Citation : 2025 Latest Caselaw 699 Gua
Judgement Date : 2 June, 2025
Page No.# 1/5
GAHC010107232025
undefined
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : MACApp./231/2025
CHOLAMANDALAM MS GENERAL INSURANCE CO LTD
HAVING ITS BRANCH OFFICE AT AASTHA PLAZA, OPPOSITE OF S.B.
DEORAH COLLEGE, 4TH FLOOR, BORA SERVICE, GUWAHATI, DISTRICT-
KAMRUP (M), ASSAM, (REPRESENTED BY IT S DY.MANAGER LEGAL
CLAIMS, MR. SABIR AHMED CHOUDHURY)
VERSUS
SIMA DEVI AND 6 ORS
W/O LATE VIJAY KUMAR RAY @ BIJAY RAI
2:AYUSH KUMAR
S/O LATE VIJAY KUMAR RAY @ BIJAY RAI
3:SHIVANI KUMARI
D/O LATE VIJAY KUMAR RAY @ BIJAY RAI
4:SHUBHAM KUMAR
S/O LATE VIJAY KUMAR RAY @ BIJAY RAI
(CLAIMANT/RESPONDENT NO.-2
3 AND 4 BEING MINOR ARE REPRESENTED BY THEIR MOTHER I.E.
THE CLAIMANT/RESPONDENT NO.-1)
ALL ARE RESIDENTS OF- CHITALPUR
P.S.- BIDURPUR
DISTRICT-VAISHALI
BIHAR
5:NILOTPAL HAZARIKA
S/O MINESWAR HAZARIKA
R/O SOLLENGI
P.S.- GOHPUR
DISTRICT-BISWANATH
ASSAM PIN- (OWNER OF THE VEHICLE NO.- AS07/BC-1159)
Page No.# 2/5
6:GOJEN BORA
S/O HEN CHANDRA BORA
R/O KOKILAGURI
P.S.- GOHPUR
DISTRICT-BISWANATH
ASSAM
(DRIVER OF THE VEHICLE NO.- AS07/BC-1159)
7:RAM DAS RAY
S/O UNKNOWN
R/O CHITALPUR
P.S.- BIDURPUR
DISTRICT-VAISHALI
BIHAR PIN- (FATHER OF THE DECEASED LATE VIJAY KUMAR RAY @
BIJAY RAI
Linked Case : I.A.(Civil)/1719/2025
CHOLAMANDALAM MS GENERAL INSURANCE CO. LTD.
HAVING ITS BRANCH OFFICE AT AASTHA PLAZA
OPPOSITE OF S.B. DEORAH COLLEGE
4TH FLOOR
BORA SERVICE
GUWAHATI
DISTRICT-KAMRUP M
ASSAM REPRESENTED BY ITS DY MANAGER LEGAL CLAIMS
MR. SABIR AHMED CHOUDHURY
VERSUS
SIMA DEVI AND 6 ORS.
W/O LATE VIJAY KUMAR RAY @ BIJAY RAI
2:AYUSH KUMAR
S/O LATE VIJAY KUMAR RAY @ BIJAY RAI
3:SHIVANI KUMARI
D/O LATE VIJAY KUMAR RAY @ BIJAY RAI
4:SHUBHAM KUMAR
S/O LATE VIJAY KUMAR RAY @ BIJAY RAI
(CLAIMANT/RESPONDENT NO.-2
3 AND 4 BEING MINOR ARE REPRESENTED BY THEIR MOTHER I.E.
THE CLAIMANT/RESPONDENT NO.-1)
ALL ARE RESIDENTS OF- CHITALPUR
P.S.- BIDURPUR
Page No.# 3/5
DISTRICT-VAISHALI
BIHAR
5:NILOTPAL HAZARIKA
S/O MINESWAR HAZARIKA
R/O SOLLENGI
P.S.- GOHPUR
DISTRICT-BISWANATH
ASSAM PIN- (OWNER OF THE VEHICLE NO.- AS07/BC-1159)
6:GOJEN BORA
S/O HEN CHANDRA BORA
R/O KOKILAGURI
P.S.- GOHPUR
DISTRICT-BISWANATH
ASSAM
(DRIVER OF THE VEHICLE NO.- AS07/BC-1159)
7:RAM DAS RAY
S/O UNKNOWN
R/O CHITALPUR
P.S.- BIDURPUR
DISTRICT-VAISHALI
BIHAR PIN- (FATHER OF THE DECEASED LATE VIJAY KUMAR RAY @ BIJAY
RAI)
For the appellant (s) : Mr. A. Bhattacharjee, Advocate
For the respondent (s) : XXXX
BEFORE
HON'BLE MR. JUSTICE DEVASHIS BARUAH
ORDER
02.06.2025 This is an Appeal filed under Section 173 of the Motor Vehicles Act, 1988 challenging the judgment and award dated 28.02.2025 passed in MAC Case No.1217/2022 by the learned Member, Motor Accident Claims Tribunal No.2, Kamrup (M) at Guwahati (for short, 'the learned Tribunal').
2. The learned counsel appearing on behalf of the appellant has Page No.# 4/5
raised four grounds of objection. The first ground of objection is that the deceased who was the driver of the Oil Tanker did not have the certificate for driving the hazardous vehicles in terms with Rule 9 of the Central Motor Vehicle Rules, 1989. The said objection, in the opinion of this Court, is required to be rejected on the ground that the learned Tribunal had duly opined that it is on account of the offending vehicle, i.e. the Dumper bearing registration No.AS-07-BC- 1159 driven in a rash and negligent manner that the accident took place. Under such circumstances, the said ground of objection do not arise.
3. The second ground of objection so taken is the multiplier which has been applied should have been 15 and not 16. This Court has duly taken note of the findings arrived at by the learned Tribunal on the basis of the driving licence, i.e. Exhibit-5 that the age of the victim was 35 years, 2 months 4 days on the date of the accident. Applying the judgment of the Supreme Court in the case of Sarla Verma & Others vs. Delhi Transport Corporation , reported in (2009) 6
SCC 121 in the opinion of this Court that the learned Tribunal had
rightly applied the multiplier 16 taking into account that the Supreme Court had categorically observed that for the age from 31 to 35 years, the multiplier 16 would be applicable. Under such circumstances, this ground of objection does not hold water.
4. The third ground of objection so taken is contributory negligence on the part of the Oil Tanker. This Court has duly taken Page No.# 5/5
note of that though evidence was adduced by the appellant Insurance Company, but a person who had adduced evidence was neither an eye witness nor he had produced any documents to show that the accident occurred on account of the fault of the driver of the Oil Tanker which was driven by the deceased. There was also no sketch map produced to indicate that the accident was in the middle of the road and not what was alleged. Considering that the burden lies upon the appellant Insurance Company to have adduced evidence if the defence of contributory negligence was taken and having failed, this ground of objection does not also hold water.
5. The learned counsel for the appellant Insurance Company further submitted that the learned Tribunal had imposed interest at the rate of 9% which was on a higher side and that too without taking into consideration that the interest was also awarded on future prospects. Only on these two grounds, i.e. interest on future prospects as well as the interest being higher, this Court admits the instant Appeal.
6. Call for the record(s).
7. Steps be taken upon the respondent Nos.1 to 7 by way of registered post with A/D as well as through usual process within 2 (two) days.
JUDGE
Comparing Assistant
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!