Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rakesh Kumar Koushik vs Bhuvneshwar Prasad Koushik
2026 Latest Caselaw 1190 Chatt

Citation : 2026 Latest Caselaw 1190 Chatt
Judgement Date : 1 April, 2026

[Cites 2, Cited by 0]

Chattisgarh High Court

Rakesh Kumar Koushik vs Bhuvneshwar Prasad Koushik on 1 April, 2026

                                                           1




                                                                           2026:CGHC:14969


                                                                                          NAFR

                                    HIGH COURT OF CHHATTISGARH AT BILASPUR


                                               MAC No. 2254 of 2019
        Digitally
        signed by
        HARNEET
HARNEET KAUR
KAUR    Date:
        2026.04.02
        10:53:31
        +0530
                     1 - Rakesh Kumar Koushik S/o Arjun Koushik Aged About 30 Years R/o
                     Village - Tada, Post Office Tada, Thana - Kota, District - Bilaspur
                     Chhattisgarh.,        District        :        Bilaspur,       Chhattisgarh


                     2 - Smt. Anju Bai W/o Rakesh Kumar Koushik Aged About 28 Years R/o
                     Village - Tada, Post Office Tada, Thana - Kota, District - Bilaspur
                     Chhattisgarh., District : Bilaspur, Chhattisgarh
                                                                                  --- Appellants


                                                        versus
                     1 - Bhuvneshwar Prasad Koushik S/o Arjun Lal Koushik Aged About 27
                     Years Occupation - Driver, R/o Village - Tada, Post Office Tada, Thana -
                     Kota, District - Bilaspur Chhattisgarh. (Driver Of The Offending Vehicle
                     Auto No. C.G. 10/ B. Y. / 6059) ., District : Bilaspur, Chhattisgarh


                     2 - Deepak Koushik S/o Motilal Koushik, R/o Tada, Ward No. 4
                     Aawaspara, Thana - Kota, District - Bilaspur ( C.G.) (Registered Owner Of
                     The Offending Vehicle Auto No. C.G. 10/ B. Y. / 6059) ., District : Bilaspur,
                     Chhattisgarh
                                         2



3 - Rayol Sundaram General Insurance Company Limited, Sundaram
Towers 46 Vhit Road Roypettah Chennai 600014 Regional Manager, Rayol
Sundaram General Insurance Company Limited, Regional Office - Raja
Chambers Office No. 306 Near 3rd Floor Mowa Over Brize Raipur Tahsil
And District - Raipur Chhattisgarh. Through Branch Manager, Rayol
Sundaram General Insurance Company Limited, Rama Trade Center 1st
Floor In Front Of Rajeev Plaza. Old Bus Stand Bilaspur Tahsil And District
Bilaspur ( C.G.) ( Insurer Of The Offending Vehicle Auto No. C.G. 10/ B.
Y. / 6059) ., District : Bilaspur, Chhattisgarh
                                                          --- Respondent(s)

For Appellants : Mr. A.L. Singroul, Advocate For Respondents No. : Ms. Kusum Lalchandani on behalf of Mr. A.K. 1&2 Yadav, Advocates For Respondent No. 3 : Mr. Anupam Dubey, Advocate

1 - Royal Sundaram General Insurance Company Limited Through Branch Manager, Raja Chambers Office No. 306 3rd Floor, Near Mova Over Bridge Raipur Tehsil And District Raipur Chhattisgarh ............(Insurer), District : Raipur, Chhattisgarh

---Appellant

Versus

1 - Rakesh Kumar Kaushik S/o Arjun Kaushik Aged About 30 Years R/o Tada, Post Office Tada, P. S. Kota, District Bilaspur Chhattisgarh District :

Bilaspur, Chhattisgarh

2 - Smt. Anju Bai W/o Rakesh Kumar Kaushik Aged About 28 Years R/o Tada, Post Office Tada, P. S. Kota, District Bilaspur Chhattisgarh District :

Bilaspur, Chhattisgarh

3 - Bhuvneshwar Prasad Kaushik S/o Arjun Lal Kaushik Aged About 27 Years R/o Tada, Post Office Tada, P. S. Kota, District Bilaspur Chhattisgarh , District : Bilaspur, Chhattisgarh

4 - Deepak Kaushik S/o Motilal Kaushik R/o Tada, Post Office Tada, P. S. Kota, District Bilaspur Chhattisgarh, District : Bilaspur, Chhattisgarh

--- Respondent(s)

For Appellant : Mr. Anupam Dubey, Advocate For Respondents : Mr. A.L. Singroul, Advocate No. 1 & 2 For Respondents : Ms. Kusum Lalchandani on behalf of Mr. A.K. No. 3 & 4 Yadav, Advocates

SB - Hon'ble Shri Justice Sanjay K. Agrawal Judgment on Board

01.04.2026

1. Since common question of law and fact is involved in both of

these appeals and since they have arisen out of a common

accident, therefore, they have been clubbed together, heard

together and are being decided by this common judgment.

2. MAC/2254/2019 has been preferred by the

appellants/claimants whereas MAC/1746/2019 has been

preferred by the appellant/Insurance Company against the

impugned award dated 30/03/2019 passed by learned 2 nd

Additional Motor Accident Claims Tribunal, Bilaspur in Claim

Case No. 451/2018 whereby compensation of Rs. 5,00,000/-

has been awarded to the claimants for the death of Prashant

Kaushik, aged about 5 years, and the liability of payment of

compensation has been fastened upon the Insurance Company.

3. Mr. A.L. Singroul, learned counsel for the appellant/claimants in

MAC/2254/2019 would submit that the compensation awarded

by the Claims Tribunal is on the lower side, therefore, it may

suitably be enhanced.

4. Mr. Anupam Dubey, learned counsel for the

appellant/Insurance Company in MAC/1746/2019, would

submit that the accident occurred on 19/03/2018 whereas the

amendment to 2nd Schedule of Section 163-A of the Motor

Vehicle Act, 1988 came into force with effect from 22/5/2018,

thus, it could not have been given retrospective effect and as

such, the compensation is liable to be reduced.

5. Ms. Kusum Lalchandani, learned counsel for the owner and

driver of the offending vehicle in both the cases, would support

the impugned award and submit that the instant appeals are

liable to be dismissed.

6. I have heard learned counsel for the parties, considered their

rival submissions made herein-above and perused the record.

7. The issue involved in these appeals is no longer res integra. In

this regard, the decision rendered by the Supreme Court in the

matter of New India Assurance Co. Ltd. v. Urmila Halder 1 may

be noticed herein profitably wherein it has been held as

under :-

"4. The short point for consideration before this Court is whether the amendment in Section 163-A of the Motor Vehicles Act, 1988, which came into effect by a Gazette Notification on 22nd May, 2018, would relate to an accident which had occurred prior to the said date.

10. The order of the High Court is well discussed and we agree with the view taken. We may, however, add that a beneficial legislation would necessarily entail the benefit to be passed on to the claimant in the absence of any specific bar to the same. In the present case, the liability of the appellant-Insurance Company has not been interfered with. Only the computational mode and the modality have been further clarified, which rightly has been noted by the High Court and accordingly, the claim has been enhanced to Rs. 5,00,000/- (Rupees Five Lakhs). As 50% of the compensation amount was stayed by this Court, the same be paid to the respondent in terms of the impugned judgment within eight weeks."

8. In view of the aforesaid decision of the Supreme Court

rendered in the matter of Urmila Halder (supra), in the present

1 2024 SCC Online SC 4983

case, though the accident is said to have occurred on

19/03/2018, but the Claims Tribunal has rightly granted

compensation to the tune of Rs. 5,00,000/- as per the

amendment made in the 2nd Schedule of Section 163-A of the

Act of 1988 which came into force w.e.f. 22/05/2018, as it has

been held by the Supreme Court in Urmila Halder (supra), a

beneficial legislation would necessarily entail the benefit to be

passed on to the claimant in the absence of any specific bar to

the same. I do not find a good ground to interfere with the

impugned award.

9. Accordingly, both the appeals are dismissed leaving the parties

to bear their own cost(s).

Sd/-

(Sanjay K. Agrawal) Judge

Harneet

 
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