Citation : 2021 Latest Caselaw 4713 Mad
Judgement Date : 23 February, 2021
C.M.A.No.2090 of 2017
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Date: 23.02.2021
Coram::
THE HONOURABLE DR.JUSTICE G.JAYACHANDRAN
C.M.A.No.2090 of 2017
M/s.ICICI Lombard General Insurance Company Limited,
Chottabhai Centre,
No.140, 2nd & 3rd Floor,
Nungambakkam High Road,
Chennai – 600 034. ... Appellant
/versus/
1. S.Iyanar,
2. R.Sathish Kumar,
(2nd respondent ex parte in Lower Court) ... Respondents
Prayer: Civil Miscellaneous Appeal is filed under Section 173 of Motor Vehicle
Act, 1988, against the judgment and decree in M.C.O.P.No.1954 of 2007, dated
20.12.2011 on the file of the Motor Accidents Claims Tribunal, Additional
Subordinate Court No.1, Cuddalore.
For Appellant : Mrs.R.Sreevidhya
For R1 : Mr.R.Sreedhar
For R2 : No appearance
1/5
https://www.mhc.tn.gov.in/judis/
C.M.A.No.2090 of 2017
JUDGMENT
This Appeal is filed by the Insurance Company being aggrieved by the
award passed by the Tribunal fixing liability on the Insurance Company to pay the
accident victim, though on the date of accident, there was no valid insurance
coverage for the offending vehicle.
2. The shorts point involved in this case is that, on 12.07.2007, when the
claimant met with the accident near L.P.Puram E.B Office along Chennai to Panruti
Salai, the offending lorry bearing registration No.TN-20-AY-2979 had no valid
insurance coverage, as per the contention of the Insurance Company.
3. The Tribunal, while considering the claim petition filed by the
accident victim had relied upon Ex.P.5, the copy of the Insurance Policy to hold that
the offending vehicle had valid insurance coverage for the period from 16.06.2007 to
15.06.2008. The tribunal has failed to note that cheque given for payment of the
premium amount of Rs.10,194/- on presentation bounce back. Due to dishonouring
of the cheque, the Insurance Company has cancelled the insurance coverage and
intimated the same to the vehicle owner.
https://www.mhc.tn.gov.in/judis/ C.M.A.No.2090 of 2017
4. As held by the Hon'ble Supreme Court in United India Insurance
Company Limited -vs- Laxmamma and others reported in (2012) 5 SCC 234, if the
premium not paid or the cheque gets bounced later, the tentative coverage provided
by the Insurance Company can be cancelled, after due notice to the vehicle owner
and the R.T.O Office concern.
5. In this case, from the documents, this Court finds that Ex.R.1 is the
cheque dated 16.06.2007 given for premium. On presentation, it bounced back on
22.06.2007. Immediately the owner of the vehicle has been intimated but the said
intimation letter was returned 'unserved.' However, on the part of the Insurance
Company with due diligence, cancellation has been notified to the authorities as well
as the insurer soon after the non-realisation of the premium amount. The accident
occurred on 12.07.2007 much after the cancellation of the insurance. Therefore,
Ex.P.5 Policy which was issued tentatively on receipt of the cheque towards the
premium amount cannot be held as valid insurance coverage, even after the
cancellation.
6. The Tribunal has erred on this score and directed the Insurance
Company to pay the compensation and indemnify the insurer, who in fact has not
paid the premium amount. Therefore, to that extent, the award of the tribunal bound
https://www.mhc.tn.gov.in/judis/ C.M.A.No.2090 of 2017
to be interfered. As a result, the Appeal filed by the Insurance Company is Allowed,
to the extend of exonerating them from indemnifying the owner of the offending
vehicle, who on the date of accident had not covered his vehicle with proper
insurance.
7. The Leaned Counsel for the claimant/1st respondent states that the
compensation amount deposited by the Insurance Company already been withdrawn
by the claimant. If it is so, the Insurance Company is at liberty to recover the money
from the vehicle owner and if any money still lying in the deposit of M.C.O.P.
account, the Insurance Company shall withdrawn on filing proper application.
Accordingly, the Civil Miscellaneous Appeal is Allowed. No costs.
23.02.2021
Index :Yes/No
Speaking order/Non-speaking order.
bsm
To:-
1.The Motor Accidents Claims Tribunal, Additional Subordinate Court No.1, Cuddalore.
2.The Section Officer, V.R.Section, High Court, Madras.
https://www.mhc.tn.gov.in/judis/ C.M.A.No.2090 of 2017
Dr.G.Jayachandran,J.
bsm
C.M.A.No.2090 of 2017
23.02.2021
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!