Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

New India Assurance Co. Ltd vs Vellaiammal
2021 Latest Caselaw 20196 Mad

Citation : 2021 Latest Caselaw 20196 Mad
Judgement Date : 1 October, 2021

Madras High Court
New India Assurance Co. Ltd vs Vellaiammal on 1 October, 2021
                                                                         C.M.A.Nos.2097 & 2098 of 2018


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED : 01.10.2021

                                                      CORAM

                            THE HONOURABLE MR.JUSTICE ABDUL QUDDHOSE

                                         C.M.A.Nos.2097 & 2098 of 2018 &
                                         CMP.Nos.16241 & 16242 of 2018

                      New India Assurance Co. Ltd.,
                      Obli Towers, No.594, TP Road,
                      RS Puram, Coimbatore
                                                                ...   Appellant in both CMAs.

                                                        Vs
                      1.Vellaiammal
                      2.Manimekalai
                      3.Minor Sathiya
                      4.Minor Saranya
                      5.Minor Sangeetha
                      6.Angammal
                        (Minors 3 to 5 represented by
                        their mother and NF 1st
                        respondent herein)
                                                 ... Respondents 1 to 6 in CMA.No.2097 of 2018

                      1.Thangarasu              ... 1st Respondent in CMA.No.2098 of 2018

                      Sakthivel                ... 7th Respondent in CMA.No.2097 of 2018 &
                                                   2nd Respondent in CMA.No.2098 of 2018




                      1/6




http://www.judis.nic.in
                                                                            C.M.A.Nos.2097 & 2098 of 2018


                      COMMON PRAYER: Civil Miscellaneous Appeals filed under Section 173
                      of the Motor Vehicles Act, against the Judgments and Decrees in
                      MCOP.Nos.55 of 2012 dated 13.08.2014 on the file of the Motor Accident
                      Claims Tribunal, Subordinate Judge, Kallakurichi and in MCOP.No.98 of
                      2013 dated 27.06.2014 on the file of the Motor Accident Claims Tribunal,
                      III Additional District Court, Kallakurichi.


                            For Appellant in both CMAs.       : Mr.M.Krishnamoorthy


                                               COMMON JUDGMENT


                            These appeals have been filed by the Insurance Company challenging

                      its liability to pay compensation under the impugned award dated

                      13.08.2014 passed by the Motor Accident Claims Tribunal, Subordinate

                      Judge, Kallakurichi in MCOP.Nos.55 of 2012 and the impugned award

                      dated 27.06.2014 passed by the Motor Accident Claims Tribunal, III

                      Additional District Court, Kallakurichi in MCOP.No.98 of 2013.



                            2. The Appellant Insurance Company has challenged the respective

                      impugned awards only on the ground that the driver of the insured vehicle



                      2/6




http://www.judis.nic.in
                                                                              C.M.A.Nos.2097 & 2098 of 2018


                      did not possess a badge for driving a commercial vehicle. However, as seen

                      from the evidence available on record, the driver of the insured vehicle was

                      possessing a LMV driving license, but he did not possess only a badge for

                      driving a commercial vehicle.



                            3. The law is now well settled by the decision of the Hon'ble Supreme

                      Court in the case of Mukund Dewangan vs. Oriental Insurance Company

                      Limited reported in 2017 SCC Online SC 788, wherein the Hon'ble

                      Supreme Court has held that the badge is not required for the purpose of

                      claiming compensation under section 166 of the Motor Vehicles Act and it is

                      sufficient for the claimants to claim compensation under section 166 of the

                      Motor Vehicles Act, if the driver of the insured vehicle holds a LMV license

                      and if the weight of the commercial vehicle is less than 7500 kgs.



                            4. Since the law is well settled by the Hon'ble Supreme Court, there is

                      no merit in these appeals. Accordingly, these appeals are dismissed. No

                      costs. Consequently, connected miscellaneous petitions are closed.



                      3/6




http://www.judis.nic.in
                                                                               C.M.A.Nos.2097 & 2098 of 2018




                            5. The Appellant Insurance Company is directed to deposit the

                      amount awarded by the Tribunal, after deducting the amount already

                      deposited if any, together with interest from the date of claim till the date of

                      deposit to the credit of MCOP.Nos.55 of 2012 & 98 of 2013 and costs

                      within a period of four weeks from the date of receipt of a copy of this

                      common judgment. On such deposit being made, the Tribunal shall transfer

                      the respective share of award amount lying to the credit of MCOP.No.55 of

                      2012 to the bank account of the first, second and sixth Appellants/claimants

                      in CMA.No.2097 of 2018 and also transfer the amount lying to the credit of

                      MCOP.No.98 of 2013 to the bank account of the first respondent/claimant

                      in CMA.No.2098 of 2018 through RTGS within a period of one week

                      thereafter. Since the third, fourth and fifth Respondents/claimants in

                      CMA.No.2097 of 2018 are minors, their respective share of award amount

                      shall be deposited in interest bearing fixed deposit in any one of the

                      Nationalised Banks till they attain the age of majority and the mother/first

                      Respondent in CMA.No.2097 of 2018 is permitted to withdraw the interest

                      once in six months for the welfare of the minors. If the minors attain the age

                      4/6




http://www.judis.nic.in
                                                                             C.M.A.Nos.2097 & 2098 of 2018


                      of majority, it is open for them to file a formal petition to declare them as

                      majors.




                                                                                          01.10.2021
                      nl

                      Index: Yes/ No
                      Internet: Yes/No
                      Speaking Order/Non-speaking Order


                      To
                      1. The Subordinate Judge, Kallakurichi
                      2.The III Additional District Court, Kallakurichi.
                      3.The Section Officer, V.R.Section, High Court of Madras.




                      5/6




http://www.judis.nic.in
                                      C.M.A.Nos.2097 & 2098 of 2018


                                  ABDUL QUDDHOSE, J.

nl

C.M.A.Nos.2097 & 2098 of 2018

01.10.2021

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 : MAIMS

 
 
Latestlaws Newsletter