Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The New India Assurance Company ... vs Maheswari
2022 Latest Caselaw 8815 Mad

Citation : 2022 Latest Caselaw 8815 Mad
Judgement Date : 26 April, 2022

Madras High Court
The New India Assurance Company ... vs Maheswari on 26 April, 2022
                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED: 26.04.2022

                                                    CORAM:

                           THE HONOURABLE MR.JUSTICE RMT.TEEKAA RAMAN

                                           C.M.A(MD)No.594 of 2019


                     The New India Assurance Company Limited,
                     Rep. through its Divisional Manager,
                     248-B, Kamarajar Salai,
                     Rekha Towers,
                     Madurai.
                                                            ... Appellant

                                                          vs.

                     1.Maheswari

                     2.Rathimannan                                   ... Respondents


                     PRAYER: Civil Miscellaneous Appeal filed under Section 173 of Motor
                     Vehicle Act, 1988, to set aside the decree and judgment dated 01.03.2019
                     made in M.C.O.P.No.718 of 2016 on the file of Special Sub Judge,
                     Madurai.


                                  For Appellant         : A.Ilango

                                  For Respondents       : Mr.A.Thedrthar for R1




                     1/5
https://www.mhc.tn.gov.in/judis
                                                         JUDGMENT
                                                         ************

                                  The Issurance Company is the appellant herein.



                                  2. A short point involved in this case is that the Insurance

                     Company is liable to pay the compensation as awarded by the Tribunal.



                                  3. Ex.R1 is the Act one Policy. It is settled law that in case of the

                     comprehensive /package policy of a two wheeler covers a pillion rider

                     and comprehensive/package policy of a private car covers the occupants

                     and when the vehicle is covered under a comprehensive/package policy,

                     there is no need for Motor Accident Claims Tribunal to go into the

                     question whether the Insurance Company is liable to compensate for the

                     death or injury of a pillion rider on a two wheeler or the occupants in a

                     private car.



                                  4. As per the judgment reported in 2013 ACJ 199 in the case of

                     National Insurance Company Limited Vs.Balakrishnan and another,

                     the Insurance Company is not liable to pay the compensation to the

                     claimants, if the policy is Act only.


                     2/5
https://www.mhc.tn.gov.in/judis
                                  5.On perusal of Ex.R1/policy copy shows that it is Act one policy.

                     It is settled law that in case of comprehensive/package policy of two

                     wheeler it covers pillion rider and also the Comprehensive/package

                     policy of a private car covers the occupants also in other words when the

                     vehicle is covered under comprehensive/package policy there is no need

                     for Motor Accident Claims Tribunal to go into the question whether the

                     Insurance Company is liable to pay the compensate for the death or

                     injury of the pillion rider on a two wheeler or the occupants in a private

                     car.



                                  6.As per the decision reported in 2013 ACJ 199 in the case of

                     National Insurance Company Limited Vs.Balakrishnan and another,

                     the Insurance Company is not liable to pay the compensation to the

                     claimants, if the policy is Act only. In the instant case, ExA1/policy is

                     the Act one policy. Therefore, the Insurance Company cannot be mulcted

                     with any liability to pay the compensation and hence, the Insurance

                     Company is exonerated from the liability. The claim petitioner is proceed

                     against the owner of the vehicle for realization of the award amount.



                     3/5
https://www.mhc.tn.gov.in/judis
                                  6.In the result, this Civil Miscellaneous Petition is partly allowed

                     to the limited extend of exoneration of Appellant/Insurance company.


                     ..




                                                                                     26.04.2022

                     Index:Yes/No
                     Internet:Yes/No




                     To

                     1.The Special Sub Judge,
                       Madurai.

                     2.The Record Keeper,
                       Vernacular Section,
                       Madurai Bench of Madras High Court,
                       Madurai.




                     4/5
https://www.mhc.tn.gov.in/judis
                                  RMT.TEEKAA RAMAN.,J.

tta

JUDGMENT MADE IN C.M.A(MD)No.594 of 2019

26.04.2022

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter