Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manager vs Arti Devi Wife Of Late Bijay Sahu @ Bijay ...
2026 Latest Caselaw 226 Jhar

Citation : 2026 Latest Caselaw 226 Jhar
Judgement Date : 15 January, 2026

[Cites 2, Cited by 0]

Jharkhand High Court

Manager vs Arti Devi Wife Of Late Bijay Sahu @ Bijay ... on 15 January, 2026

                                      Neutral Citation No. 2026:JHHC:1040



  IN THE HIGH COURT OF JHARKHAND AT RANCHI
              Misc. Appeal No. 272 of 2023
Manager, Oriental Insurance Co. Ltd, CB-3 Ranchi Dangra Toli
Chowk, Purlia Road, P.S. Lower Bazar, PO.O. Ranchi, District -
Ranchi, through Deputy Manager, Legal Hub, Oriental Insurance Co.
Ltd, having its Office at Prabodh Tower, S.N. Ganguly Road, P.S.
Kotwali, P.O. & District Ranchi (Opp. Party No. 4)         .... Appellant
                           Versus
1. Arti Devi wife of Late Bijay Sahu @ Bijay Prasad, @ Bijay Kumar
2. Ayush Kumar son of Late Bijay Sahu @ Bijay Prasad, @ Bijay
   Kumar
3. Archana Kumari, daughter of Late Bijay Sahu @ Bijay Prasad, @
   Bijay Kumar,
       (Respondent Nos. 2 & 3 are minors represented through their
       mother being natural guardian as their next friend) All residing at
       Village Jairaigi, P.S. Dumri, P.O. & District-Gumla
                            (Applicant/ Claimant Nos. 1 to 3 respectively)
4. Sanjay Sahu Son of Gyani Sahu resident of Village Jairaigi, P.S.
   Dumri, P.O. & District-Gumla
       (Ostensible Owner of the offending vehicle Reg. No.UP 64A-
       4376)
                                                       (Opp. Party No. 1)
5. Awadh Prasad son of Sanjay Sahu (Driver) resident of Village
   Jairaigi, P.S. Dumri, P.O. & District-Gumla (Driver)
                                                    Opposite Party No.2)
6. Arun Kumar Prasad son of Late Heeralal Prasad resident of village
   Ganga Nagar. Badri Bhawan Gali, Ratu Road, P.S Sukhdeo Nagar,
   P.O. & District- Ranchi
       (Registered owner of Jeep UP 64A-4376)
                                                   (Opposite Party No.3)
                                                      ...    Respondents
                           ---------
CORAM:              HON'BLE THE CHIEF JUSTICE
                           ---------
For the Appellant:         Mr. Alok Lal, Advocate
                           Mr. Santosh Kumar, Advocate

For Resp. Nos.1,2&3: Mr. Arun Kumar, Advocate For Resp. No.6: Mr. Arvind Kumar Lall, Advocate

---------

12/Dated: 15.01.2026

1. Heard the learned counsel for the parties.

2. With the consent of counsel for the parties, this appeal is taken

up for final disposal.

Neutral Citation No. 2026:JHHC:1040

3. This is because it arises out of an accident which took place in

the year 2008, in which Bijay Sahu, aged 40 years, lost his life.

4. His widow and two minor children instituted a claim petition, in

which they were awarded a total compensation of Rs. 4,79,600/- by the

impugned judgment and award dated 21.01.2023.

5. Mr Alok Lal, learned counsel for the appellant-Insurance

Company, submitted that in this case, the insured vehicle, i.e. Jeep

bearing Registration No. UP 64A-4376 was not involved in the

accident. He submitted that this is in fact the stand taken by the

registered owner, i.e. Respondent No. 6 in this present appeal, in his

written statement. He submitted that in collusion with the Motor

Vehicle Inspector and other police authorities, this vehicle was shown

as involved, but, in fact, the same was not at all involved. Mr Alok Lal

submitted that on this ground, there was no question of fastening any

liability on the appellant-Insurance Company.

6. Mr Alok Lal, without prejudice to the above, submitted that there

was evidence that the insured vehicle was a private vehicle, but at the

time of the accident, the same was given out for hire. The status of the

deceased Bijay Sahu was that of a non-gratuitous passenger or a fare-

paying passenger. Mr Alok Lal submitted that this was a clear breach of

the terms of the insurance policy and, therefore, no liability could have

been foisted upon the appellant-Insurance Company.

7. Mr Alok Lal also tried to contend that, in this case, no evidence

was produced to show that the driver of the insured vehicle possessed a

Neutral Citation No. 2026:JHHC:1040

valid driving license. He submitted that in the absence of evidence

about the driver having a valid driving license, no liability could have

been foisted on the appellant-Insurance Company.

8. Mr. Alok Lal fairly accepted that in a claim arising out of this

very accident, the appellant-Insurance Company settled the matter with

some other claimant in the Lok Adalat proceedings. However, he

submitted that there can be neither estoppel against the law nor equality

of illegalities. Therefore, merely because the appellant-Insurance

Company may have settled the amount with some of the claimants in

the Lok Adalat, upon coming to know of the fraud involved, the

appellant-Insurance Company cannot be compelled to perpetuate such

fraud.

9. For all the above reasons, Mr Alok Lal submitted that the

impugned judgment and award warrant interference. He submitted that

the impugned judgment and award must be set aside on the above

grounds urged by him on behalf of the appellant-Insurance Company.

However, without prejudice, he submitted that the award could be

modified by making a pay-and-recover order, as under no

circumstances could the liability be foisted on the appellant-Insurance

Company in this case.

10. Mr Arbind Kumar Lall, the learned counsel for the registered

owner, reiterated the submissions made by the registered owner, i.e.,

the 6th Respondent, in the written statement. However, without

prejudice, he submitted that even if it is held that the offending vehicle

Neutral Citation No. 2026:JHHC:1040

was involved in the accident, still, there is no dispute that the same was

insured with the appellant-Insurance Company and therefore, there was

no question of the appellant-Insurance Company refusing to indemnify

the registered owner or urging that the pay and recover order be made.

11. Mr. Arun Kumar, the learned counsel for the claimants, defended

the impugned judgment and award based on the reasoning reflected

therein. He submitted that no evidence was led on behalf of the

registered owner or the Insurance Company. He submitted that the onus

was clearly upon the said parties to make good the otherwise false

defences raised by them. Accordingly, he submitted that there was no

case to interfere with the impugned judgment and award except that the

impugned judgment and award failed to provide for loss of parental

consortium to the two minor children of deceased Bijay Sahu. He

submitted that it is the duty of the Court to determine an award of "just

compensation" irrespective of whether or not such compensation is

claimed. Therefore, he urged that the compensation amount be

enhanced by another Rs.80,000/- i.e. parental consortium of Rs.

40,000/- each. He relied upon Magma General Insurance Co. v.

Nanu Ram1.

12. Rival contentions now fall for our determination.

13. This is a case where Bijay Sahu @ Bijay Prasad @ Bijay Kumar

died in a vehicular accident that took place on 10.07.2008. The

deceased was 40 years old at the time of the fatal accident. The claim

(2018) 18 SCC 130

Neutral Citation No. 2026:JHHC:1040

petition was instituted by his widow, who was then 33 years old, his

son, then 13 years old, and his daughter, then 07 years old.

14. By the impugned judgment and award, the Tribunal has awarded

a total compensation of Rs. 4,79,600/-. along with interest @ 6% per

annum from the date of the filing of the claim petition till its actual

payment.

15. Based upon the rival contentions, the following points for

determination arise in this appeal:-

(i) Whether the offending vehicle i.e. Jeep bearing

registration No. UP 64A-4376 was at all involved in the

accident, or it was merely shown to be involved as

contended by the registered owner, i.e. Respondent No.

6 herein?

(ii) Whether the offending vehicle, though a private Jeep,

was being used for hire or reward, and further, the

deceased Bijay Sahu was a non-gratuitous or a fare-

paying passenger therein at the time of the accident?

(iii)Was the driver of the offending vehicle in possession of

a valid driving licence?

(iv) Whether driving the offending vehicle by a person

possessing no valid driving licence or using the

offending vehicle for hire or reward amounts to a

breach of the terms of the insurance policy, thereby

relieving the Insurance Company of any liability?

Neutral Citation No. 2026:JHHC:1040

(v) Whether the impugned judgment and award is liable to

be modified for not awarding any compensation

towards parental consortium to the two minor children?

16. Insofar as the first point is concerned, while it is true that the

registered owner, i.e. the 6th respondent, in his written statement took

up a plea that the offending vehicle was not at all involved in the

accident and that the same was shown as involved on account of the

collusion between one Sanjay Sahu, Motor Vehicle Inspector and the

Police authorities, still, neither the registered owner nor any other

witness deposed to this plea of non-involvement. In fact, neither the

registered owner nor the insurance company examined any witnesses

regarding such a plea.

17. There is both documentary and oral evidence on record showing

the offending vehicle's involvement in the accident. The evidence is

more than sufficient, at least for the onus to have shifted upon the

registered owner or the Insurance Company, assuming that the

Insurance Company could raise such a defense. However, the registered

owner did not bother to step into the witness box or even examine any

other witnesses in support of this theory, which was propounded in the

written statement.

18. Therefore, in the above circumstances, the Tribunal was justified

in rejecting this theory propounded by the registered owner. The

appellant-Insurance Company cannot, therefore, take advantage of this

unproven theory and seek to avoid liability. Admittedly, the offending

Neutral Citation No. 2026:JHHC:1040

vehicle was insured with the appellant Insurance Company, and this

point was not even disputed.

19. Accordingly, the first point for determination is liable to be

answered against the appellant and/or the 6th Respondent.

20. So far as the second point for determination is concerned, there is

again no evidence whatsoever that the offending vehicle was used for

hire or reward, or that the late Bijay Sahu was a fare-paying or non-

gratuitous passenger therein. Since the Insurance Company alleges a

breach of the insurance policy, the burden was on it to establish this

fact. No evidence was led on this aspect, or, rather, on behalf of the

Insurance Company. In these circumstances, the Tribunal was justified

in rejecting this defence.

21. Insofar as the third point for determination is concerned, there is

a doubt as to whether this point was even raised in the written statement

of the Insurance Company. However, assuming that such a point was

raised, then some evidence should have been led to show that the driver

of the insured vehicle possessed no licence. Some evidence could have

been produced by examining the Motor Vehicle authorities or even by

summoning the driver to depose in the matter. In the absence of all

these, the point now raised cannot be determined in favour of the

appellant-Insurance Company.

22. From the perusal of the impugned judgment and award, it

appears that this point about the driver possessing no licence was not

even raised before the Tribunal. This is an issue requiring adjudication

Neutral Citation No. 2026:JHHC:1040

facts. If such a point was not even raised, such a point cannot be

allowed to be raised for the first time in this appeal. In any event, even

upon allowing the appellant-Insurance Company to raise such a point,

there is no evidence to uphold such a contention. Therefore, even this

point is decided against the appellant-Insurance Company.

23. This is a case where the Tribunal has determined the total

compensation at Rs.4,79,600/- by awarding only Rs.40,000/- towards

loss of consortium. In the case of Magma General Insurance Co. v.

Nanu Ram (supra) and in the case of Harpreet Kaur and Ors v.

Mohinder Yadav and Ors2, it has been held that compensation

towards consortium, be it spousal, filial or parent, has to be awarded to

each of the claimants @ Rs.40,000/-. Therefore, the Tribunal has

committed an error apparent on the face of the record by failing to

award compensation of Rs. 40,000/- each to Bijay Sahu's children.

24. In such matters, a duty is cast upon the Courts to determine "just

compensation" irrespective of whether or not the claimants may have

claimed the same. This is a case where the road accident rendered Bijay

Sahu's wife a widow with the responsibility to look after the two minor

children. Possibly because she could not bring on record proper

evidence, the Tribunal has taken his notional income at only

Rs.24,000/- p.a. i.e. Rs.2000/- per month. The evidence that he is a

businessman dealing in grains has been completely overlooked. In such

circumstances, the interest of justice requires at least the addition of an

2022 SCC OnLine SC 1723

Neutral Citation No. 2026:JHHC:1040

amount of Rs. 80,000/- towards parental consortium, which Bijay

Sahu's two children were certainly entitled to.

25. Accordingly, this appeal is disposed of by enhancing the

compensation amount by a further Rs. 80,000/-. Even this enhanced

amount will carry interest @ 6% p.a. The contention of the appellant-

Insurance Company regarding interest is, accordingly, rejected.

26. Mr Alok Lal submitted that the compensation amount determined

by the impugned judgment and award, along with interest @ 6% p.a., is

already deposited before the Tribunal. He submitted that, in addition,

the appellant-Insurance Company has deposited Rs. 25,000/- as a

precondition for instituting this appeal. Accordingly, he prayed for an

appropriate adjustment. Now that the compensation amount is

enhanced, this amount will be subsumed therein.

27. This Court grants liberty to the claimants, i.e. respondent nos.1, 2

and 3, to withdraw the amounts deposited by the appellant-Insurance

Company in the Tribunal and this Court.

28. Mr. Arun Kumar is requested to furnish the bank details of the 1st

Respondent, i.e. the widow, along with proof of identity, both in this

Court as well as in the Tribunal.

29. The Registrar (Judicial) of this Court and the Presiding Officer of

the Tribunal, upon being satisfied, are directed to transfer the deposited

amounts to Arti Devi's bank account directly.

30. Under no circumstances should any cash withdrawals be

permitted.

Neutral Citation No. 2026:JHHC:1040

31. This entire exercise must be completed as expeditiously as

possible and in any event within four weeks from today.

32. The Registry of this Court must immediately send a copy of this

order to the Motor Vehicles Claim Tribunal at Gumla after referencing

M.A.C.C. No.50 of 2019.

33. The Registry must note that this is a compensation case in respect

of an accident which took place in the year 2008 and, therefore, must

not delay the matter for any reason.

34. The appellant-Insurance Company is directed to deposit the

balance compensation amount together with interest before the Tribunal

at Gumla within six weeks from today.

35. Upon deposit, the Tribunal must transfer even this amount to Arti

Devi's account immediately.

36. The appellant-Insurance Company must file a compliance report

in this Court after giving an advance copy to the learned counsel for the

claimants, latest by the 26th of March 2026.

37. If no such compliance report is filed, the Registry is directed to

place the matter for directions.

38. The appeal and the interim applications are disposed of in the

above terms.

39. No order for costs.

(M. S. Sonak, C.J.) January 15, 2026 N.A.F.R. Manoj/Sharda/Cp.2 Uploaded on 20.01.2026

 
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