Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

New India Insurance (Correct Name As ... vs Heerabai Nishad
2026 Latest Caselaw 1192 Chatt

Citation : 2026 Latest Caselaw 1192 Chatt
Judgement Date : 1 April, 2026

[Cites 2, Cited by 0]

Chattisgarh High Court

New India Insurance (Correct Name As ... vs Heerabai Nishad on 1 April, 2026

                                                           1




                                                                        2026:CGHC:14989


                                                                                       NAFR



                                   HIGH COURT OF CHHATTISGARH AT BILASPUR


                                                MAC No. 300 of 2020
        Digitally
        signed by
        HARNEET
HARNEET KAUR
KAUR    Date:
        2026.04.02
        10:53:29
        +0530




                     1 - New India Insurance (Correct Name As Assurance) Company Limited
                     Through Division Office, Madina Building Jail Road, Raipur, District
                     Raipur, Chhattisgarh. (Insurer Of Vehicle No. C.G.-C-5457) (Non-Applicant
                     No. 3), District : Raipur, Chhattisgarh
                                                                                --- Appellant


                                                        versus


                     1 - Babulal Sahu S/o Jodhan Sahu Aged About 51 Years R/o Village Kurud,
                     Post Kutela, Police Station And Tahsil Arang, District Raipur,
                     Chhattisgarh.,         District           :   Raipur,       Chhattisgarh


                     2 - Devki Bai Sahu W/o Babulal Sahu Aged About 46 Years R/o Village
                     Kurud, Post Kutela, Police Station And Tahsil Arang, District Raipur,
                     Chhattisgarh.,         District           :   Raipur,       Chhattisgarh


                     3 - Satobai Wd/o Late Goverdhan Sahu Aged About 71 Years R/o Village
                     Kurud, Post Kutela, Police Station And Tahsil Arang, District Raipur,
                                        2

Chhattisgarh.,           District      :           Raipur,        Chhattisgarh


4 - Doman Lal Sahu S/o Babulal Sahu Aged About 20 Years R/o Village
Kurud, Post Kutela, Police Station And Tahsil Arang, District Raipur,
Chhattisgarh.     (Claimants),      District   :      Raipur,     Chhattisgarh


5 - Mohan Dhruv S/o Madhusudan Dhruv Aged About 24 Years R/o Ward
No. 16, Beside Up Jail, Main Road, Bemcha, Police Station, Tahsil And
District Mahasamund, Chhattisgarh. (Driver Of Vehicle No. C.G.-C-5457),
District             :              Mahasamund,                   Chhattisgarh


6 - Firoz Alam Ansari S/o Abdul Kayyum Ansari Aged About 34 Years R/o
Village Ghodari, Post Birkoni, Police Station, Tahsil And District
Mahasamund, Chhattisgarh. (Registered Owner Of Vehicle No. C.G.-C-
5457), District : Mahasamund, Chhattisgarh
                                                             --- Respondent(s)

1 - New India Insurance (Correct Name As Assurance) Company Limited, Through Division Office, Madina Building Jail Road, Raipur, District Raipur Chhattisgarh. ( Insurer Of Vehicle No. C. G. - C - 5457), District : Raipur, Chhattisgarh

---Appellant

Versus

1 - Heerabai Nishad Wd/o Late Ashwani Kumar Nishad Aged About 31 Years R/o Village Kurud, Post Kutela, Police Station And Tahsil Arang, District Raipur Chhattisgarh., District : Raipur, Chhattisgarh

2 - Omkumar Nishad S/o Late Ashwani Kumar Nishad Aged About 9 Years Minor Through Natural Guardian Mother Heerabai Nishad, R/o Village Kurud, Post Kutela, Police Station And Tahsil Arang, District Raipur Chhattisgarh., District : Raipur, Chhattisgarh

3 - Kumkum Nishad D/o Late Ashwani Kumar Nishad Aged About 7 Years Minor Through Natural Guardian Mother Heerabai Nishad, R/o Village Kurud, Post Kutela, Police Station And Tahsil Arang, District Raipur Chhattisgarh., District : Raipur, Chhattisgarh

4 - Chetan Kumar Nishad S/o Jhanglu Nishad Aged About 60 Years R/o Village Kurud, Post Kutela, Police Station And Tahsil Arang, District Raipur Chhattisgarh., District : Raipur, Chhattisgarh

5 - Surajbai Nishad W/o Chetan Kumar Nishad Aged About 54 Years R/o Village Kurud, Post Kutela, Police Station And Tahsil Arang, District Raipur Chhattisgarh. (Claimants ), District : Raipur, Chhattisgarh

6 - Mohan Dhruv S/o Madhusudan Dhruv, Aged About 24 Years R/o Ward No. 16, Beside Up Jail, Main Road, Bemcha, Police Station Tahsil And District Mahasamund Chhattisgarh. ( Driver Of Vehicle No. C.G. - C - 5457 ), District : Mahasamund, Chhattisgarh

7 - Firoz Alam Ansari S/o Abdul Kayyum Ansari, Aged About 34 Years R/o Village Ghodari, Post Birkoni, Police Station, Tahsil And District - Mahasamund Chhattisgarh. ( Registered Owner Of Vehicle No. C.G. - C- 5457), District : Mahasamund, Chhattisgarh

--- Respondent(s)

For Appellant : Mr. Pankaj Agrawal with Mrs. Swati Agrawal, Advocates For Respondent(s) : None though served

SB - Hon'ble Shri Justice Sanjay K. Agrawal Judgment on Board 01.04.2026

1. Since both of these appeals have arisen out of a common

accident and since common question of law and fact is involved

in both these appeals, therefore, they have been clubbed

together, heard together and are being decided by this common

judgment.

2. The appellant/Insurance company has preferred these appeals

calling in question the legality, validity and correctness of

impugned awards dated 11/10/2019 (passed separately in

Claim Cases No. H-16/2018 and H-10/2018) whereby learned 1 st

Additional Motor Accident Claims Tribunal, Mahasamund has

granted compensation of Rs. 7,10,400/- to the claimants

(Babulal & Ors.) for the death of Rupendra Sahu in Claim Case

No. H-16/2018 and also granted compensation of Rs. 9,77,200/-

to the claimants (Heerabai & Ors.) for the death of Ashwani

Nishad in Claim Case No. H-10/2018 and the liability of payment

of compensation has been fastened upon the

appellant/Insurance Company in both the cases.

3. Learned counsel for the appellant would submit that the

accident occurred on 05/07/2017 whereas the offending vehicle

was seized on 05/10/2017 i.e. with a delay of three months and

there is no explanation on record for the said delay, as such, the

vehicle was not involved in the accident and it has falsely been

implicated. Hence, the impugned award is liable to be set aside.

4. None present on behalf of the respondents though served.

5. I have heard learned counsel for the appellant and perused the

record.

6. The sole ground of delay in seizure of the vehicle cannot be

considered as sufficient ground for rejecting a claim application

under Section 166 of the Motor Vehicles Act, 1988 filed by the

claimants. Even otherwise, it transpires from the record that the

accident occurred on 05/07/2017 and FIR was promptly

registered on the same date i.e. on 05/07/2017 and after the

matter was investigated, the offending vehicle in question was

seized on 05/10/2017 and on that date, charge-sheet was filed

and the driver of the offending vehicle i.e. Mohan Dhruv was

charge-sheeted for offence punishable under Section 304-A of

the IPC, which has also been proved by the witness on behalf of

the Insurance Company namely Arun Kumar Bhoi (NA.W.-1),

Investigating Officer/Assistant Sub-Inspector. As such, mere

ground of delay in seizure of vehicle cannot be a good ground

for setting aside the impugned award passed by the Claims

Tribunal. I do not find any merit in both of these appeals.

7. Accordingly, both the appeals are hereby 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