Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

United India Insurance Company ... vs M.Manohari
2021 Latest Caselaw 4039 Mad

Citation : 2021 Latest Caselaw 4039 Mad
Judgement Date : 17 February, 2021

Madras High Court
United India Insurance Company ... vs M.Manohari on 17 February, 2021
                                                                           C.M.A.Nos.1680 & 1681 of 2017


                          IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                Date: 17.02.2021

                                                    Coram::

                           THE HONOURABLE DR.JUSTICE G.JAYACHANDRAN

                                        C.M.A.Nos.1680 & 1681 of 2017

               United India Insurance Company Limited,
               PPS Complex, First Floor,
               Mettur Main Road, Omalur                         ... Appellant
                                                                     in C.M.A.No.1680 of 2017

                                                    /versus/

               1. M.Manohari,
               2. M.Karthikeyan,
               3. M.Sathishkumar,
               4. Vadivel,
               5. M/s.New India Assurance Company Limited,
                  Having Office at No.17, Fort Main Road,
                  Sevaipet, Salem – 636 002.
               6. M.B.S.Mani.                                   ... Respondents

in C.M.A.No.1680 of 2017

Prayer: Civil Miscellaneous Appeal is filed under Section 173 of Motor Vehicle Act, 1988, against the award and decree dated 30.01.2017 made in M.C.O.P.No.246 of 2013 on the file of the Motor Accident Claims Tribunal (Special District Court), Salem.


               United India Insurance Company Limited,
               PPS Complex, First Floor,
               Mettur Main Road, Omalur                         ... Appellant
                                                                     in C.M.A.No.1681 of 2017


http://www.judis.nic.in
                                                                           C.M.A.Nos.1680 & 1681 of 2017



                                                    /versus/

               1. Vijaya,
               2. Hemalatha,
               3. Selvaraj,
               4. Sangeetha,
               5. Vadivel,
               5. M/s.New India Assurance Company Limited,
                  Having Office at No.17, Fort Main Road,
                  Sevaipet, Salem – 636 002.
               6. M.B.S.Mani.                                   ... Respondents
                                                                    in C.M.A.No.1681 of 2017

Prayer: Civil Miscellaneous Appeal is filed under Section 173 of Motor Vehicle Act, 1988, against the award and decree dated 30.01.2017 made in M.C.O.P.No.528 of 2012 on the file of the Motor Accident Claims Tribunal (Special District Court), Salem.

                                 For Appellant            : Mr.D.Bhaskaran
                                 in both cases

                                 For R5                 : Mr.K.Vinod
                                 in C.M.A.No.1680 of 2017

                                 For R6                 : Mr.K.Vinod
                                 in C.M.A.No.1681 of 2017

                                 For R1 to R4 & R6      : No appearance
                                 in C.M.A.No.1680 of 2017

                                 For R1 to R5 & R7      : No appearance
                                 in C.M.A.No.1681 of 2017




                                           COMMON JUDGMENT

http://www.judis.nic.in
                                                                             C.M.A.Nos.1680 & 1681 of 2017




(i). C.M.A.No.246 of 2017 is filed against the award passed in

M.C.O.P.No.246 of 2013 on the file of Motor Accident Claims Tribunal, (Special

District Court) Salem.

(ii). C.M.A.No.1681 of 2017 filed against the award passed in

M.C.O.P.No.528 of 2012 on the file of Motor Accident Claims Tribunal, (Special

District Court) Salem.

Both the Appeals are preferred by the Insurance Company against the

common judgment passed by the Tribunal, fixing the liability on it to pay

compensation to the claimants.

2. The facts of the case is that, on 21.03.2012 at about 4.30 P.M near

Mettupatti Power House on the Valapadi to Salem road, a Omni car bearing

registration No.TN-29-L-0112 dashed behind the lorry bearing registration No.TN-

54-A-3299. In the said accident, the driver of the Omni car by name V.Mani and one

of the occupant in the Omni car by name Anbu died. The legal heirs of V.Mani

preferred M.C.O.P.No.246 of 2013 claiming compensation of Rs.20 lakhs against the

owner of the lorry, his insurer, owner of the Omni car and his insurer. Similarly, the

http://www.judis.nic.in C.M.A.Nos.1680 & 1681 of 2017

legal heirs of the deceased Anbu filed claim petition M.C.O.P.No.528 of 2012

claiming compensation of Rs.15 lakhs against the owners of the omni car and lorry

and the respective Insurance Company.

3. The common facts involved in these two appeals are as below:-

The omni car bearing registration No.TN-29-L-0112 owned by one

N.B.S.Mani and insured under Untied India Insurance Company. On the fateful day,

the vehicle was driver by V.Mani S/o.Venkateshalam along with Anbu

S/o.Anbazahagan who was travelling in his omni car, as a passenger. According to

the claimants, the lorry bearing registration No.TN-54-A-3299 owned by one

M.D.Vadivel and insured under Untied India Insurance Company without proper

signal stopped suddenly near Mettupatti Power House. The omni car which was

following, dashed behind the lorry. Alleging that the accident occurred due to the

negligence of the lorry driver, the Claim petitions were filed.

4. The respective Insurance Company resisted the claim on the ground

that the accident occurred due to the negligence of the deceased V.Mani, the driver of

the maruti van. He had no valid driving license to drive the motor vehicle. He,

without noticing the moving lorry on the road, negligently dashed behind the lorry.

http://www.judis.nic.in C.M.A.Nos.1680 & 1681 of 2017

Being the Tortfeasor and violator of the Motor Vehicles Act, only the owner of the

Maruti van liable to pay compensation and the Insurance Company is not liable to

pay any compensation.

5. The Tribunal, after considering the evidence placed before it, had

concluded that the accident occurred due to the contributory negligence of the maruti

van driver and therefore, he is equally liable for the accident. Hence, deducting 50%

for his contributory negligence, awarded a sum of Rs.4,29,860/- to the legal heirs of

deceased V.Mani, the driver of the omni car.

6. As far as the claim petition (M.C.O.P.No.528 of 2012) filed by the

legal heirs of deceased Anbu, the passenger, the Tribunal had awarded a sum of

Rs.7,04,000/-. The Tribunal held the owner of the maruti van and his insurer is liable

to pay the compensation jointly and severally, it exonerated the owner of the lorry

and his insurer holding that, there is no fault or negligence on the part of the lorry

driver.

7. The Appeals are filed by the insurer of the maruti van on the ground

http://www.judis.nic.in C.M.A.Nos.1680 & 1681 of 2017

that the Tribunal failed to note that the accident occurred only due to negligence of

the lorry driver, who failed to exercise reasonable care while driving, halting the lorry

without proper indicator and signal was cause for the accident. Any liability to

compensate the victim ought to have been equally apportioned between the Insurance

Company of the lorry and the maruti van. Further, the driver of the maruti van, who

died in the accident is the Tortfeasor and not entitled for any compensation. Without

valid driving license, he had driven the motor vehicle negligently and cause the

accident. Therefore, the insurer of the maruti van are not liable to pay any

compensation.

8. Heard the Learned Counsel for the appellant and there is no

representation for the claimants/respondents though notice was served on him.

9. As far as the Learned Counsel appearing for the insurer of the lorry it

is submitted that, as per the F.I.R and the evidence, it was the total negligence of the

maruti van driver, who has dashed behind the show moving lorry. Therefore, the

Tribunal rightly exonerated the owner of the lorry and his insurer. In the absence of

any contra evidence, the tribunal award need no interference.

10. The motor accident has occurred involving two vehicles. In the

http://www.judis.nic.in C.M.A.Nos.1680 & 1681 of 2017

normal course when there is a collusion of two vehicles moving in the same direction

or in opposite direction, contributory negligence is presumed. But, they are certain

cases were evidence sufficient to indicate that one of the vehicle driver is at no fault.

The instant case, is once such case were the F.I.R given by the lorry driver clearly

indicate that when he was moving slowly with 25 tone load of Sugar bags, the omni

van rashly hit behind the lorry. The driver of the lorry stopped the lorry and found

that two occupants in the maruti van were badly injured. One found dead on the spot

and the driver was taken to the hospital. The said driver also subsequently died.

11. The Tribunal taking into the consideration the evidence of P.W.3

(Mani) who has deposed that the lorry which was going ahead stopped suddenly

without proper signal and that was the cause for the accident. The presence of P.W.3

at the site of occurrence is highly doubtful because he is not the informant to the

police. The police never examined him and recorded the statement. He, on his own, at

the request of the claimant, had come to the Court. As per his evidence, he was

travelling along the Vazapadi – Salem main Road in his motorcycle. 50 feet behind

the maruti van, the lorry which was moving 25 feet ahead of the maruti van suddenly

stopped without giving proper signal. He admits that he was travelling 40kms speed

at that time. Even going by his own evidence, there was no proper distance

maintained by the van driver while he was following the lorry heavily loaded. Hence,

http://www.judis.nic.in C.M.A.Nos.1680 & 1681 of 2017

the cause for the accident is totally due to the negligence of the van driver namely

V.Mani and he being the Tortfeasor and driven the maruti van without valid driving

license, the insurer of the maruti van is not liable to indemnify the owner of the car,

who has engaged a person to drive the van without valid driving license. Therefore, it

is the liability of the owner of the maruti van to compensate the legal heirs of his

deceased employee as well as the occupant. While confirming the quantum of

compensation awarded by the Tribunal, the liability to pay the compensation is fixed

on the 3rd respondent the owner in the claim petitions and their insurance company is

exonerated from the said liability.

12.Accordingly, the Civil Miscellaneous Appeals are Allowed and

liability as against the appellant is exonerated. Records indicate that in compliance of

the interim order passed by this Court in C.M.P.Nos.9001 and 9002 of 2017 dated

15.06.2017, the appellant has already deposited the entire award amount in the credit

of M.C.O.P.No.246 of 2013 and M.C.O.P.No.528 of 2013. Therefore, the claimants

are permitted to withdraw the amount deposited along with interest, if any. The

appellant is given liberty to recover the amount deposited with 7.5% interest from the

owner of the maruti car/N.B.S.Mani, the 3rd respondent in both the claim petitions

M.C.O.P.No.248 of 2013 and M.C.O.P.No.528 of 2012 as per the procedure laid in

Nanjappa vs. State of Karnataka case. No costs.


http://www.judis.nic.in
                                                                          C.M.A.Nos.1680 & 1681 of 2017




                                                                                        17.02.2021
               Index       :Yes/No
               Speaking order/Non-speaking order.
               bsm


               To:-

1.The Motor Accident Claims Tribunal (Special District Court), Salem.

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

http://www.judis.nic.in C.M.A.Nos.1680 & 1681 of 2017

Dr.G.Jayachandran,J.

bsm

C.M.A.Nos.1680 & 1681 of 2017

17.02.2021

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter