Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

6 Ma No. 42/2015 A/W vs For Appellant(S): Mr. Amrit Sarin
2024 Latest Caselaw 2192 j&K

Citation : 2024 Latest Caselaw 2192 j&K
Judgement Date : 24 October, 2024

Jammu & Kashmir High Court

6 Ma No. 42/2015 A/W vs For Appellant(S): Mr. Amrit Sarin on 24 October, 2024

       HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                       AT JAMMU


MA No. 42/2015
The Oriental Insurance Co. Ltd. v. Badar Hussain and anr.
MA No. 41/2015
The Oriental Insurance Co. Ltd. v. Salam Din and ors.
MA No. 43/2015
The Oriental Insurance Co. Ltd. v. Altaf Hussain and anr.
MA No. 44/2015
The Oriental Insurance Co. Ltd. v. Bagh Hussain and anr.
MA No. 45/2015
The Oriental Insurance Co. Ltd. v. Roshan Din and anr.
MA No. 46/2015
The Oriental Insurance Co. Ltd. v. Alaf Din and anr.
\




Appearing counsels:

For appellant(s):  Mr. Amrit Sarin, Advocate.
For respondent(s): Ms. Himani Uppal, Advocate.


Coram:        HON'BLE MR. JUSTICE MOHD. YOUSUF WANI, JUDGE


                              JUDGMENT (Oral)

24.10.2024

1. Impugned in all the six appeals filed by Oriental Insurance

Company Ltd. (hereinafter referred to as the Appellant) in terms of

provisions of Section 173 of Motor Vehicles Act, 1986 (hereinafter

referred to as "the Act") is the common award dated 31.10.2014 passed by

learned Motor Accident Claims Tribunal, Rajouri (hereinafter referred to

as MACT), while disposing of six claim petitions bearing File Nos. 269

dated 14.03.2009, 253 dated 13.02.2009, 54 dated 13.02.2009, 252 dated

13.02.2009, 114 dated 16.12.2008 and 115 dated 16.12.2008.

2. All the claim petitions giving rise to the impugned common award

dated 31.10.2014, came to be filed by the legal heirs of the deceased

connected matters.

persons as well as by the injured, on account of an unfortunate road traffic

accident, that is reported to have taken place on 25.06.2008, when a Tata

Truck bearing Registration No. JK02V-1285 (hereinafter referred to as

„offending vehicle‟) being driven by its driver, Rattan Singh, carelessly

and negligently and at a high speed, while going from Gadyog towards

Kotranka and upon reaching Budhal at about 17.45 hours, rolled down in

a deep gorge, upon the said driver losing control over his stearing. The

said driver of the offending vehicle, Rattan Singh, is also reported to have

died in the unfortunate accident. Three other persons are reported to have

died in the accident when three more reported to have suffered

disablement on account of injuries received by them in the accident. Out

of the aforementioned deceased/disabled (injured) persons, some are

reported to had boarded the offending vehicle as owners of the goods,

while some are reported to had boarded in the same as laborers.

3. Respondent/owner of the offending vehicle, did not opt to contest

the proceedings, pursuant to which, he was proceeded ex parte by the

learned, MACT. However, Respondent/insurer in all the claim petitions

i.e. The Oriental Insurance Company Ltd. contested the claim petitions

and resisted the claim of the petitioners therein (respondent before this

court) on various grounds, especially on the ground that although

offending vehicle was insured with it on the fateful day of accident, but it

is not liable to indemnify the owner of the same because all the

deceased/injured persons were boarded in the goods vehicle as gratuitous

passengers.

connected matters.

4. The claim petition bearing File No. 269/claim to the extent of

which the impugned common award stands assailed in MA No. 41/2015,

relates to the death of one Mohammad Iqbal, who as reported was serving

in Belt Force under No. 12914559H of Unit No. 156 Inf. Bn. TA (H&H)

Punjab Station C/o 156 APO. His legal heirs including his parents, wife,

daughters and sisters are reported to have preferred the claim petition

before the learned MACT. A total compensation amount of Rs.

20,19,000/- along with interest @ 7.5% per annum stands awarded by the

learned MACT in favour of the legal heirs of the deceased.

5. Claim petition No. 02 bearing File No. 253/Claim to the extent of

which, the common impugned award stands assailed in MA No. 43/2015

relates to the injuries/disablement suffered by one Altaf Hussain. A total

compensation amount of Rs. 1,27,500/- along with interest @ 7.5% per

annum was awarded by the learned MACT in his favour.

6. Claim petition No. 03 bearing FIR No. 54/Claim to the extent of

which the common impugned award dated 31.10.2014 came to be assailed

in MA No. 46 of 2015 relates to injuries/disablement suffered by Alaf

Din. A total compensation amount of Rs. 1,00,500/- along with interest @

7.5% per annum came to be awarded by the Learned MACT.

7. Claim petition No. 04 bearing File No. 252/C to the extent of

which common impugned award dated 31.10.2014 came to be assailed in

MA No. 42 of 2015 relates to the injuries/disablement suffered by one

Badder Hussain. A total compensation amount of Rs. 2,32,800/- along

with interest @ 7.5% per annum came to be awarded by the learned

MACT.

connected matters.

8. Claim petition No. 5 bearing File No. 114/C to the extent of which

common impugned award dated 31.10.2014 came to be assailed in MA

No. 44 of 2015 relates to the death of one Mushtaq Hussain who was 15

years of age at the time of accident. The said claim petition came to be

filed by the father of the minor deceased. A total compensation amount of

Rs. 2,00,000/- along with interest @ 7.5% came to be awarded by the

learned MACT.

9. Claim petition No. 6 bearing file No. 115-A/C to the extent of

which common impugned award stands assailed in MA No. 45/2015

relates to the death of one Sh. Mohd. Shabir, who was 16 years of age at

the time of accident. His father, namely, Roshan Din filed the aforesaid

claim petition before the learned MACT and a total compensation amount

of Rs.2,00,000/- along with interest @ 7.5% per annum was awarded by

the learned MACT in favour of the legal heir of the deceased.

10. Learned MACT upon adjudication of the issues that had already

been framed during the enquiry proceedings held in common regarding all

the claim petitions passed the impugned award holding respondent No.1,

owner of the offending vehicle, liable to pay the compensation awarded in

all the matters. However, learned MACT, in view of the provisions of

Section 147(vi) of the Act directed respondent No. 2 in all the claim

petitions (Appellant in the present appeals) to indemnify the said owner in

the first instance by satisfying the Award with liberty to recover the total

amounts under the same from respondent No.1, owner of the offending

vehicle.

connected matters.

11. Appellant/insurer in the present appeals has assailed the common

impugned award in relation to all the claim petitions, mainly, on the

ground that since the deceased and the injured boarded in the offending

vehicle as on the date of incident, were gratuitous passengers, as such, it

i.e. appellant company is not liable under law to indemnify the owner of

the offending vehicle.

12. I have heard the learned counsels for the contesting parties.

13. Learned counsel for the Appellant, Mr. Amrit Sareen, very

vehemently contended that since offending vehicle was a Tata Truck,

thus, being a goods vehicle, the deceased and insured were not to be

allowed to board in the same as gratuitous passengers and in doing so,

owner of the offending vehicle has observed the terms and conditions of

the policy of insurance in utter breach. Learned counsel submitted that it

is a settled legal position that an insurer is not liable to indemnify the

insured in respect of the liability arising out of the death or bodily injury

of a gratuitous passenger. Learned counsel, in support of his contentions

placed reliance upon the authoritative judgments cited as New India

Assurance Co. Ltd., Appellants v. Asha Rani and others, Respondents;

AIR (2003) SC 607(1), National Insurance Co. Ltd. v. Ajit Kumar and

others; [Appeal (Civil) No. 6915-6916 of 2003 dated 02.10.2003], M/s.

National Insurance Co. Ltd., Appellant v. Baljit Kour and others,

Respondents; AIR 2004 SC 1340(1), Sanjeev Kumar Samrat v. National

Insurance Co Ltd. & Ors.; AIR 2013 SC 1125, National Insurance Co.

Ltd. v. Cholleti Bharatamma and ors.; AIR 2008 SC 484(1), United India

Insurance Company Ltd. v. Amina Begum & ors. [CIMA No. 217 of 2008

connected matters.

dated 15.12.2011], National Insurance Co. Ltd. v. Prema Devi and others;

AIR 2008 SC (Supp) 1631, United India Insurance Co. Ltd. V. Sheela

[C.M.A. (MD) No. 216 of 2011 a/w connected matters dated 22.03.2017]

and IFFCO TOKIO General Insurance Company Ltd. v. Muthumani and

ors. decided by Madrass High Court [C.M.A. No. 3706 to 3708 of 2013

dated 11.07.2014].

14. A perusal of the authoritative judgments referred to by the learned

counsel for the appellant reveals that it has been held in all the said

decisions that an insurer is not liable to pay compensation by way of

indemnification in respect of the liability that arises as against the

owner/insured in respect of the death of the owner of the goods or his

authorized representative being carried in goods vehicle in violation of the

terms and conditions of the policy of insurance because law does not

permit to be boarded in a goods vehicle.

15. Per contra, learned counsel for the contesting respondents/claim

petitioners, Ms. Himani Uppal, Advocate submitted that as per the latest

law on the subject, an insurer is liable to indemnify the insured in the first

instance, in respect of his liability to pay compensation to the legal

representatives of the deceased passengers or to the injured being carried

in the goods vehicles as gratuitous passengers and then to recover the

same from the owner/insured.

16. Learned counsel in support of her argument placed reliance upon

authoritative judgments of the Hon‟ble Apex Court cited as Manuara

Khatun and ors. v. Rajesh Kr. Singh and Ors.; 2017 Legal Eagle (SC) 123,

Manager, National Insurance Company Limited v. Saju P.Paul & Anr.;

connected matters.

(2013) 2 SCC 41, Shivaraj v. Rajendra [Civil Appeal Nos. 8278-8279 of

2018 dated 05.09.2018]. It has been submitted by the learned counsel for

the contesting respondents that Hon‟ble Apex Court in Manager, National

Insurance Company Limited v. Saju P.Paul & Anr., (supra) took note of

entire previous case law on the subject and examined the question in the

context of Section 147 of the Act. That Hon‟ble Apex Court in the said

case, keeping in view the benevolent object of the Act and other relevant

factors arising in the case, issued direction against the insurance company

to pay the awarded sum to the claimants and then to recover the said sum

from the insured in the same proceedings by applying principle of pay and

recover. Learned counsel also submitted that in Manuara Khatun and ors.

v. Rajesh Kr. Singh and Ors. (supra), Hon‟ble Apex Court held that by

applying the consistently propounded principle, "Pay and Recover"

insurer is liable, in the first instance, to pay the awarded sum to the

claimants and then to recover the same from the insured.

17. In the aforesaid backdrop, this Court is of the opinion that

having regard to the fact that Motor Vehicles Act, 1988, being a social

legislation, provisions of Section 147(vi) of the Act need to be given a

justice oriented interpretation and meaning so as to fulfill the purpose

of the legislation. It is being generally observed that the insured often

opt to stay away from the proceedings being initiated by the legal

representatives of the deceased, victims of the road traffic accidents

or by the injured, thereby running a serious risk. Award holders, who

often happen to be the legal representatives of the deceased, victims of

a road traffic accident, cannot be allowed to run from pillar to post

connected matters.

for satisfaction of the Award. The, "Balance of convenience" which

should be the guiding factor while determining the respective rights

and liabilities arising out of a contractual obligation mandated &

regulated by a benevolent provisions of a legislation, lies in favour of

doctrine of, "pay and recover". Highest thing that can happen by

directing the insurer to pay and recover is that a financially much

strong legal entity will get the amount back a little later.

18. Learned MACT has rightly observed that insurance company-

Appellant herein (respondent No.1 in the claim petitions) is liable to pay

in the first instance with liberty to recover the award amounts from the

insured.

19. For the foregoing discussions, all the appeals filed by the

appellant-insurance Company are dismissed as meritless. The Award

amounts in all the cases if still deposited whether in the Registry of this

Court or in the learned MACT concerned, shall stand immediately

released in favour of the claim petitioners (contesting respondents herein)

strictly as per the common award. In case any of the claim petitioners has

died during the pendency of these appeals ,the compensation amount to

the extent of such persons is ordered to be released in favour of his/her

legal heirs upon proof of the same.

20. Disposed of.

(MOHD. YOUSUF WANI) JUDGE

Jammu 24.10.2024 (Paramjeet) Whether the order is speaking? Yes Whether the order is reportable? Yes

 
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