Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rosenara Bewa &Anr vs B.M.Oriental Insurance Co. Ltd. & ...
2022 Latest Caselaw 6417 Cal

Citation : 2022 Latest Caselaw 6417 Cal
Judgement Date : 8 September, 2022

Calcutta High Court (Appellete Side)
Rosenara Bewa &Anr vs B.M.Oriental Insurance Co. Ltd. & ... on 8 September, 2022
                                   1


               IN THE HIGH COURT AT CALCUTTA

                     (Civil Appellate Jurisdiction)

                            Appellate Side
Present:
The Hon'ble Justice Bibhas Ranjan De


                          F.M.A 469 of 2009
                        Rosenara Bewa &Anr.
                                  Vs
              B.M.Oriental Insurance Co. Ltd. & Anr.


For the Appellants              : Mr. Krishanu Banik, Advocate


For the Respondent              : Rajesh Singh, Advocate


Hearing concluded on            : September 07, 2022
Judgment on                      : September 08, 2022



Bibhas Ranjan De, J.

1. This appeal is directed against the judgment and order dated

05.07.2008 passed by the Ld. Judge Motor Accident claimed

Tribunal 3rd Court Malda, whereby Ld. Judged awarded

compensation to the tune of Rs. 1,79,500/- in disposing an

application 166 of Motor Vehicles Act (for short MV Act).

2. The claim petition under Section 166 of the MV Act was filed

before the jurisdictional tribunal with a prayer for compensation

owing to death of husband of the appellant no. 1 in an accident

on 01.06.1996 at about 04.00 hours on National Highway 34

near Dariapur Petrol Pump under PS Kaliachak by the

involvement of a vehicle no. WB 65/1592 after it dashed against

a rickshaw and a road side tree. The vehicle turned upside down

and husband of the appellant no. 1, travelling in that vehicle

succumbed to his injuries. At the relevant point of time victim

was 25 years of age.

3. Both the owner and the Insurance Company of the vehicle

contested the application by filing their respective written

statement.

4. During trial of the claim petition Insurance Company took a

plea that the deceased was not the labourer of the vehicle in

question rather he was a gratuitous passengers and that is why

OP insurance has no liability.

5. Ld. Judge after appreciation of evidence including the Police

reports returned his findings that both the owner of the vehicle

as well as Insurance Company was responsible for the accident.

6. After considering the entire evidence particularly the fact of

travelling by the involved vehicle (Lorry) Ld. Judge returned his

findings that deceased was gratuitous passengers and claimants

are not entitled to compensation form the Insurance Company.

Accordingly, Ld. Judge calculated the total compensation of Rs.

1,79,500/- compensation after applying multiplier 18 and after

adding general damage of Rs. 9500/-. Thus, Ld. Judge directed

the owner of the vehicle/ respondent no. 2 to pay the awarded

amount to the claimants/ appellants.

7. Ld. Advocate appearing on behalf of the claimant relied on a

case reported in 2004 ACJ 721 (Oriental Insurance Company

Limited Vs. Nanjappan and other) and submitted that in this

case claimants are entitled to claim payment from the Insurance

Company who, thereafter can realize them same from the

owner.

8. In the aforesaid reported decision Hon'ble Apex Court dealt with

an incident where a passenger travelling in a goods vehicle

sustained injuries when the vehicle met with the accident. In

that case Hon'ble Apex Court ordered Insurance Company to

pay and recover the same from the owner through execution

proceeding directly without filling any separate case.

9. Ld. Advocate appearing on behalf of the appellants has

submitted that Ld. Tribunal did not add future prospect and

less amount added towards general damages.

10. Ld. Advocate appearing on behalf of the respondent Insurance

Company strenuously argued that though incident took place in

the year 1996 but surprisingly the claim application was filed in

the year 2003, so, claimants are not is entitled to any

compensation at the enhanced rate.

11. Considering all facts and circumstances, as well as

observation in Hon'ble Apex Court in Nanjappan (supra) I find

no other option but to direct the respondent Oriental Insurance

company to a pay the entire awarded sum but insurance

Company entitle to realize the amount from the owner of the

vehicle.

12. Considering the entire facts of this case as well as the ratio of

National Insurance Co. Ltd. vs. Praney Sethi (2017) 16 SCC

680 the award is being computed as follows:-

    Annual Income (Rs. 3000 x 12)                   : 36,000.00

    Future Prospect be assessed 40% i.e Rs.             :14,400.00
                                                        _________





                                                   :50.400.00

  After 1/4th Deduction                           : 37,8000.00

   Multiplier x 18                                 : 6,80,400.00

   Add:- General Damages                           : 70,000.00
                                                    _____________
   Total                                          : 7,50,400.00

   Less award amount                              : 1,79,500

   Enhanced award                                 : 5,70,900.00



13. After hearing both sides as well as from the record it appears

that appellants did not receive the awarded amount of

Rs.1.79.500/-. Considering the aforesaid facts and

circumstances respondent/ Oriental Company is directed to

deposit the aforesaid awarded sum to the Ld. Registrar General

along with interest at the rate of interest 6 % per annum within

6 weeks.

14. However, respondent/Oriental Insurance Company is at

liberty to realize the awarded amount from the owner of the

vehicle no. WB 65/1592.

15. Let the records of the tribunal be sent back immediately.

16. Ld. Registrar General will release the amount in favour of the

claimants on proper identification and also after verification of

Court fees paid on the amount enhanced.

17. F.M.A 469 of 2009 is being disposed of without any order as to

cost.

18. All pending applications, if any, stand disposed of accordingly.

19. Urgent Photostat certified copy of this order, if applied for, be

supplied to the parties upon compliance with all requisite

formalities.

[BIBHAS RANJAN DE, J.]

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter