Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bismat Bai vs Khurshid Khan
2025 Latest Caselaw 180 Chatt

Citation : 2025 Latest Caselaw 180 Chatt
Judgement Date : 8 May, 2025

Chattisgarh High Court

Bismat Bai vs Khurshid Khan on 8 May, 2025

Author: Rajani Dubey
Bench: Rajani Dubey
                                            1




                                                                 2025:CGHC:21335


                                                                               NAFR



              HIGH COURT OF CHHATTISGARH AT BILASPUR

                      Judgment reserved on : 28-02-2025
                      Judgment delivered on : 08-05-2025

                                MAC No. 68 of 2017

1 - Bajaj Allianz General Insurance Company Limited Shivmohan Bhawan,
Vidhan Sabha Road, Pandri, Police Station Pandri, Tahsil And District Raipur,
Chhattisgarh ..............As Per Claim Application- Insurer Of Vehicle Bus No.
C.G.04-E-1536,
                                                                        --- Appellant
                                          versus


1 - Bismatbai Wd/o Late Gurudayal Sahu, Aged About 35 Years


2 - Ku. Rukhmani Sahu D/o Late Gurudayal Sahu, Aged About 17 Years


3 - Mukesh Sahu S/o Late Gurudayal Sahu, Aged About 6 Years


Resp. no. 2 and 3 is minor and hence representing through their mother
respondent no.1 Bismatbai, All R/o At present - Akash Nagar, Rawan

Bhatha, Raipur (CG)

4 - Dindayal Sahu S/o Late Baisakhu Ram Sahu, Aged About 60 Years

5 - Smt. Susheela Bai W/o Dindayal Sahu, Aged About 56 Years

Both R/o Village Aurethi Police Station Simga, Distt. Raipur, Chhattisgarh .................Claimants

6 - Khursheed Khan S/o Mahboob Khan, R/o Masjid Para, Lakhanpur, Police Station Lakhanpur, Distt. Sarguja, Chhattisgarh ...............Driver Of Vehicle Bus No. C.G.-04-E-1536.

7 - M/s Vijay Ingole And Sons, Shri Sai Baba Travels, Pandri, Police Station Pandri, Raipur, Chhattisgarh ................Owner Of Vehicle Bus No.C.G.-04-E- 1536.

--- Respondents

1 - Bismat Bai W/o Late Gurdayal Sahu, Aged About 35 Years

2 - Ku. Rukhmani Sahu D/o Late Gurudyal Sahu, Aged About 17 Years, minor

3 - Mukesh Sahu S/o Late Gurudayal Sahu, Aged About 6 Years, minor

Appellant No. 2 & 3 are minor, through : natural guardian mother Bismat Bai (Appellant No.1)

All are R/o Akash Nagar, Rawanbhantha, Raipur, District Raipur (CG)

4 - Deendayal Sahu S/o Late Baisakhu Ram Sahu, Aged About 60 Years

5 - Smt. Sushila Bai W/o Deendayal Sahu, Aged About 56 Years

Appellant no. 4 & 5 are R/o Village Aurethi, Police Station Simga, District Raipur, Chhattisgarh (Now Balodabazaar-Bhatapara)

---Appellants/claimants Versus 1 - Khurshid Khan S/o Mahbub Khan, Aged About 52 Years R/o Masjid Para, Lakhanpur, Police Station Lakhanpur, District Surguja, Chhattisgarh ................Driver Of The Offending Vehicle.

2 - M/s Vijay Ingole And Sons, Shri Sai Baba Travels, Pandri, Raipur, Chhattisgarh ................Owner Of The Offending Vehicle.

3 - Bajaj Allianz General Insurance Company Limited, Shiv Mohan Bhawan, Vidhan Sabha Road, Pandri Raipur, District- Raipur, Chhattisgarh ................Insurer Of The Offending Vehicle.



                                                                   --- Respondents


For Appellant in MAC:        Mr. Sangeet Ku. Kushwaha, Advocate
No.68/2017          &
Respondent No.3 in
MAC No.1656/2016.
For Appellants in MAC:       Mr. Pushpendra Kumar Patel, Advocate
No.1656/2016            &
Respondents No. 1 to

For others respondents :     None though served.


                    Hon'ble Smt. Justice Rajani Dubey, J
                                 CAV Judgment


Since both these appeals arise out of the award dated 21.10.2016

passed by Additional Motor Accident Claims Tribunal, Raipur (in short "the

Tribunal") in MACT No. 56/2012, they are being disposed of by this common

judgment. By the impugned award, the Tribunal awarded a total

compensation of Rs.15,92,424/- with interest @ 7.5% per annum from the

date of application till realization, fastening liability on the non-applicant

No.3/insurance company jointly and severally along with non-applicant

No.1/driver and non-applicant No.2/owner.

02. As per claim petition filed under Section 166 of the Motor Vehicles Act,

1988 (in short "the Act of 1988"), on 13.11.2008 at about 5.30 am Gurudayal

Sahu was going from Village-Aaurethi to SKS Steel Pvt. Ltd. Company,

Siltara on a motorcycle in connection with his work. However, near village

Bhumiya main road, non-applicant No.1 Khurshid Khan driving the vehicle

Bus bearing registration No. CG 04 E 1536 (hereinafter referred to as "the

offending vehicle") in a rash and negligent manner dashed his motorcycle

from behind as a result of which Gurudayal Sahu suffered grievous injuries

and succumbed to the same on the spot. On information being received, the

police registered offence under Section 304A of IPC against non-applicant

No.1.

The claimants, who are widow, children and parents of the deceased,

pleaded that at the time of accident, the deceased was 40 years of age,

working as Senior Chemist and drawing salary of Rs.10,000/-. Hence they

being totally dependent upon the income of the deceased claimed

compensation of Rs.41.50 lacs under various heads.

03. Non-applicants No.1 & 2 in their joint written statement contended that

on 3.11.2008 no accident was caused by the offending vehicle. The police

filed a forged and fabricated charge sheet against non-applicant No.1. The

offending vehicle was duly insured with non-applicant No.3, therefore,

liability, if any, of paying compensation is of non-applicant No.3.

04. Non-applicant No.3/insurance company in its written statement

pleaded that at the time of accident, the offending vehicle was not insured

with it. The offending vehicle was not involved in this accident. The deceased

was not having any driving licence and the accident occurred due to

negligence on the part of the deceased. The claimants are not dependent

upon the deceased. It was further pleaded that non-applicant No.1 was

driving the offending vehicle with passengers beyond the prescribed sitting

capacity without fitness certificate and permit. Therefore, there being breach

of policy conditions also the insurance company is not liable to pay any

compensation.

05. Based on the pleadings of the respective parties, the learned Tribunal

framed 05 issues and after appreciation of oral and documentary evidence

on record passed the impugned award as mentioned above. Hence these

appeals by the insurance company and the claimants.

06. Learned counsel for the appellant/insurance company in MAC

No.68/2017 would contend that learned Tribunal ought to have conducted

proper enquiry under Section 168/169 of the Act of 1988. It appears that the

deceased himself was liable for the accident. The FIR was lodged against

unknown vehicle and that the offending vehicle was not insured with the

appellant/insurance company on the date of accident. He would submit that

no notice regarding the accident was sent to the appellant under the

provision of Sections 158(6) and 134C of the Act of 1988 and hence it was

not within the knowledge of the appellant that the offending vehicle was

involved in the said accident. The insurance company sent a notice to the

owner for cancellation of insurance policy and it was cancelled due to

dishonour of cheque. This apart, the Tribunal has awarded excessive

compensation in absence of any cogent and reliable evidence, therefore, the

same is liable to be reduced suitably.

07. Learned counsel for the appellants/claimants in MAC No.1656/2016

supporting the impugned award to the extent of fixing liability on the non-

applicant No.3/insurance company, would argue that the learned Tribunal

has committed illegality in not allowing the entire claim of the claimants in

view of unrebutted evidence adduced by not properly assessing the income

of the deceased and granting a meager amount under the conventional

heads. Therefore, the impugned award is liable to be modified and the

compensation be enhanced suitably.

08. Heard learned counsel for the parties and perused the material

available on record.

09. On the basis of pleadings of the respective parties, learned Tribunal

framed five issues for adjudication. Issue No.1 reads as under:

dza वादप्रश्न निष्कर्ष

1. क्या घटना दिनांक 03.11.2008 को सुबह 05:45 बजे ग्राम-भूमिया मेन रोड "प्रमाणित"

के पास अनावेदक क-1 ने अनावेदक क-2 के स्वामित्व एवं अनावेदक क-3 के

पक्ष बीमित वाहन क. सी.जी. 04 ई. 1536 को तेजी एवं लापरवाही पूर्वक

चलाकर गुरुदयाल साहू के मोटरसायकल को ठोकर मार दिया, जिसके

फलस्वरूप गुरुदयाल साहू को गंभीर चोट आई. जिससे घटना स्थल पर ही

उसकी मृत्यु हो गई?

10. It is clear from the records that claimant Bismat Bai (AW-1) exhibited

all the documents of criminal case in her evidence and stated that she filed

certified copy of criminal case, final report Ex.P/1, FIR (Ex.P/2), Merg

Intimation Ex.P/3, Inquest Ex.P/4, Postmortem report Ex.P/5, Seizure Memo

Ex.P/6, Arrest Memo Ex.P/7, driving licence of Gurudayal etc.

AW-2 Akshay Kumar, who is eyewitness to the incident, states that

driver of bus bearing registration No. CG 04 E 1536 of Saibaba Travels by

driving the vehicle in a rash and negligent manner dashed the motorcycle of

Gurudayal Sahu. He remained firm in his cross-examination. It is also clear

that driver and owner did not adduce oral or documentary evidence before

the learned Tribunal. Hence in view of the specific pleadings of the claimants

and the evidence adduced in support thereof, learned Tribunal rightly

decided Issue No.1 in favour of the claimants and held that it is driver

Khurshid Khan, Non-applicant No.1, who was responsible for the accident

resulting in death of Gurudayal Sahu.

11. Learned counsel for the appellant/insurance company also objected

that the offending vehicle was not insured with the insurance company. In

this regard, insurance company examined its Law Officer namely Pankaj

Kumar as NAW-1 who states that vehicle bearing No. CG 04 E 1536 was

insured with his office and the insurance policy bearing No.OG-09-2303-

1812-00000186 was issued which was valid from 28 th September, 2008 to

27th September, 2009. He states that cheque deposited by Rajesh Kumar

Agrawal of District Cooperative Bank got dishonoured due to insufficiency of

amount in the account of the drawer and information regarding dishonour of

cheque was received by the company from the Central Bank. Cheque Return

Memo is Ex.D/1 and copy of the information regarding dishonour of cheque

given by the insurance company to the RTO and financial company is

Ex.D/2. In cross-examination this witness admits that he cannot tell as to

when the cheque given by non-applicant No.2 towards premium was

deposited by the insurance company and no such acknowledgment is filed in

this case. He only filed cheque dishonour letter sent by the insurance

company to non-applicant No.2 as Ex.D/4.

12. Bhagvendra Singh NAW-2, Assistant Accountant in Renuka Nagarik

Cooperative Bank Ltd. Ambikapur, examined on behalf of non-applicant

No.2, filed certified copy of bank account statement of Rajesh Agrawal as

Ex.D/6 for a period from 1.9.2008 to 30.11.2008. He states that cheque

No.18605 issued by Rajesh Agrawal was never produced before his bank

and as such, no question of its dishonour arises.

13. NAW-3 Chandrashekhar Reddy, Manager in Standard Charted Bank,

Bandra-Kurla, Mumbai, examined on behalf of the insurance company also

states that the cheque deposited by the insurance company got dishnoured

due to insufficiency of amount in the account of the drawer. NAW-4 Sandeep

Kumar, Sr. Manager of Central Bank of India states in examination-in-chief

that the cheque got dishonoured at the bank but in cross-examination admits

that the Cheque Return Memo of Ex.D/8 was issued by his branch office.

14. Learned Tribunal also minutely appreciated all the documents filed by

non-applicants No. 2 & 3 i.e. owner and insurer and found that the insurance

company did not send information related to the offending vehicle to RTO

related but sent information pertaining to vehicle No. CG 15 CA 9196 and the

insurance company sent notice after the date of accident. Admittedly, the

accident occurred on 13.11.2008 whereas the insurance company sent

notice for cancellation of insurance on 27.11.2008. In view of aforesaid oral

and documentary evidence, the learned Tribunal rightly rejected all the

objections of the insurance company and fastened liability upon it jointly and

severally along with non-applicants No. 1 & 2. This Court finds no illegality or

infirmity in the findings so recorded by learned Tribunal.

15. As regards quantum of compensation, considering the oral and

documentary evidence adduced by the claimants with regard to age and

income, this Court finds that the learned Tribunal rightly assessed age of the

deceased as 42 years and his income as Rs.9558/- per month. Looking to

the number of dependents i.e. five, age of the deceased and the nature of his

job, the Tribunal was justified in making 1/4th deduction towards personal

and living expenses of the deceased, applying multiplier of 14 and granting

30% addition to his annual income towards future prospect. However, the

amount awarded towards the conventional heads being not in accordance

with the decisions of the Hon'ble Supreme Court in the matter of National

Insurance Co. Ltd. Vs. Pranay Sethi, (2017) 16 SCC 680 and Magma

General Insurance Co. Ltd. Vs. Nanuram @ Chuhru Ram and others,

(2018) 18 SCC 130, it needs to be enhanced accordingly. Thus, the

claimants are held entitled for compensation as under:

Sl. Heads                                      Calculation
No.                                            (in rupees)
01.   Income of the deceased @ Rs.9,558/- Rs.1,14,696/-            per
      per month.                               annum


02. 30% of (i) above to be added towards Rs.1,49,105/-

future prospects.

(Rs.1,14,696 + Rs.34,409)

03. 1/4th deduction towards personal and Rs.1,11,829/-

living expenses of the deceased

(Rs.1,49,105-37,276)

04. Multiplier of 14 to be applied Rs.15,65,606/-

05. Towards loss of spousal consortium to Rs.40,000/-

claimant No.1

Towards loss of parental consortium to Rs.80,000/- claimants No. 2 & 3 each @ Rs.40,000/-

Towards loss of filial consortium to Rs.80,000/- claimants No. 4 & 5 each @ Rs.40,000/-

                                     Towards funeral expenses                   Rs.15,000/-

                                     Towards loss of estate                     Rs.15,000/-


                                     Total compensation                         Rs.17,95,606/-


Since the Tribunal has already awarded Rs.15,92,424/-, after

deducting the same from the above amount, the claimants are held entitled

for additional compensation of Rs.2,03,182/- (Rupees Two lacs three

thousand one hundred and eighty two only) with simple interest @ 7.5% per

annum from the date of application till realization. However, rest of the terms

and conditions in the impugned award shall remain intact.

16. In the result,

 MAC No.68/2017 filed by the appellant/insurance company being

devoid of any substance is hereby dismissed.

 MAC No.1656/2016 preferred by the appellants/claimants is allowed in

part with modification in the impugned award to the extent indicated

above.

Sd/

(Rajani Dubey) MOHD AKHTAR KHAN AKHTAR Date:

KHAN 2025.05.08 15:46:23 +0530 Judge Khan

 
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