Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

National Insurance Co.Ltd vs Mangal
2026 Latest Caselaw 3034 Kant

Citation : 2026 Latest Caselaw 3034 Kant
Judgement Date : 8 April, 2026

[Cites 14, Cited by 0]

Karnataka High Court

National Insurance Co.Ltd vs Mangal on 8 April, 2026

Author: Ravi V.Hosmani
Bench: Ravi V.Hosmani
                                                           -1-
                                                                        NC: 2026:KHC-D:5260
                                                                    MFA No. 100068 of 2014


                               HC-KAR



                               IN THE HIGH COURT OF KARNATAKA, AT DHARWAD
                                     DATED THIS THE 8TH DAY OF APRIL, 2026
                                                    BEFORE
                                   THE HON'BLE MR. JUSTICE RAVI V.HOSMANI
                            MISCELLANEOUS FIRST APPEAL NO. 100068 OF 2014 (MV)


                              BETWEEN:

                              NATIONAL INSURANCE CO. LTD.,
                              B.O. NIPANI THROUGH
                              ITS DIVISIONAL MANAGER,
                              DIVISIONAL OFFICE,
                              RAMDEV GALLI, BELGAUM,
                              HEREIN REPRESENTED BY
                              NATIONAL INSURANCE CO. LTD.,
                              REGIONAL OFFICE,
                              2ND FLOOR, ARIHANT PLAZA,
                              KUSUGAL ROAD,
                              KESHWAPUR, HUBLI-580 023.
                              REPRESENTED BY
                              ITS AUTHORIZED SIGNATORY.
                                                                                 ...APPELLANT
                              (BY SRI RR MANE, ADVOCATE)

                              AND:

CHANDRASHEKAR
LAXMAN
KATTIMANI
                              1.   SMT. MANGALA
Digitally signed by
CHANDRASHEKAR
                                   W/O BHIMAPPA KHOT,
LAXMAN KATTIMANI
Location: High Court of
Karnataka, Dharwad Bench
Date: 2026.04.09 08:11:54
                                   AGE: 38 YEARS, OCC: HOUSEHOLD,
+0100

                                   R/O: TEVARATTI,
                                   TAL: ATHANI, DIST: BELGAUM.

                              2.   KUMAR BASAVARAJ S/O BHIMAPPA KHOT,
                                   AGE: 21 YEARS, OCC: STUDENT,
                                   R/O: TEVARATTI,
                                   TAL: ATHANI, DIST: BELGAUM.

                              3.   KUMAR KIRAN S/O BHIMAPPA KHOT,
                                   AGE: 19 YEARS, OCC: STUDENT,
                                   R/O: TEVARATTI,
                                   TAL: ATHANI, DIST: BELGAUM.
                                  -2-
                                               NC: 2026:KHC-D:5260
                                         MFA No. 100068 of 2014


 HC-KAR




4.    SMT. SHANTA W/O MARUTI KHOT,
      AGE: 64 YEARS, OCC: HOUSEHOLD,
      R/O: TEVARATTI,
      TAL: ATHANI, DIST: BELGAUM.

5.    SHRI MARUTI PARASAPPA KHOT,
      AGE: 72 YEARS, OCC: AGRICULTURE,
      R/O: TEVARATTI,
      TAL: ATHANI, DIST: BELGAUM.

6.    SHRI MOHAN BABU KAMBLE,
      AGE: MAJOR, OCC: BUSINESS,
      R/O: ABBIHAL,
      TAL: ATHANI, DIST: BELGAUM.
      (OWNER OF JEEP NO.KA-23/M-2428)

                                                      ...RESPONDENTS

(BY    SRI K. ANANDKUMAR, ADVOCATE FOR C/R1, R2 AND R3;
       SRI RAM P. GHORPADE, ADVOCATE FOR R6;
       NOTICE TO R4 AND R5- SERVED)

       THIS MFA IS FILED UNDER SECTION 173(1) OF THE MOTOR
VEHICLES ACT 1988, PRAYING TO ALLOW THIS APPEAL AND SET
ASIDE THE JUDGMENT AND AWARD DATED 07.09.2013 PASSED BY
THE    COURT     OF   5TH   ADDITIONAL   DISTRICT    JUDGE   AND   6TH
ADDITIONAL MOTOR ACCIDENTS CLAIMS TRIBUNAL, BELGAUM IN
MVC NO.1897/2011 AND TO PASS SUCH OTHER ORDER OR ORDERS
AS THIS HON'BLE COURT DEEMS FIT UNDER THE FACTS AND
CIRCUMSTANCES OF THE CASE, INCLUDING THE COSTS, IN THE
INTEREST OF JUSTICE AND EQUITY.


       THIS    MFA    HAVING   BEEN    HEARD   AND    RESERVED     FOR
JUDGMENT ON 11.03.2026 AND COMING FOR PRONOUNCEMENT THIS
DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:

CORAM:        THE HON'BLE MR. JUSTICE RAVI V.HOSMANI
                                -3-
                                             NC: 2026:KHC-D:5260
                                         MFA No. 100068 of 2014


HC-KAR




                        CAV JUDGMENT

Challenging judgment and award dated 07.09.2013 passed

by V Additional District Judge and VI Additional MACT, Belagavi,

('Tribunal', for short) in MVC no.1897/2011, this appeal is filed.

2. Sri RR Mane, learned counsel for appellant

submitted, appeal was by insurer challenging award mainly on

liability. It was submitted, as per claimants, at 5:00 p.m., on

18.05.2011, when Bheemappa Maruti Khot was travelling in Jeep

no.KA-23/M-2428 from Athani, towards Teravatti, its driver was

driving it in rash and negligent manner due to which, he lost

control and it toppled down, leading to death of Bheemappa.

Alleging loss of dependency, his wife and children filed claim

petition under Section 166 of Motor Vehicles Act, 1988 ('MV Act'

for short) against owner and insurer of insured vehicle and

arraying parents of deceased as respondents.

3. After service of notice, only insurer appeared and

contested claim. Apart from denying age, occupation, income of

deceased, even occurrence of accident due to rash and negligent

driving of insured vehicle by its driver was also denied. It was

contended, liability of insurer was subject to insured confirming

NC: 2026:KHC-D:5260

HC-KAR

to terms and conditions of policy and establishing driver of

insured vehicle had valid and effective driving licence as on date

of accident etc.

4. Based on pleadings, Tribunal framed following:

ISSUES

1. Whether the petitioners proves that one Bhimmappa Maruti Khot died due to rash and negligent driving of the driver of the jeep bearing No.KA-23/M-2428 as alleged in the petition?

2. Whether the petitioners are entitled for compensation? If so what amount and from whom?

3. What Order or Award?

5. Claimant no.1 deposed as PW.1 and got marked

Exs.P1 to P7. Insurer did not lead oral evidence but got marked

copy of insurance policy as Ex.R1 with consent.

6. On consideration, Tribunal answered issue no.1 in

affirmative and issue No.2 by allowing claim petition in part

holding claimants along with parents of deceased entitled for

total compensation of Rs.9,68,000/- with interest 8% per annum

NC: 2026:KHC-D:5260

HC-KAR

from date of claim till deposit. Aggrieved by same, appeal was

filed.

7. At outset, it was submitted, vehicle in question was

covered under a 'Private Car Liability Only Policy', not covering

risk of inmates of vehicle. It was submitted, in cross-

examination, PW.1 admitted, insured vehicle was a private Jeep

and its owner Ashok Kamble was not a relative. She admitted

that private jeeps are used to ferry passengers and that vehicle

met with accident. Said admission would establish that private

vehicle was being used for commercial purpose, which would

establish violation of terms and conditions of policy. It was

submitted, as per Circular no.IRDA/NL/CIR/F&U/073/11/2009,

dated 16.11.2009, clarified that insurers would be liable to

satisfy claims of inmates of private insured Car only if they are

not carried in vehicle for hire or reward. In support of his

contention that insurer could not be held liable, he relied on

following decisions:

i. National Insurance Co. Ltd., v. Jugal Kishore and Ors., reported in (1988) 1 SCC 626 ('Jugal Kishore').

NC: 2026:KHC-D:5260

HC-KAR

ii. United India Insurance Co. Ltd., Shimla v. Tilak Singh and Ors., reported in (2006) 4 SCC 404 ('Tilak Singh').

iii. National Insurance Company Ltd., v.

Balakrishnan and Anr., reported in (2013) 1 SCC 731 ('Balakrishnan').

iv. Sujata and Ors., v. Sharanappa and Ors., [2016:KHC-K:2158] ('Sujata').

8. It was submitted, there were two other claims arising

out of same accident registered as MVCs no.768 and 769 of

2012, wherein its award dated 10.10.2013, IV Additional District

and Sessions Judge and Addl. MACT - V, Belagavi had considered

above facts and absolved liability of insurer. It was submitted,

said findings had attained finality.

9. On other hand, Sri K Anandkumar, learned counsel

for claimants and Sri Ram P. Ghorpade, learned counsel for

Owner of insured vehicle opposed Appeal. It was submitted,

there was no material to establish that deceased was travelling

in insured jeep as a fare paying passenger. Insurer had not led

evidence and mere marking of insurance policy would not suffice.

Therefore, contention of insurer about violation of terms and

conditions of policy would be untenable. Likewise, insurer had

not pleaded about pendency of other claim petitions. Therefore,

NC: 2026:KHC-D:5260

HC-KAR

it would be estopped from taking contention based on findings in

other awards in this Appeal.

10. Insofar as liability of insurer towards occupants, it

was submitted as held in various decisions, deceased not being

insured would be third party to contract of insurance and

therefore insurer could not avoid liability. In support of

submission, learned counsel relied on following decisions:

i. Sunita & Ors. V. United India Insurance Co. Ltd.

& Ors., [2025:INSC:867] ('Sunita').

ii. Oriental Insurance Co. Ltd. v. Daniel, reported in 2000 ACJ 1391 ('Deniel').

iii. Ramesh Chand Tripathi v. Lily Joshi, reported in 2008 ACJ 785 ('Lily Joshi').

iv. National Insurance Co. Ltd. v. William Jenifar Ajitha and Ors., reported in 2009 ACJ 1042 ('William Ajitha').

v. M/s. New India Assurance Company Ltd. v. Sri Raju and Ors., [2021:KHC-D:9761] ('Raju').

vi. Rajashree v. Ishappa Devappa Vakkalad and Ors., [2025:KHC-D:8972] ('Rajashree').

11. Heard learned counsel, perused impugned judgment,

award and record.

12. In view of above, point that arises for consideration

is:

NC: 2026:KHC-D:5260

HC-KAR

"Whether Tribunal erred in holding insurer liable to pay compensation even when deceased was either fare paid/gratuitous passenger in private vehicle?"

13. From above, it is seen, this appeal by insurer is

challenging finding of Tribunal on insurer liability to satisfy

award. Said challenge is based mainly on two grounds, firstly on

ground that deceased had travelled in private vehicle as a fare

paid passenger, which would be violation of terms and conditions

of policy, and secondly, on ground that deceased being inmate of

private vehicle would not be third party and risk of inmates was

not covered on account of non payment of premium. Apart from

above, claim petitions were dismissed against insurer in

connected claims.

14. In support of rival contentions whether inmate of

private vehicle would required to be considered as a third party,

both sides have relied upon various decisions, necessitating

reference. In Jugal Kishore's case (supra), Hon'ble Supreme

Court, explained meaning of comprehensive policy by clarifying

that risk of insurance company would be limited to extent of

subscription of risk. In Tilak Singh's case (supra), where claim

NC: 2026:KHC-D:5260

HC-KAR

was by pillion rider on insured two wheeler, insurer sought to

avoid liability on ground of injured was gratuitous passenger in

private vehicle, referring to decision in New India Assurance

Co. Ltd. v. Asha Rani and Ors., reported in (2003) 2 SCC

223, held in view of Section 147 of MV Act, insurer was not

required to cover risk of gratuitous passengers in private vehicle

and would not be liable to compensation, if additional premium

to cover said risk were not contracted.

15. In Balakrishnan's case (supra), Hon'ble Supreme

Court clarified in case of Statutory Policy i.e. 'Act Liability Only

Policy', insurer would not be liable to cover risk of third

party/gratuitous passengers. In Sujata's case (supra), same

view is reiterated.

16. In Sunita's case (supra), relied on by claimants,

while considering similar contention by insurer for avoiding

liability on ground of vehicle insured under 'Act Liability Only

Policy', in a claim by gratuitous passenger in Goods vehicle,

Hon'ble Supreme Court considered plea of 'pay and recover', and

referring to innumerable decisions wherein despite holding

insurer was not required to cover risk of gratuitous passengers,

- 10 -

NC: 2026:KHC-D:5260

HC-KAR

held, insurer liable to pay compensation to claimants in first

instance and thereafter recover same from insured.

17. Decisions in Daniel and Lily Joshi's cases (supra)

holding insurer liable were considering provisions of Motor

Vehicles Act, 1939. In William Ajitha's case (supra), Division

Bench of Madras High Court noted insured vehicle involved

wherein was primarily used by employer to ferry stopped

employees to and from place of work would be a private service

vehicle and not public service vehicle referred to in Section 147

of MV Act, rejected insurer's challenge on liability.

18. In Raju's case (supra), challenge by insurer was on

ground that deceased was gratuitous passenger in private

vehicle insured with 'Act Liability Only Policy', learned Single

Judge of this Court held, insurer failed to prove terms and

conditions of policy as it had not led oral evidence but only got

marked insurance policy. In Rajashree's case (supra),

passengers in hired vehicle were considered as third parties and

insurer held liable to pay compensation and thereafter recover it

from insured.

- 11 -

NC: 2026:KHC-D:5260

HC-KAR

19. As noted above, decisions in Daniel and Lily Joshi

were under provisions of earlier enactment. In Jugal Kishore's

case, Hon'ble Supreme Court noted difference between

provisions of earlier Act and MV Act. Therefore said decisions

would not be applicable. And William Ajitha's case is

distinguishable on facts, as it was decided primarily on ground

that vehicle used by employer to ferry employees cannot be

considered as Public Service Vehicle but would be Private Service

Vehicle and therefore challenge by referring to Section 147 of MV

Act would not apply.

20. Further, as held in Prabhavathi & Ors. v. MD,

BMTC, reported in 2025 INSC 293, strict rules of evidence do

not apply to Motor Vehicles Accident Claims and in Oriental

Insurance Co. Ltd v. Premlata Shukla & Ors., reported in

2007 (13) SCC 476, it is held document cannot be accepted in

part. Lastly no ratio appears laid down in Rajashree's case as

direction to insurer to pay and thereafter recover same from

insured is without much discussion or reasoning.

21. On other hand, Hon'ble Supreme Court in Tilak

Singh as well as Balakrishnan's cases (supra) was specifically

- 12 -

NC: 2026:KHC-D:5260

HC-KAR

dealing with challenge of liability on ground of injured/deceased

being gratuitous passengers vis-à-vis 'Act Liability Only Policy'

and answered in favour of insurer. Said ratio is reiterated in

Sujata's case. In view of above discussion, point for

consideration is answered in affirmative. Consequently

following:

ORDER

i. Appeal is allowed, judgment and award dated 07.09.2013 passed by V Additional District Judge and VI Additional MACT, Belagavi, in MVC no.1897/2011, is modified to extent of dismissing claim petition against insurer and holding claimants is entitled to recover compensation from owner.

ii. Amount in deposit is ordered to be refunded to insurer forthwith.

Sd/-

(RAVI V.HOSMANI) JUDGE

EM/CT:VP List No.: 1 Sl No.: 61

 
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