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

Durai vs Murugesan
2022 Latest Caselaw 4196 Mad

Citation : 2022 Latest Caselaw 4196 Mad
Judgement Date : 4 March, 2022

Madras High Court
Durai vs Murugesan on 4 March, 2022
                                                                                 C.M.A.No.159 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.159 of 2019

                     Durai                                  ... Petitioner/Appellant

                                                          Vs.
                     1.Murugesan

                     2.United India Insurance Company Limited,
                     Villupuram branch,
                     Villupuram.                      … Respondents/Respondents

                     Prayer: Civil Miscellaneous Appeal is filed under Section 173 of the
                     Motor Vehicles Act against the Award and Decree dated 10.08.2012 in
                     M.C.O.P.No.118 of 2007 on the file of the learned II Additional
                     Subordinate Judge, Motor Accidents Claims Tribunal, Villupuram.
                                  For Appellant   :   Mr.C.Munusamy

                                  For Respondents :   Mr.M.J.Vijayaraghavan for R2

                                                      R1- Served – No appearance




                     1/6



https://www.mhc.tn.gov.in/judis
                                                                                  C.M.A.No.159 of 2019



                                                       JUDGMENT

The claimant has filed the above appeal challenging the order

passed by the learned II Additional Subordinate Judge, Motor

Accidents Claims Tribunal, Villupuram, directing the 1st respondent

alone to pay the compensation.

2.The contention of the appellant is that the Tractor has been

insured with the 2nd respondent Insurance Company and since there is a

valid policy the Tribunal ought to have directed the 2nd respondent to

pay the compensation and recover the same from the 1st respondent

since it is only the violation of the terms of the policy.

3.The learned counsel for the respondent would contend that the

vehicle involved in the accident is a Tractor and the insurance covers

only one person whereas it is the case of the claimant himself that he

was riding in the Tractor along with the driver. Therefore, it is a

https://www.mhc.tn.gov.in/judis C.M.A.No.159 of 2019

violation of the Permit conditions as well as the terms of the insurance

policy. The claimant is a gratuitous passenger. Therefore, the Tribunal

has rightly held that the 2nd respondent is not liable to indemnify the 1st

respondent.

4.The learned counsel for the claimant would submit that in an

unreported Judgment of the Hon'ble Supreme Court in Civil Appeal

Nos.8278 – 8279 of 2018 dated 05.09.2018 in Shivaraj v. Rajendra

and another, a similar situation arose and the Hon'ble Supreme Court

has held that the Insurance Company shall pay the compensation and

recover from the owner of the offending vehicle.

5.The learned counsel for the respondent would submit that this

is a case where the claimant has not travelled in the Tractor as a

gratuitous passenger and as per the terms of the Insurance Policy, four

persons other than the driver was insured and it included both the

Tractor as well as a Trailer in which the passenger was travelling.

https://www.mhc.tn.gov.in/judis C.M.A.No.159 of 2019

6.Heard the learned counsel for the appellant and the learned

counsel for the 2nd respondent and perused the papers.

7.The Judgment relied upon by the learned counsel for the

appellant would not come to his aid since that is the case where the

vehicle involved a Tractor as well as a Trailer and the insurance cover

was only for the driver and 4 persons.

8.In the instant case, the insurance cover is for only one person.

Therefore, the Tribunal has rightly rejected the claim against the

Insurance Company. I do not find any reason to interfere with the

order passed by the Tribunal. Accordingly, this Civil Miscellaneous

Appeal is dismissed. This Civil Miscellaneous Appeal is also

dismissed as against the Insurance Company.

9.Consequent to the dismissal of the appeal, the 1st respondent

Mr.Murugan is directed to deposit the entire award amount (including

https://www.mhc.tn.gov.in/judis C.M.A.No.159 of 2019

interim award passed if any) with proportionate accrued interest and

costs, if not deposited earlier, to the credit of M.C.O.P.No.118 of 2007

on the file of the learned II Additional Subordinate Judge, Motor

Accidents Claims Tribunal, Villupuram, within a period of four weeks

from the date of receipt of a copy of this order. On such deposit, the

appellant Mr.Durai is permitted to withdraw the entire award amount

with proportionate accrued interest and costs, by making necessary

applications. No costs.

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

                     To

                     The II Additional Subordinate Judge,
                     Motor Accidents Claims Tribunal,
                     Villupuram.








https://www.mhc.tn.gov.in/judis
                                        C.M.A.No.159 of 2019




                                         P.T. ASHA, J,


                                                      mps




                                  C.M.A.No.159 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