Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Oriental Insurance Co. Ltd vs Smt. Zainab Brochawala And Ors
2024 Latest Caselaw 19096 Kant

Citation : 2024 Latest Caselaw 19096 Kant
Judgement Date : 31 July, 2024

Karnataka High Court

The Oriental Insurance Co. Ltd vs Smt. Zainab Brochawala And Ors on 31 July, 2024

Author: N.S.Sanjay Gowda

Bench: N.S.Sanjay Gowda

                                             -1-
                                                         NC: 2024:KHC-K:5491
                                                   MFA No. 201521 of 2017
                                               C/W MFA No. 201391 of 2017



                             IN THE HIGH COURT OF KARNATAKA,

                                    KALABURAGI BENCH

                           DATED THIS THE 31ST DAY OF JULY, 2024

                                          BEFORE

                         THE HON'BLE MR. JUSTICE N.S.SANJAY GOWDA

                        MISCL. FIRST APPEAL NO.201521 OF 2017 (MV-D)

                                            C/W

                        MISCL. FIRST APPEAL NO.201391 OF 2017 (MV-D)

                   IN MFA NO.201521/2017:

                   BETWEEN:

                   THE ORIENTAL INSURANCE CO. LTD.,
                   BY ITS BRANCH MANAGER,
                   OFFICE AT K.K. COMPLEX,
                   CITY TALKIES ROAD, RAICHUR,
                   NOW REPRESENTED BY
                   THE SENIOR DIVISIONAL MANAGER,
                   THE ORIENTAL INSURANCE CO. LTD.,
Digitally signed
                   1ST FLOOR, N.G. COMPLEX, MAIN ROAD,
by RENUKA          KALABURAGI.
Location: HIGH
COURT OF                                                        ...APPELLANT
KARNATAKA
                   (BY SRI SANJAY M. JOSHI, ADVOCATE)

                   AND:

                   1.   SMT. ZAINAB BROCHAWALA
                        W/O LATE SHABBIR BROCHAWALA,
                        AGE: 51, OCC: HOUSEHOLD,

                   2.   RASHEEDA
                        D/O LATE SHABBIR BROCHAWALA ,
                        AGE: 24 YEARS, OCC: STUDENT,
                            -2-
                                      NC: 2024:KHC-K:5491
                                 MFA No. 201521 of 2017
                             C/W MFA No. 201391 of 2017



     BOTH ARE R/O. BRESTWARPET,
     NEAR CITY TALKIES RAICHUR,
     BOTH ARE R/O BABA NAGAR,
     TQ. DIST: VIJAYAPUR-586101.

3.   SRI PULLAIAH S/O PITCHAIAH,
     AGE: MAJOR, OCC: LORRY DRIVER,
     R/O. H.NO.3-8-223/1, PRAKASHANAGAR,
     KAMMAM A.P-507001.

4.   SRI B. VEERA SWAMY S/O VENKAIAH,
     AGE: MAJOR, OCC: NILL,
     R/O. H.NO.2-99, YERUPALAM VILLAGE,
     YERUPALEM MANDALAMA,
     KAMMAM, DIST: A.P-507001.

5.   THE NEW INDIA ASSURANCE CO.LTD.,
     BY ITS BRANCH MANAGER,
     BRANCH AT GUNJ ROAD,
     RAICHUR-584101.
                                           ...RESPONDENTS

(BY SRI BASAVARAJ R. MATH, ADV. FOR R1 AND R2;
    SRI S. S. ASPALLI, ADV. FOR R5;
    NOTICE TO IN RESPECT OF R3 AND R4 IS DISPENSED
    WTIH)

     THIS MFA IS FILED U/S. 173(1) OF MV ACT, PRAYING TO
PRINCIPAL DISTRICT JUDGE AND MACT, AT RAICHUR, ON
THE FILE OF MVC NO.89/2016, DECIDED ON 21.06.2017, AND
SET ASIDE THE SAID JUDGMENT AND AWARD, IN SO FAR AS
THE LIABILITY OF RS.5,08,000/- (BEING 50%        OF THE
AWARDED     COMPENSATION)     IS   SADDLED    UPON   THE
APPELLANT INSURANCE COMPANY.

IN MFA NO.201391/2017 :

BETWEEN:

THE NEW INDIA ASSURANCE CO. LTD.,
BY ITS BRANCH MANAGER,
BRANCH GUNJ ROAD,
                            -3-
                                        NC: 2024:KHC-K:5491
                                 MFA No. 201521 of 2017
                             C/W MFA No. 201391 of 2017



RAICHUR,
NOW REPRESENTED BY ITS
DVNL. MANAGER.
                                               ...APPELLANT
(BY SRI S.S. ASPALLI, ADVOCATE)

AND:

1.   SMT. ZAINAB
     W/O LATE SHABBIR BROCHAWALA,
     AGE: 51, OCC: HOUSEHOLD WORKS,

2.   RASHEEDA
     D/O LATE SHABBIR BROCHAWALA,
     AGE: 24 YEARS, OCC: STUDENT,
     BOTH ARE R/O. BRESTWARPET,
     NEAR CITY TALKIES, RAICHUR -584101.

3.   SRI PULLAIAH S/O PITCHAIAH,
     AGE: MAJOR, OCC: LORRY DRIVER,
     R/O. H.NO.3-8-223/1,
     PRAKASH NAGAR,
     KAMMAM A.P-507001.

4.   SRI B. VEERA SWAMY S/O VENKAIAH,
     AGE: MAJOR, OCC: NILL,
     R/O. H.NO.2-99,
     YERUPALAM VILLAGE,
     YERUPALEM MANDALAMA,
     KAMMAM, DIST: A.P-507001.

5.   THE ORIENTAL INSURANCE CO.LTD.,
     BY ITS BRANCH MANAGER,
     OFFICE AT K.K. COMPLEX,
     CITY TALKIES ROAD, RAICHUR-584101.

                                           ...RESPONDENTS

(BY SRI BASAVARAJ R. MATH, ADV. FOR R1 AND R2;
R4 AND R5 -SERVED; APPEAL STAND DISMISSED AGAINST
R3)
                            -4-
                                         NC: 2024:KHC-K:5491
                                     MFA No. 201521 of 2017
                                 C/W MFA No. 201391 of 2017



     THIS MFA IS FILED U/S. 173(1) OF MV ACT, PRAYING TO
SET ASIDE THE JUDGMENT AND AWARD DATED 21.06.2017 IN
MVC NO.89/2016 PASSED BY THE PRL. DISTRICT JUDGE AND
MACT RAICHRU BY ALLOWING THE ABOVE APPEAL IN THE
INTEREST OF JUSTICE AND EQUITY.

    THESE APPEALS COMING ON FOR ORDERS THIS DAY,
JUDGMENT WAS DELIVERED THEREIN AS UNDER:


CORAM:    HON'BLE MR. JUSTICE N.S.SANJAY GOWDA

                     ORAL JUDGMENT

(PER: HON'BLE MR. JUSTICE N.S.SANJAY GOWDA)

These two appeals are filed by the Insurance

Companies.

2. In respect of an accident which took place

between a car (insured by the appellant in

M.F.A.No.201521/2017) and a truck (insured by the

appellant in M.F.A.No.201391/2017), the Tribunal has

awarded a sum of `10,16,000/- to the claimants.

3. The claimants have accepted the award

inasmuch as they have not preferred an appeal.

NC: 2024:KHC-K:5491

4. The only question to be considered in these

appeals is as to 'whether the insurer of a Truck is to

be made liable or the insurer of the Car is to be made

liable ?'

5. The Tribunal by the impugned order has

made the insurer of the Car and the Truck liable to the

extent of 50% each. As a consequence, both

Insurance Companies are before this Court challenging

the fixation of liability on them.

6. The insurer of the Car contends that the

accident occurred was solely due to the negligence of

on the part of the Truck driver and hence, the insurer

of the Truck could not be liable.

7. The insurer of the Truck on the other hand

contends that the police after investigation had

formed an opinion that the driver of the Car was rash

and negligent and had caused the accident and they

NC: 2024:KHC-K:5491

had also proceeded to file an abated charge-sheet

against the driver of the deceased Car and therefore

the fixation of liability on the insurer of the Truck to an

extent was incorrect.

8. In an accident involving a Car and a Truck,

the best witnesses to talk about the rash and

negligence would obviously be the drivers of the car

and the Truck. In this case, the driver of the Car was

killed in the accident and hence the question of

examining him would not arise. Admittedly, the driver

of the Truck was available and yet neither the insurer

nor the owner of the Truck chose not to examine the

driver. In my view, the evidence of the Truck driver

would have been a direct piece of evidence and would

clearly demonstrate as to who was rash and negligent.

9. The argument that the police have made an

investigation and laid a charge-sheet against the

driver of the Car who was killed in the accident and

NC: 2024:KHC-K:5491

therefore negligence is to be attributed to him cannot

be accepted.

10. It is settled law that even the statements

made in the FIR and in the charge-sheet are to be

established before the court in the manner known to

law and merely because the investigating agency has

formed an opinion regarding negligence of one party,

that cannot be conclusive evidence and those

statements would bind the Tribunal. Since there is

absolutely no evidence forthcoming from the best

source of evidence i.e., the driver of the Truck an

adverse inference would have to be drawn and it will

have to be held against him that the driver of the

Truck was liable for the accident.

11. It also have to be kept in mind that in an

accident between a smaller vehicle and a larger

vehicle, there is always an implied presumption that

NC: 2024:KHC-K:5491

the larger vehicle could have avoided the accident and

it would therefore have to accept responsibility.

12. In that view of the matter, in my view, it

would be appropriate to hold that the driver of the

Truck was responsible for the accident and thereby

fasten the liability on the insurer of the Truck i.e., the

appellant in M.F.A.No.201391/2017.

13. Consequently, M.F.A.No.201521/2017 filed

by the Insurer of the Car is allowed and the liability

fastened on it is set-aside.

14. M.F.A.No.201391/2017 is dismissed and it is

made clear that the Insurer of the Truck i.e., the

appellant in M.F.A.No.201391/2017 would be entirely

liable for payment of compensation.

The appeals are accordingly disposed of.

The amount in deposit by the insurer of the Car

in M.F.A.No.201521/2017 shall be refunded to it.

NC: 2024:KHC-K:5491

The amount in deposit by the insurer of the Truck

shall be transferred to the Tribunal for disbursement

in terms of the award.

Sd/-

(N.S.SANJAY GOWDA) JUDGE

SN

CT: VD

 
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 : MAIMS

 
 
Latestlaws Newsletter