Citation : 2021 Latest Caselaw 10711 Mad
Judgement Date : 27 April, 2021
C.M.A.No.1164 of 2012
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 27.04.2021
CORAM
THE HON'BLE MR. JUSTICE G.K.ILANTHIRAIYAN
C.M.A.No.1164 of 2012
and M.P.No.1 of 2012
National Insurance Co. Ltd.,
Mydhily Mandiram
Janatha Junction
Palarivattom
Kochi 682 025. ... Appellant
-vs-
1.Kasambu
2.Dharmaraj
3.Jayaprakash
4.Chinnammal
5.Saleem ... Respondents
PRAYER: Civil Miscellaneous Appeal filed under Section 173 of the
Motor Vehicles Act, against the Judgment and Decree dated 07.07.2011
made in M.C.O.P.No.494 of 2005 on the file of the Motor Accident Claims
Tribunal (Additional District Judge and Special Judge for E.C.Act Cases) at
Salem.
1/6
https://www.mhc.tn.gov.in/judis/
C.M.A.No.1164 of 2012
For Appellant : Mrs.R.Sreevidhya
For Respondents : Mr.S.P.Yuvaraj for R1 to R3
R5 - Exparte
*********
JUDGMENT
This Civil Miscellaneous Appeal has been filed against the Judgment
and Decree dated 07.07.2011 made in M.C.O.P.No.494 of 2005 on the file
of the Motor Accident Claims Tribunal (Additional District Judge and
Special Judge for E.C.Act Cases) at Salem.
2. For the sake of convenience, the parties are referred to hereunder
according to their litigative status before the Tribunal.
3. The learned counsel for the second respondent contended that the
driver of the lorry, owned by the first respondent, had driven in a rash and
negligent manner and caused accident, due to which the deceased died and
the claimant filed the claim petition.
https://www.mhc.tn.gov.in/judis/ C.M.A.No.1164 of 2012
4. The case of the second respondent is that the vehicle classified as
heavy goods motor vehicle for the purpose of carrying hazardous goods and
as such, the driver should possess the license with special endorsement for
driving the said vehicle. The R.W.2 / the Motor Vehicle Inspector
categorically deposed that the vehicle owned by the first respondent is
classified for the purpose of carrying hazardous goods. Therefore, the
Tribunal ought to have ordered for pay and recovery from the first
respondent, since the driver did not possess the valid license to drive the
goods vehicle which carries hazardous goods.
5. A perusal of the deposition of R.W.2 revealed that the vehicle
owned by the first respondent is classified for the purpose of carrying the
hazardous goods. Therefore, the driver should possess the license with
specific endorsement to drive the vehicle which is used for the purpose of
carrying hazardous goods. Admittedly, the driver of the lorry owned by the
first respondent did not possess any license to drive the vehicle which
carried hazardous goods. The driver possessed the driving license to drive
heavy goods motor vehicle. The driving license was marked as Ex.R2 and
it has no endorsement for carrying hazardous goods. Therefore, the
https://www.mhc.tn.gov.in/judis/ C.M.A.No.1164 of 2012
Tribunal failed to order for recovery of award amount from the first
respondent.
6. In the result the Civil Miscellaneous Appeal is partly allowed as
follows:-
(i) The fifth respondent is liable to pay compensation as awarded by
the Tribunal and as such, the Appellant / Insurance Company is directed to
pay the compensation to the claimants with liberty to recover the same from
the fifth respondent in the manner known to law.
(ii) The award amount will carry interest at the rate of 7.5% per
annum from the date of the claim petition till the date of deposit.
(iii) The Appellant / Insurance Company is directed to deposit the
award amount, less the amount, if any already deposited, along with accrued
interest, within a period of six weeks from the date of receipt of a copy of
this Judgment.
https://www.mhc.tn.gov.in/judis/ C.M.A.No.1164 of 2012
(iv) On such deposit, the appellant is permitted to withdraw the
amount awarded as above, by filing a proper application before the
Tribunal.
(v) There shall be no order as to costs. Consequently, connected
miscellaneous petition is closed.
27.04.2021
Speaking/Non-speaking order
Index : Yes/No
Internet : Yes/No
rna
To
1.The Additional District Judge and Special Judge Motor Accidents Claims Tribunal, Salem.
2.The Section Officer, V.R.Section, Madras High Court, Chennai.
G.K.ILANTHIRAIYAN, J.
https://www.mhc.tn.gov.in/judis/ C.M.A.No.1164 of 2012
rna
C.M.A.No.1164 of 2012 and M.P.No.1 of 2012
27.04.2021
https://www.mhc.tn.gov.in/judis/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!