Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The National Insurance Company ... vs Tmt.Jeeva
2021 Latest Caselaw 10215 Mad

Citation : 2021 Latest Caselaw 10215 Mad
Judgement Date : 21 April, 2021

Madras High Court
The National Insurance Company ... vs Tmt.Jeeva on 21 April, 2021
                                                                             C.M.A.No.3104 of 2013


                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED : 21.04.2021

                                                        CORAM

                               THE HON'BLE MR. JUSTICE G.K.ILANTHIRAIYAN

                                               C.M.A.No.3104 of 2013
                                                and M.P.No.1 of 2013


                     The National Insurance Company Ltd.,
                     represented by its Branch Manager,
                     Branch Office, 3rd Floor,
                     Anuradha Complex, Bangalore Road,
                     Krishnagiri Town and District.                            ... Appellant
                                                        -vs-

                     1.Tmt.Jeeva
                     2.Selvi.Praveena
                     3.Selvi.Sathiyavathi
                     4.Minor.Arunkumaran
                     (Minor respondent represented by his next
                     friend mother and first respondent Tmt.Jeeva)
                     5.K.J.Manikandan
                     6.S.Boopalan                                            ... Respondents


                     PRAYER: Civil Miscellaneous Appeal filed under Section 173 of the Motor

                     Vehicles Act, against the Judgment and Decree dated 05.01.2012 made in

                     O.P.No.608 of 2009 on the file of the Motor Accidents Claims Tribunal

                     (Principal District Judge), Krishnagiri.



                     1/10

http://www.judis.nic.in
                                                                                 C.M.A.No.3104 of 2013


                                         For Appellant       : Mr.D.Bhaskaran

                                         For Respondents : Mr.M.Jayachandran for R1 to R4
                                                           R5 Notice Served
                                                           R6 Not Ready in Notice

                                                         *********

                                                   JUDGMENT

This Civil Miscellaneous Appeal has been filed against the Judgment

and Decree dated 05.01.2012 made in O.P.No.608 of 2009 on the file of the

Motor Accidents Claims Tribunal (Principal District Judge), Krishnagiri.

2. For the sake of convenience, the parties are referred to hereunder

according to their litigative status before the Tribunal.

3. The case of the claimants is that on 25.05.2007, when the

deceased was riding the Motor Cycle belonging to the second respondent

insured with the third respondent, the offending vehicle owned by the first

respondent was driven in a rash and negligent manner and while trying to

overtake the lorry, the driver lost his control and dashed against the

deceased vehicle, due to which, the deceased sustained fatal injuries on his

http://www.judis.nic.in C.M.A.No.3104 of 2013

vital organs. Immediately, he was taken to the Government Head Quarters

Hospital, Krishnagiri and thereafter, he was referred to an Hospital at

Bangalore. Unfortunately, on the way to Bangalore, he died. At the time of

accident, the deceased was only 42 years. He was a Contract Supervisor

and was earning Rs.3,300/- per month. Hence, the claim petition.

4. Resisting the same, the third respondent filed the counter

specifically stating that the deceased was not having valid license to drive

the Motor Cycle, which belonged to the second respondent and insured with

the third respondent. Further, only due to the rash and negligent driving of

the vehicle belonging to the first respondent, the accident took place and in

fact, the FIR was registered as against the rider of the vehicle owned by the

first respondent. Thereafter, charge sheet was filed as against the rider of

the Motor Cycle belonging to the first respondent. Therefore, the vehicle

driven by the deceased which belonged to the second respondent and

insured with the third respondent is no way connected for the accident.

Therefore, the third respondent is not liable to pay any compensation.

5. On the side of the claimants, P.W.1 was examined and Ex.P1 to

http://www.judis.nic.in C.M.A.No.3104 of 2013

Ex.P9 were marked. On the side of the respondent, R.W.1 and R.W.2 were

examined and Ex.R1 to Ex.R5 were marked. On perusal of the evidence

available on record and also considering the submission made by the learned

counsel appearing on either side, the Tribunal held that a sum of

Rs.4,50,800/- (Rupees Four Lakhs Fifty Thousand Eight Hundred only) is

payable as compensation, with the interest at the rate of 7.5% per annum, by

the second and third respondents jointly and severally. Aggrieved by the

same, the appellant / third respondent filed the present Civil Miscellaneous

Appeal.

6. The learned counsel appearing for the appellant would submit that

admittedly, the vehicle owned by the first respondent was driven in a rash

and negligent manner when the accident took place. The said vehicle was

not insured with any of the Insurance Company. The charge sheet was also

laid as against the rider of the Motor Cycle, which was owned by the first

respondent. The Tribunal, unfortunately, wrongly construed that the vehicle

belonged to the first respondent and insured with the third respondent and

awarded compensation payable by the second and third respondents jointly

and severally. All along, the Tribunal held that only because of the rash and

http://www.judis.nic.in C.M.A.No.3104 of 2013

negligent driving of the first respondent vehicle, the accident took place and

that the Tribunal wrongly construed that the vehicle was insured with the

third respondent and awarded compensation. Thus, the third respondent is

not liable to pay any compensation, since, the third respondent is not the

insurer of the vehicle belonged to the first respondent and as such, the first

respondent is liable to pay the compensation awarded by the Tribunal.

7. Per contra, the learned counsel appearing for the claimants would

submit that the claimants are the legal heirs of the deceased and that the

accident took place only because of the rash and negligent driving of the

rider of the vehicle belonged to the first respondent. Though the offending

vehicle was not insured, the third respondent is liable to pay compensation

with liberty to recover the same from the first respondent.

8. Heard Mr.D.Bhaskaran, learned counsel appearing for the

appellant and Mr.M.Jayachandran, learned counsel appearing for the

respondents 1 to 4.

9. The claimants are the legal heirs of the deceased. When the

deceased was riding the Motor Cycle belongs to the second respondent

http://www.judis.nic.in C.M.A.No.3104 of 2013

insured with the third respondent on 25.05.2007, another Motor Cycle

which belonged to the first respondent was driven by the person in a rash

and negligent manner and while he tried to overtake the lorry, he lost his

control and dashed against the deceased vehicle, due to which the deceased

sustained fatal injuries on his vital organs. Immediately, he was taken to

Government Hospital, Krishnagiri and he was referred to higher Hospital at

Bangalore, but on the way to Bangalore in the ambulance, he died.

10. The only point for consideration in the present appeal is that

whether the third respondent is liable to pay compensation or not.

Admittedly, the vehicle owned by the first respondent had caused the

accident. The FIR was registered as against the rider of the Motor Cycle

belonged to the first respondent and he was also charge sheeted by the

Inspector of Police, Mathur Police Station, Krishnagiri District in Crime

No.315 of 2007. The charge sheet is marked as Ex.R5. The Tribunal also

rightly concluded that the accident took place only because of the rash and

negligent driving of the vehicle owned by the first respondent.

11. Unfortunately the said Motor Vehicle was not insured with the

Insurance Company and the vehicle which was driven by the deceased

http://www.judis.nic.in C.M.A.No.3104 of 2013

belonged to the second respondent and insured with the third respondent.

But, the Tribunal wrongly construed that the vehicle owned by the first

respondent was insured with the third respondent and held that with the

second and third respondents are jointly and severally liable to pay

compensation to the claimants.

12. Though the first respondent's vehicle was not insured with the

Insurance Company, the first respondent is liable to pay compensation as

awarded by the Tribunal.

13. In the result the Civil Miscellaneous Appeal is allowed as

follows:-

(i) The first respondent is liable to pay compensation as awarded by

the Tribunal and directed to deposit the award amount with interest at the

rate of 7.5% per annum within a period of six weeks from the date of the

receipt of the order.

(ii) The award amount will carry interest at the rate of 7.5% per

http://www.judis.nic.in C.M.A.No.3104 of 2013

annum from the date of the claim petition till the date of deposit.

(iii) On such deposit, the appellant is permitted to withdraw the

amount awarded as above, by filing proper application before the Tribunal.

(iv) The amount deposited by the third respondent is permitted to

withdraw the same by the third respondent.

(v) There shall be no order as to costs. Consequently, connected

miscellaneous petition is closed.



                                                                                            21.04.2021
                     Speaking/Non-speaking order
                     Index     : Yes/No
                     Internet : Yes/No
                     rna




                     To



http://www.judis.nic.in
                                                                   C.M.A.No.3104 of 2013




                     1.The Principal District Judge,
                       Motor Accidents Claims Tribunal,
                       Krishnagiri.

                     2.The Section Officer,
                       V.R.Section,
                       Madras High Court,
                       Chennai.




                                                          G.K.ILANTHIRAIYAN, J.

                                                                                   rna





http://www.judis.nic.in
                                    C.M.A.No.3104 of 2013




                             C.M.A.No.3104 of 2013
                              and M.P.No.1 of 2013




                                         21.04.2021






http://www.judis.nic.in

 
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