Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Narain Verma vs Rajani & Ors. (Reliance General ...
2017 Latest Caselaw 3697 Del

Citation : 2017 Latest Caselaw 3697 Del
Judgement Date : 27 July, 2017

Delhi High Court
Ram Narain Verma vs Rajani & Ors. (Reliance General ... on 27 July, 2017
$~9
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                            Decided on: 27th July, 2017
+      MAC APPEAL No. 478/2017 & CM No. 19302/2017

       RAM NARAIN VERMA                             ..... Appellant
                    Through:            Mr. Ashok Popli, Adv.

                           versus

       RAJANI & ORS. (RELIANCE GENERAL INS. CO. LTD.)
                                           ..... Respondents
                      Through: Mr. Rajeev M. Roy, Adv. for R-
                               7.

CORAM:
HON'BLE MR. JUSTICE R.K.GAUBA

                      JUDGMENT (ORAL)

1. The appellant is the registered owner of motor vehicle described as Tata 407 1LR 5072 which was involved in a motor vehicular accident that occurred on 06.05.2015, giving rise to cause of action for accident claim case (MACT 476700/16, old suit no. 154/2015) instituted by first to fifth respondents (collectively, the claimants). The claim arose out of death of Hori Lal Gautam @ Gore Lal Gautam, in the accident, statedly due to negligent driving of the vehicle by the sixth respondent. Admittedly, the vehicle was insured against third party risk for the period in question with the seventh respondent (insurer). While resisting the case, the insurer took the plea that there was breach of terms and conditions of the insurance policy, since the

sixth respondent (driver) was holding a driving license which was valid for light motor vehicle (LMV) whereas the vehicle involved here is light goods vehicle (LGV). The tribunal accepted this defence and, thus, while directing the insurer to pay the compensation to the claimants granted recovery rights to it against the appellant, by judgment dated 24.12.2016 (wrongly indicated in the judgment as 24.11.2016), which is impugned by the appeal at hand.

2. The plea of the appellant must be accepted in view of the law laid down by the Supreme Court in Mukund Dewangan Vs. Oriental Insurance Co. Ltd., 2017 (7) Scale 731 and judgment of this Court in MAC Appeal No. 438/2009 decided on 25.07.2017 titled New India Assurance Co. Ltd. vs. Subhash Rastogi & Ors.

3. Thus, the impugned judgment to the extent it granted recovery rights against the appellant is set aside.

4. The appeal stands disposed of.

5. The statutory deposit shall be refunded.

R.K.GAUBA, J.

JULY 27, 2017 nk

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter