Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Iffco Tokio General Insurance ... vs Emno
2022 Latest Caselaw 9269 Raj

Citation : 2022 Latest Caselaw 9269 Raj
Judgement Date : 15 July, 2022

Rajasthan High Court - Jodhpur
Iffco Tokio General Insurance ... vs Emno on 15 July, 2022
Bench: Madan Gopal Vyas

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Misc. Appeal No. 641/2022

Iffco Tokio General Insurance Company Limited, Iffco House, 3Rd Floor, 34 Nehru Palace, New Delhi. Branch Office At 2Nd Floor Bhagwati Bhawan, Goverment Hostel Crossing, M I Road, Jaipur 302001 Through Its Authorized Representative.

----Appellant Versus

1. Smt. Emno W/o Late Sh. Taj Mohammad, B/c Muslim, R/o Village Kalra, Tehsil Phalodi, Distt. Jodhpur.

2. Jayaull Haq S/o Late Sh. Taj Mohammad, B/c Muslim, R/o Village Kalra, Tehsil Phalodi, Distt. Jodhpur.

3. Mst. Maina D/o Late Sh. Taj Mohammad, (Now Major) B/c Muslim, R/o Village Kalra, Tehsil Phalodi, Distt. Jodhpur.

4. Sayeedulla S/o Late Sh. Taj Mohammad, (Minor) Represented Thorugh Their Next Friend And Mother Smt. Emno. B/c Muslim, R/o Village Kalra, Tehsil Phalodi, Distt. Jodhpur.

5. Mohd. Munshi S/o Late Sh. Taj Mohammad, (Minor) Represented Thorugh Their Next Friend And Mother Smt. Emno. B/c Muslim, R/o Village Kalra, Tehsil Phalodi, Distt. Jodhpur.

6. Mst. Rukshana D/o Late Sh. Taj Mohammad, (Minor) Represented Thorugh Their Next Friend And Mother Smt. Emno. B/c Muslim, R/o Village Kalra, Tehsil Phalodi, Distt. Jodhpur.

7. Hanuman Ram S/o Prithvi Raj Bishnoi, R/o Hapu Ki Dhani, Bhalni, Tehsil Bagauda, Distt. Jalore. (Owner Of Car No. Rj-46-Ca-0497)

8. The New India Assurance Co. Ltd., Tp Claims Hub, Abhay Chambers, Jalori Gate, Jodhpur. (Insurer Of Car No. Rj- 46-Ca-0497)

9. Sultan Khan S/o Hasan Khan, B/c Muslim R/o Village Kalra, Tehsil Phalodi, Distt. Jodhpur. (Owner Of Jeep No. Rj-19-C-8731)

----Respondents

(2 of 4) [CMA-641/2022]

For Appellant(s) : Mr. Jagdish Vyas For Respondent(s) :

HON'BLE MR. JUSTICE MADAN GOPAL VYAS

Order

15/07/2022

Heard learned counsel for the appellant-Insurance Company

on stay application.

The instant Civil Misc. Appeal under Section 173 of the Motor

Vehicles Act,1988 (hereinafter referred to as "the Act" for short)

has been preferred against the judgment and award dated

17.11.2021 passed by the learned Judge, Motor Accident Claims

Tribunal, Phalodi, District Jodhpur in MACT Case No.64/2016

(67/2016), whereby the learned Tribunal has awarded

compensation of Rs.7,03,842/- and held appellant-Insurance

company liable for the same jointly and severally with other non-

applicants.

Learned counsel for the appellant-Insurance Company

challenging the impugned judgment and award submits that the

policy was on "an Act on policy" and, therefore, the liability of the

appellant- Insurance Company only is to cover the risk of a third

party. It is also submitted that the deceased being the occupant of

the vehicle in question cannot be construed as a third party. The

fact of the matter remains that the deceased was a gratuitous

passenger.

In support of his contentions, learned counsel for the

appellant-insurance company relied upon the following

judgments:-

(3 of 4) [CMA-641/2022]

(1) Oriental Insurance Company Ltd. Vs. Meena Variyal and Others reported in 2007 ACJ 1284.

(2) Oriental Insurance Company Ltd. vs. Sudhakaran K.V. Vs. Others (Civil Appeal No. 3634 of 2008) decided on 16.05.2008.

(3) General Manager, United Insurance Company Ltd. Vs. M. Laxmi & Others reported in 2009 DNJ (SC) 89. (4) Leeladhar Vs. Mahendra Singh and Others (S.B. Civil Misc. Appeal No.211/2002) decided on 18.02.2021. (5) United India Insurance Company Ltd. Vs. Narsingh Tanwar and Another (S.B. Civil Misc. Appeal No.658/2021) decided on 15.11.2021.

(6) The New India Assurance Company Ltd. Vs. Panchi Devi and Other (S.B. Civil Misc. Appeal No.2995/2018) decided on 3.11.2018.

(7) United India Insurance Company Ltd., Jodhpur Vs. Smt. Hudi and others (S.B. Civil Misc. Appeal No.765/2010) decided on 3.12.2013.

Thus, it is submitted by learned counsel for the appellant-

insurance company that the effect and operation of the impugned

judgment may be stayed.

I have bestowed my consideration to the arguments

advanced by the learned counsel for the appellant. It is not in

dispute that the insurance policy was only on "an Act on Policy"

and the deceased himself was one of the occupants of the vehicle.

The matter requires consideration.

Admit. Issue notice to the respondents. Issue notice of the

stay application also, returnable within a period of six weeks.

In the facts and circumstances of the case, meanwhile effect,

operation and execution of the judgment and award dated

17.11.2021 passed by the learned Judge, Motor Accidents Claims

(4 of 4) [CMA-641/2022]

Tribunal, Phalodi in MACT Case No. 64/2016 (67/2016) shall

remain stayed qua the appellant-Insurance Company.

Call for the record.

(MADAN GOPAL VYAS),J 13-Bharti/-

Powered by TCPDF (www.tcpdf.org)

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter