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

New India Assurance Company Ltd vs Ramakrishnan
2025 Latest Caselaw 8134 Ker

Citation : 2025 Latest Caselaw 8134 Ker
Judgement Date : 26 August, 2025

Kerala High Court

New India Assurance Company Ltd vs Ramakrishnan on 26 August, 2025

M.A.C.A.No.767 of 2020
                                  1


                                                 2025:KER:64385

              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

              THE HONOURABLE MRS. JUSTICE C.S. SUDHA

   TUESDAY, THE 26TH DAY OF AUGUST 2025 / 4TH BHADRA, 1947

                         MACA NO. 767 OF 2020

         AGAINST THE AWARD DATED 30.01.2020 IN OPMV NO.1555 OF
  2007 ON THE FILE OF THE MOTOR ACCIDENT CLAIMS TRIBUNAL,
                              THRISSUR.

APPELLANT/2ND RESPONDENT:

             NEW INDIA ASSURANCE COMPANY LTD
             SSN COMPLEX, TEMPLE ROAD, NATTIKA POST,
             TRIPRAYAR, THRISSUR DISTRICT REP. BY THE
             AUTHORISED REPRESENTATIVE/SIGNATORY ASST.
             MANAGER, REGIONAL OFFICE, KOCHI 682 011.

             BY ADV SHRI.RAJAN P.KALIYATH


RESPONDENTS/PETITIONERS & RESPONDENT-1:

     1       RAMAKRISHNAN
             AGED 67 YEARS
             KANAKKANTHARA HOUSE, CHERKKARA,
             THALIKULAM, THRISSUR DISTRICT 680 569.

     2       SAROJINI,
             AGED 60 YEARS
             W/O. RAMAKRISHNAN,
             KANAKKANTHARA HOUSE,
             CHERKKARA, THALIKULAM,
             THRISSUR DISTRICT 680 569.
     3       RASEESH,
             AGED 31 YEARS
             S/O. RAMAKRISHNAN,
             KANAKKANTHARA HOUSE,
             CHERKKARA, THALIKULAM,
             THRISSUR DISTRICT 680 569.
 M.A.C.A.No.767 of 2020
                                2


                                             2025:KER:64385


     4       LEKHA SUDHEEVAN,
             ENGOOR HOUSE, P.O. NATTIKA,
             THRISSUR DISTRICT 680 566.

             BY ADVS. SRI.A.R.NIMOD
             SRI.V.A.VINOD
             SRI.M.A.AUGUSTINE
             SHRI.KARTHIK RAJAGOPAL


THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING BEEN FINALLY HEARD
ON 19/08/2025, THE COURT ON 26.08.2025 DELIVERED THE
FOLLOWING:
 M.A.C.A.No.767 of 2020
                                         3


                                                               2025:KER:64385


                               C.S.SUDHA, J.
                ----------------------------------------------------
                          M.A.C.A.No.767 of 2020
                ----------------------------------------------------
                  Dated this the 26th day of August 2025

                                 JUDGMENT

This appeal has been filed under Section 173 of the

Motor Vehicles Act, 1988 (the Act) by the second

respondent/insurer in O.P.(MV) No.1555/2007 on the file of the

Motor Accidents Claims Tribunal, Thrissur (the Tribunal),

aggrieved by the Award dated 30/01/2020. The respondents

herein are the claim petitioners and the first respondent

respectively in the petition. In this appeal, the parties and the

documents will be referred to as described in the original petition.

2. The claim petitioners are the parents and

brother of deceased Raneesh. According to the claim petitioners,

on 19/02/2006 at 05:30 p.m., while the deceased was riding

motorcycle bearing registration no.KL-8-Y-5439 through

Cherkkara - Vatanappally road and when he reached the place by

2025:KER:64385

name, Kalany Palam, the motorcycle hit an electric post as a

result of which he sustained grievous injuries, to which he

succumbed.

3. The first respondent-owner did not file written

statement.

4. The second respondent-insurer filed written

statement admitting the policy but denying the liability. It was

contended that the deceased was not having valid driving license

at the time of the accident. The first respondent has violated the

policy condition. The averments in the petition regarding injuries,

hospitalisation, age and income of the deceased were disputed.

The compensation claimed under various heads was contended to

be exorbitant.

5. Before the Tribunal, no oral evidence was

adduced by either side. Exts.A1 to A5 were marked on the side of

the claim petitioners. Exts.B1 to B6 were marked on the side of

the second respondent.

2025:KER:64385

6. The Tribunal on consideration of the

documentary evidence and after hearing both sides, found that the

respondents 1 and 2 are severally liable to pay an amount of

₹2,28,900/- together with interest @ 8% per annum from the date

of the petition till realisation along with proportionate costs. The

second respondent has been given the liberty to recover the

amount from the first respondent/owner. Aggrieved by the

Award, the claim petitioners have come up in appeal.

7. The only point that arises for consideration in

this appeal is whether there is any infirmity in the findings of the

Tribunal calling for an interference by this Court.

8. Heard both sides.

9. It was submitted by the learned counsel for the

second respondent-insurer that the Tribunal committed a gross

error in awarding compensation in an application under Section

163A of the Act as the accident was caused solely due to the

rashness and negligence of the deceased himself, who was riding

2025:KER:64385

the motorcycle owned by the first respondent. In support he relies

on the dictums in Ningamma v. United India Insurance

Co.Ltd., (2009) 13 SCC 710, Ramkhiladi v. United India

Insurance Company, (2020) 2 SCC 550 as well as Sasikala v.

Aji Kumar, 2019 (4) KLT 117.

10. Admittedly, the deceased was riding a

motorcycle owned by the first respondent. Nobody has a case that

the deceased was an employee or worker of the first

respondent/owner. That being the position, the deceased stepped

into the shoes of the first respondent/owner and in such

circumstances, as per the aforesaid dictums, the claim petitioners

are not entitled to compensation under Section 163A of the Act.

11. It was further submitted that the amount under

the personal accident cover (PAC) can also not be awarded as the

terms of the contract or the policy condition was violated as the

deceased had no valid driving license at the time of the incident.

Therefore, the insurer is liable to be completely exonerated. Per

2025:KER:64385

contra, it was submitted by the learned counsel for the claim

petitioners relying on the dictum of the Apex Court in Narchinva

V. Kamat v. Alfredo Antonio Deo Martins, AIR 1985 SC 1281

that the burden was on the second respondent/insurer to prove that

there was violation of the policy condition. However, the said

burden has not been discharged by the second respondent/insurer

and hence the latter cannot be exonerated of the liability.

12. Paragraph no.14 of the dictum Narchinva V.

Kamat (Supra) reads thus-

"14. The last question is whether he had a valid driving licence. The High Court has not recorded a clear cut finding on this point. The finding of the Tribunal is more evasive than the one by the High Court. Mr. Sharma did not dispute that the second appellant had a driving licence. His grievance is that he having failed to produce the same when called upon to do so in the cross examination, an adverse inference be drawn against him that he did not have a valid licence to drive a pick-up van. The submission fails to carry conviction with us. ................"

(Emphasis supplied)

2025:KER:64385

13. Unlike in Narchinva V. Kamat (Supra) where

there was no denial of the existence of driving license, in the case

on hand the same is disputed by the insurer. There is a specific

contention in the written statement that the deceased was rash and

negligent and that he did not have a valid driving license at the

time of the incident. The second respondent/insurer filed two

applications before the Tribunal, namely, I.A.No.2022/2013 for

directing the first respondent/owner of the motorcycle to produce

the driving license of the deceased as well as I.A.No.1920/2018

for directing claim petitioners 1 & 2 to produce the license of their

son, the deceased. The first respondent/owner filed an affidavit

stating that she is under treatment for cancer ; that the deceased,

her son's friend had taken the vehicle and ridden it without her

permission and that because of her medical condition she is

unable to produce the license of the deceased. I.A.No.1920/2018

filed for directing the claim petitioners 1 & 2, admittedly the

parents of the deceased, was allowed by the Tribunal. However,

2025:KER:64385

the claim petitioners 1 and 2 did not comply with the order. Now

the question is, whether the insurer filing applications for

directing the owner or driver to produce the driving license is

sufficient discharge of the burden of proving violation of policy

conditions?

14. Here, I again refer to the dictum in Narchinva

V. Kamat (Supra) in which case the Tribunal ordered in favour of

the insurer observing that at the time of the accident the vehicle

that was being driven by the appellant therein, one of the partners

of the Firm, the owner of the vehicle, had not produced his

driving license. It was concluded that there was no valid driving

license at the relevant time and that in the absence of a valid

driving license, there was a breach of the contract of insurance

and hence the insurer was absolved from the liability under the

policy of insurance. The relevant portion of paragraph 14 reads

thus-

".......The burden to prove that there was breach of the contract of insurance was squarely placed on the

2025:KER:64385

shoulders of the insurance company. It could not be said to have been discharged by it by a mere question in cross- examination. The second appellant was under

no obligation to furnish evidence so as to enable the insurance company to wriggle out its liability under the contract of insurance. Further the R.T.A. which issues the driving licence keeps a record of the licences issued and renewed by it. The insurance company could have got the evidence produced to substantiate his allegation. Applying the test who would fail if no evidence is led, the obvious answer the insurance company." (Emphasis supplied)

15. In addition to the dictum in Narchinva V.

Kamat (Supra), the learned counsel for the claim petitioners rely

on the dictum of the Apex Court in Rukmani v. New India

Assurance Company, CDJ 1997 SC 1082 as well as the

judgments of other High Courts, namely, G.Nagendra Devi v.

Y.Mosses, CDJ 2001 MHC 742 ; National Insurance Company

Ltd. v. Nirabjit Kaur, CDJ 2008 DHC 1116 ; an unreported

decision of the High Court of Rajasthan dated 03/10/2012 in

Misc.Appeal.No.566/2006 (Mangu v. Surya Prakash) ; Bajaj

2025:KER:64385

Allianz General Insurance Company Limited, Pune v.

Poomani, CDJ 2024 MHC 2351 ; an unreported decision of the

High Court of Karnataka dated 23/09/2024 in Misc.First Appeal

No.5750 of 2016 (The Branch Manager, National Insurance

Co. Ltd., v. Ramakrishna M.).

16. The High Courts in the decisions cited have

relied on the dictum in Narchinva V.Kamat (Supra). In

Rukmani (Supra), the insurer was absolved from liability in

respect of the claim for compensation by the High Court on the

ground that the driver had no valid license. The High Court noted

that the burden of the insurer under Section 96(2)(b)(ii) of the

Motor Vehicles Act, 1939, had been discharged and the breach

proved. The Apex Court noticed that the only piece of evidence

which the insurer produced in support of the plea was the

testimony of the Inspector of Police, who had investigated the

accident. The Officer, when examined as PW1 stated in his

examination-in-chief that his enquiries revealed that the first

2025:KER:64385

respondent/driver had not produced the driving license and that

the first respondent even after his demand had not submitted the

license as he was not having one. In the cross examination, he

deposed that it was the Inspector of Motor Vehicles who was

required to check whether there was license and that he had not

informed the Inspector of Motor Vehicles that the first respondent

was not having a license as he thought it was unnecessary. This

evidence was held to be insufficient to discharge the burden cast

on the insurer as they had not even taken steps to summon the

driver of the vehicle or summon records from the Road Transport

Authority. In the said circumstances it was held that the insurer

had not discharged the burden upon it under Section 96(2)(b)(ii)

of the 1939 Act and hence the judgment of the High Court was set

aside and the order of the Tribunal was restored.

17. The learned counsel for the second respondent-

insurer relies on the dictums in National Insurance Company

Ltd. V. Swaran Singh, 2004(1) KLT 781 (SC) and Mumthas v.

2025:KER:64385

Rafeek, 2022 (5) KLT SN 30 (C.No.28) in support of his

argument that the burden has been discharged by the insurer. In

Swaran Singh (Supra), the Apex Court examined the

interpretation of Section 149(2)(a)(ii) vis-a-vis the proviso

appended to sub-section 4 and 5 of the Act. The defences raised

by the insurer in the claim petitions in terms of Section 149(2)(a)

(ii) of the Act were : (a) driving licence produced by the driver or

owner of the vehicle was a fake one; (b) driver did not have any

licence whatsoever; (c) licence, although was granted to the driver

concerned but on expiry thereof, the same had not been renewed;

(d) licence granted to the drivers being for one class or description

of vehicle but the vehicle involved in the accident was of different

class or description; and (e) the vehicle in question was driven by

a person having a learner's licence. It was held that where the

insurer relying upon the violation of provisions of law by the

assured, takes an exception to pay the assured or a third party,

they must prove a willful violation of the law by the assured. In

2025:KER:64385

some cases, violation of criminal law, particularly, violation of the

provisions of the Act may result in absolving the insurers but, the

same may not necessarily hold good in the case of a third party. In

any event, the exception applies only to acts done intentionally or

so recklessly as to denote that the assured did not care what the

consequences of his act might be. After referring to several earlier

decisions including the dictums in Narchinva V.Kamat and

Rukmani (Supra), it was held that the proposition of law is no

longer res integra that the person who alleges breach must prove

the same. The insurance company is, thus, required to establish

the said breach by cogent evidence. In the event, the insurance

company fails to prove that there has been breach of conditions of

policy on the part of the insured, the insurance company cannot be

absolved of its liability. It was further held thus -

"63. Apart from the above, we do not intend to lay down anything further, i.e., degree of proof which would satisfy the aforementioned requirement inasmuch as the same would indisputably depend upon the facts and circumstances of each case. It will also depend upon the

2025:KER:64385

terms of contract of insurance. Each case may pose different problem which must be resolved having to a large number of factors governing the case including conduct of parties as regard duty to inform, correct disclosure, suppression, fraud on the insurer, etc. It will also depend upon the fact as to who is the owner of the vehicle and the circumstances in which the vehicle was being driven by a person having no valid and effective licence. No hard and fast rule can therefore be laid down. If in a given case there exists sufficient material to draw an adverse inference against either the insurer or the insured, the Tribunal may do so. The parties alleging breach must be held to have succeeded in establishing the breach of conditions of contract of insurance on the part of the insurer by discharging its burden of proof. The Tribunal, there cannot be any doubt, must arrive at a finding on the basis of the materials available on records."

(Emphasis supplied)

18. As rightly pointed out by the learned counsel for

the second respondent-insurer, in all the judgments relied on by

the learned counsel for the claim petitioners, the issue was

regarding the liability of the insured/insurer in respect of third

party claims and not in case of personal accident cover. As held

by the Apex Court, the degree of proof required would depend on

2025:KER:64385

the facts and circumstances of each case. Here, as noticed earlier,

neither the claim petitioners nor the first respondent-owner have a

case that the deceased had a driving license at the relevant time.

As pointed out by the learned counsel for the second respondent-

insurer, it is practically impossible/impractical for the insurer to

summon relevant documents to prove that the deceased driver did

not have driving license without the insurer getting either the

license number or the details of the authority which issued the

driving license. This fact would be in the exclusive knowledge of

the owner or driver. The second respondent-insurer has clearly

averred in the written statement that there was no driving license

for the deceased. The rider of the vehicle died in the accident.

The claim petitioners are his parents and the first respondent is the

owner of the vehicle. It is not possible for the insurer to summon

documents from the RTOs all over the State to prove a negative

fact that the driver had no licence. The position would certainly

have been different, had some details of the licence like its

2025:KER:64385

number or such other detail was available. Both the claim

petitioners as well as the first respondent were given an

opportunity to produce the driving license to disprove the

contention of the insurer. However, the same has not been done

and therefore, an adverse inference needs to be drawn that it was

because the deceased did not have a license, the same was not

produced before the court. That being the position, I find that the

second respondent-insurer is entitled to succeed in the appeal.

In the result, the appeal is allowed and the impugned

judgment is set aside.

Interlocutory applications, if any pending, shall stand

closed.

Sd/-

C.S.SUDHA JUDGE Jms

 
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