclaim policy. This would amount to a wind-fall to the claimant or

double compensation in such eventuality. It was submitted that there was

a direct co-relation between the accident suffered by a claimant and

medical expenses incurred as a result of such accident. Having received

the amount of claim under a mediclaim policy, deduction of such amount

from the medical expenses incurred as a result of the accident would only

be justified. On medical treatment being undertaken on account of an

accident suffered due to an unforeseen accident, the same would give a

cause of action to a claimant to seek reimbursement of expenses incurred

towards medical treatment. The option to claim such amount would not

be available as against the tortfeasor and from the insurer. The learned

FIRST APPEAL NO.1344 OF 2014.doc Dixit

Senior Advocate referred to the decisions in Helen C. Rebello and Ors. Vs.

Maharashtra State Road Transport Corporation and Anr., (1999) 1 SCC 90

and United India Insurance Co. Ltd. and Ors. Vs. Patricia Jean Mahajan

and Ors., (2002) 6 SCC 281 to emphasise the principle of balancing

between losses and gains while arriving at the amount of compensation

that could be awarded. Inviting attention to the judgment of the

Karnataka High Court in New India Assurance Company Limited,

Bangalore Vs. Manish Gupta and Anr., 2013 ACJ 2478 , it was submitted

that it was rightly held that the amount paid by an insurer under a

mediclaim policy was liable to be deducted from the amount of claim

towards medical expenses. He also referred to the decisions of the Kerala

High Court in The National Insurance Company Ltd. Vs. Akber Badsha and

Ors., 2016 ACJ 807 and Mariamma James W/o. Late James Joseph and

Ors. Vs. Alphones Antony S/o. Antony Kurian and Ors., 2016 SCC OnLine

Ker 29226 to contend that the view taken therein of deducting the amount

of claim granted under a mediclaim policy from the amount of

compensation payable was the correct view. It was thus submitted that the

question as framed ought to be answered in the affirmative by holding

that the amount received by a claimant under a mediclaim policy or under

medical insurance was liable to be deducted from the amount of

compensation payable to a claimant under the head "medical expenses" in

proceedings under Section 166 of the M.V. Act.

FIRST APPEAL NO.1344 OF 2014.doc Dixit

Submissions on behalf of the Insured :

6. On the other hand Mr. T.J. Mendon, learned counsel appearing for

the claimant in the First Appeal urged that the question as framed was

liable to be answered in the negative. According to him, a mediclaim

policy is based on a contract between the insurer - an insurance company

and the insured - the purchaser of such policy. The rights of the parties are

governed by contractual terms under such policy. On a claim being made

on the occurrence of an accident in the case of a mediclaim policy, the

insured is entitled to the benefits of the same. Under the provisions of

Section 168 of the M.V. Act, a claimant is entitled to an amount of just

compensation which claim is liable to be satisfied by the insurer of the

offending vehicle. Such liability is statutory in nature and it flows from the

concept of a 'compulsory third party insurance policy'. The contentions

raised on behalf of the insurance company was based on the provisions of

Section 1A of the Fatal Accidents Act, 1855 (for short, "FA Act"). With

enactment of the Motor Vehicles Act, initially in 1939 and thereafter the

present M.V. Act, a statutory right was created in favour of a victim of a

motor vehicle accident to receive just compensation. While awarding an

amount of just compensation, the tort-feaster would not be entitled to get

benefit of a claim amount that is received by victim of an accident

pursuant to an independent contract. The statutory liability under the M.V.

Act cannot be watered down on the basis of any such contractual

FIRST APPEAL NO.1344 OF 2014.doc Dixit

agreement. The learned counsel referred to the decision of the three Judge

Bench of the Supreme Court in Sebastiani Lakra and Ors. Vs. National

Insurance Co. Ltd. and Anr., 2019 ACJ 34 and submitted that after

considering the earlier decisions in Helen C. Rebello, Shashi Sharma

(supra) and Vimal Kanwar Vs. Kishore Dan, 2013 ACJ 1441 (SC) it had

been held in clear terms that amounts received by a deceased or an

injured on account of contractual relations entered into were not liable to

be deducted so as to defeat the statutory entitlement. He also referred to

the judgment of the Division Bench of this Court in Maharashtra State

Road Transport Corporation Vs. Tulsabai Tukaram Kadave and Ors., 1990

ACJ 523 as well as the judgment of learned Single Judge in State of Goa

Vs. Michael Joaquim F.d. Souza & Ors., 2022 SCC OnLine Bom 1672

taking the view against such deduction. According to him, the view taken

by learned Single Judge in Ajit Chandrakant Rakvi, (supra) on the same

lines was the correct view. It was thus submitted that the right to receive

just compensation under the provisions of the M.V. Act was statutory in

nature while benefit under a mediclaim policy was payable in view of a

contract entered into between the insurer and the victim. Considering the

nature of liability, the amount of just compensation could not be reduced

by deducting any amount received under a mediclaim policy. It was thus

submitted that the question as framed be answered in the negative.

FIRST APPEAL NO.1344 OF 2014.doc Dixit

Submissions of Amicus Curiae :

7. Mr. Gautam Ankhad, learned Amicus Curiae referred to the nature

of statutory liability of an insurer under the provisions of the M.V. Act vis-

a-vis the nature of contractual liability under a mediclaim policy.

According to him, with the repeal of the F.A. Act by virtue of enactment of

the Motor Vehicles Act, 1939 followed by introduction of Section 94

therein in 1946 as well as the amendment of Section 110A in 1956, a

statutory right to claim compensation was conferred on a victim of a

motor vehicle accident. Such right being statutory in nature, the same

could not be diluted by permitting deduction of any amount received by

such victim on account of any contractual obligation under a mediclaim

insurance policy. He referred to the decisions in Helen C. Rebello and P

Patricia Jean Mahajan (supra) to indicate the legal principles leading to

the said decisions. He invited attention to the decision in Bradburn Vs.

Great Western Rail Company, (1874-80) All England Reports 195 to

submit that the right of a plaintiff to receive damages could not be

affected by virtue of any amount received under an accident insurance

policy. Referring to Section 168 of the M.V. Act, it was urged that the said

provision being part of a welfare legislation, the same ought to be

construed in favour of a claimant / victim who had suffered an accident.

While satisfying a mediclaim, there is no loss caused to the insurer

inasmuch as it receives premium from the insured. There is always an

FIRST APPEAL NO.1344 OF 2014.doc Dixit

option to increase the quantum of premium by virtue of the subsisting

contract and there is also a provision for denying "no claim bonus" to the

insured. As a result, there is no loss caused to the insurer. However, if a

deduction is permitted on account of receipt of the amount of mediclaim

by an insured, it would result in granting an unjust benefit to the insurer

resulting in its unjust enrichment. Reliance was also placed on the decision

in Rajasthan State Road Transport Corporation Vs. Alexix Sonier and Anr.

(2015) 17 SCC 758 and the judgments of learned Single Judges in United

India Insurance Company Limited Vs. Anjana Nileshkumar Parmar and

Anr., 2012(3) Mh.L.J. 914, Shrikant Vs. Suryakant Uttam Gaude and Ors.,

2021 All MR 25, National Insurance Company Ltd. Vs. Vaswati Samiran

Ganguly and Anr., First Appeal No.368 of 2016 decided on 24 th June 2019

and Reliance General Insurance Company Ltd. Vs. Aman Sanjay Tak, 2023

SCC OnLine Bom 883 in this regard. It was thus urged that consistent with

the view taken by this Court in its various decisions except the one in

Dineshchandra Shantilal Shah (Supra), the question as framed was liable

to be answered in the negative.

Mediclaim policy, in general :

8. A mediclaim policy is broadly understood as a contractual

arrangement between an insured and an insurance company as insurer.

On payment of amount of premium towards a mediclaim policy, the

insured is covered against health related expenses arising either due to

FIRST APPEAL NO.1344 OF 2014.doc Dixit

hospitalization on account of specified sickness or accidental injuries. A

mediclaim policy is also considered as a form of investment as well as a

mode of tax planning. It is in the nature of provision made towards an

uncertain future. In short, it is purely a contractual agreement based on

terms agreed between the insured and the insurer.

On the subject of insurances, reference can be made to the decision

in Bradburn (supra). Bramwell, J. has observed as under :

"It is not worthwhile to go into it, but the subject of

insurances will be found to have been thoroughly

discussed a few years ago in Dalby v. India and London

Life Assurance Co. (1) in the Court of Common Pleas. A

man pays the premiums upon these accident policies

upon this kind of footing, namely, that his right to all

indemnity in case of an accident shall be, an equivalent

for the mischief or injury that happens to him. He gets

more, no doubt, if the mischief happens than all the

premiums which he has paid would amount to; but he

runs the chance that he will not get anything at all; and

therefore it is, I say, that he ought to have this sum in

addition to the damages that he may have sustained at

the hands of the defendants by reason of the accident

itself; for otherwise he would has a loser by insuring

FIRST APPEAL NO.1344 OF 2014.doc Dixit

against accidents in a case where the railway company

was in the wrong."

JUST COMPENSATION :

9. Under Section 166(1) of the M.V. Act, a claim for compensation

arising out of an accident can be made by a person who has sustained an

injury or by the owner of the property or where the death has resulted

from the accident, by all or any of the legal representatives of the

deceased or by any agent duly authorized by the person injured or all or

any of the legal representatives of the deceased as the case may be. Under

Section 168(1) of the M.V. Act, the Claims Tribunal is empowered to hold

an inquiry into the claim and thereafter subject to the provisions of

Section 162 of the M.V. Act, make an award determining the amount of

compensation which appears to it to be just and specifying the person or

persons to whom such compensation shall be paid. While holding any

inquiry under Section 168 of the M.V. Act, the Claims Tribunal is required

to follow a summary procedure in accordance with the rules made in this

behalf.

The Constitution Bench in National Insurance Company Ltd. Vs.

Pranay Shah and Ors., (2017) 16 SCC 680 while considering the

provisions of Section 168 of the M.V. Act has observed as under :-

55. Section 168 of the Act deals with the concept of "just compensation" and the same has to be determined

FIRST APPEAL NO.1344 OF 2014.doc Dixit

on the foundation of fairness, reasonableness and equitability on acceptable legal standard because such determination can never be in arithmetical exactitude. It can never be perfect. The aim is to achieve an acceptable degree of proximity to arithmetical precision on the basis of materials brought on record in an individual case. The conception of "just compensation" has to be viewed through the prism of fairness, reasonableness and non-violation of the principle of equitability. In a case of death, the legal heirs of the claimants cannot expect a windfall. Simultaneously, the compensation granted cannot be an apology for compensation. It cannot be a pittance. Though the discretion vested in the tribunal is quite wide, yet it is obligatory on the part of the tribunal to be guided by the expression, that is, "just compensation". The determination has to be on the foundation of evidence brought on record as regards the age and income of the deceased and thereafter the apposite multiplier to be applied. The formula relating to multiplier has been clearly stated in Sarla Verma Vs. DTC, (2009) 6 SCC 121 and it has been approved in Reshma Kumari Vs. Madan Mohan, (2013) 9 SCC

65. The age and income, as stated earlier, have to be established by adducing evidence. The tribunal and the courts have to bear in mind that the basic principle lies in pragmatic computation which is in proximity to reality. It is a well-accepted norm that money cannot substitute a life lost but an effort has

FIRST APPEAL NO.1344 OF 2014.doc Dixit

to be made for grant of just compensation having uniformity of approach. There has to be a balance between the two extremes, that is, a windfall and the pittance, a bonanza and the modicum."

It is thus evident that the Claims Tribunal is not only empowered

but is also duty-bound to award "just compensation". It is in the aforesaid

backdrop that the question referred to the Full Bench requires

consideration.

In the passing, reference may also made to the provisions of Section

163-A of the M.V. Act which is a special provision as to payment of

compensation on a structured formula basis. Under the aforesaid

provision, the claimant is not required to plead or establish that the death

or permanent disablement in respect of which a claim has been made was

due to any wrongful act or neglect or default of the owner of the vehicle

or vehicles concerned or of any other person. Schedule-II to the M.V. Act

prescribes the manner in which compensation under Section 163-A is

required to be adjudicated. In Item-3 thereof, general damages in case of

death includes medical expenses - actual expenses incurred before death

supported by bills / vouchers not exceeding as one-time payment to be

Rs.15,000/-. We may only observe that in the decision in Pranay Sethi

(supra), it has been noted that Schedule-II to the M.V. Act has not been

followed since the decision in U.P. State Road Transport Corporation Vs.

FIRST APPEAL NO.1344 OF 2014.doc Dixit

Trilok Chandra, (1996) 4 SCC 362. Reference is made to the aforesaid

only to indicate that actual medical expenses incurred to the extent of

Rs.15,000/- are admissible under Section 163-A of the M.V. Act without

providing for any deduction therefrom on account of any amount received

under a mediclaim policy.

CONSIDERATION OF DECISIONS OF THE SUPREME

COURT

10. In Helen C. Rebello and Ors. (supra), a Bench of two learned Judges

of the Supreme Court considered the question as to whether the life

insurance money received on account of a demise of the insured was liable

to be deducted from the amount of compensation that the claimants -

family members were entitled to receive under the Act of 1939. After

referring to various decisions including the decision in Bradburn (supra),

it was held that the amount of insurance is payable only on the

contingency referred to in the contract and if the contingency of injury or

death does not happen, the insured is the gainer as it receives more under

premium than to pay on maturity of the policy. In case the contingency

occurs, the claimant is the gainer as he receives the amount even before

paying the full premium and the gain is to the proportion of the balance

unpaid premium, whether on account of injury or death. In paragraph 35

of the said decision, it has been observed as under :-

FIRST APPEAL NO.1344 OF 2014.doc Dixit

"35. ............................. Similarly, life insurance policy is

received either by the insured or the heirs of the insured

on account of the contract with the insurer, for which the

insured contributes in the form of premium. It is

receivable even by the insured if he lives till maturity

after paying all the premiums. In the case of death, the

insurer indemnifies to pay the sum to the heirs, again in

terms of the contract for the premium paid. Again, this

amount is receivable by the claimant not on account of

any accidental death but otherwise on the insured's

death. Death is only a step or contingency in terms of the

contract, to receive the amount. Similarly any cash, bank

balance, shares, fixed deposits, etc. though are all a

pecuniary advantage receivable by the heirs on account

of one's death but all these have no corelation with the

amount receivable under a statute occasioned only on

account of accidental death. How could such an amount

come within the periphery of the Motor Vehicles Act to

be termed as "pecuniary advantage" liable for deduction.

When we seek the principle of loss and gain, it has to be

on a similar and same plane having nexus, inter se,

between them and not to which there is no semblance of

FIRST APPEAL NO.1344 OF 2014.doc Dixit

any corelation. The insured (deceased) contributes his

own money fro which he receives the amount which has

no corelation to the compensation computed as against

the tortfeasor for his negligence on account of the

accident. As aforesaid, the amount receivable as

compensation under the Act is on account of the injury

or death without making any contribution towards it,

then how can the fruits of an amount received through

contributions of the insured be deducted out of the

amount receivable under the Motor Vehicles Act. The

amount under this Act he receives without any

contribution. As we have said, the compensation payable

under the Motor Vehicles Act is statutory while the

amount receivable under the life insurance policy is

contractual."

11. In Patricia Jean Mahajan and Ors. (supra), after referring to the

decision in Helen C. Rebello and Ors. (supra), it was held that the amount

received on account of social security must have a nexus or relation with

the accidental injury or death, for being deductible from the amount of

compensation. The amount received on account of an insurance policy of

the deceased cannot be deducted from the amount of compensation

though a receipt of the insurance amount was accelerated due to

FIRST APPEAL NO.1344 OF 2014.doc Dixit

premature death of the insured. This decision was also rendered by a

Bench of two learned Judges.

12. In Sebastiani Lakra and Ors. (supra), the aforesaid two decisions

were considered by a Bench comprising of three learned Judges. After

considering the provisions of Section 168 of the M. V. Act which required

payment of "just compensation" to the claimants, it was held in

paragraphs 12 and 13 as under :-

"12. The law is well settled that deductions cannot be allowed from the amount of compensation either on account of insurance or on account of pensionary benefits or gratuity or grant of employment to a kin of the deceased. The main reason is that all these amounts are earned by the deceased on account of contractual relations entered into by him with others. It cannot be said that these amounts accrued to the dependents or the legal heirs of the deceased on account of his death in a motor vehicle accident. The claimants / dependents are entitled to 'just compensation' under the Motor Vehicles Act for death of the deceased in a motor vehicle accident. Therefore, the natural corollary is that the advantage which accrues to the estate of the deceased or to his dependents as a result of some contract or act which the deceased performed in his lifetime cannot be said to be the outcome or result of the death of the deceased even though these amounts may go into the hands of the dependents only after his death.

FIRST APPEAL NO.1344 OF 2014.doc Dixit

13. As far as any amount paid under any insurance policy is concerned, whatever is added to the estate of the deceased or his dependents is not because of the death of the deceased but because of the contract entered into between the deceased and the insurance company from where he took out the policy. The deceased paid premium on such life insurance and this amount would have accrued to the estate of the deceased either on maturity of the policy or on his death, whatever be the manner of his death. These amounts are paid because the deceased has wisely invested his savings. Similar would be the position in case of other investments like bank deposits, shares, debentures, etc. The tortfeasor cannot take advantage of the foresight and wise financial investments made by the deceased."

From the aforesaid decisions, it is now clear that the amount

received on account of insurance is due to the contractual obligations

entered into by the insured with others. Having paid premium it was clear

that the beneficial amount would accrue to the share of the deceased

either on maturity of the policy or on death, whatever be the manner of

death. The tortfeasor cannot take advantage of the foresight and wise

financial investments made by the deceased. This is the settled position of

law.

FIRST APPEAL NO.1344 OF 2014.doc                                                    Dixit




          DECISIONS                   PERMITTING    DEDUCTION               OF
         AMOUNT RECEIVED UNDER A MEDICLAIM POLICY

13. In Dineshchandra Shantilal Shah and Ors. (supra), the learned

Single Judge was considering an appeal filed by the New India Assurance

Company wherein the award passed by the Tribunal was under challenge.

Before the Tribunal it was noted that an amount of Rs.5,14,286/- towards

compensation included the amount of reimbursement that was granted

under a mediclaim policy of the claimant. It was urged by the insurer that

the amount received under the mediclaim policy was liable to be deducted

from the total amount of compensation as the claimant had already been

reimbursed the said amount. After referring to the judgment of the Delhi

High Court in National Insurance Company Ltd. Vs. R.K. Jain and Ors.,

2012 SCC OnLine Del 3303 (MSE Appeal No.346/2010 decided on 2 nd

July 2012) and on the basis of ratio of the decisions of the Supreme Court

in Helen C. Rebello and Patricia Jean Mahajan (supra), it was held that the

amount received by the claimant under the mediclaim policy was liable to

be deducted from the total amount of compensation.

In our considered opinion, a deduction of the amount received

under a mediclaim policy by the claimant could not be directed to be so

deducted in the light of the law laid down in Sebastiani Lakra and Ors.

(supra) after considering the ratio of the decisions in Helen C. Rebello and

FIRST APPEAL NO.1344 OF 2014.doc Dixit

Patricia Jean Mahajan (supra). As held therein, the amount under a

mediclaim policy is received in view of a contract entered into by the

claimant with the insurance company and the same is received in view of

the terms of the contract. It is thus clear that the ratio of the decision in

Dineshchandra Shantilal Shah and Ors. (supra) does not indicate the

correct legal position.

14. We may note that the Karnataka High Court in Manish Gupta and

Anr. (supra) considered a reference made to the Division Bench as to

whether the amount received under a mediclaim policy could be deducted

from the total amount of compensation awarded under Section 168 of the

M.V. Act. It was held that the amount received by a claimant under a

mediclaim policy was required to be deducted from the total amount of

compensation received by the claimant under the head "medical

expenses". It was further held that if no amount was received under the

mediclaim policy, the Tribunal was then required to assess the amount

spent by the claimant towards medical expenses and grant such amount

with respect to the bills produced. Similarly if the amount awarded under

a mediclaim policy was less than the actual amount spent by the claimant

towards medical expenses, the shortfall or the balance was required to be

made good by the tortfeasor.

FIRST APPEAL NO.1344 OF 2014.doc Dixit

15. The Division Bench of the Kerala High Court in Akber Badsha and

Ors. (supra) also considered a similar reference made to the Division

Bench as regards permissibility of deduction of the amount received by the

claimant under a mediclaim policy. After referring to various decisions

including the judgment of the Karnataka High Court in Manish Gupta and

Anr. (supra), a similar view was taken that such deduction of the amount

received under a mediclaim policy from the total amount of compensation

was permissible.

In our view, in the light of the decision in Sebastiani Lakra and Ors.

(supra), the deduction of any amount received by a claimant under a

mediclaim policy would not be permissible. We are therefore not in a

position to agree with the view taken by the Karnataka High Court and the

Kerala High Court in the aforesaid two decisions.

DECISIONS DISALLOWING DEDUCTION OF AMOUNT RECEIVED UNDER A MEDICLAIM POLICY

16. Various learned Single Judges have taken the view that any amount

received under a medicalim policy is not liable to be deducted from the

amount of compensation awarded under the head "medical expenses".

Such view as taken in Vrajesh Navnitlal Desai, Ajit Chandrakant Rakvi,

Anjana Nileshkumar Parmar, Vaswati Samiran Ganguly, Suryakant Uttam

Gaude and Aman Sanjay Tak (supra) is consistent with the view taken by

FIRST APPEAL NO.1344 OF 2014.doc Dixit

the Supreme Court in Sebastiani Lakra and Ors. (supra) that no such

deduction of the amount of mediclaim from the amount of compensation

awarded is permissible. It is not necessary for us to refer to various other

decisions rendered by learned Single Judges that have consistently taken

the view that the amount received under a mediclaim policy is not liable

to be deducted from the amount of compensation awarded under Section

168 of the M.V. Act. In our view, the legal position has been correctly laid

down in the aforesaid decisions of this Court.

17. We may also refer to the judgment of the Division Bench of the

Calcutta High Court in New India Assurance Company Ltd. Vs. Bimal

Kumar Shah and Anr., 2019 ACJ 1532 in this regard. Dipankar Datta, J.

(as His Lordship then was) in his concurring opinion held that what a

victim gets from his mediclaim policy is the return for making payment of

premiums. It is the hard-earned money that he puts in towards premium

which is thereafter returned to him upon happening of an accident. The

return that a victim receives from his insurer on a claim arising out of a

mediclaim policy in the circumstances is consolation money. To consider

such benefit as a benefit received from other sources while determining

the amount of compensation would be a narrow minded approach, not

intended in the best interest of the victim. He therefore observed that the

money received by an accident victim as return for money invested by him

ought not to be comprehended as a benefit received and therefore the

FIRST APPEAL NO.1344 OF 2014.doc Dixit

question of the victim being doubly benefited did not and could not arise.

We are in respectful agreement with the aforesaid view as taken after

referring to the decisions in Helen C. Rebello and Patricia Jean Mahajan

(supra).

ANSWER TO THE QUESTION REFERRED

18. In the light of the foregoing discussion, we are of the considered

opinion that the question as framed ought to be answered in the negative.

Thus, any amount received by a claimant under a mediclaim policy or

under a medical insurance policy is not liable to be deducted from the

amount of compensation payable to a claimant under the head "medical

expenses" in proceedings under Section 166 of the M.V. Act.

19. Before parting, we place on record our appreciation for the valuable

assistance rendered by learned counsel to the Court enabling the reference

to be answered. We also acknowledge the efforts of the learned Amicus

Curiae in this regard.

The First Appeal be now placed before the learned Single Judge for

its consideration on merits.

[GAURI GODSE, J.] [MILIND N. JADHAV, J.] [A.S. CHANDURKAR, J.]

Digitally signed by SNEHA SNEHA

ABHAY DIXIT FIRST APPEAL NO.1344 OF 2014.doc Dixit Date:

DIXIT 2025.03.28 18:50:17 +0530

 
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