Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Divisional Manager vs Manisha Karn & Ors
2021 Latest Caselaw 1626 Jhar

Citation : 2021 Latest Caselaw 1626 Jhar
Judgement Date : 6 April, 2021

Jharkhand High Court
Divisional Manager vs Manisha Karn & Ors on 6 April, 2021
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                  (Civil Miscellaneous Appellate Jurisdiction)
                           M.A. No. 231 of 2018
                                ......

Divisional Manager, United India Insurance Co. Ltd. ...... Appellant Versus Manisha Karn & Ors. ......Respondents

CORAM: HON'BLE MR. JUSTICE KAILASH PRASAD DEO (Through : Video Conferencing) ......

      For the Appellant                    : Mr. Ashutosh Anand, Advocate
      For the Respondents                  :
                                -----
03/Dated: 06/04/2021.

            Heard, learned counsel for the appellant.

Learned counsel for the appellant has submitted that this appeal has also been preferred by the Insurance Company against the award dated 06.11.2017 passed by learned District Judge-III- cum- Motor Vehicle Accident Claim Tribunal, Dhanbad in T.S. (Motor Vehicle) Case No.29 of 2016 whereby the claimants have been awarded compensation to the tune of Rs.56,35,464/- along with interest @ 6% per annum from the date of filing of the claim application i.e. 29.01.2016 to be paid within 60 days, failing which the interest shall be calculated @ 9% per annum which shall be payable by the Insurance Company.

Learned counsel for the appellant, Mr. Ashutosh Anand has submitted that the driving licence of the driver of the offending vehicle was fake as per the report submitted by the surveyor, Tanmoy Chakraborty enclosing the letter contained in memo No.6176/MV/BST dated 21.11.2017 issued by the Licensing Authority, Barasat, Dist- 24 Pgs (N) whereby the D.L. No. WB-25- 0670898 was reported to be fake as there was no information with regard to the said driving licence.

Learned counsel for the appellant has further submitted that I.A. No.3873 of 2018 has been filed for adducing additional evidence on this issue as the certificate granted by the licencing authority is of dated 21.11.2017, which could be communicated by the surveyor on 27.11.2017 and the impugned award has been passed on 06.11.2017, as such, there was no occasion for the appellant to adduce this evidence.

Learned counsel for the appellant has further submitted that as per the written statement, the appellant has taken the plea that driver had no valid

and effective licence to drive the offending vehicle.

Learned counsel for the appellant has further submitted that learned Tribunal has not considered the contributory negligence on the part of the deceased.

Learned counsel for the appellant has further submitted that income of the deceased has been wrongly considered, as such, quantum of the compensation may be taken into account by this Court.

Learned counsel for the appellant has further submitted that interest has been awarded @ 9% per annum after 60 days, as penal interest, which is not provided under the MV Act.

Learned counsel for the appellant has further submitted that there is delay of 72 days in preferring the appeal and for condonation of the same, I.A. No.3872 of 2018 has been preferred before this Court.

I.A. No.5962 of 2018 has been filed for stay of the Execution Case No.36 of 2018 pending before the court of District Judge III MACT, Dhanbad.

After hearing, the learned counsel for the appellant, this Court is inclined to issue notice to the respondent nos.1 and 7 so as to consider the quantum of compensation in view of the judgment passed by the Hon'ble Apex Court in the case of Ranjana Prakash & Ors. vs. Divisional Manager & Anr., reported in 2011 (14) SCC 639 para 8 of which is profitably quoted hereunder:-

"8. Where an appeal is filed challenging the quantum of compensation, irrespective of who files the appeal, the appropriate course for the High Court is to examine the facts and by applying the relevant principles, determine the just compensation. If the compensation determined by it is higher than the compensation awarded by the Tribunal, the High Court will allow the appeal, if it is by the claimants and dismiss the appeal, if it is by the owner/insurer. Similarly, if the compensation determined by the High Court is lesser than the compensation awarded by the Tribunal, the High Court will dismiss any appeal by the claimants for enhancement, but allow any appeal by the owner/insurer for reduction. The High Court cannot obviously increase the compensation in an appeal by the owner/insurer for reducing the compensation, nor can it reduce the compensation in an appeal by the claimants seeking enhancement of compensation."

This Court is also inclined to examine the concept of penal interest in view of Section 171 of the M.V. Act and in view of the judgment passed by the Apex Court in the case of Dharampal & Sons Vs. U.P. Transport Corporation, reported in (2008) 4 JCR 79 SC, but since the accident is of dated 10.01.2016, the appellant is directed to deposit a sum of Rs.25 lacs before the learned Executing Court along with interest @ 7.5 % from the date of filing of the claim

application which shall be deposited within a period of 60 days from today.

If such amount is deposited by the appellant along with interest @ 7.5% per annum from the date of filing of the claim application till the date of deposit of the aforesaid amount, the Executing Court shall not proceed in Execution Case No.36 of 2018 and the Executing court shall disburse the same to the claimants after proper verification and after taking an affidavit from the claimants that they shall appear before this Court in M.A. No.231 of 2018 within a period of one week.

Accordingly, I.A. No.5962 of 2018, which was filed for stay of award, is hereby disposed of.

Let notice be issued to the contesting respondent no.1- Manisha Karn, W/o Late Rakesh Kumar, R/o Babudih Teacher Colony, P.O., P.S. & Dist. Dhanbad and respondent no.7- Dinesh Kumar, S/o Late Durjan Kumar, R/o Village Chainiyapur, P.O., P.S. Jiyanpur, Dist. Ajamgarh, Uttar Pradesh (owner of Tanker No.NL-02N-1878) in main memo of appeal as well as in limitation petition i.e. I.A. No.3872 of 2018 and I.A. No.3873 of 2018 filed for bringing on record additional evidence, under both process, i.e. under registered cover with A/D as well as under ordinary process, for which requisites etc. must be filed within a period of two weeks.

The notice shall be executed upon the owner by the Station House Officer of Jiyanpur Police Station in the District of Ajamgarh, Uttar Pradesh.

The Superintendent of Police, Ajamgarh is directed to ensure compliance of the order.

The learned Registrar General of Allahabad High Court is directed to ensure compliance of the order passed by this Court.

Learned counsel for the appellant has further submitted that arising out of the same accident, three Miscellaneous Appeals are pending before this Court vide M.A. No.231 of 2018, M.A. No.234 of 2018 and M.A. No.235 of 2018.

Put up this case after service report along with M.A. No.231 of 2018, M.A. No.234 of 2018 and M.A. No.235 of 2018.

(Kailash Prasad Deo, J.) R.S.

 
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