Sunday, 14, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tata Aig General Insurance Co. ... vs Vijay Kumar & Ors.
2015 Latest Caselaw 448 Del

Citation : 2015 Latest Caselaw 448 Del
Judgement Date : 19 January, 2015

Delhi High Court
Tata Aig General Insurance Co. ... vs Vijay Kumar & Ors. on 19 January, 2015
Author: G.P. Mittal
$-11
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

                                       Decided on: 19th January, 2015
+       MAC.APP. 124/2012

        TATA AIG GENERAL INSURANCE CO. LTD.
                                                        ..... Appellant
                            Through:   Mr.Manish Kaushik, Advocate
                                       for Mr. Sameer Nandwani,
                                       Advocate

                   versus

        VIJAY KUMAR & ORS.                         ..... Respondents
                     Through:          Mr. R.K. Singh, Advocate with
                                       Mr. B.N. Dubey, Advocate for
                                       Respondents no.1 to 3.

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

                            JUDGMENT

G. P. MITTAL, J. (ORAL)

1. The Appellant impugns the judgment dated 29.11.2011 passed by the Motor Accident Claims Tribunal (the Claims Tribunal) whereby compensation of Rs.6,17,960/- was awarded in favour of Respondents No.1 to 3 for the death of Smt. Urmila @ Guddi, who died in a motor vehicular accident which occurred on 28.02.2007.

2. There is twin challenge to the impugned judgment. First, the

compensation awarded is exorbitant and excessive inasmuch as the addition of 50% towards future prospects was made although there was no evidence with regard to the same. Second, the Claims Tribunal in view of the breach of the terms and conditions of the insurance policy granted recovery rights against the owner. It is urged that since the driver was driving without a valid driving licence, the Appellant ought to have been completely exonerated.

3. On the other hand, the learned counsel for Respondents no.1 to 3 supports the impugned judgment. Relying on Santosh Devi v. National Insurance Company Ltd. & Ors., 2012 (4) SCALE 559, it is urged that future prospects have been rightly granted. It is stated that deduction towards personal and living expenses ought to have been made only 1/10th as against 1/3rd in view of the judgment in Santosh Devi(supra).

QUANTUM OF COMPENSATION:

4. With regard to quantum of compensation, it was claimed before the Claims Tribunal that the deceased Urmila was earning Rs.6,000/- per month by ironing clothes. In absence of any evidence regarding the same, the Claims Tribunal took the minimum wages of an unskilled worker as the basis for calculating compensation. To that extent, the Claims Tribunal's finding cannot be faulted. As far as addition towards future prospects is concerned, this Court in HDFC ERGO General

Insurance Co. Ltd. v. Smt. Lalta Devi & Ors., (MAC. APP. 189/2014) decided on 12.01.2015 dealt with this aspect in great details. Paras 9 to 21 of the report in Lalta Devi are extracted hereunder:-

"9. The learned counsel for the Claimants has referred to a three Judge Bench decision of the Supreme Court in Rajesh & Ors. v. Rajbir Singh & Ors., (2013) 9 SCC 54 to contend that the future prospects have to be added in all cases where a person is getting fixed wages or is a seasonal employee or is a student.

10. It is urged by the learned counsel for the Claimants that the law laid down in Sarla Verma (Smt.) & Ors. v. Delhi Transport Corporation & Anr., (2009) 6 SCC 121 was extended in Rajesh & Ors. v. Rajbir Singh & Ors., (2013) 9 SCC 54 to hold that future prospects ought to be extended in all cases.

11. On the other hand, the learned counsel for the Insurance Company refers to a three Judge Bench decision of the Supreme Court in Reshma Kumari & Ors. v. Madan Mohan & Anr., (2013) 9 SCC 65 wherein while approving the ratio with regard to future prospects in Sarla Verma (Smt.) & Ors. (supra) and relying on General Manager, Kerala State Road Transport Corporation, Trivandrum v. Susamma Thomas (Mrs.) and Ors. (1994) 2 SCC 176; Sarla Dixit v. Balwant Yadav, (1996) 3 SCC 179 and Abati Bezbaruah v. Dy. Director General, Geological Survey of India & Anr., 2003 (3) SCC 148, the Supreme Court held as under:-

"38. With regard to the addition to income for future prospects, in Sarla

Verma [Sarla Verma v. DTC, (2009) 6 SCC 121 : (2009) 2 SCC (Civ) 770 :

(2009) 2 SCC (Cri) 1002] , this Court has noted the earlier decisions in Susamma Thomas [Kerala SRTC v. Susamma Thomas, (1994) 2 SCC 176 : 1994 SCC (Cri) 335] , Sarla Dixit[(1996) 3 SCC 179] and Abati Bezbaruah [Abati Bezbaruah v. Geological Survey of India, (2003) 3 SCC 148 : 2003 SCC (Cri) 746] and in para 24 of the Report held as under: (Sarla Verma case [Sarla Verma v. DTC, (2009) 6 SCC 121 : (2009) 2 SCC (Civ) 770 :

(2009) 2 SCC (Cri) 1002] , SCC p.

134) "24. ... In view of the imponderables and uncertainties, we are in favour of adopting as a rule of thumb, an addition of 50% of actual salary to the actual salary income of the deceased towards future prospects, where the deceased had a permanent job and was below 40 years. (Where the annual income is in the taxable range, the words „actual salary‟ should be read as „actual salary less tax‟). The addition should be only 30% if the age of the deceased was 40 to 50 years. There should be no addition, where the age of the deceased is more than 50 years.

Though the evidence may indicate a different percentage of increase, it is necessary to standardise the addition to avoid different yardsticks being

applied or different methods of calculation being adopted. Where the deceased was self-employed or was on a fixed salary (without provision for annual increments, etc.), the courts will usually take only the actual income at the time of death. A departure therefrom should be made only in rare and exceptional cases involving special circumstances."

39. The standardization of addition to income for future prospects shall help in achieving certainty in arriving at appropriate compensation. We approve the method that an addition of 50% of actual salary be made to the actual salary income of the deceased towards future prospects where the deceased had a permanent job and was below 40 years and the addition should be only 30% if the age of the deceased was 40 to 50 years and no addition should be made where the age of the deceased is more than 50 years. Where the annual income is in the taxable range, the actual salary shall mean actual salary less tax. In the cases where the deceased was self-employed or was on a fixed salary without provision for annual increments, the actual income at the time of death without any addition to income for future prospects will be appropriate. A departure from the above principle can only be justified in extraordinary circumstances and very exceptional cases."

12. The learned counsel for the Insurance Company relies upon a Constitutional Bench judgment of the Supreme Court in Central Board of Dawoodi Bohra Community & Anr. v. State of Maharashtra & Anr., (2005) 2 SCC 673; Safiya Bee v. Mohd. Vajahath Hussain @ Fasi, (2011) 2 SCC 94; and Union of India & Ors. v. S.K. Kapoor, (2011) 4 SCC 589 to contend that in case of divergence of opinion in judgments of benches of co-equal strength, earlier judgment will be taken as a binding precedent.

13. It may be noted that in Reshma Kumari & Ors. v. Madan Mohan & Anr., (2013) 9 SCC 65; the three Judge Bench was dealing with a reference made by a two Judge Bench (S.B. Sinha and Cyriac Joseph, J.J.). The two Hon‟ble Judges wanted an authoritative pronouncement from a Larger Bench on the question of applicability of the multiplier and whether the inflation was built in the multiplier. The three Judge Bench approved the two Judge Bench decision of the Supreme Court in Sarla Verma (Smt.) & Ors. v. Delhi Transport Corporation & Anr., (2009) 6 SCC 121 with regard to the selection of multiplier. It further laid down that addition towards future prospects to the extent of 50% of the actual salary shall be made towards future prospects when the deceased had a permanent job and was below 40 years and addition of 30% should be made if the age of the deceased was between 40-50 years. No addition towards future prospects shall be made where the deceased was self-employed or was getting a fixed salary without any provision of annual increment.

14. Of course, three Judge Bench of the Supreme Court in its later judgment in Rajesh relying on Santosh Devi v. National Insurance

Company Ltd. & Ors., 2012 (6) SCC 421 observed that there would be addition of 30% and 50%, depending upon the age of the deceased, towards future prospects even in the case of self-employed persons. It may, however, be noted that in Rajesh, the three Judge Bench decision in Reshma Kumari (supra) was not brought to the notice of their Lordships.

15. The divergence of opinion was noted by another three Judge Bench of the Supreme Court in Sanjay Verma v. Haryana Roadways, (2014) 3 SCC 210. In paras 14 and 15, the Supreme Court observed as under:-

"14. Certain parallel developments will now have to be taken note of. In Reshma Kumari v. Madan Mohan [(2009) 13 SCC 422 : (2009) 5 SCC (Civ) 143 : (2010) 1 SCC (Cri) 1044] , a two-Judge Bench of this Court while considering the following questions took the view that the issue(s) needed resolution by a larger Bench: (SCC p. 425, para 10)

"(1) Whether the multiplier specified in the Second Schedule appended to the Act should be scrupulously applied in all the cases?

(2) Whether for determination of the multiplicand, the Act provides for any criterion, particularly as regards determination of future prospects?"

15. Answering the above reference a three- Judge Bench of this Court in Reshma Kumari v. Madan Mohan [(2013) 9 SCC 65 : (2013) 4 SCC (Civ) 191 : (2013) 3 SCC

(Cri) 826] (SCC p. 88, para 36) reiterated the view taken in Sarla Verma [Sarla Verma v. DTC, (2009) 6 SCC 121 : (2009) 2 SCC (Civ) 770 : (2009) 2 SCC (Cri) 1002] to the effect that in respect of a person who was on a fixed salary without provision for annual increments or who was self- employed the actual income at the time of death should be taken into account for determining the loss of income unless there are extraordinary and exceptional circumstances. Though the expression "exceptional and extraordinary circumstances" is not capable of any precise definition, in Shakti Devi v. New India Insurance Co. Ltd. [(2010) 14 SCC 575 : (2012) 1 SCC (Civ) 766 : (2011) 3 SCC (Cri) 848] there is a practical application of the aforesaid principle. The near certainty of the regular employment of the deceased in a government department following the retirement of his father was held to be a valid ground to compute the loss of income by taking into account the possible future earnings. The said loss of income, accordingly, was quantified at double the amount that the deceased was earning at the time of his death."

16. Further, the divergence of opinion in Reshma Kumari & Ors. v. Madan Mohan & Anr., (2013) 9 SCC 65 and Rajesh & Ors. v. Rajbir Singh & Ors., (2013) 9 SCC 54 was noticed by the Supreme Court in another latest judgment in National Insurance Company Ltd. v. Pushpa & Ors., CC No.8058/2014, decided on 02.07.2014 and in concluding paragraph while making reference to the Larger Bench, the Supreme Court held as under:-

"Be it noted, though the decision in Reshma (supra) was rendered at earlier point of time, as is clear, the same has not been noticed in Rajesh (supra) and that is why divergent opinions have been expressed. We are of the considered opinion that as regards the manner of addition of income of future prospects there should be an authoritative pronouncement. Therefore, we think it appropriate to refer the matter to a larger Bench."

17. Now, the question is which of the judgments ought to be followed awaiting answer to the reference made by the Supreme Court in Pushpa & Ors. (supra).

18. In Central Board of Dawoodi Bohra Community & Anr. v. State of Maharashtra & Anr., (2005) 2 SCC 673 in para 12, the Supreme Court observed as under:-

"12. Having carefully considered the submissions made by the learned Senior Counsel for the parties and having examined the law laid down by the Constitution Benches in the abovesaid decisions, we would like to sum up the legal position in the following terms:

(1) The law laid down by this Court in a decision delivered by a Bench of larger strength is binding on any subsequent Bench of lesser or coequal strength.

(2) [Ed.: Para 12(2) corrected vide Official Corrigendum No. F.3/Ed.B.J./21/2005 dated 3-3-2005.] A Bench of lesser quorum cannot disagree or dissent from the view of the law taken by a Bench of larger quorum. In case

of doubt all that the Bench of lesser quorum can do is to invite the attention of the Chief Justice and request for the matter being placed for hearing before a Bench of larger quorum than the Bench whose decision has come up for consideration. It will be open only for a Bench of coequal strength to express an opinion doubting the correctness of the view taken by the earlier Bench of coequal strength, whereupon the matter may be placed for hearing before a Bench consisting of a quorum larger than the one which pronounced the decision laying down the law the correctness of which is doubted.

(3) [Ed.: Para 12(3) corrected vide Official Corrigendum No. F.3/Ed.B.J./7/2005 dated 17-1-2005.] The above rules are subject to two exceptions: (i) the abovesaid rules do not bind the discretion of the Chief Justice in whom vests the power of framing the roster and who can direct any particular matter to be placed for hearing before any particular Bench of any strength; and (ii) in spite of the rules laid down hereinabove, if the matter has already come up for hearing before a Bench of larger quorum and that Bench itself feels that the view of the law taken by a Bench of lesser quorum, which view is in doubt, needs correction or reconsideration then by way of exception (and not as a rule) and for reasons given by it, it may proceed to hear the case and examine the correctness of the previous decision in question dispensing with the need of a specific reference or the order of the Chief Justice constituting the Bench and such listing. Such was the situation in Raghubir

Singh [(1989) 2 SCC 754] and Hansoli Devi [(2002) 7 SCC 273]."

19. Similarly, in Safiya Bee v. Mohd. Vajahath Hussain @ Fasi, (2011) 2 SCC 94 in para 27, the Supreme Court observed as under:-

"27. However, even assuming that the decision in WP No. 35561 of 1998 did not operate as res judicata, we are constrained to observe that even if the learned Judges who decided WP No. 304 of 2001 did not agree with the view taken by a coordinate Bench of equal strength in the earlier WP No. 35561 of 1998 regarding the interpretation of Section 2(c) of the Act and its application to the petition schedule property, judicial discipline and practice required them to refer the issue to a larger Bench. The learned Judges were not right in overruling the statement of the law by a coordinate Bench of equal strength. It is an accepted rule or principle that the statement of the law by a Bench is considered binding on a Bench of the same or lesser number of Judges. In case of doubt or disagreement about the decision of the earlier Bench, the well-accepted and desirable practice is that the later Bench would refer the case to a larger Bench."

20. In Union of India & Ors. v. S.K. Kapoor, (2011) 4 SCC 589 while holding that the decision of the Co- ordinate Bench is binding on the subsequent Bench of equal strength, held that the Bench of Co-ordinate strength can only make a reference to a larger Bench. In para 9 of the report, the Supreme Court held as under:-

"9. It may be noted that the decision in S.N. Narula case [(2011) 4 SCC 591] was prior to the decision in T.V. Patel case [(2007) 4 SCC 785 : (2007) 2 SCC (L&S) 98] . It is well settled that if a subsequent coordinate Bench of equal strength wants to take a different view, it can only refer the matter to a larger Bench, otherwise the prior decision of a coordinate Bench is binding on the subsequent Bench of equal strength. Since, the decision in S.N. Narula case [(2011) 4 SCC 591] was not noticed in T.V. Patel case [(2007) 4 SCC 785 : (2007) 2 SCC (L&S) 98] , the latter decision is a judgment per incuriam. The decision in S.N. Narula case [(2011) 4 SCC 591] was binding on the subsequent Bench of equal strength and hence, it could not take a contrary view, as is settled by a series of judgments of this Court."

21. This Court in New India Assurance Co. Ltd. v. Harpal Singh & Ors., MAC APP.138/2011, decided on 06.09.2013, went into this question and held that in view of the report in S.K. Kapoor (supra), the three Judge Bench decision in Reshma Kumari & Ors. (surpa) shall be taken as a binding precedent."

5. Admittedly, there was no evidence with regard to future prospects. Thus, no addition was justified towards future prospects.

6. As far as deduction towards personal and living expenses is concerned, it is well settled as per Sarla Verma & Ors. v. Delhi Transport Corporation & Anr.‟, (2009) 6 SCC 121, which was approved in Reshma Kumari & Ors. v. Madan Mohan & Anr.,

(2013) 9 SCC 65 by a three Judge Bench decision of the Supreme Court that deduction towards personal and living expenses in case of three dependents will be 1/3rd. The loss of dependency thus comes to Rs.3,88,640/- (Rs.3470/- x 2/3 x 12 x

14).

7. The Claims Tribunal awarded a sum of Rs.10,000/- each towards loss of love and affection and loss of consortium and Rs.5,000/- towards funeral expenses. In view of the judgment in Rajesh & Ors. v. Rajbir Singh & Ors., (2013) 9 SCC 54, the same are liable to be raised to Rs.1,00,000/- each towards loss of love and affection and loss of consortium and Rs.25,000/- towards funeral expenses.

8. The overall compensation thus comes to Rs.6,13,640/- whereas the Claims Tribunal awarded a compensation of Rs.6,17,960/-. The compensation awarded therefore, cannot be said to be exorbitant and excessive.

LIABILITY:

9. With regard to plea of exoneration, I am not inclined to agree

with the learned counsel for the Appellant.

10. The issue of satisfying third party liability even in the case of

breach of terms of insurance policy is settled by three Judge

Bench report in Sohan Lal Passi v. P. Sesh Reddy, (1996) 5

SCC 21. As per Section 149(2) of the Motor Vehicles Act,

1988 (the Act), an insurer is entitled to defend the action on the

grounds as mentioned under Section 149(2)(a)(i)(ii) of the Act.

Thus, the onus is on the insurer to prove that there is breach of

the conditions of the policy. It is well settled that the breach

must be conscious and willful. Even if a conscious breach on

the part of the insured is established, still the insurer has a

statutory liability to pay the compensation to the third party and

it will simply have the right to recover the same from the

insured/tortfeasor either in the same proceedings or by

independent proceedings, as the case may be, as ordered by the

Claims Tribunal or the Court. The question of statutory liability

to pay the compensation was again discussed in detail by a two

Judge Bench of the Supreme Court in Skandia Insurance

Company Limited v. Kokilaben Chandravadan, (1987) 2 SCC

654 where it was held that exclusion clause in the contract of

Insurance must be read down being in conflict with the main

statutory provision enacted for protection of the victims of

accidents. It was laid down that the victim would be entitled to

recover the compensation from the insurer irrespective of the

breach of the conditions of insurance policy. The three Judge

Bench of the Supreme Court in Sohan Lal Passi analysed the

corresponding provisions under the Motor Vehicles Act, 1939

and the Motor Vehicles Act, 1988 and approved the decision in

Skandia. In New India Assurance Co., Shimla v. Kamla and

Ors., (2001) 4 SCC 342, the Supreme Court referred to the

decision of the two Judge Bench in Skandia as well as the three

Judge Bench decision in Sohan Lal Passi and held that the

insurer who has been made liable to pay the compensation to

third parties on account of issuance of certificate of insurance

shall be entitled to recover the same if there was any breach of

the policy condition on account of the vehicle being driven

without a valid driving licence. The relevant portion of the

report is extracted hereunder:

"21. A reading of the proviso to sub-section (4) as well as the language employed in sub-section (5) would indicate that they are intended to safeguard the interest of an insurer who otherwise has no liability to pay any amount to the insured but for the provisions contained in Chapter XI of the Act. This means, the insurer has to pay to the third parties only on account of the fact that a

policy of insurance has been issued in respect of the vehicle, but the insurer is entitled to recover any such sum from the insured if the insurer were not otherwise liable to pay such sum to the insured by virtue of the conditions of the contract of insurance indicated by the policy.

22. To repeat, the effect of the above provisions is this: when a valid insurance policy has been issued in respect of a vehicle as evidenced by a certificate of insurance the burden is on the insurer to pay to the third parties, whether or not there has been any breach or violation of the policy conditions. But the amount so paid by the insurer to third parties can be allowed to be recovered from the insured if as per the policy conditions the insurer had no liability to pay such sum to the insured.

23. It is advantageous to refer to a two-Judge Bench of this Court in Skandia Insurance Company Limited v. Kokilaben Chandravadan, (1987) 2 SCC 654. Though the said decision related to the corresponding provisions of the predecessor Act (Motor Vehicles Act, 1939) the observations made in the judgment are quite germane now as the corresponding provisions are materially the same as in the Act. Learned Judge pointed out that the insistence of the legislature that a motor vehicle can be used in a public place only if that vehicle is covered by a policy of insurance is not for the purpose of promoting the business of the insurance company but to protect the members of the community who become suffers on account of accidents arising from the use of motor vehicles. It is pointed out in the decision that such protection would have remained only a paper protection if the compensation awarded by the courts were not recoverable by the victims (or

dependants of the victims) of the accident. This is the raison d‟etre for the legislature making it prohibitory for motor vehicles being used in public places without covering third-party risks by a policy of insurance.

24. The principle laid down in the said decision has been followed by a three-Judge Bench of this Court with approval in Sohan Lal Passi v. P. Sesh Reddy, (1996) 5 SCC 21.

25. The position can be summed up thus:

The insurer and the insured are bound by the conditions enumerated in the policy and the insurer is not liable to the insured if there is violation of any policy condition. But the insurer who is made statutorily liable to pay compensation to third parties on account of the certificate of insurance issued shall be entitled to recover from the insured the amount paid to the third parties, if there was any breach of policy conditions on account of the vehicle being driven without a valid driving licence........."

11. Again in United India Insurance Company Ltd. v. Lehru &

Ors., (2003) 3 SCC 338, in para 18 of the report, the Supreme

Court referred to the decisions in Skandia, Sohan Lal Passi and

Kamla and held that even where it is proved that there was a

conscious or willful breach as provided under Section 149(2)(a)

(ii) of the Motor Vehicles Act, the Insurance Company would

still remain liable to the innocent third party but may recover

the compensation paid from the insured. The relevant portion

of the report is extracted hereunder:

"18. Now let us consider Section 149(2). Reliance has been placed on Section 149(2)(a)(ii). As seen, in order to avoid liability under this provision it must be shown that there is a "breach". As held in Skandia and Sohan Lal Passi cases the breach must be on the part of the insured. We are in full agreement with that. To hold otherwise would lead to absurd results. Just to take an example, suppose a vehicle is stolen. Whilst it is being driven by the thief there is an accident. The thief is caught and it is ascertained that he had no licence. Can the insurance company disown liability? The answer has to be an emphatic "No". To hold otherwise would be to negate the very purpose of compulsory insurance.........."

                   xxxx         xxxx         xxxx         xxxx
                   xxxx         xxxx         xxxx         xxxx

20. ..........If it ultimately turns out that the licence was fake, the insurance company would continue to remain liable unless they prove that the owner/insured was aware or had noticed that the licence was fake and still permitted that person to drive. More importantly, even in such a case the insurance company would remain liable to the innocent third party, but it may be able to recover from the insured. This is the law which has been laid down in Skandia, Sohan Lal Passi and Kamla cases. We are in full agreement with the views expressed therein and see no reason to take a different view."

12. The three Judge Bench of the Supreme Court in National

Insurance Company Limited v. Swaran Singh & Ors., (2004) 3

SCC 297, again emphasised that the liability of the insurer to

satisfy the decree passed in favour of the third party was

statutory. It approved the decision in Sohan Lal Passi, Kamla

and Lehru. Paras 73 and 105 of the report are extracted

hereunder:

"73. The liability of the insurer is a statutory one. The liability of the insurer to satisfy the decree passed in favour of a third party is also statutory.

                   xxxx         xxxx         xxxx         xxxx
                   xxxx         xxxx         xxxx         xxxx

105. Apart from the reasons stated hereinbefore, the doctrine of stare decisis persuades us not to deviate from the said principle."

13. This Court in Oriental Insurance Company Limited v. Rakesh

Kumar and Others, 2012 ACJ 1268 and other appeals decided

by a common judgment dated 29.02.2012, noticed some

divergence of opinion in National Insurance Company Limited

v. Kusum Rai & Ors., (2006) 4 SCC 250, National Insurance

Company Limited v. Vidhyadhar Mahariwala & Ors., (2008) 12

SCC 701; Ishwar Chandra & Ors. v. The Oriental Insurance

Company Limited & Ors., (2007) 10 SCC 650 and Premkumari

& Ors. v. Prahalad Dev & Ors., (2008) 3 SCC 193 and held

that, in view of the three Judge Bench decision in Sohan Lal

Passi(supra) and Swaran Singh, the liability of the Insurance

Company vis-à-vis the third party is statutory. If the Insurance

Company successfully proves the conscious breach of the terms

of the policy, then it would be entitled to recovery rights against

the owner or driver, as the case may be.

14. In view of this, the Appellant is not entitled to exoneration. In view of the discussion above, the appeal is liable to be dismissed. It is accordingly dismissed. No costs.

15. Pending applications also stand disposed of.

16. Statutory amount of Rs.25,000/-, if any, shall be refunded to the Appellant Insurance Company.

(G.P. MITTAL) JUDGE JANUARY 19, 2015 pst

 
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