Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

National Insurance Co. Ltd vs Jayanthi
2021 Latest Caselaw 12590 Mad

Citation : 2021 Latest Caselaw 12590 Mad
Judgement Date : 29 June, 2021

Madras High Court
National Insurance Co. Ltd vs Jayanthi on 29 June, 2021
                                                                       C.M.A. Nos.2804 and 2783 of 2014



                         IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED 29.06.2021

                                                    CORAM

                        THE HONOURABLE MRS.JUSTICE S.KANNAMMAL

                                       C.M.A. Nos.2804 and 2783 of 2014
                                           and MP. Nos.1, 1 of 2014
             National Insurance Co. Ltd.,
             Branch Office, 403,
             B-10, Karthikeya Complex,
             Mettur Main Road,
             Bhavani, Erode District.                         .. Appellant in both the appeals

                                                     Versus
             1. Jayanthi
             2. K.Sathiyamurthy
             3. S.Nallasivam                           .. Respondents in CMA.No.2804 of 2014

1. Minor Rakshith @ Ranjith Rep. by his mother & next friend S.Jayanthi

2. S.Nallasivam .. Respondents in CMA.No.2783 of 2014

PRAYERs: Civil Miscellaneous Appeal filed under Section 173 of Motor Vehicles Act, 1988 against the judgments and decrees dated 19.04.2012 made in MCOP.Nos.715 & 716 of 2008 on the file of Motor Accidents Claims Tribunal/Sub Court, Sankari.

                 In CMA.No.2804 of 2014
                            For appellant         : Mr.Arun Kumar
                            For respondents
                                  for RR1 & 2     : Not known
https://www.mhc.tn.gov.in/judis
                                  for R3          : Mr.A.P.Srinivas


                                                                           C.M.A. Nos.2804 and 2783 of 2014



                  In CMA.No.2783 of 2014
                       For appellant                  : Mr.Arun Kumar
                       For respondents
                             for R1                   : Not known
                             for R2                   : Mr.A.P.Srinivas


                                           COMMON JUDGMENTS

These appeals are heard through video conferencing.

2. The present appeals have been filed by the Insurance Company,

questioning the findings rendered by the Motor Accidents Claims

Tribunal/Sub Court, Sankari in MCOP.Nos.715 & 716 of 2008 to pay and

recover the compensation amount.

3. For the sake of convenience, the parties are referred to as per the

ranking before the Motor Accident Claims Tribunal.

4. The respondents 1 and 2 in CMA No.2804 of 2014, who are the

claimants in MCOP No.715 of 2008, are the parents of the deceased minor

son, viz., Arjun, and the first respondent in CMA.No.2789 of 2014, who is the

claimant in MCOP.No.716 of 2008, is a minor son studying II standard at the

time of the accident. In both the claim petitions, the first

respondent/S.Nallasivam is the owner of the Eicher Van bearing Registration

No.TN 33 U 9919 involved in the accident and the second respondent is its

insurer.

https://www.mhc.tn.gov.in/judis

C.M.A. Nos.2804 and 2783 of 2014

5. It is the case of the claimants that, on 13.05.2008 at about 9.00 am,

the claimants and their sons were travelling in the Hyundai Accent Car bearing

Registration No.TN 33 AA 5049 from Thirupur to Pallipalayam. When they

were nearing Chinniyampalayam, an Eicher Van bearing Registration No.TN

33 U 9919 came from the opposite direction in a zigazag manner and on

seeing this, the second claimant in MCOP.No.715 of 2008, drove the vehicle

to the right side of the mud Road. In spite of that, the said Eicher Van hit the

left side of the claimant's Car and the Car fell on a drainage. One Arjun, who is

the second son of the claimants in MCOP.No.715 of 2008, was thrown out of

the Car and died on the spot and hence, the parents of the deceased made a

claim for a sum of Rs.5,00,000/- as compensation in MCOP.No.715 of 2008.

Their another son by name Rakshith @ Ranjith sustained grievous injury and

took treatment in KMCH Hospital, Erode and hence, he made a claim for a

sum of Rs.3,00,000/- as compensation in MCOP.No.716 of 2008.

6. The above claim petitions were resisted by the second

respondent/Insurance Company by filing a counter statement denying the

manner of accident as projected by the claimants in the claim petitions. It is the

specific defence of the Insurance Company that the second claimant in

MCOP.No.715 of 2008 had drove the Car on the wrong side of the road https://www.mhc.tn.gov.in/judis

C.M.A. Nos.2804 and 2783 of 2014

without noticing the Eicher Van coming in the opposite direction and dashed

against it. Hence, the Insurance Company is not liable to pay any

compensation to the claimants. Further, the driver of the Eicher Van has no

valid and effective licence to drive the heavy goods vehicle. Thus, he violated

the policy conditions and hence, they are not liable to pay compensation to the

claimants indemnifying the owner of the Eicher Van.

7. In order to prove the claim on the side of the claimants, the first

claimant in MCOP.No.715 examined herself as PW1 and marked Exs.P1 to

P10. On the side of the Insurance Company, two witnesses were examined as

Exs.RW1 & RW2 and Exs.R1 & R2 were marked.

8. The Tribunal, after analysing the entire evidence, came to the

conclusion that the accident had occurred due to the rash and negligent driving

of the driver of the Eicher Van. By coming to such conclusion, the Tribunal

awarded a sum of Rs.3,50,000/- to the claimants in MCOP.No.715 of 2008 and

Rs.30,000/- to the claimant in MCOP.No.716 of 2008 and directed the second

respondent/Insurance Company to pay the above amounts at the first instance,

and thereafter, permitted the second respondent/Insurance Company to recover

the same from the first respondent/owner of the Eicher Van. https://www.mhc.tn.gov.in/judis

C.M.A. Nos.2804 and 2783 of 2014

9. Though very many contentions have been raised in this appeal, it is

the specific contention of the the second respondent/Insurance Company that

the driver of the first respondent's Eicher Van had no valid driving licence.

The Tribunal even though came to the conclusion that the driver of the first

respondent's Eicher Van had violated policy condition, erred in directing the

second respondent/Insurance Company to pay the compensation at the first

instance and thereafter permitted to recover the same from the first respondent.

Since there is a violation of policy condition, the Insurance Company is not

liable to pay the compensation.

10. Today, the learned counsel for the second respondent/Insurance

Company farily submitted that though the driver of the vehicle did not hold a

valid driving licence, it cannot be a ground for rejecting the insurance claim.

In support of the above contentions, the learned counsel for the second

respondent/Insurance Company relied upon the judgment of the Supreme

Court in the case of National Insurance Company vs. Swaran Singh,

reported in 2004 3 SCC 297, wherein, it has been held that though the driver

did not hold a valid licence, it could not be a ground for the Insurance

Company to repudiate the claim. The relevant portion of the said judgment

reads as follows.

https://www.mhc.tn.gov.in/judis

C.M.A. Nos.2804 and 2783 of 2014

"110. The summary of our finding to the various issues are raised in these petitions is as follows:.....

(iii) ......Mere absence, fake or invalid driving licence or disqualification of the driver for driving at the relevant time, are not in themselves defences available to the insurer against either the insured or the third parties.

"

11. In view of the above judgment and submissions of the learned

counsel for the Insurance Company, this Court is of the view that the order

passed by the Tribunal is a well justified award and the same does not require

any interference by this Court. Accordingly, the Civil Miscellaneous appeals

are dismissed. Consequently, the amounts awarded by the Tribunal are

confirmed.

12. i) Thus, the second respondent/Insurance Company is directed to

deposit a sum of Rs.3,50,000/- before the Tribunal in MCOP.No.715 of 2008

and Rs.30,000/- before the Tribunal in MCOP.No.716 of 2008, with interest at

7.5% p.a. from the date of petitions till the date of deposit, less the amount

already deposited, within a period of six weeks from the date of receipt of this

judgment. On such deposit, the claimants in MCOP.No.715 of 2008 are https://www.mhc.tn.gov.in/judis

C.M.A. Nos.2804 and 2783 of 2014

entitled to withdraw their respective shares, as apportioned by the Tribunal.

Insofar as the minor claimant in MCOP.No.716 of 2008 is concerned, his share

shall be deposited by the Tribunal in any Fixed Deposit Scheme in any one of

the Nationalised Bank and it shall be renewed periodically till he attains

majority and the interest accrued thereon shall be withdrawn by her mother,

once in three months. No costs. Consequently, connected miscellaneous

petitions are closed.

ii) The second respondent/Insurance Company, after making payment,

is permitted to recover the above compensation amount from the first

respondent/owner of the Eicher Van.


                                                                                       29.06.2021

                  Speaking Order : Yes / No
                  Index          : Yes / No
                  pvs

                  To
                  1. The Sub Court, Sankari/
                     The Motor Accident Claims Tribunal

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




https://www.mhc.tn.gov.in/judis



                                           C.M.A. Nos.2804 and 2783 of 2014



                                                S.KANNAMMAL, J.

                                                                      pvs




                                  C.M.A. Nos.2804 and 2783 of 2014




                                                            29.06.2021




https://www.mhc.tn.gov.in/judis



 
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