Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Narayanaswamy vs Sri Sudarshan
2024 Latest Caselaw 25889 Kant

Citation : 2024 Latest Caselaw 25889 Kant
Judgement Date : 23 October, 2024

Karnataka High Court

Sri Narayanaswamy vs Sri Sudarshan on 23 October, 2024

Author: N S Sanjay Gowda

Bench: N S Sanjay Gowda

                                       -1-
                                                     NC: 2024:KHC:42765
                                                  MFA No. 2688 of 2020
                                              C/W MFA No. 2740 of 2020



                 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                   DATED THIS THE 23RD DAY OF OCTOBER, 2024

                                     BEFORE
                   THE HON'BLE MR JUSTICE N S SANJAY GOWDA
                 MISCELLANEOUS FIRST APPEAL NO. 2688 OF 2020
                                       C/W
                 MISCELLANEOUS FIRST APPEAL NO. 2740 OF 2020


            IN MFA No. 2688/2020:

            BETWEEN:

            1.    SRI NARAYANASWAMY
                  S/O. LATE. RANGAPPA,
                  AGED ABOUT 65 YEARS,
                  PROP. VANAMAALA SERVCE CENTER,
                  HULIKUNTE ROAD,
                  KORATAGERE TOWN AND TALUK,
                  TUMKUR DISTRICT 572129.

                  REP. BY HIS POWER OF ATTORNEY,
Digitally         SRI. DAYANANDA KN,
signed by         S/O. NARAYANASWAMY,
KIRAN
KUMAR R           VANAMAALA SERVCE CENTER,
Location:         HULIKUNTE ROAD,
HIGH              KORATAGERE TOWN AND TALUK,
COURT OF          TUMKUR DISTRICT 572129
KARNATAKA
                                                           ...APPELLANT
            (BY SRI. RAMESH K R., ADVOCATE)

            AND:

            1.    SRI SUDARSHAN
                  S/O. NARAYANAPPA,
                  R/AT RANGANATHAPURA VILLAGE,
                  KASABA HOBLI,
                  TUMKUR TALUK AND DISTRICT 572101.
                           -2-
                                         NC: 2024:KHC:42765
                                      MFA No. 2688 of 2020
                                  C/W MFA No. 2740 of 2020




2.   THE ORIENTAL INSURANCE CO LTD
     ISSUED OFFICE AT NELAMANAGALA,
     SERVICE ADDRESS,
     THE ORIENTAL INSURANCE CO LTD,
     JC ROAD,
     TUMKUR 572101,
     REP BY ITS BRANCH MANAGER
                                        ...RESPONDENTS
(BY SRI. ASHOK.N.NAYAK., ADVOCATE FOR R-2;
     R-1 IS SERVED)

      THIS MFA IS FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 30.01.2020
PASSED IN MVC NO.733/2014      ON THE FILE OF THE III
ADDITIONAL SENIOR CIVIL JUDGE, MACT, TUMAKURU,
AWARDING COMPENSATION OF RS.2,10,000/-            WITH
INTEREST AT 6 PERCENT P.A. FROM THE DATE OF PETITION
TILL REALIZATION.

IN MFA NO. 2740/2020:

BETWEEN:

1.   SRI NARAYANASWAMY
     S/O LATE RANGAPPA,
     AGED ABOUT 65 YEARS,
     PROP VANAMAALA SERVICE CENTRE,
     HULIKUNTE ROAD,
     KORATAGERE TOWN AND TALUK,
     TUMKURU DIST 572129.

     REP. BY HIS POWER OF ATTORNEY
     SRI DAYANANDA K N,
     S/O NARAYANASWAMY,
     AGED ABOUT 40 YEARS,
     PROP VANAMAALA SERVICE CENTRE,
     HULIKUNTE ROAD,
     KORATAGERE TOWN AND TALUK,
     TUMKURU DIST 572129
                                              ...APPELLANT
(BY SRI. RAMESH K R., ADVOCATE)
                              -3-
                                          NC: 2024:KHC:42765
                                       MFA No. 2688 of 2020
                                   C/W MFA No. 2740 of 2020



AND:

1.   SMT ALUMELAMMA
     W/O NARAYANAPPA,
     AGED ABOUT 66 YEARS,
     R/AT RANGANATHAPURA VILLAGE,
     KASABA HOBLI,
     TUMAKURU TALUK AND DIST 572101.

2.   THE ORIENTAL INSURANCE CO LTD.
     ISSUED OFFICE AT NELAMANGALA,
     SERVICE ADDRESS,
     THE ORIENTAL INSURANCE CO LTD.
     JC ROAD, TUMKUR
     REP BY ITS BRANCH MANAGER
                                       ...RESPONDENTS
(BY SRI. ASHOK.N.NAYAK., ADVOCATE FOR R-2;
    R-1 SERVED)

    THIS MFA FILED UNDER SECTION 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 30.01.2020
PASSED IN MVC NO.726/2014    ON THE FILE OF THE III
ADDITIONAL SENIOR CIVIL JUDGE AND M.A.C.T., TUMKUR,
AWARDING COMPENSATION OF RS. 70,000/- WITH INTEREST
AT 6 PERCENT P.A. FROM THE DATE OF PETITION TILL ITS
REALIZATION.

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

CORAM:     HON'BLE MR JUSTICE N S SANJAY GOWDA

                     ORAL JUDGMENT

1. In both these appeals, the owner of the tanker lorry

is aggrieved by the exoneration of liability of the Insurer

by the Tribunal.

NC: 2024:KHC:42765

2. The Tribunal has recorded a finding that though the

driver of the tanker lorry did possess a valid driving

licence, he did not have the requisite endorsement to drive

the transport vehicle carrying hazardous goods.

3. It is the case of the learned counsel for the owner

that the driver of the tanker lorry did satisfy the

requirement of the Rules for driving a tanker carrying

hazardous goods. He submits that as per Rule 9 of the

Central Motor Vehicles Rules, the driver who transports

dangerous or hazardous goods, in addition to being the

holder of a driving licence to drive a transport vehicle, is

required to have the ability to read and write at least one

Indian language and is also required to possess a

certificate for having successfully passed a course

consisting the prescribed syllabus.

4. He points out that the owner had in fact produced

Ex.R4, which is a certificate issued by the Ashok Leyland

Driver Training Institute to the effect that the driver had

attended and successfully completed the training course

NC: 2024:KHC:42765

on safe transportation of hazardous goods which was

conducted from 07.03.2012 to 09.03.2012. He also

submits that at the time of renewal of licence, as required

under the Rules, the driver has attended one-day

refresher training programme as evident from Ex.R5. He

further submits that the driver had undergone second

one-day refresher training programme conducted on

26.01.2014 and thus, the driver had satisfied all the

requirement of Rules relating to driving of transport

vehicle carrying hazardous goods.

5. On perusal of Exs.R4, R5 and R6, there can be no

room for doubt that in addition to having a licence to drive

the transport vehicle, which the driver admittedly

possessed, he also possessed certificates indicating that

he had completed a training course in relation to safe

transportation of hazardous goods conducted by the

manufacturer of Ashok Leyland and he had also undergone

two 0ne-day refresher training programmes conducted by

the Transport Department Officer's Association. It is

NC: 2024:KHC:42765

therefore clear that the requirement of Rule 9 of the

Central Motor Vehicle Rules i.e., having successfully

passed a course consisting of the prescribed syllabus in

relation to safe transportation of hazardous goods and the

undertaking of a refresher course at the time of renewal of

licence had both been satisfied. It is therefore clear that

the owner of the driver of the tanker lorry was duly

licenced to transport hazardous goods.

6. It may also be pertinent to state here that as against

refusal of the Insurer to pay damages suffered by the

tanker lorry, proceedings were initiated by the owner

before the District Consumer Redressal Forum and

ultimately an order was passed in favour of the owner by

the State Consumer Redressal Commission and the

Insurer challenged the said order by filing a revision

before the National Consumer Redressal Commission,

which also has recorded a finding that as on the date of

the accident, the driver was not only having a valid

licence, but was also having a requisite endorsement to

NC: 2024:KHC:42765

safely drive the transport vehicle carrying hazardous

goods.

7. In my view, in the light of the above, the findings of

the Tribunal that the driver of the tanker lorry did not

possess the requisite endorsement with regard to the

requirement of the Rules to drive the transport vehicle

carrying hazardous goods cannot be accepted.

Consequently, the appeals are allowed and it is held that

the Insurer shall be liable for payment of compensation to

the claimants.

8. The amount, if any, deposited by the owner shall be

refunded to the owner of the tanker lorry.

Sd/-

(N S SANJAY GOWDA) JUDGE

 
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 Newsletter