Citation : 2021 Latest Caselaw 6386 Mad
Judgement Date : 10 March, 2021
C.M.A(MD) No.1398 of 2011
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 10.03.2021
CORAM
THE HONOURABLE MR.JUSTICE K.KALYANASUNDARAM
C.M.A(MD) No.1398 of 2011
and
M.P(MD)No.2 of 2011
The Divisional Manager,
National Insurance Co., Ltd.,
Divisional Office,
Jerome Buildings,
Trichy-2. .. Appellant/Respondent No.2
vs.
1.Sivalingam .. Respondent-1/petitioner
2.Pon Pandi .. Respondent-2/Respondent-1
Prayer: Civil Miscellaneous Appeal filed under Section 173 of Motor
Vehicles Act 1988, to set aside the fair and decreetal order, dated
28.02.2008 made in MCOP No.2705 of 2000 on the file of the Motor
Accidents Claims Tribunal (Fast Track Court-II/Addl.District Judge),
Trichy and allow this Civil Miscellaneous Appeal.
For Appellant : Mr.S.Srinivaraghavan
For R1 & R2 : Mr.T.Lenin Kumar
1/10
http://www.judis.nic.in
C.M.A(MD) No.1398 of 2011
JUDGMENT
This appeal is directed against the award passed by the Motor
Accident Claims Tribunal (Fast Track Court-II/Addl.District Judge)
Trichy in M.C.O.P.No.2705 of 2000, wherein, for the claim of Rs.
2,00,000/- the Tribunal has awarded a sum of Rs.38,650/-.
2. The facts in brief would run thus:-
The first respondent herein filed the claim petition stating that on
29.02.2000 at about 6.30 p.m., when he was proceeding in his
Motorcycle TVS Suzuki bearing registration No.TN-45-X-7056 at
Manachanallur Edamalai road, a motorcycle bearing Registration TN-49-
A-1458, which was driven by its driver in a rash and negligent manner
hit against him. In the accident, he sustained injury and the vehicle was
also heavily damaged. Immediately, he was taken to Chidambaranathan
Nursing Home and after giving first aid he was admitted in Seekars
Hospital, Trichy.
http://www.judis.nic.in C.M.A(MD) No.1398 of 2011
3.The owner of the offending vehicle remained ex-party and it was
contested by the appellant herein. In their counter, they have disputed
the manner of the accident and the involvement of the vehicle. It is
specifically stated that the vehicle was driven by a person, who was not
having valid and effective driving licence at the time of accident.
4. The Tribunal after analysing the evidence adduced by the
parties, awarded a sum of Rs.38,650/- making the appellant Insurance
Company liable to pay the amount.
5. Mr.S.Srinivasa Raghavan, learned counsel appearing for the
appellant would argue that the Tribunal has failed to appreciate the
defence of the appellant, the evidence of R.Ws.1 & 2 and exhibits R1 to
R3 in proper perspective. According to the learned counsel, the evidence
produced by the appellant would show that the rider of the vehicle was
having licence to drive the light motor vehicle, but no valid and effective
license was issued to drive the two-wheeler. The learned counsel for the
appellant drew the attention of this Court to Section 3 and 10(2) of the
http://www.judis.nic.in C.M.A(MD) No.1398 of 2011
Motor Vehicles Act to show that after the amendment to the Motor
Vehicles Act in the year 1994, seperate licence has to be obtained by the
person, who is driving motorcycle with gear and without gear, LMV and
transport vehicle.
6.Heard the learned counsel appearing for the respondents in this
regard.
7.The Tribunal while deciding the liability of the Insurance
Company, held that a person, who was issued with licence to drive the
LMV can drive a two-wheeler following the decision reported in 2005
ACJ 1509.
8. In this regard, it is useful to refer the Section 10 of the Motor
Vehicles Act, which reads thus:-
“10. Form and contents of Licence to drive.-
(1) Every Learner's Licence and Driving Licence, except a Driving Licence issued under Section 18, shall be in such form and shall contain such information as may be
http://www.judis.nic.in C.M.A(MD) No.1398 of 2011
prescribed by the Central Government.
(2) A Leaner's Licence or, as the case may be, Driving Licence shall also be expressed as entitling the holder to drive a Motor Vehicle of one more of the following classes, namely, -
(a) Motorcycle without Gear;
(b) Motorcycle with Gear;
(c) invalid carriage;
(d) Light Motor Vehicle;
(e) Transport Vehicle;
(i) Road-Roller
(j) Motor Vehicle of a specified description.”
9. A plain reading of the above provision would make it clear that
the above Section was amended in the year 1994 prescribing Forms and
contents of license to drive different category of vehicles. Therefore, a
person, who wants to drive a two wheeler, is required to take a separate
licence of driving a two wheeler. However, the Tribunal overlooking the
amendment brought into the Motor Vehicles Act, held that the person
who is having light motor vehicle, is entitled to drive a two wheeler.
10.An identical issue came up for consideration before the Hon'ble
Apex Court in Oriental Insurance Co. Ltd. vs. Zaharulnisha and
http://www.judis.nic.in C.M.A(MD) No.1398 of 2011
others (AIR 2008 SC 2218), wherein, it has been observed and held that
the Insurance Company cannot be made liable to pay amount of
compensation if the vehicle was driven by the person, who had no valid
and effective licence to drive the vehicle on the date of accident. The
relevant paragraph is extracted hereunder:-
“18. In the light of the above-settled proposition of law, the appellant insurance company cannot be held liable to pay the amount of compensation to the claimants for the cause of death of Shukurullah in road accident which had occurred due to rash and negligent driving of scooter by Ram Surat who is admittedly had no valid and effective licence to drive the vehicle on the day of accident. The scooterist was possessing driving licence of driving HMV and he was driving totally different class of vehicle which act of his is in violation of Section 10(2) of the MV Act.”
11.In the latest decision of this Court reported in 2019(1) TN
MAC 373 (Chandru vs. Multi Speciality Lab Services Pvt. Ltd.) it
has been held as under:-
14.A person must possess a Driving Licence in
http://www.judis.nic.in C.M.A(MD) No.1398 of 2011
respect of the class of vehicle which he wants to drive.
From a bare reading of Section 10 of the Act, it is clear that licence for a Motorcycle is for a separate class of vehicle than for an LMV. A person possessing a licence for LMV or even for a Transport Vehicle may not be competent to drive a Two-wheeler. On the strength of a License to drive a Two-wheeler. Therefore, the Tribunal was right in holding that at the time of accident, the Appellant was not in possession of valid Driving Licence to drove a Two-wheeler.”
12.In the present case, indisputably, the driver of the offending
vehicle did not possess a licence to drive motorcycle at that relevant
time, however, he was issued with a licence of driving LMV. In view of
the decisions referred supra, the finding of the Tribunal could not be
affirmed. Hence, it is hereby set aside.
13.Taking note of the fact that admittedly the deceased was a third
party and the Insurance Company has proved that the vehicle was driven
by a person who was not having valid driving license, this Court directs
http://www.judis.nic.in C.M.A(MD) No.1398 of 2011
the Insurance Company to satisfy the award amount to the claimants and
thereafter, recover the same from the owner of the vehicle. Since the
appellant has not disputed the quantum, it is confirmed.
14.In that view, the Civil Miscellaneous Appeal is allowed. The
appellant Insurance Company is directed to deposit the entire award
amount with accrued interest and costs, less the amount already
deposited, if any, within a period of eight weeks from the date of receipt
of a copy of this order and thereafter, recover the same from the owner of
the vehicle. On such deposit, the claimant is permitted to withdraw the
entire award amount, less the amount already withdrawn, if any, together
with proportionate interest and costs. No costs. Consequently, connected
Miscellaneous Petition is closed.
10.03.2021
Index:Yes/No Internet:Yes/No am
http://www.judis.nic.in C.M.A(MD) No.1398 of 2011
To
1.The Motor Accident Claims Tribunal, Additional District Judge, Fast Track Court, Dindigul.
2.The Record Keeper, Vernacular Section, Madurai Bench of Madras High Court, Madurai.
http://www.judis.nic.in C.M.A(MD) No.1398 of 2011
K.KALYANASUNDARAM,J
am
JUDGMENT MADE IN
C.M.A(MD) No.1398 of 2011
10.03.2021
http://www.judis.nic.in
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!