Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Divisional Manager vs A.C.Jagadeesann … 1St
2022 Latest Caselaw 4186 Mad

Citation : 2022 Latest Caselaw 4186 Mad
Judgement Date : 4 March, 2022

Madras High Court
The Divisional Manager vs A.C.Jagadeesann … 1St on 4 March, 2022
                                                                         C.M.A.No.2638 of 2019


                                  IN THE HIGH COURT OF JUDICATURE OF MADRAS

                                              DATED : 04.03.2022

                                                   CORAM:

                                    THE HONOURABLE Ms. JUSTICE P.T. ASHA

                                             C.M.A.No.2638 of 2019
                                                     and
                                             CM.P.No.12817 of 2019

                     The Divisional Manager,
                     TATA AIG General Insurance Company Limited,
                     No.1, C.N.C. Road,
                     Ethiraj Salai,
                     Egmore,
                     Chennai.                      ... Appellant/2nd respondent

                                                      Vs.

                     1.A.C.Jagadeesann                 … 1st Respondent/Petitioner

                     2.Lenin Selvakumar                … 2nd Respondent/1st Respondent


                     Prayer: Civil Miscellaneous Appeal is filed under Section 173 of the
                     Motor Vehicles Act against the Award and Decree dated 01.09.2018 in
                     M.C.O.P.No.13 of 2017 on the file of the learned Special Sub Judge,
                     Motor Accidents Claims Tribunal, Tiruvannamalai.



                     1/49



https://www.mhc.tn.gov.in/judis
                                                                              C.M.A.No.2638 of 2019




                                  For Appellant   :    Mr.M.B.Raghavan
                                                       for M/s.M.B. Gopalan Associates

                                  For Respondents :    Mr.J. Ramesh for R1


                                                      JUDGMENT

The Insurance Company who was the 2nd respondent before the

Claims Tribunal is the appellant before this Court. The 1st respondent

herein is the claimant before the Claims Tribunal and the 2 nd

respondent herein who is the owner of the vehicle was arrayed as the 1st

respondent before the Tribunal. The 1st respondent is the father of the

2nd respondent herein. The issue that arises for the consideration of this

Court is the liability of the appellant Insurance Company to

compensate the injuries suffered by the 1st respondent while using the

motor vehicle belonging to the 2nd respondent and which was insured

with the appellant Company.

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

Facts of the case:

2.In order to appreciate the above issue, it is necessary to give a

brief resume of the facts that have culminated in filing of the appeal as

follows:

(i) Claimant's case:

3.It is the case of the 1st respondent that on 08.10.2014, while he

was driving the Car bearing Registration No.TN 24R 1666, belonging

to the 2nd respondent, he lost control and hit a tamarind tree. The

impact caused grievous injuries to him. The 1st respondent suffered a

left leg knee joint fracture, left hip joint fracture, pelvic bone fracture,

head injury and injuries all over the body (as stated in the claim

petition).

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

4.The scene of accident as narrated by the 1st respondent in

Column No.23 of the claim petition is as follows:

“The petitioner submits that on 08.10.2014 at

about 07.30am, the petitioner was going from Bargur to

Mathur Village on business work in the car bearing

Registration No.TN 24R 1666 on the left side of the

road with due care and caution and by observing the

traffic rules. The petitioner submits that while he was

going from Bargur to Athiganoor Village on Mathur to

Bargur road near Perumalkuppam Village one Nadar

Kottai due to the bad conditions of the road, the Car

had lost its control and dashed against a tamarind tree.

Hence, the petitioner had sustained fractures of left leg

knee joint, left hip joint fracture, pelvic bone fracture

and injuries on head, left leg, left hip, and injuries all

over the body. Hence, the petitioner was immediately

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

taken to the Government Headquarters Hospital,

Krishnagiri and then to MIOT Hospitals, Chennai for

higher treatment.”

Therefore, the 1st respondent had filed a claim petition under Section

163A of the Motor Vehicles Act, 1988.

Counter of the Insurance Company:

5.The 1st respondent had remained ex parte and the appellant

Insurance Company had taken out a preliminary objection stating that

the 1st respondent, who was the driver on wheels of the insured

vehicle, at the time of the accident, is none other than the father of the

insured and considering the fact that he was the driver of the insured

vehicle, he steps into the shoes of the owner. Further, the he was not

entitled to claim compensation as a third party.

6.The appellant had stated that under Section 147 of the Motor

Vehicles Act, they are liable to indemnify the insurance risk only

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

against the third party risk. The 1st respondent being the owner, had

himself caused the accident, therefore, the question of indemnifying

him would not arise. Apart from the preliminary objection, the

appellant had also questioned the claim on merits. They had questioned

the amount of compensation that has been claimed and stated that the

same is an exorbitant claim. The appellant herein had also put the 1st

respondent to strict proof of the fact that the 1st respondent possessed a

valid driving license. The claim that the 1st respondent is the only

breadwinner of the family, etc., had been denied.

7.That apart, the appellant had also contended that the 1st

respondent had himself made a statement to the police that he was not

interested in proceeding with the investigation since the accident had

occurred only due to his carelessness and thereafter, the criminal case

was closed against the petitioner, it would go to show that the 1st

respondent was responsible for the accident.

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

Order of the Tribunal:

8.The Tribunal after considering the evidence and the arguments

proceeded to partly allowed the petition granting compensation of

Rs.11,34,265/- to the 1st respondent with interest @ 7.5% per annum.

On the issue now before this Court, the following point for

consideration was framed by the Tribunal which read as:

“Whether the petition was maintainable under

Section 163(A) of the Motor Vehicles Act and whether

the petitioner was entitled to compensation?”

9.The Tribunal had returned a finding, relying upon the Judgment

of the Hon'ble Supreme Court reported as United India Insurance

Company Limited v. Sunilkumar and another in AIR 2017 SC

5710, that where a case is filed under Section 163A of the Motor

Vehicles Act, the claimant was not required to plead or establish that

the death or permanent disablement in respect of which the claim has

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

been made was due to negligence of the owners of the vehicle or the

vehicles concerned or any other person. Therefore, the learned Judge

applying the ratio of the Judgment referred to above held that in a

proceeding under Section 163(A) of the Motor Vehicles Act, it is not

open to the insurer to question negligence on the part of the victim.

Thereafter, the learned Judge had proceeded to take note of the

Certificate given by the Medical Board which had assessed the 1st

respondent's disability at 50% and proceeded to award a sum of

Rs.11,34,256/- of which the sum of Rs.10,30,265/- was under the head

of medical expenses as proved by Ex.P.7 – Medical Bills. Challenging

the said Award, the Insurance Company is before this Court.

Submissions:

10.Mr.M.B.Raghavan, learned counsel appearing on behalf of the

Appellant Insurance Company would rest his case on the Judgment of

the Hon'ble Supreme Court reported as Ramkhiladi and another v.

The United India Insurance Company and another [2020 (2) SCC

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

550]. The learned counsel would submit that in the said case, the

Hon'ble Supreme Court after considering the earlier decisions had

observed that in order to mulct the liability under Section 163(A) of the

Act on the on the Insurance Company, the claimant should be a third

party. If the owner himself has caused the accident, he cannot claim

compensation for himself under Section 163A of the Act, since a

person cannot be both, an owner as also a recipient. The heirs of the

owner in the case before the Supreme Court could not have maintained

the claim in terms of Section 163A of the Act.

11.The learned Judges had relied upon the Judgments in

Oriental Insurance Co. Ltd. V. Jhuma Saha [(2007) 9 SCC 263],

National Insurance Co. Ltd. V. Laxmi Narain Dhut [(2007) 3 SCC

700] and Premkumari v. Prahlad Dev [(2008) 3 SCC 193] to come to

the above conclusion.

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

12.Mr.J.Ramesh, learned counsel appearing on behalf of the

respondents would contend that the ratio laid down in Ramkhiladi's

case supra, would not be applicable to the case on hand, since all the

Judgments relied upon in the said Judgment were cases where the claim

was in respect of fatal accidents.

13.He would rely on the Judgment of the Jammu & Kashmir

Court in Oriental Insurance Company Limited v. Narinder Kumar

and another [2002 ACJ 1116 ], which held that if there is no pleading

taken about the validity of the license and its objection the same cannot

be taken on appeal. This Court is unable to understand as to why this

Judgment has been quoted since in the instant case the appellant

Insurance Company has taken a defence that the act does not

contemplate the owner of the vehicle being indemnified in respect of

the injuries sustained by him in an accident which is the result of own

negligence.

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

14.He would rely upon the Judgment of the Hon'ble Supreme

Court reported in T.S.Shylaja v. Oriental Insurance Company and

others [(2014) 2 SCC 587] to buttress his arguments that since if the

claimant was the paid driver of his son, the owner of the vehicle, the

Tribunal ought to have granted him the Award under Section 163A of

the Act.

15.Heard the learned counsels appearing on either side and

perused the papers.

Discussion:

16.The core issue involved in the above appeal is

“Whether the appellant Insurance Company is

liable to compensate the 1st respondent for the injuries

sustained by him in an accident which was caused by

him without any third party intervention?.”

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

(i)Evolution of the concept of "No Fault Liability":

17.The claim is made under Section 163A which has been

introduced in the Motor Vehicles Act, 1988, by the amending Act 54 of

1994 which in legal parlance is called “no fault liability”. To

understand the above principle, it is necessary to briefly trace the origin

of the codification of rules for claiming compensation for the death or

bodily injury to a person. The concept has its genesis in the Law of

Torts. The codification insofar as India is concerned has its roots in the

Fatal Accidents Act, 1855. This Act was restricted to only

compensation for death. The Act attempted to compensate families for

the loss of a person whose death is the result of the wrongful act,

negligence or default of another. The Act contains only four sections

and did not restrict itself to road accident. Thereafter, the Motor

Vehicles Act, 1939 (hereinafter referred to as the 1939 Act) came to be

enacted. In 1982, amendment was introduced to the act in and by

which Chapter VII A was introduced. The amendment was brought

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

about by the Motor Vehicles (Amendment Act 1982 Act 47 of 1982),

for the sake of brevity referred to as the 1982 Amendment.

18.The 85th report of the Law Commission of India was a

precursor for introducing the 1982 Amendment to the 1939 Act. The

Law Commission had proposed amendments to Chapter VIII of the

Motor Vehicles Act, 1939, relating to the question of insurance of

Motor Vehicles and adjudication for claiming compensation in respect

of accidents from motor vehicles. Under the Law, as it then stood, the

Tribunal could grant compensation only if it is proved the accident was

on account of the negligence on the part of the driver or the owner of

the vehicle.

19.The Hon'ble Supreme Court had been suggesting that the

principle of “No Fault Liability” be introduced in cases of claims

arising out of road accident. In the Judgment of the Hon'ble Supreme

Court reported as Concord of India Insurance Co. Ltd., v. Nirmala

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

Devi and others, [AIR 1979 SC 1666 = (1979) 4 SCC 365], the

Bench consisting of Hon'ble Justice V.R. Krishna Iyer and Hon'ble

Justice R.S.Pathak had observed that the jurisprudence of

compensation for motor accidents must develop in the direction of

“No Fault Liability”. In the language of the Bench which was authored

by the Hon'ble Justice V.R. Krishn Iyer, the following reasons were

quoted for the need for development in the direction of “No Fault

Liability”.

“2. Medieval roads with treacherous dangers

and total disrepair, explosive increase of heavy

vehicles often terribly overloaded and without

cautionary signals, reckless drivers crazy with speed

and tipsy with spirituous potions, non-enforcement of

traffic regulations designed for safety but offering

opportunities for systematised corruption and little else

and, as a cumulative effect, mounting highway

accidents, demand a new dimension to the law of

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

torts through no fault liability and processual

celerity and simplicity in compensation claims cases.”

20. In a later Judgment of the Hon'ble Supreme Court

reported as Rattan Singh v. State of Punjab (1979) 4 SCC 719), the

Bench, once again led by the Hon'ble Justice V.R. Krishna Iyer, in very

strong words had articulated the menace caused on account of the use

of motor vehicles on the road as follows:

“1.This petition for special leave under Article

136 is by a truck driver whose lethal hands at the

wheel of an heavy automobile has taken the life of a

scooterist a deadly spectacle becoming so common

these days in our towns and cities. This is a case which

is more a portent than an event and is symbolic of the

callous yet tragic traffic chaps and treacherous

unsafety of public transportation the besetting sin of

our highways which are more like fatal facilities than

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

means of mobility. More people die of road accidents

than by most diseases, so much so the Indian highways

are among the top killers of the country. What with

frequent complaints of the State's misfeasance in the

maintenance of roads in good trim, the absence of

public interest litigation to call state transport to

order, and the lack of citizens' tort consciousness, and

what with the neglect in legislating into law no fault

liability and the induction On the roads of heavy duty

vehicles beyond the capabilities of the highways

system, Indian Transport is acquiring a menacing

reputation which makes travel a tryst with Death. It

looks as if traffic regulations are virtually dead and

police checking mostly absent. By these processes of

lawlessness, public roads are now lurking death traps.

The State must rise to the gravity of the situation and

provide road safety measures through active police

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

presence beyond frozen indifference, through

mobilisation of popular organisations in the field of

road safety, frightening publicity for gruesome

accidents, and promotion of strict driving licensing

and rigorous vehicle invigilation, lest human life

should hardly have a chance for highway use.

2.These strong observations have become

imperative because of the escalating statistics of road

casualties. Many dangerous drivers plead in court,

with success, that someone else is at fault. In "the

present case, such a plea was put forward with a

realistic touch but rightly rejected by the courts below.

Parking of heavy vehicles on the wrong side, hurrying

past traffic signals on the sly, neglecting to keep to the

left of the road, driving vehicles crisscross often in a

spirituous state, riding scooters without helmets and

with whole families on pillions, thoughtless cycling and

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

pedestrian jay walking with lawless ease, suffocating

jam-packing of stage carriages and hell-driving of

mini-buses, overloading of trucks with perilous

projections and, above all, police man, if any, proving

by helpless presence that law is dead in this milieu

charged with me(sic)lee such is the daily, hourly scene

of summons by Death to innocent persons 1 and 2 who

take to the roads, believing in the bona fides of the

traffic laws. We hope that every State in India will take

note of the human price of highway neglect, of State

transport violations and the like, with a sombre

sensitivity and reverence for life.”

This Scenario unfortunately has not changed in over four decades.

21.These Judgments gave the nudge for the Law makers to

contemplate an amendment to the 1939 Act. The 85th Law Commission

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

was entrusted with this task. The suggestions of the Law Commission

in this regard are as follows:

“3.16.In a “No fault System”, compensation is

granted for certain injuries without proof of fault.

“Compensation” in this context means compensation

for actual losses, but not for intangible damage. The

injured person will, under a”no fault” system, be in a

better position, compared with traditional tort law,

since he will be entitled to receive immediate

compensation for his actual loss (expenses, loss of

profits or wages) without lengthy litigation or proof of

fault.”

22.After extracting the need for reform in the Law, the Law

Commission has provided the following justification for introducing

this reform, namely, social justice and practical necessity. The Law

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

Commission observed that the incorporation of the “No Fault Liability”

principle has to be considered for the following reasons:

"3.34.The incorporation of “No-fault liability”

principle will considerably reduce the delay that occurs

in the disposal of claims cases by the Claims Tribunal,

making it easy for the person sustaining injury in an

accident of the nature specified in Section 110(1) (or

the heirs of a person killed in such an accident) to

obtain compensation without being required to fight a

long-drawn battle for obtaining it.”

Ultimately, they have made the following suggestions:

“3.45.Having regard to the considerations set out

in this Chapter, it appears to be appropriate to provide

for liability without fault in relation to death or bodily

injury caused by accidents from motor vehicles. Such a

liability would rest on the risk created by the use of a

motor vehicle, and not on fault.”

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

23.In the light of the recommendations of the Law Commission,

Section 92A was introduced in the Motor Vehicles Act, 1939, through

an amendment in 1982, by which this doctrine of liability without fault

was first introduced. Initially, the amount fixed under this Section was

a sum of Rs.15,000/- for death and Rs.7,500/- for Permanent disability.

Thereafter, the Motor Vehicles Act, 1988 hereinafter referred to as the

1988 Act was enacted and Section 92A of the 1939 Act was replaced

by Section 140 whereby the compensation for death under the “No

Fault Liability” clause was enhanced to a sum of Rs.50,000/- and the

compensation for permanent disabilities was enhanced to a sum of

Rs.25,000/-. Though the new Act had been enacted, representations

were received from various quarters calling for reconsideration of the

Act. Thereafter, a Review Committee was constituted by the

Government of India in the year 1990 and in terms of the

Recommendations made by this Review Committee, the Act was

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

amended in the year 1994 in terms where of a new pre-determined

formula in the form of Section 163A for payment of compensation to

road accident victims on the basis of their income and age on a no fault

basis was provided. The amended Act contained a provision in Section

163B giving an option to the claimant to claim compensation either

under Section 140 or under Section 163A. This had caused a great deal

of confusion and claimants were moving applications both under the

provisions of Section 140/163A and 166.

Judicial Pronouncement:

24.The issue regarding the filing of a simultaneous application

under Section 140 / 163A and Section 166 of the Act came up for

consideration before the Hon'ble Supreme Court in the Judgment of

Deepal Girishbhai Soni and others v. United India Insurance

Company Limited, Baroda [(2004) 5 SCC 385].

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

25.A Bench consisting of the Hon'ble Chief Justice and two other

Judges, traced the legislative history and after analysing the relevant

provisions of Section 140, 163A and 166 observed as follows:

“39. Section 163A was introduced in the Act

by way of a social security scheme. It is a code by

itself. It appears from the Objects and Reasons of the

Motor Vehicles (Amendment) Act, 1994 that after

enactment of the 1988 Act several representations

and suggestions were made from the State

Governments, transport operators and members of

public in relation to certain provisions thereof.

Taking note of the observations made by the various

Courts and the difficulties experienced in

implementing the various provisions of the Motor

Vehicles Act, the Government of India appointed a

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

Review Committee. The Review Committee in its

report made the following recommendations:

"The 1988 Act provides for enhanced

compensation for hit and run cases as well as for no

fault liability cases. It also provides for payment of

compensation on proof-of-fault basis to the extent of

actual liability incurred which ultimately means an

unlimited liability in accident cases. It is found that

the determination of compensation takes a long time.

According to information available, in Delhi alone

there are 11214 claims pending before the Motor

Vehicle Accidents Tribunals, as on 31.3.1990.

Proposals have been made from time to time that the

finalisation of compensation claims would be greatly

facilitated to the advantage of the claimant, the

vehicle owner as well as the Insurance Company if a

system of structured compensation can be

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

introduced. Under such a system of structured

compensation that is payable for different clauses of

cases depending upon the age of the deceased, the

monthly income at the time of death, the earning

potential in the case of the minor, loss of income on

account of loss of limb etc., can be notified. The

affected party can then have the option of either

accepting the lump sum compensation as is notified

in that scheme of structured compensation or of

pursuing his claim through the normal channels.

The General Insurance Company with whom the

matter was taken up, is agreeable in principle to a

scheme of structured compensation for settlement of

claims on "fault liability" in respect of third party

liability under Chapter XI of M.V. Act, 1988. They

have suggested that the claimants should first file

their Claims with Motor Accident Claims Tribunals

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

and then the insurers may be allowed six months

time to confirm their prima facie liability subject to

the defences available under Motor Vehicles Act,

1988. After such confirmations of prima facie

liability by the insurers the claimants should be

required to exercise their option for conciliation

under structured compensation formula within a

stipulated time."

The Bench ultimately held as follows:

“57.We, therefore, are of the opinion that

remedy for payment of compensation both under

Section 163A and 166 being final and independent of

each other as statutorily provided, a claimant cannot

pursue his remedies thereunder simultaneously. One,

thus, must opt/elect to go either for a proceeding under

Section 163A or under Section 166 of the Act, but not

under both."

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

The learned Judges had in no clear terms stated that it is no doubt true

that the Motor Vehicles Act was a beneficial legislation requiring a

liberal construction, however, its trite that in such cases the Courts

should not travel beyond the scheme of the legislation and extend the

statutory benefit to those who are not covered thereby.

26.The Hon'ble Supreme Court in the case reported as Shivaji

Dayanu Patil and another v. Smt.Vatschala Uttam More [AIR 1991

SC 1769] has touched upon the introduction and the statement of the

objects and the reasons for amending the 1939 Act to introduce the

concept of "No Fault Liability". The Hon'ble Supreme Court held as

follows:

"There has been a rapid development of road

transport during the past few years and large increase in

the number of motor vehicles on the road. The incidence of

road accidents by motor vehicles has reached serious

proportions. During the last three years, the number of

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

road accidents per year on the average has been around

1.45 lakhs and of these the number of fatal accidents has

been around 20,000 per year. The victims of these

accidents are generally pedestrians belonging to the less

affluent sections of society. The provisions of the Act as to

compensation in respect of accidents can be availed of only

in cases of accidents which can be proved to have taken

place as a result of a wrongful act or negligence on the

part of the owners or drivers of the vehicles concerned.

Having regard to the nature of circumstances in which

road acci- dents take place, in a number of cases, it is

difficult to secure adequate evidence to prove negligence.

Further, in what are known as "hit-and-run" accidents, by

reason of the identity of the vehicle involved in the accident

not being known, the persons affected cannot prefer any

claims for compensation. It is, therefore, considered

necessary to amend the Act suitably to secure strict

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

enforcement of road safety measures and also to make, as

a measure of social justice, suitable provisions first for

compensation without proof of fault or negligence on the

part of the owner or driver of the vehicle and, secondly, for

compensation by way of solatium in cases in which the

identity of the vehicle causing an accident is unknown..... "

27.The Judgment reported as Ningamma and another v.

United India Insurance Co. Ltd., [(2009) 13 SCC 710] was another

case where the Hon'ble Supreme Court had discussed Section 163A. In

that case, the deceased-victim had been travelling in a bike that he had

borrowed from the real owner and had hit a bullock cart carrying iron

sheets, as a result of which he sustained fatal injuries. His legal

representatives thereupon sued the owner of the motor bike that the

deceased had borrowed and the insurance company. The Hon'ble

Judges of the Supreme Court after discussing the law on the subject

had held that in order to claim compensation, the recipient had to be a

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

third party. If the driver is the owner of the motor vehicle or if the

vehicle had been driven by another, he would step into the shoes of the

owner and therefore, from a reading of Section 163A, it is clear that the

legal representative of the deceased is not entitled to compensation.

This Judgment had gone on to consider the question as to whether the

legal representatives could claim compensation under Section 166 of

the Motor Vehicles Act. The Bench held that if the claimants are able

to prove the negligence of the deceased in the accident then they could

seek compensation under Section 166 of the Act. Therefore, a reading

of the Judgment clearly indicates that the Hon'ble Supreme Court had

clearly laid down that the victim of an accident or his legal

representatives are not left remediless. It only states that in order to

claim compensation under Section 163A, a claim cannot be made if

the victim himself is the owner of the vehicle which has caused the

accident without any third party intervention.

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

28.In a later Judgment of the Hon'ble Supreme Court reported in

United India Insurance Company Limited v. Sunilkumar and

another, [AIR 2017 SC 5710], the issue before the Court was as

follows:

“Whether in a claim proceeding under Section

163A of the Motor Vehicles Act, 1988, (hereinafter

referred to as “the Act) it is open to the insurer to raise

the defence / plea of negligence?”

The Bench concluded as follows:

“8. From the above discussion, it is clear that

grant of compensation Under Section 163-A of the Act

on the basis of the structured formula is in the nature of

a final award and the adjudication thereunder is

required to be made without any requirement of any

proof of negligence of the driver/owner of the vehicle(s)

involved in the accident. This is made explicit by

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

Section 163A(2). Though the aforesaid Section of the

Act does not specifically exclude a possible defence of

the Insurer based on the negligence of the claimant as

contemplated by Section 140(4), to permit such defence

to be introduced by the Insurer and/or to understand

the provisions of Section 163A of the Act to be

contemplating any such situation would go contrary to

the very legislative object behind introduction of

Section 163A of the Act, namely, final compensation

within a limited time frame on the basis of the

structured formula to overcome situations where the

claims of compensation on the basis of fault liability

was taking an unduly long time. In fact, to understand

Section 163A of the Act to permit the Insurer to raise

the defence of negligence would be to bring a

proceeding Under Section 163A of the Act at par with

the proceeding Under Section 166 of the Act which

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

would not only be self-contradictory but also defeat the

very legislative intention.”

29.In fact, even prior to the above Judgment, another Judgment

of the Hon'ble Supreme Court in Gujarat State Road Transport

Corporation v. Ramanbhai Prabhatbhai and another (1987) 3 SCR

404, reference has been made to the background in which the Chapter

VIIA was introduced in the Act. The Hon'ble Supreme Court had

proceeded to discuss the concept with an illustration as follows:

“Where a pedestrian without negligence on his

part is injured or killed by a motorist whether

negligently or not, he or his legal representatives as the

case may be should be entitled to recover damages if the

principle of social justice should have any meaning at

all. In order to meet to some extent the responsibility of

the society to the deaths and injuries caused in road

accidents there has been a continuous agitation through

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

out the world to make the liability for dam- ages arising

out of motor vehicles accidents as a liability without

fault. In order to meet the above social demand on the

recommendation of the Indian Law Commission Chapter

VIIA was introduced in the Act.”

and had proceeded to hold as follows:

"It is thus seen that to a limited extent relief has

been granted under section 92-A of the Act to the legal

representatives of the victims who have died on

account of motor vehicles accidents. Now they can

claim Rs.15,000 without proof of any negligence on the

part of the owner of the vehicle or of any other person.

This part of the Act is clearly a departure from the

usual common law principle that a claimant should

establish negligence on the part of the owner or driver

of the motor vehicle before claiming any compensation

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

for the death or permanent disablement caused on

account of a motor vehicle accident.”

30.This Court in a Judgment in Sarffia Bee and others v.

B.Sathar and others [2002 ACJ 449] had occasioned to deal with

Section 92A of the said 1939 Act as amended by Act 47 of 1982. The

learned Judge has observed that the provision of 92A of the Motor

Vehicles Act, 1939 and Section 140 of the Motor Vehicles Act 1988,

were benevolent provisions and a liberal interpretation therefore be

taken while considering the scope of these provisions. The learned

Judge had briefly touched upon the history of the introduction of

Section 92A in the said Judgment which is extracted herein below:

“16. Section 92(A) of Motor Vehicles Act, 1939

came to be introduced by the Act 47 of 1982.

Previously, the provisions of the Act, as to

compensation in respect of accidents, can be availed

of only in case of accident which can be proved to

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

have taken place, as a result of a wrongful act or

negligence on the part of the owner or driver of the

vehicle concerned. Having regard to nature and

circumstances in which the road accidents take place,

in a number of cases, it is difficult to secure adequate

evidence to prove negligence. It is, therefore,

considered necessary to amend the Act suitably to

secure strict enforcement of road safety measures and

also to make, as a measure of social justice, suitable

provisions first for compensation without proof of

fault or negligence on the part of the owner or driver

of the vehicle. This is the object of introduction

of Section 92(A) of the Act.

17. Under Sub-section (2) of Section 92-A,

the amount first fixed under compensation for 'no fault

liability' was Rs. 15,000/-. Thus, Section 92-A was in

the nature of a beneficial legislation enacted, with a

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

view to confer the benefit of expeditious payment of a

limited amount by way of compensation to the victims

of an accident arising out of the use of a motor vehicle

on the basis of no fault liability'. In the matter of

interpretation of a beneficial legislation, the approach

of the Courts is to adopt a construction which

advances the beneficent purpose underlying the

enactment in preference to a construction which tends

to defeat that purpose. This principle has been laid

down by the Apex Court in (Shivaji Dayanu Patil v.

Vatschala Uttam More); (Motor Owners' Insurance

Co. Ltd. v. Jadayji Keshayji Modi) and 1987 ACJ 411 :

(AIR 1987 SC 1184) (SC) (Skandia Insurance Co. Ltd.

v. Kokilaben Chandravadan).”

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

31.The Division Bench of the Karnataka High Court in one of the

Judgment reported as Appaji V. M.Krishna [(2005) ACC 591], had

occasion to trace out the legislative history of the no fault liability. The

Bench had categorically observed as follows:

"It is evident from the above that Section

163A was never intended to provide relief to those

who suffered in a road accident not because of the

negligence of another person making use of a motor

vehicle, but only on account of their own rash,

negligent or imprudent act resulting in death or

personal injury to them. The recommendations of the

Law Commission were concerned more with the

victims of hit and run accident cases where the

particulars of offenders could not be ascertained. It

also expressed concern about the security of victims of

road accidents and recommended dispensing with

proof of fault on the part of the owner or driver of the

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

vehicle. The recommendations it is clear were made

from the point of view of victims of accidents on the

roads more than those who were responsible for the

same. The Review Committee too had viewed the

situation from the point of view of such victims and

expressed concern about the time it took for disposal of

ordinary cases before the Tribunals. The objects and

reasons underlying the introduction of the provision

also envisaged adequate compensation to victims of

road accidents without going into what was described

as long drawn procedure.”

32.The line was therefore clearly drawn as to who could claim

compensation under the No Fault Liability. As the term suggest, it is

an accident that has occurred not on account of the fault of the victim

but the fault of another and the victim is not bound to prove the other's

fault. If the legislative intent was to provide compensation to the

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

person who was himself instrumental for the accident then the principle

of "Contributory Negligence" would be rendered otiose.

Summation:

33.A reading of the reports of the Law Commission and the

various Judgments referred above highlights the fact that the principle

of "No Fault Liability" which traces its origin to Tortious liability has

been incorporated into the Act primarily to cover innocent victims who

fall prey to the rash and negligent use of a Motor Vehicle, particularly,

hit and run accidents and where the person concerned has sustained an

injury or has been killed for "No Fault" of his.

34.Considering the fact that the entire dispute revolves around

the interpretation of Section 163A, it would be necessary to extract the

specific provision as follows:

"163A. Special provisions as to payment of

compensation on structured formula basis.—

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

(1) Notwithstanding anything contained in this Act or

in any other law for the time being in force or

instrument having the force of law, the owner of the

motor vehicle or the authorised insurer shall be liable

to pay in the case of death or permanent disablement

due to accident arising out of the use of motor vehicle,

compensation, as indicated in the Second Schedule, to

the legal heirs or the victim, as the case may be.

Explanation.—For the purposes of this sub-section,

“permanent disability” shall have the same meaning

and extent as in the Workmen’s Compensation Act,

1923 (8 of 1923).

(2) In any claim for compensation under sub-section (1),

the claimant shall not be required to plead or establish that

the death or permanent disablement in respect of which the

claim has been made was due to any wrongful act or neglect

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

or default of the owner of the vehicle or vehicles concerned or

of any other person.

(3) The Central Government may, keeping in view the

cost of living by notification in the Official Gazette, from time

to time amend the Second Schedule. "

35.Section 163A (1) can be broken down as follows:

"(a)The Section opens with a non - obstante

clause that this provision would apply even if there is

any contrary provision in this Act or any other Law

which is in force during the relevant time.

(b)The liability to pay in the case of death or

permanent disability rests upon the owner of the

motor vehicle or its authorised insurer which arises

out of the use of the motor vehicle.

(c)Such compensation is payable to the legal

heirs or the victim himself."

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

36.The scheme of the Act contemplates 4 players - the victim, the

driver of the offending vehicle, owner of the offending vehicle and

lastly, its insurer. In any accident which results in any damage to

person or property the person who is primarily at fault is the driver of

the vehicle that caused the accident. Once, the fault is fixed on the

driver, the owner of the vehicle becomes vicariously liable. At times

the owner and the driver may be the same person. Thereafter, if the

vehicle possesses a valid insurance then the insurer is bound to

indemnify the owner of the vehicle. Therefore, considering the object

of the Act and the judicial pronouncements, it is clear that a person

claiming compensation under the "No Fault Liability" has to first

establish a third party involvement in the mishap. The Judgment in

United India Insurance Company Limited v. Sunilkumar and

another, [AIR 2017 SC 5710], only emphasis that the Insurer cannot

set up the defence of negligence, it has not done away with the primary

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

proof that the accident involved a third party intervention /

involvement.

37.The facts in the case of Ramkhiladi and another v. The

United India Insurance Company and another [2020 (2) SCC 550]

will squarely apply to the facts of the instant case. The learned Judges

had concisely set out the question that was posed for the Court's

consideration as follows:

" 5..........is whether, in the facts and

circumstances of the case and in a case where the

driver, owner and the insurance company of another

vehicle involved in an accident and whose driver was

negligent are not joined as parties to the claim

petition, meaning thereby that no claim petition is filed

against them and the claim petition is filed only

against the owner and the insurance company of

another vehicle which was driven by the deceased

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

himself and the deceased being in the shoes of the

owner of the vehicle driven by himself, whether the

insurance company of the vehicle driven by the

deceased himself would be liable to pay the

compensation under Section 163A of the Act?;

Whether the deceased not being a third party to the

vehicle No. RJ 02 SA 7811 being in the shoes of the

owner can maintain the claim under Section 163A of

the Act from the owner of the said vehicle? "

38.In Ramkhiladi and another v. The United India Insurance

Company and another [2020 (2) SCC 550], the Tribunal had relied

upon the principle that in a claim under Section 163A the claimant was

not required to plead or establish negligence. The High Court had

overturned this finding and held that the application under Section

163A of the Act against the Insurance Company of the vehicle driven

by the deceased himself is liable to be dismissed. This was the subject

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

matter of challenge before the Hon'ble Supreme Court. The learned

Judge explained the principle and the purport of a claim under section

163A in Para 5.5 which is extracted hereinbelow:

"5.5 It is true that, in a claim under Section

163A of the Act, there is no need for the claimants to

plead or establish the negligence and/or that the death

in respect of which the claim petition is sought to be

established was due to wrongful act, neglect or default

of the owner of the vehicle concerned. It is also true

that the claim petition under Section 163A of the Act is

based on the principle of no fault liability. However, at

the same time, the deceased has to be a third party

and cannot maintain a claim under Section 163A of

the Act against the owner/insurer of the vehicle which

is borrowed by him as he will be in the shoes of the

owner and he cannot maintain a claim under Section

https://www.mhc.tn.gov.in/judis C.M.A.No.2638 of 2019

163A of the Act against the owner and insurer of the

vehicle bearing registration No. RJ 02 SA 7811."

39.The tenor and purport of the above Judgment is the principle

of 'No Fault Liability” obviously implies that the injury or death or the

claimant is the result of the involvement of a third party with the

claimant being an innocent by stander and the accident has occurred

out of no fault of his.

Therefore, in the light of the above, the Award passed by the

learned Special Sub Judge, Motor Accidents Claims Tribunal,

Tiruvannamalai, in M.C.O.P.No.13 of 2017 is liable to be set aside and

is accordingly set aside. No costs. Consequently, connected

Miscellaneous Petition is closed.

                                                                                        04.03.2022
                     Index      : Yes/No
                     Internet   : Yes/No
                     Speaking order / Non speaking order
                     mps





https://www.mhc.tn.gov.in/judis
                                                        C.M.A.No.2638 of 2019




                     To

                     The Special Sub Judge,
                     Motor Accidents Claims Tribunal,
                     Tiruvannamalai.








https://www.mhc.tn.gov.in/judis
                                         C.M.A.No.2638 of 2019




                                          P.T. ASHA, J,


                                                        mps




                                  C.M.A.No.2638 of 2019
                                                   and
                                  CM.P.No.12817 of 2019




                                               04.03.2022








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