Friday, 17, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Future Generali India Insurance ... vs Mithun George
2025 Latest Caselaw 1072 Ker

Citation : 2025 Latest Caselaw 1072 Ker
Judgement Date : 16 July, 2025

Kerala High Court

Future Generali India Insurance ... vs Mithun George on 16 July, 2025

                                                 2025:KER:52409
M.A.C.A.No.238 of 2020 and
Cross Objection No.35 of 2020
                                   1

             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

              THE HONOURABLE MRS. JUSTICE C.S. SUDHA

  WEDNESDAY, THE 16TH DAY OF JULY 2025 / 25TH ASHADHA, 1947

                          MACA NO. 238 OF 2020

      AGAINST THE AWARD DATED 18.10.2019 IN OP(MV) NO.429 OF
    2018 OF MOTOR ACCIDENT CLAIMS TRIBUNAL, NORTH PARAVUR
APPELLANT/2ND RESPONDENT:

             FUTURE GENERAL INDIA INSURANCE COMPANY LIMITED,
             A COMPANY INCORPORATED UNDER THE COMPANIES ACT,
             HAVING ITS REGISTERED OFFICE AT INDIA BULLS
             FINANCE CENTRE, TOWER 3, 6TH FLOOR, SENAPATI BAPAT
             MARG, ELPHINSTONE (W), MUMBAI, PIN - 400013 AND
             REGIONAL OFFICE AT 3RD FLOOR, CENTRAL WAREHOUSING
             CORPORATION BUILDING, MAVELI ROAD, KADAVANTHARA,
             KOCHI, PIN - 682 020, REPRESENTED BY ITS ASSISTANT
             MANAGER - LEGAL, ALICE JOHN, AGED 40 YEARS,
             W/O. RONIO BABU, RESIDING AT FLAT NO.304, IBIZA-1,
             DREAM FLOWER FLATS, SHENOY ROAD, COCHIN - 682 017.


             BY ADV SRI.THOMAS M.JACOB


RESPONDENTS/PETITIONER & 1ST RESPONDENT:

     1       MITHUN GEORGE
             AGED ABOUT 24 YEARS
             S/O. GEORGE, THAIPARAMBU HOUSE,
             KIZHAKKUMPURAM KARA, KOTTAYIL KOVILAKAM,
             CHENDAMANGALAM VILLAGE,
             ERNAKULAM DISTRICT, PIN - 683 512.

     2       SAM MATHEW
             AGED 41 YEARS
                                                  2025:KER:52409
M.A.C.A.No.238 of 2020 and
Cross Objection No.35 of 2020
                                2

             S/O. MATHEW, VADASSERY HOUSE, KIZHAKKUMPURAM WEST
             KARA, CHENDAMANGALAM VILLAGE, ERNAKULAM DISTRICT,
             PIN - 683 512.


             BY ADV SHRI.A.N.SANTHOSH


      THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING BEEN FINALLY
HEARD ON 8.7.2025 AND THE COURT ON 16.07.2025, ALONG WITH
CO.35/2020, DELIVERED THE FOLLOWING:
                                                    2025:KER:52409
M.A.C.A.No.238 of 2020 and
Cross Objection No.35 of 2020
                                    3


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

              THE HONOURABLE MRS. JUSTICE C.S. SUDHA

  WEDNESDAY, THE 16TH DAY OF JULY 2025 / 25TH ASHADHA, 1947

                            CO NO. 35 OF 2020

                      ARISING FROM MACA NO.238 OF 2020

      AGAINST THE AWARD DATED 18.10.2019 IN OP(MV) NO.429 OF
    2018 OF MOTOR ACCIDENT CLAIMS TRIBUNAL, NORTH PARAVUR

CROSS OBJECTOR/1ST RESPONDENT:

             MITHUN GEORGE
             AGED 25 YEARS
             S/O.GEORGE, THAIPARAMBU HOUSE,KIZHAKKUMPURAM KARA,
             KOTTAYIL KOVILAKOM, CHENGAMANAD VILLAGE.

             BY ADV SHRI.A.N.SANTHOSH
RESPONDENT/APPELLANT:

             FUTURE GENERAL INDIA INSURANCE COMPANY LTD.
             MUSCUT TOWERS, SA ROAD, KADAVANTHRA,
             KOCHI - 682 020 REPRESENTED BY ITS ASSISTANT
             MANAGER-LEGAL.



      THIS CROSS OBJECTION HAVING BEEN COME UP FOR FINAL
HEARING ON 8.7.2025 AND THE COURT ON 16.07.2025, ALONG WITH
MACA.238/2020, DELIVERED THE FOLLOWING:
                                                              2025:KER:52409
M.A.C.A.No.238 of 2020 and
Cross Objection No.35 of 2020
                                       4




                              C.S.SUDHA, J.
              ----------------------------------------------------
                    M.A.C.A.No.238 of 2020 and
                     Cross Objection No.35 of 2020
              ----------------------------------------------------
                 Dated this the 16th day of July 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.429/2018 on the file of the Motor Accidents Claims

Tribunal, N.Paravur, (the Tribunal), aggrieved by the Award dated

18/10/2019. The first respondent herein is the claim petitioner, who

has filed the cross objection claiming enhancement. In this appeal

and cross objection, the parties and the documents will be referred

to as described in the original petition.

2. According to the claim petitioner, on 26/02/2017 at

02:30 p.m. while he was riding motorcycle bearing registration 2025:KER:52409 M.A.C.A.No.238 of 2020 and

no.KL-42/M-2068 through Kottayil Kovilakam-Malavana ferry

road and when he reached the place of occurrence, car bearing

registration no.KL-42/E-9995 driven by the first respondent in a

rash and negligent manner knocked him down, as a result of which

he sustained serious injuries. A sum of ₹15,00,000/- was claimed

as compensation under various heads.

3. The first respondent/owner cum driver of the offending

vehicle filed written statement denying all the averments in the

petition. The respondent contended that he was not present at the

place of occurrence during the time of accident. Compensation

claimed under various heads was contended to be excessive.

4. The second respondent/insurer filed written statement

admitting the existence of a valid policy. The negligence attributed

to the first respondent was denied.

5. Before the Tribunal, PW1 was examined and Exts.A1 to

A9 were marked on the side of the claim petitioner. No oral or 2025:KER:52409 M.A.C.A.No.238 of 2020 and

documentary evidence was adduced on the side of the respondents.

6. The Tribunal on consideration of the oral and

documentary evidence and after hearing both sides, found that the

accident was due to the negligent driving of the first

respondent/driver. Hence awarded an amount of ₹4,02,300/-

together with interest @ 9% per annum from the date of the

petition till realisation along with proportionate costs. Aggrieved

by the quantum of compensation, the second respondent/insurer

has come up in appeal.

7. The only point that arises for consideration in this

appeal and cross objection 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 when Ext.A3 final report is a refer report,

the Tribunal erred in holding that the first respondent was negligent 2025:KER:52409 M.A.C.A.No.238 of 2020 and

in driving his vehicle. When negligence had not been proved, the

second respondent/insurer could not have been held liable. It was

also submitted that the second respondent had filed

I.A.No.2297/2019 before the Tribunal to summon the investigating

officer and to produce the case dairy in order to substantiate his

contention of no negligence on the part of the first

respondent/driver. In fact the application was also allowed by the

Tribunal. However, the investigating officer filed a report to the

effect that the CD was lost in the 2018 floods and hence he was

unable to produce the same. In the light of the said report, the

Tribunal did not permit examination of the investigating officer.

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

petitioner that in order to prove negligence, the claim petitioner

examined himself as PW1. His testimony has not been discredited

and hence the Tribunal was right in finding negligence on the part

of the first respondent/driver.

2025:KER:52409 M.A.C.A.No.238 of 2020 and

10. Ext.A3 final report does not say that the first

respondent/driver was rash or negligent. On the other hand, it says

that the incident was an 'accidental motor occurrence'. Therefore,

the conclusion of the Tribunal based on the dictum in New India

Assurance Company Ltd. v. Pazhaniammal, 2011(3) KLT 648

that production of police charge sheet is prima facie sufficient

evidence of negligence for the purpose of a claim under Section

166 of the Act, is apparently incorrect.

11. In an application under Section 166 of the Act, it is the

burden of the claim petitioner to prove negligence of the driver of

the offending vehicle. Here, Ext.A3 final report is of no help to the

claim petitioner. The claim petitioner examined himself as PW1.

In the proof affidavit filed in lieu of chief examination, he has inter

alia stated that the car bearing registration number KL-42-E-9995

driven by the first respondent in a rash and negligent manner and

in great speed, came from the wrong side and hit his vehicle, that 2025:KER:52409 M.A.C.A.No.238 of 2020 and

the accident occurred due to the negligence and speeding by the

first respondent ; that the police had registered a case against the

respondent ; that due to the undue influence of the first respondent,

the final report says that the accident occurred due to an accidental

collision, which is against facts ; that the accident did not occur at

the place mentioned in the scene mahazar and that the police

referred the case, due to the undue influence of the first respondent.

In the cross-examination PW1 admitted that he had not filed any

protest complaint against Ext.A3 final report. He denied the

suggestion that he did not give such a complaint because the

accident occurred due to his negligence. No eye witness was

examined in this case.

11.1. Ext.A2 scene mahazar disproves the claim petitioner's

case of negligence. As per Ext.A2, the road at the scene of

occurrence lies in the north-south direction. The claim petitioner

was riding his motorcycle from north to south. The total width of 2025:KER:52409 M.A.C.A.No.238 of 2020 and

the road at the spot is 3.60 mtrs. The scene of occurrence is 1.73

mtrs east from the western tar end of the road. The right side of the

claim petitioner was the eastern side of the road. However, he is

seen to have strayed into the western side of the road, which was

the right side of the first respondent/driver. Though PW1 says that

Ext.A2 scene mahazar is not correct, he has not taken any steps to

disprove the same. It was submitted by the learned counsel for the

claim petitioner that Ext.A2 scene mahazar was prepared four days

after the incident and hence the same cannot be believed and so the

mahazar cannot be relied on. It was also submitted that even

assuming that the claim petitioner had strayed into the wrong side

of the road, negligence could only have been contributory and

therefore the percentage of contributory negligence be fixed and

compensation awarded accordingly. I am afraid I disagree with

the argument advanced in the light of Ext.A2 scene mahazar,

which has been marked through PW1, but not disproved in this 2025:KER:52409 M.A.C.A.No.238 of 2020 and

case. In the light of Ext.A2 scene mahzar, the burden was on the

claim petitioner to establish that he was compelled to go to the

wrong side due to unavoidable reasons and that the first

respondent/driver could have swerved his vehicle and avoided

collision. However, no such evidence has come on record in the

case on hand. Therefore, on the basis of the materials on record,

the negligence of the first respondent/driver cannot be found. In an

application under Section 166 of the Act when negligence cannot

be established, the second respondent/insurer cannot be held liable

for the compensation amount.

In the result, the appeal is allowed and the impugned Award

is set aside. The cross objection stands dismissed.

Interlocutory applications, if any pending, shall stand closed.

Sd/-

C.S. SUDHA JUDGE ami/

 
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 : IDRC

 
 
Latestlaws Newsletter