Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S National Insurance Co Ltd vs Md. Ayan & Ors
2019 Latest Caselaw 6503 Del

Citation : 2019 Latest Caselaw 6503 Del
Judgement Date : 12 December, 2019

Delhi High Court
M/S National Insurance Co Ltd vs Md. Ayan & Ors on 12 December, 2019
$~6-12
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                                     Decided on: 12.12.2019

+      MAC.APP. 172/2019 & CM APPL. 4771/2019
       M/S NATIONAL INSURANCE CO LTD               ..... Appellant
                     Through: Ms. Hetu Arora Sethi, Adv.

                              versus

       MD. AYAN & ORS                            ..... Respondents

Through: Mr. Shrey Chathly, Adv. for R-1.

+ MAC.APP. 175/2019 & CM APPL. 4807/2019 M/S NATIONAL INSURANCE CO LTD ..... Appellant Through: Ms. Hetu Arora Sethi, Adv.

                              versus

       FURQAN & ORS                                        ..... Respondents

Through: Mr. Shrey Chathly, Adv. for R-1.

+ MAC.APP. 176/2019 & CM APPL. 4811/2019 M/S NATIONAL INSURANCE CO LTD ..... Appellant Through: Ms. Hetu Arora Sethi, Adv.

                              versus

       UZMA & ORS                                          ..... Respondents

Through: Mr. Shrey Chathly, Adv. for R-1.

+ MAC.APP. 177/2019 & CM APPL. 4819/2019 M/S NATIONAL INSURANCE CO LTD ..... Appellant Through: Ms. Hetu Arora Sethi, Adv.





                               versus

       SABA PARVEEN & ORS                        ..... Respondents

Through: Mr. Shrey Chathly, Adv. for R-1.

+ MAC.APP. 180/2019 & CM APPL. 4847/2019 M/S NATIONAL INSURANCE CO LTD ..... Appellant Through: Ms. Hetu Arora Sethi, Adv.

                              versus

       GUFRAN KHAN & ORS                        ..... Respondents

Through: Mr. Shrey Chathly, Adv. for R-1.

+ MAC.APP. 182/2019 & CM APPL. 4905/2019 M/S NATIONAL INSURANCE CO LTD ..... Appellant Through: Ms. Hetu Arora Sethi, Adv.

                              versus

       AREEBA & ORS                                        ..... Respondents

Through: Mr. Shrey Chathly, Adv. for R-1.

+ MAC.APP. 183/2019 & CM APPL. 4910/2019 M/S NATIONAL INSURANCE CO LTD ..... Appellant Through: Ms. Hetu Arora Sethi, Adv.

                              versus

       GUFRAN & ORS                                        ..... Respondents

Through: Mr. Shrey Chathly, Adv. for R-1. CORAM:

HON'BLE MR. JUSTICE NAJMI WAZIRI

NAJMI WAZIRI, J (Oral)

1. These appeals impugns the award of compensation dated

29.10.2018 passed by the learned MACT in MACT Nos. 356472/16, 356473/16, 356587/16, 356588/16, 356589/16, 356631/16 & 358078/16, on the ground that despite being not so licensed, the offending motor vehicle was being used as a commercial vehicle at the time of the motor accident, therefore, there was a breach of policy condition. The learned Tribunal has returned a finding that the vehicle was indeed being used as a commercial vehicle. It has reasoned on this issue as under:

".....10. Learned counsel appearing for the insurance company contended that the accident in question had taken place due to the sole rash or negligence of the car driver. It was further contended that though the car was registered as a private vehicle but it was being used as a commercial vehicle. Further it was overloaded at the time of accident as 8 persons were travelling in the said car.

(i) Per contra counsel appearing for the petitioners contended that no doubt the car was being used as commercial vehicle and overloaded but this itself does not prove that t he accident had taken place due to the sole rash negligence of the car driver. It was argued that during cross examination of petitioners nothing has been surfaced even to show that t here was any contributory negligence on the part of car driver.

(ii) In this regard testimony of petitioners are relevant. From the testimonies of witnesses examined by the petitioners, it is clear that the car was being used as a commercial vehicle, though it was registered as private vehicle. It is also clear that at the time of accident total eight persons were travelling in the care. This shows that the car was being plied by the owner in violation of the provisions of Motor Vehicle Act. But this itself is not sufficient to hold that there was any negligence on the part of car driver...."

2. The factum of the vehicle being used as a commercial vehicle is not denied. The vehicle was registered as a private vehicle and not for public purposes as a commercial vehicle. Therefore, the appellant shall be entitled to and is granted right of recovery from the owner of the offending insured vehicle. No other grounds are pressed at this stage. Be that as it may, for such breach, the principle of pay and recover as enunciated by the Supreme Court in Manuara Khatun & Ors. vs Rajesh Kumar Singh (2017) 4 SCC 796, shall be applicable and the compensation shall first be paid to the claimants.

3. The appellant is stated to have deposited the compensation amount before the learned Tribunal. Let the same be released to the beneficiary(ies) of the award in terms of the scheme of disbursement specified therein. The learned Tribunal shall ensure that the monies are released only into the bank accounts of the claimants, which are maintained in a bank near their place of residence. No cheque-book or ATM card shall be issued for the said accounts. Monies shall be permitted to be withdrawn only on the basis of withdrawal slip issued to the claimants.

4. Since the appellant has succeeded in the appeals, let the statutory amount along with interest accrued thereon be returned to it.

5. The appeals are allowed and disposed off in the above terms.

NAJMI WAZIRI, J DECEMBER 12, 2019/kk

 
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 Newsletter