Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

United India Insurance Co.Ltd. vs Radha Bai
2023 Latest Caselaw 9364 MP

Citation : 2023 Latest Caselaw 9364 MP
Judgement Date : 22 June, 2023

Madhya Pradesh High Court
United India Insurance Co.Ltd. vs Radha Bai on 22 June, 2023
Author: Vivek Agarwal
                                                                  1
                                        IN    THE    HIGH COURT OF MADHYA PRADESH
                                                          AT JABALPUR
                                                                BEFORE
                                                  HON'BLE SHRI JUSTICE VIVEK AGARWAL
                                                         ON THE 22 nd OF JUNE, 2023
                                                        MISC. APPEAL No. 4310 of 2022

                                       BETWEEN:-
                                       UNITED INDIA INSURANCE CO.LTD. DIVISIONAL
                                       MANAGER AT PRESENT THROUGH MANAGER
                                       INCHARGE T.P. HUB 1454 1ST FLOOR RAJKIRAN
                                       BHAWAN NEAR HOTEL ASHOKA WRIGHT TOWN
                                       JABALPUR (MADHYA PRADESH)

                                                                                        .....APPELLANT
                                       (BY SHRI GULAB CHAND SOHANE - ADVOCATE)

                                       AND
                                       1.    RADHA BAI W/O LATE DAYALU BERMAN, AGED
                                             ABOUT 25 YEARS, R/O VILLAGE KHAIWARA
                                             POLICE  STATION KYMORE DISTRICT KATNI
                                             (MADHYA PRADESH)

                                       2.    UTSAV @ GAGAN BERMAN S/O LATE DAYALU
                                             BERMAN, AGED ABOUT 6 YEARS, OCCUPATION:
                                             MINOR THROUGH GUARDIAN MOTHER SMT.
                                             RADHA BAI BERMAN R/O VILLAGE KHALWARA,
                                             POLICE STATION KYMORE, DISTRICT KATNI
                                             (MADHYA PRADESH)

                                       3.    ADITYA BERMAN S/O LATE DAYALU BERMAN,
                                             AGED ABOUT 3 YEARS, OCCUPATION: MINOR
                                             THROUGH GUARDIAN MOTHER SMT. RADHA BAI
                                             BERMAN R/O VILLAGE KHALWARA, POLICE
                                             STATION KYMORE, DISTRICT KATNI (MADHYA
                                             PRADESH)

                                       4.    SUMIT BERMAN S/O LATE DAYALU BERMAN,
                                             AGED ABOUT 2 YEARS, OCCUPATION: MINOR
                                             THROUGH GUARDIAN MOTHER SMT. RADHA BAI
                                             BERMAN R/O VILLAGE KHALWARA, POLICE
Signature Not Verified
  SAN
                                             STATION KYMORE, DISTRICT KATNI (MADHYA
                                             PRADESH)
Digitally signed by VAIBHAV YEOLEKAR
Date: 2023.06.27 11:09:35 IST
                                       5.    MUKESH KUMAR LODHI S/O SANTOSH LODHI
                                                                   2
                                            R/O VILLAGE HARAIYA, POLICE STATION
                                            KYMORE DISTRICT KATNI (MADHYA PRADESH)

                                       6.   RAJBHAN SINGH S/O SHRI P.L. SINGH GOUND R/O
                                            GHOUTARI GURAIYA, TEHSIL MAIHAR, DISTRICT
                                            SATNA (MADHYA PRADESH)

                                       7.   SMT. DROPADI BAI W/O KANCHHEDI BERMAN,
                                            AGED    ABOUT    60  YEARS, R/O VILLAGE
                                            KHALWARA,    POLICE   STATION   KYMORE,
                                            DISTRICT KATNI (MADHYA PRADESH)

                                       8.   KANCHHEDI BERMAN S/O LATE SHRI RAM DAS
                                            BERMAN, AGED ABOUT 65 YEARS, R/O VILLAGE
                                            KHALWARA,    POLICE   STATION   KYMORE,
                                            DISTRICT KATNI (MADHYA PRADESH)

                                                                                          .....RESPONDENTS
                                       (SHRI KAPIL PATWARDHAN - ADVOCATE FOR RESPONDENT NOS. 1 TO
                                       4)
                                       (SHRI UMA SHANKAR JAYASWAL - ADVOCATE FOR RESPONDENT NOS. 7
                                       AND 8)

                                                        MISC. APPEAL No. 3896 of 2022

                                       BETWEEN:-
                                       1.   RADHA BAI W/O LATE DAYALU BURMAN, AGED
                                            ABOUT 25 YEARS, GRAM KHALWARA THANA
                                            KAIMORE DISTRICT KATNI (MADHYA PRADESH)

                                       2.   UTSAV @ GAGAN BURMAN S/O LATE DAYALU
                                            BURMAN, AGED ABOUT 6 YEARS, OCCUPATION:
                                            MINOR THROUGH NATURAK GUARDIAN RADHA
                                            BAI W/O LATE DAYALU BURMAN AGE 25 YEARS
                                            GRAM KHALWARA THANA KAIMORE DISTRICT
                                            KATNI (MADHYA PRADESH)

                                       3.   ADITYA BURMAN S/O LATE DAYALU BURMAN,
                                            AGED ABOUT 3 YEARS, OCCUPATION: MINOR
                                            THROUGH NATURAK GUARDIAN RADHA BAI W/O
                                            LATE DAYALU BURMAN AGE 25 YEARS GRAM
                                            KHALWARA THANA KAIMORE DISTRICT KATNI
                                            (MADHYA PRADESH)

                                       4.   SUMIT S/O LATE DAYALU BURMAN, AGED ABOUT
Signature Not Verified
  SAN                                       2   YEARS, OCCUPATION: MINOR THROUGH
                                            NATURAK GUARDIAN RADHA BAI W/O LATE
Digitally signed by VAIBHAV YEOLEKAR
Date: 2023.06.27 11:09:35 IST
                                            DAYALU BURMAN AGE 25 YEARS GRAM
                                            KHALWARA THANA KAIMORE DISTRICT KATNI
                                                                           3
                                             (MADHYA PRADESH)

                                                                                                      .....APPELLANTS
                                       (BY SHRI KAPIL PATWARDHAN - ADVOCATE)

                                       AND
                                       1.    MUKESH KUMAR LODHI S/O SANTOSH LODHI
                                             GRAM HARIYA THANA KAIMORE DISTRICT
                                             KATNI (MADHYA PRADESH)

                                       2.    RAJBHAN SINGH S/O LATE P.L. SINGH GOUD R/O
                                             DHOTARI GORAIYA MAIHAR, TEHSIL MAIHAR,
                                             DISTRICT SATNA (MADHYA PRADESH)

                                       3.    UNITED INDIA INSURANCE COMPANY LIMITED,
                                             THROUGH DIVISIONAL MANAGER DIVISIONAL
                                             OFFICE, 1454, RAJKIRAN BHAVAN, FIRST FLOOR,
                                             NEAR ASHOKA HOTEL,         WRIGHT TOWN,
                                             JABALPUR (MADHYA PRADESH)

                                       4.    SMT. DROPTI BAI W/O KANCHEDI BURMAN,
                                             AGED ABOUT 60 YEARS, GRAM KHALWARA
                                             THANA KAIMORE DISTRICT KATNI (MADHYA
                                             PRADESH)

                                       5.    KANCHEDI BURMAN S/O LATE RAMDAS
                                             BURMAN, AGED ABOUT 65 YEARS, GRAM
                                             KHALWARA THANA KAIMORE DISTRICT KATNI
                                             (MADHYA PRADESH)

                                                                                                    .....RESPONDENTS
                                       (SHRI GULAB CHAND SOHANE - ADVOCATE FOR RESPONDENT NO. 3)
                                       (SHRI UMA SHANKAR JAYASWAL - ADVOCATE FOR RESPONDENT NOS. 4
                                       AND 5)

                                             These appeals coming on for admission this day, the court passed the
                                       following:
                                                                           ORDER

These appeals are filed by the Insurance Company and the claimants

respectively being aggrieved of the award dated 9th April, 2022 passed in MACC No. 315/2017.

Signature Not Verified SAN

Learned counsel for the Insurance Company submits that there was Digitally signed by VAIBHAV YEOLEKAR Date: 2023.06.27 11:09:35 IST

breach of permit, breach of fitness, license was also not available and the policy

was cancelled after giving notice to the insured, therefore, the order of pay and recover by the Tribunal is arbitrary and illegal.

Shri Kapil Patwardhan submits that the date of accident is 07/04/2017. The income is computed at Rs. 5,500/- per month whereas age of the deceased was 29 years, therefore, minimum wages if taken into consideration that is to the tune of Rs. 7,125/-, then there will be an enhancement in the amount.

After hearing learned counsel for the parties, the plea taken by Shri Sohane gets diluted from the discussion made by the Tribunal in para 21, 22 and 23 of the award. Admittedly, the witness of the Insurance Company namely Diksha Dixit did not produce the record of sending the notice to insured Shri Rajbhan Singh nor any acknowledgement was produced.

Similarly, she did not produce a copy of the proposal form which she had admitted in her cross-examination to contain all the details of the premium to prove as to whose cheque was given by Shri Rajbhan Singh which was allegedly dishonoured. Infact, this witness admitted that the cheque which was dishonoured was from the account of one Shri Mukesh Kumar Dwivedi and she had no knowledge as to who had collected the premium. She said that the premium would have been collected by Amit Tripathi Agent of the Insurance Company.

Admittedly, Amit Tripathi was not examined before the court of law. Thus, the plea of cancellation of policy is not proved and thus in the light of the judgment of the Supreme Court in United India Insurance Company Limited Vs Laxmamma and others (2012) 5 SCC 234 and the one

Signature Not Verified SAN decided by this court in the case of Smt. Kranti Bai Vs. Ashok Das in M.A.

Digitally signed by VAIBHAV YEOLEKAR Date: 2023.06.27 11:09:35 IST No. 2644/10 on 31st January, 2023, this court is of the opinion that in absence

of cogent evidence led by the Insurance Company to discharge their burden in regard to cancellation of the policy, the Tribunal has not committed any error in rejecting this plea. Since, this plea could not be substantiated, the appeal filed by the Insurance Company deserves to be dismissed and is hereby dismissed.

As far as claimant's appeal is concerned, the minimum wages on the date of the accident were to the tune of Rs. 7,125/- per month or Rs. 85,500/- per

annum. 1/4th is to be deducted towards the living expenses of the deceased and then 40% is to be added towards future prospects. Multiplier of 17 will be applicable taking total pecuniary compensation to Rs. 15,26,175/- over and above which claimants will be entitled to a sum of Rs. 70,000/- under the head of non-pecuniary compensation and children will be entitled to a sum of Rs. 40,000/- each.

Thus, total compensation will come out to Rs. 17,16,175/- (Rupees Seventeen Lakhs Sixteen thousand one hundred and seventy five only) against a sum of Rs. 14,75,100/- (Rupees Fourteen lakhs Seventy five thousand one hundred only) awarded by the learned Claims Tribunal.

Thus, there will be an addition to the tune of Rs. 2,41,075/- (Rupees Two lakhs forty one thousand seventy five only) which will be payable in addition to the amounts awarded by the learned Claims Tribunal.

This additional amount will earn interest @ 6% per annum from the date of filing of the claim petition till the date of actual payment.

The other terms and conditions of the award like pay and recover etc. shall remain intact.

Signature Not Verified In above terms, the appeals are disposed of. SAN

Record of the Tribunal be sent back.

Digitally signed by VAIBHAV YEOLEKAR Date: 2023.06.27 11:09:35 IST

(VIVEK AGARWAL) JUDGE vy

Signature Not Verified SAN

Digitally signed by VAIBHAV YEOLEKAR Date: 2023.06.27 11:09:35 IST

 
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 : MAIMS

 
 
Latestlaws Newsletter