Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

New India Assurance Co Ltd vs Lalaji Mulji Transport Co
2023 Latest Caselaw 2084 Guj

Citation : 2023 Latest Caselaw 2084 Guj
Judgement Date : 6 March, 2023

Gujarat High Court
New India Assurance Co Ltd vs Lalaji Mulji Transport Co on 6 March, 2023
Bench: Mauna M. Bhatt
      C/FA/3372/2008                                        JUDGMENT DATED: 06/03/2023




              IN THE HIGH COURT OF GUJARAT AT AHMEDABAD


                          R/FIRST APPEAL NO. 3372 of 2008


FOR APPROVAL AND SIGNATURE:

HONOURABLE MRS. JUSTICE MAUNA M. BHATT                                 sd/-

==========================================================

1     Whether Reporters of Local Papers may be allowed                            No
      to see the judgment ?

2     To be referred to the Reporter or not ?                                     No

3     Whether their Lordships wish to see the fair copy                           No
      of the judgment ?

4     Whether this case involves a substantial question                           No
      of law as to the interpretation of the Constitution
      of India or any order made thereunder ?

==========================================================
                           NEW INDIA ASSURANCE CO LTD.
                                       Versus
                       LALAJI MULJI TRANSPORT CO. & 1 other(s)
==========================================================
Appearance:
MR ANMOL MEHTA, LD.ADVOCATE FOR MR RAJNI H MEHTA(468) for the
Appellant(s) No. 1
RULE SERVED for the Defendant(s) No. 1,2.1,2.2,2.3,2.4
UNSERVED EXPIRED (R) for the Defendant(s) No. 2.5
==========================================================
    CORAM:HONOURABLE MRS. JUSTICE MAUNA M. BHATT

                                  Date : 06/03/2023

                                  ORAL JUDGMENT

1.0 This appeal is directed against the judgement and award

dated 16.08.2002 passed by the Motor Accident

C/FA/3372/2008 JUDGMENT DATED: 06/03/2023

Claims Tribunal (Auxi.) Surendranagar, (for short, "the

Tribunal") in M.A.C.P. No.468 of 1991 whereby, the

learned Tribunal has awarded compensation in the sum of

Rs.1,80,000/- to the claimant with interest at the rate of 9%

per annum from the date of filing of the petition till

realization.

2.0 The facts in brief are that on 28.01.1991, Asmalbhai

Allarakhabhai along with other persons was travelling in a

Truck bearing registration No.GJ-1-T-6915. When they reached

near village Jhakhad, the driver of the said truck was driving

his vehicle rashly and negligently. Therefore, he lost control

over his vehicle and the said Truck turned turtle. As a result

of the said accident Asmalbhai Allarakhabhai sustained

grievous injuries and succumbed to the injuries. Therefore,

the legal heirs of the deceased, filed the aforesaid claim

petition. The Tribunal after hearing both the parties and after

perusing the record passed the aforesaid award which

is challenged in the present appeal.

C/FA/3372/2008 JUDGMENT DATED: 06/03/2023

3.0 It is pointed out by learned advocate Mr.Anmol

Mehta for the appellant - Insurance company that present

appeal arose out of very same common judgement and order

dated 16.08.2002, involving identical issue. The tribunal for

one common accident, had disposed of all the claim petitions

by its common judgement and order dated 16.08.2002. This

court by common judgement and order dated 30.03.2012 in

First Appeal No.2451 of 2003 with other cogent appeals had

allowed the appeals of the appellant insurance company

wherein following order has been passed, which is reproduced

as under :

"1. The appellant- Insurance Company has preferred these appeals against the common judgment and award dated 16.08.2002 passed by the Motor Accident Claims Tribunal(Auxi.) Surendranagar, (for short, "the Tribunal") in M.A.C.P. Nos. 762 of 1991, 427 of 1991, 428 of 1991, 912 of 1991, 335 of 1991, 470 of 1991, 472 of 1991, 763 of 1991, 494 of 1991, 61 of 1994, 337 of 1991, 469 of 1991, 471 of 1991, 473 of 1991, whereby, the tribunal has awarded compensation in the sum of Rs.20,000/ to the claimant of M.A.C.P.

C/FA/3372/2008 JUDGMENT DATED: 06/03/2023

No.762 of 1991, Rs.1,70,000/ to the claimants of M.A.C.P. No.427 of 1991, Rs.10,000/ to the claimant of M.A.C.P. No.428 of 1991, Rs.2,90,000/ to the claimants of M.A.C.P. No.912 of 1991, Rs.95,000/ to the claimants of M.A.C.P. No.335 of 1991, Rs.25,000/ to the claimant of M.A.C.P. No.470 of 1991, Rs.25000/ to the claimant of M.A.C.P. No.472 of 1991, Rs.20,000/ to the claimant of M.A.C.P. No.763 of 1991, Rs.32,000/to the claimant of M.A.C.P. No.492 of 1991, Rs.55,000/ to the claimants of M.A.C.P. No.61 of 1994, Rs.80,000/ to the claimants of M.A.C.P. No.337 of 1991, Rs.1,08,000/ to the claimants of M.A.C.P. No.469 of 1991, Rs.37,000/ to the claimant of M.A.C.P. No.471 of 1991 and Rs.70,000/ respectively, with interest at the rate of 09% per annum from the date of filing of the petition till realization.

2. The facts in brief are that on 28.01.1991, some persons were travelling in a Truck bearing registration No. GJ1T6915. When they reached near board of village Jhakhad, the driver of the said truck was driving his vehicle rashly and negligently, therefore, he lost control over his vehicle and the said Truck turned turtle. As a result of the said accident they sustained grievous injuries and due to which some of them are expired. Therefore, they several claim petitions filed by the injured persons and the legal heirs of the deceased. The Tribunal after hearing learned advocates for both the parties and after perusing the record decided the claim petitions and passed the award as stated hereinabove,

C/FA/3372/2008 JUDGMENT DATED: 06/03/2023

against which the present appeals are filed by the appellant- Insurance Company.

3. On behalf of the appellant, learned Advocate inter alia contended that the vehicle in question was a goods vehicle and use of the goods vehicle for carrying passengers is prohibited and therefore the insurance company was not liable to pay the compensation. He relied upon the decision of the Apex Court in the case of Pramod Kumar Agrawal and Another Vs. Mushtari Begum (Smt) and Others, reported in (2004) 8 SCC 667 and Kusum Lata and Others Vs. Satbir and Others, reported in 2011, ACJ 926, and submitted that the Insurance Company has to pay compensation and may recover from the owner of the vehicle. However, I am of the view that such a direction cannot be given at this stage, as the Insurance Company has already been exonerated.

4. Learned counsel for the respondents contended that the Tribunal ought to have granted compensation to the driver and cleaner of the offending vehicle. The contention of learned counsel for the respondent cannot be accepted as no cross objection is filed by the owner of the vehicle.

5. I have heard learned counsel appearing for both the parties and perused the material on record. The Hon'ble Apex Court in the case of New India Assurance Co. Ltd. v. Asha Rani [(2003) 2 SCC 223], has held that no

C/FA/3372/2008 JUDGMENT DATED: 06/03/2023

person in any capacity was permitted to travel in a goods vehicle, The relevant portion of the said decision are reproduced as under:-

"20. It is, therefore, manifest that in spite of the amendment of 1994, the effect of the provision contained in Section 147 with respect to persons other than the owner of the goods or his authorized representative remains the same.

Although the owner of the goods or his authorized representative would now be covered by the policy of insurance in respect of a goods vehicle, it was not the intention of the legislature to provide for the liability of the insurer with respect to passengers, especially gratuitous passengers, who were neither contemplated at the time the contract of insurance was entered into, nor was any premium paid to the extent of the benefit of insurance to such category of people."

6. In view of the aforesaid discussion, the insurance company is not liable to pay the compensation to the claimant. Therefore, the present appeals are allowed. The amount deposited by the appellant - insurance company, if lying in the FDRs, shall be refunded to the insurance company. However, if the amount is already withdrawn by the claimants, the insurance company is at liberty to recover the same from the owner of the vehicle and not from the claimants."

C/FA/3372/2008 JUDGMENT DATED: 06/03/2023

4.0 In view of the aforesaid decision, it is amply clear that

the issue involved in the present appeal is squarely covered by

the decision dated 30.03.2012 in First Appeal No.2451 of 2003

and other allied appeals. Thus, it is clear that the deceased in

the present case was travelling in the goods vehicle and

therefore, the appellant Insurance Company cannot be made

liable to pay the compensation in question. Hence, it has to be

concluded that the Tribunal has committed an error in holding

the Insurance Company liable to pay compensation since the

vehicle involved in the accident is a "goods vehicle". Hence,

the impugned award of the Tribunal deserves to be quashed

and set aside.

5.0 In the result, Appeal is allowed. The impugned

judgement and award qua the Insurance Company is quashed

and set aside. If the amount is lying in F.D.R, it will be

returned to the appellant- Insurance Company and if it is

withdrawn by the claimants, it will not be recovered from the

claimants but it will be recovered from the owner of the

C/FA/3372/2008 JUDGMENT DATED: 06/03/2023

vehicle by the Insurance Company. If it is not withdrawn by

the claimants, the claimants can recover the amount from the

owner of the vehicle. If any amount is lying with this Court,

the same shall be transmitted to the concerned Tribunal. No

order as to costs.

sd/-

(MAUNA M. BHATT,J)

DIPTI PATEL

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter