Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ranjana vs Yogesh Sahu
2025 Latest Caselaw 2939 Chatt

Citation : 2025 Latest Caselaw 2939 Chatt
Judgement Date : 10 June, 2025

Chattisgarh High Court

Ranjana vs Yogesh Sahu on 10 June, 2025

Author: Parth Prateem Sahu
Bench: Parth Prateem Sahu
                            1/7




                                             2025:CGHC:22812
                                                         NAFR

    HIGH COURT OF CHHATTISGARH AT BILASPUR

                   MAC No. 17 of 2020

1. Ranjana Wd/o Late Vijay Singh @ Prithaviraj Singh Thakur
  Aged About 40 Years R/o Ward No. 15, Kawardha, Tahsil And
  District Kabirdham Chhattisgarh. At Present R/o Village -
  Batha, Post Office Semersal, Police Station Mungeli, District
  Mungeli Chhattisgarh.
2. Kishan S/o Late Vijay Singh @ Prithaviraj Singh Thakur Aged
  About 17 Years (At Present 18 Years) Minor, Through Their
  Mother Ranjana, Wd/o Late Vijay Singh @ Prithaviraj Singh
  Thakur, Aged 40 Years, R/o Ward No. 15, Kawardha, Tahsil
  And District Kabirdham Chhattisgarh. At Present R/o Village -
  Batha, Post Office Semersal, Police Station Mungeli, District
  Mungeli Chhattisgarh.
3. Ku. Chanchal D/o Late Vijay Singh @ Prithaviraj Singh
  Thakur Aged About 15 Years (At Present 18 Years) Minor,
  Through Their Mother Ranjana, Wd/o Late Vijay Singh @
  Prithaviraj Singh Thakur, Aged 40 Years, R/o Ward No. 15,
  Kawardha, Tahsil And District Kabirdham Chhattisgarh. At
  Present R/o Village - Batha, Post Office Semersal, Police Sta-
  tion Mungeli, District Mungeli Chhattisgarh.
4. Ku. Manisha D/o Late Vijay Singh @ Prithaviraj Singh Thakur
  Aged About 13 Years (At Present 18 Years) Minor, Through
  Their Mother Ranjana, Wd/o Late Vijay Singh @ Prithaviraj
  Singh Thakur, Aged 40 Years, R/o Ward No. 15, Kawardha,
                                     2/7

      Tahsil And District Kabirdham Chhattisgarh. At Present R/o
      Village - Batha, Post Office Semersal, Police Station Mungeli,
      District Mungeli Chhattisgarh., District : Mungeli, Chhattisgarh
   5. Ankit S/o Late Vijay Singh @ Pritahviraj Singh Thakur Aged
      About 11 Years (At Present 18 Years) Minor, Through Their
      Mother Ranjana, Wd/o Late Vijay Singh @ Prithaviraj Singh
      Thakur, Aged 40 Years, R/o Ward No. 15, Kawardha, Tahsil
      And District Kabirdham Chhattisgarh. At Present R/o Village -
      Batha, Post Office Semersal, Police Station Mungeli, District
      Mungeli Chhattisgarh. (Claimants)
                                              ... Appellants/claimants
                                 versus
   1. Yogesh Sahu S/o Santosh Sahu Aged About 22 Years R/o
      Raipur Road, Kawardha, Tahsil Kawardha, District Kabirdham
      Chhattisgarh. (Owner),
   2. Tata A.I.G. General Insurance Company Limited Fourth Floor,
      Gwalani Chamber, Office No.T-8, Vyapar Vihar Road, Near
      ICICI Bank Bilaspur, Tahsil & District Bilaspur (CG) (Vehicle).
                                                       ... Respondent(s)

For Appellants : Mr. Saurabh Sahu, Advocate For Respondent No. 1 : None though served.

For Respondent No. 2 : Mr. Saurabh Gupta, Advocate on behalf of Mr. Saurabh Sharma, Advocate

Hon'ble Shri Parth Prateem Sahu, Judge ORDER ON BOARD 10/6/2025

1. Appellants have filed this appeal challenging the award dated

12.12.2019 passed in Claim Case No.81/2018 by which learned

Motor Accident Claims Tribunal, Mungeli (for short 'the Claims

Tribunal) has dismissed application of appellants seeking

compensation on account of death of deceased Vijay Singh alias

Prithivraj in a motor vehicular accident.

2. Facts of the case relevant for disposal of this appeal are that on

30.6.2018 Vijay Singh (since deceased) along with his one Jalesh

Yadav was returning Kawardha from village Podi on motorcycle

bearing registration number CG09-ZE-3301, when they reached

near Jail Turn, Vilage Joratal suddenly two cattle came in front of

motorcycle as a result Vijay Singh fell down and sustained

grievous injuries on head and other parts of body. He was taken to

the District Hospital, Kabirdham where he was given primary

treatment and looking to the nature of grievous injuries, he was

referred to Raipur where he died in Shri Narayan Hospital during

course of treatment. Claimants filed an application under Section

163-A of the Motor Vehicles Act, 1988 (for short 'the Act of 1988')

seeking compensation to the tune of Rs.48,50,000/- pleading that

they are legal heirs of deceased and were dependent on his

income.

3. Non-applicant No.1 opposed the application by filing its reply. It

was pleaded that deceased was not doing work of Mason, as

pleaded, and the amount of compensation claimed is highly

exaggerated. On the date of accident, the motorcycle was insured

with non-applicant No.2, therefore, in case, any compensation is

awarded to claimants, then insurance company is liable to be pay

the same.

4. Non-applicant No.2 filed reply to application and denied the

averments made therein, except the admitted facts. Accident has

not been occurred on account of negligence of non-applicant No.1

and even any accident is found to have been occurred from the

insured vehicle then the same was the outcome of negligence on

the part of the deceased himself. The deceased had stepped into

shoe of the owner, therefore, he cannot be termed as third party

and hence, the application of claimants is not maintainable. On the

date of accident, deceased was not having valid and effective

driving license, which amounts to violation of policy condition. Non-

applicant No.1 has also not intimated the accident to the insurance

company as per terms and conditions of the insurance policy.

Hence, the insurance company is not at all liable to indemnify the

insured.

5. The Claims Tribunal after considering the evidence led by the

respective parties dismissed application of claimants by the

impugned award on the ground that claimants failed to prove that

at the time of accident deceased was driving motorcycle in the

capacity of co-driver or employee of the owner of motorcycle and

therefore, they are not entitled to get compensation under Section

163A of the Act of 1988.

6. Learned counsel for appellant submits that the learned Claims

Tribunal has erred in not awarding any compensation to the

claimants/ appellants and the reasons assigned for not awarding

the same are not only illegal and unjust but also against the

material available on record. Referring to decision in the case of

Ramkhiladi v. United India Insurance Com. Limited reported in

AIR 2020 SC 527, learned counsel submits that the Hon'ble

Supreme Court has held that the liability of Insurance Company

would be as per the terms and conditions of contract of insurance

policy and under the policy, the risk of owner-driver is covered and,

therefore, the Claims Tribunal ought to have awarded the

compensation to the extent of coverage of risk under PA to owner-

driver.

7. Learned counsel appearing on behalf of respondent No.2

Insurance Company would submit that the policy issued for the

vehicle in question does not cover the risk of deceased rider as the

policy covers only third party claims and the deceased cannot be

said to be a third party with respect to the insured vehicle. He

further submitted that deceased was not registered owner of the

vehicle and the insurance policy stands in the name of non-

applicant No.1/respondent No.1 herein, therefore, appellants are

not entitled to compensation even under Personal Accident Cover.

8. Heard learned counsel for the respective parties and perused the

documents placed on record.

9. To appreciate the submission made by the learned counsel for the

appellants, this Court perused the copy of insurance policy, which

has been placed on record as Ex.NA-1. From perusal of insurance

policy, it is clear that a premium of Rs.50/- was charged towards

compulsory Personal Accident cover for owner-driver and liability of

insurance company was limited to Rs.1,00,000/-.

10. In case of of Ningamma v. United India Insurance Co. Ltd.

reported in (2009) 13 SCC 710 Hon'ble Supreme Court has held

that when a person borrowed motorcycle from its owner and met

with an accident resulting into death then borrower stepped into the

shoes of the owner of vehicle, so insurance company is liable to

pay compensation to the claimant of the deceased because

insurance company took premium for personal accident of the

owner and the deceased had stepped into the shoes of the owner.

11. In case of Ramkhiladi v. United India Insurance Com. Limited

reported in (2020) 2 SCC 550 Hon'ble Supreme Court has

considered the issue with regard to coverage of a person driving

the vehicle other than the owner and risk of owner-cum-driver was

covered under the policy and observed thus:

"9.8. However, at the same time, even as per the contract of insurance, in case of personal accident the owner-driver is entitled to a sum of Rs 1 lakh. Therefore, the deceased, as observed herein-above, who would be in the shoes of the owner shall be entitled to a sum of Rs 1 lakh, even as per the contract of insurance. However, it is the case on behalf of the original claimants that there is an amendment to the 2nd Schedule and a fixed amount of Rs 5 lakh has been specified in case of death and therefore the claimants shall be entitled to Rs 5 lakh. The same cannot be accepted. In the present case, the accident took place in the year 2006 and even the judgment and award was passed by the learned Tribunal in the year 2009, and the impugned judgment and order has been passed by the High Court in 10-5-2018 [United India Insurance Co. v. Ramkhiladi, 2018 SCC OnLine Raj 3264] i.e. much prior to the amendment in the 2nd Schedule. In the facts and circumstance of the present case, the claimants shall not be entitled to the benefit of the amendment to the 2nd Schedule. At the same time, as observed herein-above, the claimants shall be entitled to Rs.1 lakh as per the terms of the contract of insurance, the driver being in the shoes of the owner of the vehicle."

(emphasis supplied)

12. In the case at hand also, deceased driver was the permissible user

of motorcycle owned by respondent No.1 and insured by

respondent no. 2. Deceased driver was also holding valid and

effective driving license at the time of accident, which is produced

before the Claims Tribunal as Ex.A-11. Since the deceased had

stepped into the shoes of owner of motorcycle and respondent No.

2- Insurance Company took premium for personal accident of the

owner-driver, therefore, in the opinion of this Court, claimants-

appellants are entitled to get compensation of Rs.1 Lakh from the

insurance company.

13. In view of the above, this appeal is allowed in part. Impugned

award is hereby set aside; application of claimants-appellants is

allowed in part and it is directed that appellants-claimants are

entitled for compensation of Rs.1,00,000/- to be paid by

respondent No.2- Insurance Company. This amount of

compensation will carry interest at the rate of 9% p.a. from the date

of filing of the application till its realization.


SYED
ROSHAN
ZAMIR ALI
Digitally signed                                                           Sd/-
by SYED
ROSHAN                                                               (Parth Prateem Sahu)
ZAMIR ALI                                                                    Judge


              roshan/-
 

 
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 : MAIMS

 
 
Latestlaws Newsletter