Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

National Insurance Company vs Jawahar Prasad Keshri @ Jawahar Shah & ...
2025 Latest Caselaw 6275 Del

Citation : 2025 Latest Caselaw 6275 Del
Judgement Date : 12 December, 2025

[Cites 25, Cited by 0]

Delhi High Court

National Insurance Company vs Jawahar Prasad Keshri @ Jawahar Shah & ... on 12 December, 2025

Author: Prateek Jalan
Bench: Prateek Jalan
                          $~15
                          *       IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                                Decided on: 12.12.2025
                          +       MAC.APP. 328/2013
                              NATIONAL INSURANCE COMPANY                     .....Appellant
                                             Through: Ms. Hetu Arora Sethi, Advocate.
                                             versus
                              JAWAHAR PRASAD KESHRI
                              @ JAWAHAR SHAH & ORS.                     .....Respondents
                                             Through: None.
                          CORAM:
                          HON'BLE MR. JUSTICE PRATEEK JALAN
                          PRATEEK JALAN, J. (ORAL)

1. The appellant-National Insurance Co. Ltd. ["Insurance Company"] assails an award dated 14.02.2013, passed by the Motor Accident Claims Tribunal ["the Tribunal"] in Suit No. 625/2011, by which the Tribunal has made an award of Rs. 4,11,000/-, alongwith interest at the rate of 7.5% per annum, in favour of the claimant [respondent No. 1 herein], arising from injuries sustained by him in a road accident.

2. The accident occurred at about 9:00 PM on 13.06.2010, when the claimant was working as a conductor/helper in a bus [bearing registration No. BR-45-P-0541] ["insured vehicle"]. The claimant was standing behind the bus, while passengers were alighting, when the driver suddenly started reversing, resulting in grievous injuries to him.

3. FIR No. 136/2010 was registered at Police Station Hazrat Nizamuddin against the driver of the insured vehicle [respondent No. 2] under Sections 279/338/420/468/471 of the Indian Penal Code, 1860 ["IPC"]. A chargesheet under Section 173 of the Code of Criminal

Procedure, 1973, was also filed.

4. The claimant approached the Tribunal for compensation under Sections 166 and 140 of the Motor Vehicles Act, 1988. The driver, owner, and insurer of the insured vehicle [appellant herein] were arrayed as respondent Nos. 1, 2 and 3 respectively.

5. By the impugned award, the Tribunal rendered a finding of rash and negligent driving against the driver of the insured vehicle, and awarded a sum of Rs. 4,11,000/-, alongwith interest at the rate of 7.5% per annum, to the claimant. The Tribunal also granted recovery rights to the Insurance Company against the driver and owner of the insured vehicle [respondent Nos.2 and 3 herein respectively], on the ground that the vehicle was being driven without the requisite permit, which constitutes a breach of policy conditions.

6. Before this Court, notice was issued to all the respondents on 12.04.2013, and order dated 25.03.2014 records that service to all respondents was complete. In fact, respondent Nos. 1 and 3 entered appearance through counsel on the same date. The appeal was thereafter admitted by order dated 13.02.2017. It was taken up in the list of regular hearing matters on several occasions, and ultimately Court notice was directed to be served to the respondents by orders dated 02.12.2022, 28.04.2023 and again on 27.01.2025. The registry reports that service of Court notice on the said respondents is still awaited.

7. However, having regard to the long pendency of the matter, I have heard Ms. Hetu Arora Sethi, learned counsel for the appellant-Insurance Company, and do not consider it necessary to wait for service upon the respondents, as in my view, the issue raised in the appeal is covered

against the appellant.

8. While issuing notice in this appeal on 12.04.2013, recording the principal contention of the Insurance Company was recorded, to the effect that it should have been completely exonerated from payment of compensation, as the terms and conditions of the insurance policy had been violated by the owner and driver of the insured vehicle. In such circumstances, it was urged that the "pay and recover" principle - under which the insurer is required to compensate the claimant, and claim recovery from the owner of the insured vehicle - was inapplicable.

9. A reference was made in the said order to an order of the Supreme Court dated 31.08.2009 in National Insurance Company Limited v. Parvathneni & Anr.1, by which this very issue was referred to a larger Bench, by a two-Judge Bench of the Supreme Court. While doing so, the reference order dated 31.08.2009 recorded as follows:

"4. No doubt, there are some decisions which have taken the view that even if the insurance company has no liability, yet it must pay and later on recover it from the owner of the vehicle. [See for example National Insurance Co. Ltd. v. Yellamma2, Samundra Devi v. Narendra Kaur3, Oriental Insurance Co. Ltd. v. Brij Mohan4 and New India Insurance Co. v. Darshana Devi5 etc.] We have some reservations about the correctness of the aforesaid decisions of this Court.

5. If the insurance company has no liability to pay at all, then, in our opinion, it can not be compelled by order of the Court in exercise of its jurisdiction under Article 142 of the Constitution of India to pay the compensation amount and later on recover it from the owner of the vehicle. In our view, Article 142 of the Constitution of India does not cover such type of cases.

SLP (C) 22444/2009 [hereinafter, "Parvathneni"]. The order dated 31.08.2009 is reported as (2009) 8 SCC 785.

(2008) 7 SCC 526.

(2008) 9 SCC 100.

(2007) 7 SCC 56.

(2008) 7 SCC 416.

6. When a person has no liability to pay at all how can it be compelled to pay? It may take years for the insurance company to recover the amount from the owner of the vehicle, and it is also possible that for some reason the recovery may not be possible at all.

7. Hence, we direct that the papers of this case be placed before the Hon‟ble the Chief Justice of India for constituting a larger Bench to decide the following questions:

"(1) If an insurance company can prove that it does not have any liability to pay any amount in law to the claimants under the Motor Vehicles Act or any other enactment, can the court yet compel it to pay the amount in question giving it liberty to later on recover the same from the owner of the vehicle?

(2) Can such a direction be given under Article 142 of the Constitution, and what is the scope of Article 142? Does Article 142 permit the Court to create a liability where there is none?"6

10. Following the reference order, however, the issue was not decided on merits by three-Judge Bench of the Supreme Court in Parvathneni.

Instead, it disposed of the appeal without interfering with the impugned orders, but leaving the question of law open to be decided in an appropriate case. The order of the three-Judge Bench dated 18.09.2013 [by which an earlier order dated 17.09.2013 was corrected] reads as follows:

"Order dated 17.09.2013 shall be read as under :

"Application for impleadment is dismissed. Shri S.L. Gupta, learned counsel appearing for the petitioner vehemently argued the matter, but keeping in view the smallness of the amount involved, we are not inclined to entertain this petition under Article 136 of the constitution.

The special leave petition is dismissed accordingly. The questions of law raised in this petition are kept open to be decided in an appropriate case.""

11. The judgments that continue to hold the field, therefore, are the judgments of the Supreme Court (including those referred to in paragraph 4 of the impugned order), which provides for application of the "pay and

recover" principle, even if the insurance company proved breach of policy conditions.

12. The order of this Court dated 12.04.2013 also refers to a Division Bench judgment of the High Court of Karnataka in Oriental Insurance Co. ltd. v. KC Subramanium7, which held that the "pay and recover"

principle would not apply, where the insurance company was not liable at all.

13. This legal position, too, has undergone a change. The aforesaid judgment of Karnataka High Court has been expressly overruled by a Full Bench of the same High Court on this aspect. Reference in this connection may be made to the Full Bench decision of the Karnataka High Court in New India Assurance Co. Ltd. v. Yallavva8. The Full Bench has recorded its conclusions on various issues, including with regard to application of the "pay and recover" principle:

"Answers xxx xxx xxx

ii) The Insurer is liable to pay the third party and recover from the insured even if there is breach of any condition recognized under Section 149 (2), even if it is a fundamental breach (that is breach of condition which is the cause for the accident) and the isurer proves the said breach in view of the mandate under Section 149( 1) of the M. V. Act. But, no such order can be passed against the insurer, if, on the facts and circumstances of a case, a finding is given by the court that the third party (injured or deceased) had played any fraud or was in collusion with the insured, individually or collectively, for a wrongful gain to themselves or and caused wrongful loss to the insurer.

iii) The Court can also fasten the absolute liability on the insurer, if there is any breach of condition which are enumerated under Sections 149(2) of the Act or any other condition of the policy if the Insurance Company has waived breach of any such condition even or

Emphasis supplied.

MFA No. 2596/2007, decided on 12.07.2012 [hereinafter, "KC Subramanium"].

2020 SCC OnLine Kar 1660.

has taken the special responsibility to pay by collecting taking extra premium by covering any type of risk depending upon facts of each case.

iv) Thus, the rule of pay and recover is applicable in view of the mandate in Section 149(4) of the Act and even if there is a breach of the terms of the insurance policy, the insurer is bound to satisfy the judgment and award as if it were a judgment debtor, even if it satisfies the twin tests enunciated by the Hon'ble Supreme Court under Section 149(4)(a) of the Act.

                                     xxx                                  xxx                             xxx
                                     vii)    If the Insurance Company makes out a case under Section

149(2)(b) of the Act, then also the Insurance Company has to satisfy the award, as it is the duty of the Insurance Company to indemnify the insured on the basis of the policy of the insurance and even when the contract of insurance itself is void, nevertheless the liability to indemnify the insured would arise and insurer is entitled to recover from the insured.

viii) Thus, in a case where Section l 49(2)(b) applies and the Insurance Company successfully establishes that the policy is void, in such a case also, the insurer is not absolved of its liability to satisfy the judgment or award as rights or obligations would flow even from a policy which is void vis-a-vis third party. In such a case, the insurer is not completely absolved of its liability, the insured would have to satisfy the award visa- vis the third party and recover from the insured the amount paid to the third party and may also have a right to seek damages from the insured.

ix) The judgment of the Division Bench of this Court in Subramanyam, holding that a pay and recovery order cannot be made as there is no liability to pay or satisfy the award or decree in respect of a case falling under Section 149(2) is not correct. Hence, that portion of the judgment in Subramanyam, which states that if the case falls within the scope of Section 149(2) of the Act and the insurer is successful in establishing any of the defences as stated therein, it would be completely absolved of its liability to satisfy the award is

also not correct and to that extent, it is held to be bad in law."

14. During the pendency of this appeal, thus, both the authorities cited in the order dated 12.04.2013, have been resolved against the Insurance Company. In Parvathneni, the reference to a larger Bench was disposed of without disturbing the prevailing position of law, and the contrary

Emphasis supplied.

judgment of KC Subramanium has been expressly overruled.

15. The matter has again been examined by the Supreme Court in two recent decisions:

a. In Rama Bai v. Amit Minerals10 the Court applied the principle, holding as follows:

"5. The submission on part of the appellant that the High Court ought to have applied the "pay and recover" principle rests on the decision of this Court in Shamanna11 and Parminder Singh12. In Shamanna this Court dealt with the claim of compensation by third party victim of the motor accident. In para 5 of the judgment, this Court referred to its own earlier decision in National Insurance Co. Ltd. v. Swaran Singh13 to reiterate that the insurer has to pay the compensation amount payable to the third party and the insurance company may recover the same thereafter from the insured. 5.1 In Shamanna in which the doctrine of "pay and recover" was considered, the driver had no valid licence and the insurance policy was violated. Similar principle, as applied in Parminder Singh in which the driver of the offending vehicle was found driving the vehicle in breach of the policy conditions, the insurance company was absolved and the principle of „pay and recover‟ was applied. 5.2 It was pointed out on behalf of respondent No. 3 - Insurance Company that in subsequent decision in National Insurance Company Limited v. Parvathneni14, this Court doubted the justification of applying the principle of pay and recover on the ground that if the Insurance Company was found not liable in law to pay the compensation, the direction regarding pay and recover can be said to be beyond the legal propriety.

5.2.1 In the earlier decisions in National Insurance Co. Ltd. v. Yellamma15, Samundra Devi v. Narendra Kaur16, Oriental Insurance Co. Ltd. v. Brij Mohan17 and New India Insurance Co. v. Darshana Devi18 this Court had applied the very principle,

2025 SCC OnLine SC 2067.

Shamanna v. Divisional Manager [(2018) 9 SCC 650].

Parminder Singh v. New India Assurance Company Limited. [(2019) 7 SCC 217].

(2004) 3 SCC 297.

(2009) 8 SCC 785.

Supra (Note 2).

Supra (Note 3).

Supra (Note 4).

Supra (Note 5).

about the correctness of which, reservations were expressed in Parvathneni.

5.2.2 However, as found in Shamanna the reference was not answered and the case was disposed of on 17.09.2013, keeping the question of law open to be decided in an appropriate case.

6. In the present case as stated above, on the date of accident, the driver had no valid license and the licence was not renewed. The insurance company was entitled to take a valid defence in that regard under Section 149 (2)(a)(ii) as the driver of the offending vehicle was not duly licensed, to avoid its liability to pay the compensation. The conditions in law are satisfied to absolve the insurance company from the payment of compensation.

6.1 The High Court in the impugned judgment relied upon the decision in Ram Babu Tiwari19 to find that as per the specific provisions of the Motor Vehicles Act, if the driver does not possess a valid and effective driving licence, it results in a breach of conditions of the insurance policy, exonerating the insurer from its liability. But while affirming the order of the High Court, absolving the liability for breach of conditions in the policy, this Court refused to interfere with orders of „pay and recover‟ as directed by the High Court.

7. In the above circumstances, going by the series of decisions of this Court, it is only proper that the insurer be directed to satisfy the award, which however can be recovered by the insurer from the insured-owner of the vehicle. The appeal stands allowed. Pending application, if any, shall stand disposed of."20 b. This judgment has been followed in Akula Narayana v. Oriental Insurance Co. Ltd.21, wherein the Court observed as follows:

"11. At the outset, we may observe that there is no appeal by the insured against High Court's order holding him not entitled to the benefit of insurance. In such circumstances, we have only to consider whether the High Court should have completely absolved the insurer of its liability or ought to have directed the insurer to pay with liberty to recover the same from the vehicle owner.

12. Where the contract of insurance is not disputed, even on breach of insurance conditions, this Court had allowed recovery of compensation from the insurer by giving right to the insurer to recover the same from the vehicle owner. The pay and recover

Ram Babu Tiwari v. United India Insurance Company Limited [(2008) 8 SCC 165].

Emphasis supplied.

2025 SCC OnLine SC 2377.

principle has been consistently followed even though it was doubted in a reference which remained unanswered. Taking a conspectus of various pronouncements, this Court recently in Rama Bai v. Amit Minerals again applied the said principle and while allowing the appeal of the claimant directed that the insurance company shall satisfy the award and may recover from the insured. Following the aforesaid decisions, we deem it appropriate to allow the appeal by directing that the first respondent (i.e., the insurer) shall satisfy the award, though, however, it can recover the amount

so paid from the insured (i.e., owner of the vehicle)."

16. Even in a case of breach of policy condition, the insurance company can, therefore, be held liable, subject to right to recover from driver and owner of the vehicle.

17. In the present case, the appeal is entirely based on this very issue - the only contention of Ms. Sethi is that the insured vehicle was being driven without permit, and that driver did not have an appropriate license to drive a heavy transport vehicle, leading to breach of policy conditions. This is the basis for the Insurance Company's argument, that it should have been exonerated from liability altogether. As this issue is, in my view, decided against the insurance company by the judgments cited above, the present appeal is dismissed.

18. Ms. Sethi submits that the award was not stayed during the pendency of the appeal. It is therefore made clear that if the Insurance Company has satisfied the award, it may exercise its right to recovery granted by the Tribunal, in accordance with law.

PRATEEK JALAN, J DECEMBER 12, 2025/„pv‟/AD/

Emphasis supplied.

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter