Citation : 2021 Latest Caselaw 6356 Raj
Judgement Date : 3 March, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Misc. Appeal No. 88/2014
1. Bhunda Ram s/o Buddha Ram
2. Buddha Ram s/o Rana Ram, b/c Patel, r/o Singari, Tehsil Rohat, Dist. Pali (Raj.)
----Appellants Versus
1. Smt. Dhalki w/o Late Banshilal
2. Bhimaram s/o Late Banshilal
3. Sukhdev s/o Late Banshilal
4. Smt. Teejo w/o Khetaram b/c Suthar, r/o Kalali, Tehsil Rohat, Dist. Pali
5. ICICI Loambard General Insurance Company Pvt. Ltd. branch office, Gulilda Bhawan 1st floor, Plot No. 9-A/B/3rd Ratanade, Jodhpur
----Respondents S.B. Civil Misc. Appeal No. 87/2014
1. Bhunda Ram s/o Buddha Ram
2. Buddha Ram s/o Rana Ram, b/c Patel, r/o Singari, Tehsil Rohat, Dist. Pali (Raj.)
----Appellants Versus
1. ICICI Loambard General Insurance Company Pvt. Ltd. branch office, Gulilda Bhawan 1st floor, Plot No. 9-A/B/3rd Ratanade, Jodhpur
2. Miss Savita d/o Late Champalal @ Sampat Singh
3. Miss Durga d/o Late Champalal @ Sampat Singh
4. Dilip singh s/o Late Champalal @ Sampat Singh
5. Bhagyashri d/o Late Champalal @ Sampat Singh all b/c Rajpurohit r/o Village Roopawas, Tehsil Sojat Dist. Pali
6. Smt. Sanju Kanwar w/o Shankar Singh d/o d/o Late Champalal b/c Rajpurohit r/o Village Roopawas, Tehsil Sojat Dist. Pali
7. Smt. Leela Kanwar w/o Kishan Singh d/o Champalal, b/c Rajpurohit, r/o Village Kudi, Tehsil Looni, Dist. Jodhpur.
----Respondents
For Appellant(s) : Mr. Akshay Tiwari
For Respondent(s) : Mr. Devendra Singh Bhati
Mr. Vinay Kothari
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Judgment
03/03/2021
(2 of 4)
The present appeals have been preferred by the appellants
against the Judgment and Award dated 29.07.2013 passed by the
Motor Accident Claims Tribunal, Pali (Raj.) in M.A.C.T. Case No.
80/2008 (S.B. Civil Misc. Appeal No. 88/2014) and M.A.C.T. Case
No. 92/2008 (S.B. Civil Misc. Appeal No. 87/2014) whereby, the
Tribunal while deciding the claim-petition gave a direction to the
respondent - Insurance Company to pay the compensation
amount and recover the same from the owner and driver of the
vehicle which was involved in the accident.
Learned Tribunal after framing the issues, evaluating the
evidence on record and hearing the counsel for the parties,
decided the claim petition of the appellants.
The present appeals have been preferred by owner Bhunda
Ram - driver of the vehicle which met with an accident which
occurred on 11.01.2008. The vehicle which was involved in the
accident was a tempo i.e. a light transport vehicle. The Tribunal
while adjudicating the claim-petition held that the driver of the
tempo was holding a requisite driving license to drive the light
motor-vehicle and therefore, he was not competent to drive the
transport vehicle. In these circumstances, although the liability of
paying the compensation was fastened on the respondent -
Insurance Company but it was ordered that the Insurance
Company first to pay the compensation and recover the same
from the driver and owner i.e. appellants.
Mr. Akshay Tiwari, learned counsel for the appellants submits
that the findings recorded by the Tribunal are contrary to the
judgment of Hon'ble the Supreme Court in the case of Mukund
Dewangan V/s Oriental Insurance Company
Limited(Supra). He further submits that admittedly, the weight
(3 of 4)
of the tempo was less than 7500 kg and therefore, the appellant
was competent to drive the same as he was holding a requisite
license to drive the light motor-vehicle.
In view of the judgment of Hon'ble the Supreme Court in the
case of Mukund Dewangan (Supra), the direction to pay the
compensation and recover the same from the present appellant
cannot be made and thus, the finding of Tribunal to that extent
may be quashed and set aside.
Per contra, learned counsel for the respondent - Insurance
Company submits that the Tribunal has not committed any error
as the law prevailing at the time of passing of the judgment was
taken into consideration and the Tribunal after adjudicating the
issue on the strength of evidence adduced before it rightly decided
the claim-petition. Therefore, same does not require any
interference by this Court. However, he is unable to controvert the
fact of the decision of Hon'ble the Supreme Court in the case of
Mukund Dewangan (Supra).
I have considered the submissions made at the Bar and gone
through the Judgment and Award dated 29.07.2013 as well as
other relevant record of the case.
The appeals are only to the extent of exonerating the
present appellants i.e. driver and owner of the vehicle on the
strength of the decision of Hon'ble the Supreme Court in the case
of Mukund Dewangan (Supra). The Tribunal has non-suited the
driver of tempo on the ground of having a license of light motor-
vehicle. The finding of the Tribunal that the driver of tempo was
not competent to drive the transport vehicle is set aside as the
same is contrary to the judgment of Hon'ble the Supreme Court.
Thus, the direction of the Tribunal to the extent that the Insurance
(4 of 4)
Company shall first pay the compensation and recover the same
from the appellant is quashed and set aside. The direction to
recover the compensation amount from the owner and driver of
the vehicle in this case is therefore set aside. The Insurance
Company shall pay the entire amount of compensation.
The appeals are disposed of in the above terms.
(VINIT KUMAR MATHUR),J
130-131-Payal/-
Powered by TCPDF (www.tcpdf.org)
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!