Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The New India Assurance Co. Ltd vs Mrs. Mithilesh Devi & Ors
2012 Latest Caselaw 5272 Del

Citation : 2012 Latest Caselaw 5272 Del
Judgement Date : 4 September, 2012

Delhi High Court
The New India Assurance Co. Ltd vs Mrs. Mithilesh Devi & Ors on 4 September, 2012
Author: G.P. Mittal
*        IN THE HIGH COURT OF DELHI AT NEW DELHI

                                             Date of decision: 4th September, 2012
+        MAC APP. 516/2004

         THE NEW INDIA ASSURANCE CO. LTD.         ..... Appellant
                       Through: Mr. Pankaj Seth, Adv.

                              versus

         MRS. MITHILESH DEVI & ORS.                        ..... Respondents
                       Through: Nemo.

+        MAC APP. 517/2004

         THE NEW INDIA ASSURANCE CO. LTD.         ..... Appellant
                       Through: Mr. Pankaj Seth, Adv.

                              versus

         SUNEETA DEVI & ORS.                         ..... Respondents
                      Through:            Nemo.

+        MAC APP. 519/2004

         THE NEW INDIA ASSURANCE CO. LTD.         ..... Appellant
                       Through: Mr. Pankaj Seth, Adv.

                              versus

         SMT. SHAMINA KHATOON & ORS.                 ..... Respondents
                      Through: Nemo.

         CORAM:
         HON'BLE MR. JUSTICE G.P.MITTAL

                                       JUDGMENT

G. P. MITTAL, J. (ORAL)

1. These three Appeals (MAC APP.516/2004, MAC APP.517/2004 and MAC APP. 519/2004) arise out of three separate judgments dated 15.07.2004 passed by the Motor Accident Claims Tribunal (the Claims Tribunal) in Suit No.309/03, 308/03 and 306/03 respectively whereby a compensation of ` 2,33,435/- ` 30,000/- and `83,970/- was awarded in favour of the Claimants.

2. During inquiry before the Claims Tribunal, the Appellant Insurance Company took up the plea that the offending vehicle No.HR-38B-2523 was insured as a goods vehicle and the Appellant was not liable to pay the compensation as the victim/victims were travelling as gratuitous passengers in the earlier said tempo. The Claims Tribunal agreed with the Appellant's submission that the vehicle was insured for carrying goods and not for carrying passengers. The Claims Tribunal said that there was breach of the terms of the policy and thus while making the Appellant Insurance Company liable to pay the compensation awarded, granted it recovery rights.

3. It is urged by the learned counsel for the Appellant that it was not a case of breach of the terms of policy. In fact, the risk of carrying passengers in the goods vehicle was not at all covered and thus, the Insurance Company had no liability to pay the compensation even in the first instance.

4. In the case of New India Assurance Company Ltd. v. Asha Rani & Ors.

(2003) 2 SCC 223, the decision in New India Assurance Company v. Satpal Singh (2000) 1 SCC 237 was overruled and it was held that Section 147 of the 1988 Act did not impose any statutory liability on the

owner of the vehicle to get his vehicle insured for any passenger travelling in a goods vehicle and therefore, the insurers would not be liable (for the claim of such persons travelling in goods vehicle). Their Lordships' compared the definition of goods vehicles as given in the 1939 Act and in the 1988 Act. The relevant parts of the report in Asha Rani (supra) are extracted hereunder:-

"14. Before adverting to the pointed issue, we may notice the definition of "goods vehicles", "public service vehicle" and "stage carriage" and "transport vehicle" occurring in Sections 2(8), 2(25), 2(29) and 2(33) of the 1939 Act, which are as under:-

"2(8) "goods vehicle" means any motor vehicle constructed or adopted for use for the carriage of goods, or any motor vehicle not so constructed or adapted when used for the carriage of goods solely or in addition to passengers:"

(25) "public service vehicle" means any motor vehicle used or adapted to be used for the carriage of passengers for hire or reward, and includes a motor cab, contract carriage, and stage carriage;"

(29) "stage carriage" means a motor vehicle carrying or adapted to carry more than six persons excluding the driver which carries passengers for hire or reward at separate fares paid by or for individual passengers, either for the whole journey or for stages of the journey;

(33) "transport vehicle" means a public service vehicle or a goods vehicle;" (emphasis supplied)

15. Sections 2(14), 2(35), 2(40) and 2(47) of 1988 Act define "goods carriage", "public service vehicle", "stage carriage" and "transport vehicle" in the following terms:-

"2(14) "good carriage", means any motor vehicle constructed or adapted for use solely for the carriage of goods, or any motor vehicle not so constructed or adapted when used for the carriage of goods;

(35) "public service vehicle" means any motor vehicle used or adapted to be used for the carriage of passengers for hire or reward, and includes a maxicab, a motorcab, contract carriage, and stage carriage;

(40) "stage carriage" means a motor vehicle constructed or adapted to carry more than six passengers excluding the driver for hire or reward at separate fares paid by or for individual passengers, either for the whole journey or for stages of the journey;

(47) "transport vehicle" means a public service vehicle, a goods carriage, an educational institution bus or a private service vehicle;" (emphasis supplied)

16. The changes effected in the respective terminologies in the 1988 Act have a bearing on the question involved in these appeals.

17. Chapter VIII of 1939 Act and Chapter XI of 1988 Act deal with insurance of motor vehicles against third party risks.

18. Liability has been defined in Section 145(c) as under-

"145. (c)" 'liability', wherever used in relation to the death of or bodily injury to any person, includes liability in respect thereof under Section 140;"

19. Section 146 specifies the necessity for insurance against third party risk. In terms thereof an owner of a motor vehicle is statutorily enjoined to have a policy of insurance complying with the requirements of the said chapter before he uses or causes or allows any other person to use a motor vehicle in public.

20. Section 147 deals with requirements of policies and limits of liability. Proviso appended thereto, however, makes an exception to the main provision which reads thus:-

"Provided that a policy shall not be required-

(i) to cover liability in respect of the death, arising out of an in the course of his employment, of the employee of a person insured by the policy or in respect of bodily injury sustained by such an employee arising out of and in the course of his employment other

than a liability arising under the Workmen's Compensation Act, 1923 (8 of 1923) in respect of the death of, or bodily injury to, any such employee-

(a) engaged in driving the vehicle, or

(b) if it is a public service vehicle engaged as conductor of the vehicle or in examining tickets on the vehicle, or

(c) if it is a goods carriage, being carried in the vehicle, or

(ii) to cover any contractual liability."

21. We may notice that the proviso appended to Section 95 of 1939 Act contained Clause (ii) which has been omitted in the 1988 Act and reads as under:-

"(ii) except where the vehicle is a vehicle in which passengers are carried for hire or reward or by reason of or in pursuance of a contract of employment, to cover liability in respect of the death of or bodily injury to persons being carried in or upon or entering or mounting or alighting from the vehicle at the time of the occurrence of the event out of which a claim arises."

22. Thus, it may be noticed that so far as employees of the owner of the motor vehicle are concerned, an insurance policy was not required to be taken in relation to their liability other than arising in terms of the provisions of the Workmen's Compensation Act, 1923. On the other hand, proviso (ii) appended to Section 95 of 1939 Act, enjoined a statutory liability upon the owner of the vehicle to take out an insurance policy to cover the liability in respect of a person who was travelling in a vehicle pursuant to a contract of employment. The Legislature has consciously not inserted the said provision in 1988 Act.

23. The applicability of the decision of this Court in Mallawwa (Smt.) and Ors. v. Oriental Insurance Company Ltd. and Ors. (1999) 1 SCC 403 in this case must be considered keeping that aspect in view. Section 2(35) of 1988 Act does not include passengers in goods carriage whereas Section 2(25) of 1939 Act did as even passengers could be carried in a goods vehicle. The difference in the definitions of the "goods vehicle" in 1939 Act and "goods carriage" in 1988 Act is significant. By reason of the

change in the definitions of the terminology, the Legislature intended that a goods vehicle could not carry any passenger, as the words "in addition to passengers" occurring in the definition of goods vehicle in 1939 Act were omitted. Furthermore, it categorically states that 'goods carriage' would mean a motor vehicle constructed or adapted for use "solely for the carriage of goods". Carrying of passengers in a 'goods carriage', thus, is not contemplated under 1988 Act.

24. We have further noticed that Section 147 of 1988 Act prescribing the requirements of an insurance policy does not contain a provision similar to Clause (ii) of the proviso appended to Section 95 of 1939 Act. The decisions of this Court in Mallawwa's case (supra) must be held to have been rendered having regard to the aforementioned provisions.

25. Section 147 of 1988 Act, inter alia, prescribes compulsory coverage against the death of or bodily injury to any passenger of "public service vehicle". Proviso appended thereto categorically states that compulsory coverage in respect of drivers and conductors of public service vehicle and employees carried in a goods vehicle would be limited to the liability under the Workmen's Compensation Act. It does not speak of any passenger in a 'good carriage'.

26. In view of the changes in the relevant provisions in 1988 Act vis-a-vis 1939 Act, we are of the opinion that the meaning of the words "any person" must also be attributed having regard to the context in which they have been used i.e. 'a third party'. Keeping in view the provisions of 1988 Act, we are of the opinion that as the provisions thereof do not enjoin any statutory liability on the owner of a vehicle to get his vehicle insured for any passenger travelling in a goods vehicle, the insurers would not be liable therefor."

5. In National Insurance Company v. Baljit Kaur & Ors. (2004) 2 SCC 1, the Supreme Court relied upon Asha Rani and held that since the law laid down in New India Assurance Co. Ltd. v. Satpal Singh, (2000) 1 SCC 237 was overruled only in Asha Rani, the Appellant Insurance Company was directed to satisfy the award and to recover the same from the owner of

the vehicle. Relevant portion of Para 21 of the report is extracted hereunder:-

" 21...........The question, however, would be as to whether keeping in view the fact that the law was not clear so long such a direction would be fair and equitable. We do not think so. We, therefore, clarify the legal position which shall have prospective effect. The Tribunal as also the High Court had proceeded in terms of the decision of this Court in New India Assurance Company v. Satpal Singh (2000) 1 SCC 237. The said decision has been overruled only in New India Assurance Company Limited v. Asha Rani & Ors. (2003) 2 SCC 223. We, therefore, are of opinion that the interest of justice will be subserved if the appellant herein is directed to satisfy the awarded amount in favour of the claimant. If not already satisfied, and recover the same from the owner of the vehicle......."

6. A close reading of Baljit Kaur reveals that the judgment in Asha Rani which was passed on 03.12.2002 was to have a prospective effect. Since the position was uncertain because of the earlier decision of the Supreme Court in Satpal Singh it was observed that the Appellant National Insurance Company Limited would satisfy the award in favour of the claimant, if not already satisfied and recover the same from owner of the vehicle. It was not laid down as a proposition of law that even in the case of gratuitous passengers travelling in a goods vehicle, the Insurance Company will first pay the compensation awarded and would then recover from the insured.

7. Thus, it is evident that the Appellant Insurance Company had no liability at all to pay the compensation as the risk of gratuitous passenger was not covered.

8. In Baljit Kaur recovery rights were granted as the law laid down in Satpal Singh was overruled in Asha Rani.

9. The judgments in these cases were passed on 15.07.2004, that is, almost after a period of one year and eight months of the judgment in Asha Rani and seven months after the decision in Baljit Kaur. The Claims Tribunal thus could not have made the Appellant liable to pay the compensation.

10. By an order of this Court dated 30.11.2004 the Appellant Insurance Company was directed to deposit the entire compensation with the Claims Tribunal.

11. Fifty percent of the awarded amount was allowed to be withdrawn by the Claimants. Thus, rest 50% of the awarded amount lying deposited with the Claims Tribunal shall be refunded to the Appellant Insurance Company. The Appellant shall be entitled to recover the amount of compensation (rest 50% of the awarded amount) which has already been released in favour of the Claimants. Claimants shall be entitled to recover the balance compensation from the owner and driver of the vehicle (Respondents No.6 and 7 in MAC APP 516/2004; Respondents No. 3 and 4 in MAC APP 517/2004 and MAC APP.519/2004).

12. The statutory deposit of `25,000/- shall be refunded to the Appellant Insurance Company.

13. The Appeals are allowed in above terms.

14. Pending Applications also stand disposed of.

(G.P. MITTAL) JUDGE SEPTEMBER 04, 2012 vk

 
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 : MAIMS

 
 
Latestlaws Newsletter