Citation : 2026 Latest Caselaw 793 Chatt
Judgement Date : 20 March, 2026
Page 1 of 4
(MAC Nos.345/2019 & 348/2019)
2026:CGHC:13522
Digitally
signed by
SISTA NAFR
SISTA SOMAYAJULU
SOMAYAJULU Date:
2026.03.23
10:53:23 HIGH COURT OF CHHATTISGARH AT BILASPUR
+0530
MAC No. 345 of 2019
Branch Manager, United India Insurance Company Limited, Office
Opposite Paras Complex, Gurudwara, Station Road, Durg, Tehsil &
District Durg, Chhattisgarh, Through Authorized Signatory United
India Insurance Company Limited, Divisional Office, 2 nd Floor, Guru
Kripa Towers, Vyapar Vihar Road, Bilaspur, Chhattisgarh.
(N.A.No.3)
--- Appellant
versus
1. Smt Nira, aged 40 years, Wd/o Late Bharat Lal,
2. Khilesh Kumar, aged 23 years
3. Manish Kumar, aged 21 years
4. Nemichand, aged 18 years
Resp. Nos.2 to 4 S/o Late Bharat Lal
All above by Caste "Kenvat", R/o Village Rouna, Post Kandul, Police
Station Arjunda, Tehsil Gundardehi, District Baloud, Chhattisgarh.
(Claimants)
5. Chandan Kumar, aged 32 years, S/o Mohan Lal Nishad, R/o Village
& Post Sikosa, Police Station & Tehsil Gunderdehi, District Baloud,
Chhattisgarh.
(Driver)
6. Laxmi Narayan Sinha, aged 49 years, S/o Late Yadram Sinha, Caste
Kalar, R/o Village Chaingunj, Post & Police Station & Tehsil
Gundardehi, District Baloud, Chhattisgarh.
(Owner)
--- Respondents
AND
(MAC Nos.345/2019 & 348/2019)
Branch Manager, United India Insurance Company Limited, Office Opposite Paras Complex, Gurudwara, Station Road, Durg, Tehsil & District Durg, Chhattisgarh, Through Authorized Signatory, United India Insurance Company Limited, Divisional Office, 2 nd Floor, Guru Kripa Towers, Vyapar Vihar Road, Bilaspur, Chhattisgarh.
(N.A.No.3)
--- Appellant
Versus
1. Smt. Kachara Bai, aged 40 years, Wd/o Late Mahangu Ram
2. Tikam Nishad, aged 30 years, S/o Late Mahangu Ram
3. Mohan Nishad, aged 27 years, S/o Late Mahangu Ram
4. Kuleshwar Nishad, aged 25 years, S/o Late Mahangu Ram
5. Kumari Gayatri Nishad, aged 22 years, D/o Late Mahangu Ram
All above by Caste Kenvat, R/o Village Rouna, Post Kandul, P.S. Arjunda, Tehsil Gundardehi, District Baloud, Chhattisgarh.
(Claimants)
6. Chandan Kumar, aged 32 years, S/o Mohan Lal, R/o Village & Post Sikosa, P.S. & Tehsil Gunderdehi, District Baloud, Chhattisgarh.
(Driver)
7. Laxmi Narayan Sinha, aged 49 years, S/o Late Yadram Sinha, Caste Kalar, R/o Village Chaingunj, Post & P.S. & Tehsil Gundardehi, District Baloud, Chhattisgarh.
(Owner)
--- Respondents
For Appellant : Mr. Priyanshu Gupta, Advocate on behalf of Mr. B.N. Nande, Advocate.
For Respondents : None present, though served.
Single Bench:-
Hon'ble Shri Justice Sanjay K. Agrawal
Order on Board
20/03/2026
(MAC Nos.345/2019 & 348/2019)
1. Since common question of law and fact is involved in both these
appeals, they were clubbed together and heard analogously and are
being disposed of by this common order.
2. The sole contention that has been raised by Mr. Priyanshu Gupta,
learned counsel appearing on behalf of the appellant herein/
Insurance Company is that the offending vehicle did not have the
specific fitness certificate on the date of accident i.e. 27-3-2017,
therefore, the Insurance Company is not liable to pay compensation.
3. None present for the respondents, though served.
4. I have heard learned counsel for the appellant and considered his
submissions and also perused the record with utmost
circumspection.
5. Though plea has been taken by the Insurance Company and witness
Abdul Naeem Khan has been examined to prove the said fact, but the
Claims Tribunal has clearly recorded a finding that no document has
been filed to hold that the offending vehicle did not have the specific
fitness certificate on the date of accident. As such, the Insurance
Company could not prove the plea raised by it. However, it is
apparent from the record that the vehicle was insured from 23-2-
2017 to 22-2-2018, whereas the accident took place on 27-3-2017. As
such, the Insurance Company could not prove the fact that the
vehicle did not have effective fitness certificate on the date of
accident.
(MAC Nos.345/2019 & 348/2019)
6. In that view of the matter, I do not find any merit in these two
appeals, they deserve to be dismissed and are accordingly dismissed
leaving the parties to bear their own cost(s).
Sd/-
(Sanjay K. Agrawal) Judge
Soma
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!