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

Sukhdev vs National Insurance Company Ltd. And ...
2025 Latest Caselaw 8592 Raj

Citation : 2025 Latest Caselaw 8592 Raj
Judgement Date : 10 March, 2025

Rajasthan High Court - Jodhpur

Sukhdev vs National Insurance Company Ltd. And ... on 10 March, 2025

Author: Nupur Bhati
Bench: Nupur Bhati
[2025:RJ-JD:13428]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Civil Misc. Appeal No. 2603/2016

Sanwarmal S/o Ladu Teli, age about 26 years R/o Teli Kheda Post
Sanganer Tehsil And Distt. Bhilwara
                                                                      ----Appellant
                                      Versus
1.       National Insurance Company Ltd., Down To Hotel Meera
         Chittorgarh
                                                                          ..Insurer
2.       Shivprakash S/o Mohan Lal Mundara, R/o Bus Stand Bassi
         Tehsil And Distt. Chittorgarh
                                                                         ...Owner
3.       Yogesh Kumar S/o Shivprakash Mundara, R/o Bus Stand
         Bassi Tehsil And Distt. Chittorgarh
                                                                           ..Driver
                                                                   ----Respondents
                                Connected With
                 S.B. Civil Misc. Appeal No. 2459/2016
Shyam Lal S/o Madan Lal Teli, age about 26 years R/o Teli
Kheda, Post Sangar, Tehsil And District- Bhilwara
                                                                      ----Appellant
                                      Versus
1.       National Isurance Company Ltd. Through Its Branch
         Manager, Down To Meera Hotel, Chittorgarh
                                                                          ..Insurer
2.       Shivprakash S/o Mohan Lal Mundara, R/o Bus Stand,
         Bassi, Tehsil And District- Chittorgarh
                                                                          ...Owner
3.       Yogesh Kumar S/o Shivprakash Mundara, R/o Bus Stand,
         Bassi, Tehsil And District- Chittorgarh
                                                                         ...Driver
                                                                   ----Respondents
                 S.B. Civil Misc. Appeal No. 2462/2016
Sukhdev S/o Kana Bairwa, age about 26 years R/o Teli Kheda,
Post Sangar, Tehsil And District- Bhilwara
                                                                      ----Appellant
                                      Versus

                       (Downloaded on 17/03/2025 at 09:17:47 PM)
 [2025:RJ-JD:13428]                   (2 of 11)                       [CMA-2603/2016]


1.        National Insurance Company Ltd. Through Its Branch
          Manager, Down To Meera Hotel, Chittorgarh
                                                                        ..Insurer
2.        Shivprakash S/o Mohan Lal Mundara, R/o Bus Stand,
          Bassi, Tehsil And District- Chittorgarh
                                                                           ..owner
3.        Yogesh Kumar S/o Shivprakash Mundara, R/o Bus Stand,
          Bassi, Tehsil And District- Chittorgarh
                                                                           ..Driver
                                                                  ----Respondents


For Appellant(s)           :     Mr. Manish Pitaliya
For Respondent(s)          :     Mr. Vipul Singhvi



               HON'BLE DR. JUSTICE NUPUR BHATI

Order

10/03/2025

1. The instant civil misc. appeals have been preferred by the

respective appellant-claimant under Section 173 of the Motor

Vehicles Act, 1988 (hereinafter as 'the Act') challenging the

judgment and award dated 28.06.2016 (hereinafter as 'impugned

award') passed by learned Motor Accident Claims Tribunal

Chittorgarh (hereinafter as 'tribunal') whereby the learned tribunal

has partly allowed the respective claim petitions and awarded

compensation to the tune of Rs.7,021/- & 4,963/- & 59,835/-

along with interest @9% per annum in MAC Case Nos.144/2009,

145/2009 & 355/2009 respectively, while fastening the liability on

the respondents jointly and severally.

2. Since all the instant misc. appeals arise out of the same

impugned award dated 28.06.2016 passed by the learned Motor

[2025:RJ-JD:13428] (3 of 11) [CMA-2603/2016]

Accident Claims Tribunal Chittorgarh ('learned tribunal'). Hence,

the same are being decided by this common order.

3. Brief facts leading to the filing of instant misc. appeals are

that on 07.10.2008, the claimants - Sanwarmal, Shyamlal and

Sukhdev were traveling on a motorcycle bearing registration No.RJ

06-SA 2707 (hereinafter as 'motorcycle'), to Chittorgarh. When

they reached near Achhora, a Maruti Swift Car bearing registration

No.RJ-09-CA-1954 (hereinafter as 'the offending vehicle'), being

driven in a rash and negligent manner by respondent no.3-driver,

came from the opposite side at high speed and dashed into the

motorcycle. As a result of the accident, the claimants sustained

injuries. Subsequently, the claimants- Sanwarmal, Shyam Lal and

Sukhdev filed separate claim petitions - MAC Nos.144/2009,

355/2009 and 145/2009 respectively before the learned tribunal

seeking compensation for the injuries sustained by them. Ex-parte

proceedings were initiated against the Respondent Nos.2 and 3

(owner and driver) and they failed to file reply as well as

evidence. The respondent no.1-insurance company filed its reply

to the claim petitions while denying the averments made therein.

As all the claim petitions arose from the same accident, the

learned tribunal clubbed these claim petitions and on basis of

pleadings of the parties framed five issues.

3.1. The appellants-claimants examined four witnesses (AW1 to

AW4) and produced 94 documentary evidence (Ex.1 to Ex.94). On

the other hand the respondents failed to lead any evidence.

3.2. After hearing the parties and on basis of material available

on record the learned tribunal partly allowed the respective claim

petitions vide judgment and award dated 28.06.2016 (hereinafter

[2025:RJ-JD:13428] (4 of 11) [CMA-2603/2016]

as 'impugned award') and after deducting 25% on account of

contributory negligence awarded compensation to the tune of

Rs.7,021/- & 4,963/- & 59,835/- along with interest @ 9% per

annum in MAC Case Nos.144/2009, 145/2009 & 355/2009

respectively and fastened the liability on the respondent Nos.1, 2

and 3 jointly and severally. Aggrieved by the quantum of

compensation as awarded by the learned tribunal in the respective

claim petitions the respective claimants have preferred instant

misc. appeals.

4. Learned counsel for the appellants-claimants submits in all

the instant misc. appeals that the learned tribunal erred in holding

the appellants-claimants liable for contributory negligence merely

on the ground that there was violation of the provisions of the Act

as three persons were travelling on the motorcycle.

5. Learned counsel for the appellants-claimants in S.B.CMA

No.2603/2016 submits that the learned tribunal has erred in

discarding the permanent disability certificate (Ex.91) duly issued

by the medical board of a government hospital wherein the

medical board has assessed the permanent disability sustained by

Sanwamal to the extent of 15%. He also submits that learned

tribunal has erred in awarding meager amount in lump sum under

the heads of simple injury and pain and suffering.

6. Learned counsel for the appellants-claimants in S.B.CMA

No.2459/2016 submits that the learned tribunal has erred in

discarding the permanent disability certificate (Ex.11) duly issued

by the medical board of a government hospital wherein the

medical board has assessed the permanent disability sustained by

Shyam Lal to the extent of 14%. He also submits that learned

[2025:RJ-JD:13428] (5 of 11) [CMA-2603/2016]

tribunal has erred in awarding meager amount in lump sum under

the heads of simple injury, loss of amenities and pain and

suffering.

7. Learned counsel for the appellants-claimants in S.B.CMA

No.2462/2016 submits that the learned tribunal has erred in

awarding meager amount in lump sum under the heads of simple

injury, loss of amenities and pain and suffering. He also submits

that learned tribunal has failed to award any amount under the

head of hospitlization.

8. Per contra, learned counsel for the respondent submits that

the learned tribunal has rightly given the finding of contributory

negligence up to the extent of 25% as three persons were

travelling on the motorcycle and without any helmet which is a

clear violation of Section 128 of the Act. He also submits that the

quantum of compensation awarded by the learned tribunal is

adequate.

9. Heard the parties and perused the material available on

record.

10. As far as the finding with respect to the issue of contributory

negligence on account of more than one pillion riding on

motorcycle is concerned this court finds it appropriate to refer to

the judgment passed by the Hon'ble Supreme Court in Mohd.

Siddique v. National Insurance Co. Ltd., (2020) 3 SCC 57,

wherein the Hon'ble Supreme Court has held that the fact of more

than one pillion riding on a motorcycle may be a violation of the

law but such violation by itself, without anything more, cannot

lead to a finding of contributory negligence, unless there is a

causal connection between the violation and the accident or a

[2025:RJ-JD:13428] (6 of 11) [CMA-2603/2016]

causal connection between the violation and the impact of the

accident upon the victim. The relevant paragraph of the aforesaid

judgment is reproduced as under:

"12. But the above reason, in our view, is flawed. The fact that the deceased was riding on a motorcycle along with the driver and another, may not, by itself, without anything more, make him guilty of contributory negligence. At the most, it would make him guilty of being a party to the violation of the law. Section 128 of the Motor Vehicles Act, 1988, imposes a restriction on the driver of a two-wheeled motorcycle, not to carry more than one person on the motorcycle. Section 194-C, inserted by Amendment Act 32 of 2019, prescribes a penalty for violation of safety measures for motorcycle drivers and pillion riders. Therefore, the fact that a person was a pillion rider on a motorcycle along with the driver and one more person on the pillion, may be a violation of the law. But such violation by itself, without anything more, cannot lead to a finding of contributory negligence, unless it is established that his very act of riding along with two others, contributed either to the accident or to the impact of the accident upon the victim. There must either be a causal connection between the violation and the accident or a causal connection between the violation and the impact of the accident upon the victim. It may so happen at times, that the accident could have been averted or the injuries sustained could have been of a lesser degree, if there had been no violation of the law by the victim. What could otherwise have resulted in a simple injury, might have resulted in a grievous injury or even death due to the violation of the law by the victim. It is in such cases, where, but for the violation of the law, either the accident could have been averted or the impact could have been minimised, that the principle of contributory negligence could be invoked. It is not the case of the insurer that the accident itself occurred as a result of three persons riding on a motorcycle. It is not even the case of the insurer that the accident would have been averted, if three persons were not riding on the motorcycle. The fact that the motorcycle was hit by the car from behind, is admitted. Interestingly, the finding recorded by the Tribunal that the deceased was wearing a helmet and that the deceased was knocked down after the car hit the motorcycle from behind, are all not assailed. Therefore, the finding of the High Court that 2 persons on the pillion of the motorcycle, could have added to the imbalance, is nothing but presumptuous and is not based either upon pleading or upon the evidence on record. Nothing was extracted from PW 3 to the effect that 2 persons on the pillion added to the imbalance."

11. In the present case the learned tribunal has not given any

finding to the effect that there was any causal connection between

the violation of safety measures by the appellants-claimants and

[2025:RJ-JD:13428] (7 of 11) [CMA-2603/2016]

accident or impact of accident upon them. Moreover, no evidence

was adduced by the respondent so as to show that due to three

persons riding on a motorcycle the appellant-claimants have

contributed to the accident. Therefore, the learned tribunal has

erred in holding the appellants-claimants liable for contributory

negligence in absence of a direct link between the violation and

the accident or its impact upon them. Thus, the finding of the

tribunal with respect to the contributory negligence is set aside.

12. As far as the contention of the appellants/claimants

regarding award of future prospect is concerned, this court finds

that it is indeed settled position of law that future prospect can be

awarded in cases where serious injuries result in permanent

disablement, however, for claiming the same it should be shown

that the earning capacity of the claimant has been adversely

affected. However, the learned counsel for appellants-claimants

has not been able to demonstrate before this court that the

earning capacity of the appellants-claimants has been adversely

affected. Thus, this court, in view of the peculiar facts and

circumstances of the present case, finds that the present case

does not call for award of future prospect.

13. This court with respect to S.B.CMA No.2603/2016 finds that

the learned tribunal has erred in discarding the permanent

disability certificate (Ex.91) duly issued by Moharana Bhupal

Government Hospital, Udaipur wherein the medical board has

assessed the permanent disability sustained by Sanwarmal as

15% and the compensation for the same deserves to be awarded.

This court also finds that the learned tribunal has awarded meager

amount of Rs.5000/- as lump sum under the heads of simple

[2025:RJ-JD:13428] (8 of 11) [CMA-2603/2016]

injury, pain and suffering and loss of amenities. Thus, this court

deems it appropriate to award Rs.10,500/- (Rs.3500/- for each

simple injury) for the three simple injuries suffered by Sanwarmal

and Rs.27,000/- as lump sum under the head of pain and

suffering.

14. This court with respect to S.B.CMA No.2459/2016 finds that

the learned tribunal has erred in discarding the permanent

disability certificate (Ex.11) duly issued by the medical board of

Moharana Bhupal Government Hospital, Udaipur wherein

permanent disability sustained by Shyam Lal has been assessed

as 14% and the compensation for the same deserves to be

awarded. This court also finds that the learned tribunal has

awarded meager amount of Rs.45,000/- as lump sum under the

heads of simple injury, pain and suffering and loss of amenities.

Thus, this court deems it appropriate to award Rs.14,000/-

(Rs.3500/- for each simple injury) for four simple injuries suffered

by Sanwarmal, Rs.15000/- for one grievous injury and

Rs.30,000/- as lump sum under the head of pain and suffering.

15. This court with respect to S.B.CMA No.2462 finds that

Sukhdev has suffered four simple injuries and also suffered the

Hemorrhagic Contusion in left anterior parietal lobe as per CT

Scan Report (Ex.69). However, learned tribunal has awarded

meager amount of Rs.5,000/- as lump sum under the heads of

simple injury, pain and suffering and loss of amenities. Thus, this

court deems it appropriate to award Rs.14,000/- (Rs.3500/- for

each simple injury) for four simple injuries suffered by Sanwarmal

and Rs.15000/- for the hemorrhagic contusion (Ex.68 and Ex.69)

and Rs.7,000/- as lump sum under the head of pain and suffering.

[2025:RJ-JD:13428] (9 of 11) [CMA-2603/2016]

Also the discharge ticket (Ex.79) reflects that Sukhdev has to be

hospitalized for 7 days (from 07.10.2008 to 13.10.2008), thus,

this court deems it appropriate to award Rs.1600- for each day of

hospitalization.

16. Further, looking to the facts and circumstances of the case

the income of the appellant-claimant in both S.B.CMA

Nos.2603/2016 and 2459/2016 is assessed as Rs.3000/- per

month taking in to consideration the minimum wages prevalent at

that time, also multiplier of 18 would be applicable looking to the

age of the appellants-claimants (Sanwarmal and Shyam Lal) i.e.

19 years.

16. Thus, the amount of compensation awardable to the

respective appellant-claimant is as under:

In S.B. Civil Misc. Appeal No.2603/2016 arising out of

award passed in MAC Case No.144/2009:

Particulars                                         Amount          Amount
                                                    awarded      by awarded and
                                                    the Tribunal    enhanced   by
                                                                    this Court
Simple injuries (3500x3) [A]                                                10,500/-
Amount        towards     Permanent                                         97,200/-

Disability:- [(Permanent disability%) x (Annual Income) x (Multiplier)] (15%) x (3000x12) x (18)= 5000/-

97,200/-

[D]
Pain and suffering [E]                                                      27,000/-    (lump
                                                                            sum)
Medical bills [F]                                        4361/-             4361/-    (same
                                                                            as awarded by
                                                                            learned )
Deduction     on      account                  of         2340/-            nil
Contributory Negligence [X]                              (@25%)
                          TOTAL                         Rs.7,021/-          Rs.1,39,061/-
                 [A+B+C+D+E+F-X]                           [G]                   [H]

Enhanced Amount: [H] - [G] Rs.1,32,040/-

[2025:RJ-JD:13428] (10 of 11) [CMA-2603/2016]

In S.B. Civil Misc. Appeal No.2459/2016 arising out of

award passed in MAC Case No.355/2009:

Particulars                                    Amount          Amount
                                               awarded      by awarded and
                                               the Tribunal    enhanced   by
                                                               this Court
Simple injuries (3500x4) [A]                                       14,000/-
Grievous injury [B]                                                15,000/-
Amount        towards     Permanent                                90,720/-

Disability:- [(Permanent disability%) x (Annual Income) x (Multiplier)] 45,000/-

(14%) x (3000x12) x (18)= 90,720/-

[D]
Pain and Suffering [F]                                             30,000/-
Medical bills [E]                                                  34,780/- (same
                                                                   as awarded by
                                                   34,780/-
                                                                   the learned
                                                                   tribunal)
Deduction     on      account             of       19,945/-        nil
Contributory Negligence [X]                        (@25%)
                             TOTAL               Rs.59,835/-       Rs.1,84,500/-
                     [A+B+C+D+E+F]                   [G]                [H]

Enhanced Amount: [H] - [G] Rs.1,24,665/-

In S.B. Civil Misc. Appeal No.2462/2016 arising out of

award passed in MAC Case No.145/2009:

Particulars                                    Amount          Amount
                                               awarded      by awarded and
                                               the Tribunal    enhanced   by
                                                               this Court
Simple injuries (3500x4) [A]                                       14,000/-
Hemorrhagic Contusion [B]                                          15,000/-
                                                    5,000/-
Pain and Suffering [C]                                             7,000/-
Medical bills [D]                                                  1,617/- (same
                                                                   as awarded by
                                                    1,617/-
                                                                   the learned
                                                                   tribunal)
Hospitalization (1,600 x 7) [E]                         nil              11,200/-
Deduction     on      account             of
                                                     1654/-                nil
Contributory Negligence [X]
                            TOTAL                 Rs.4,963/-       Rs.48,817/-
                     [A+B+C+D+E-X]                   [G]                [H]


                                    [2025:RJ-JD:13428]                 (11 of 11)                    [CMA-2603/2016]


                                                            Enhanced Amount: [H] - [G] Rs.43,854/-


17. Thus, in view of the above, the instant misc. appeals-

S.B.CMA Nos.2603/2016, 2459/2016 & 2462/2016 as preferred by

the respective appellant-claimant are partly allowed and the

compensation awarded vide the impugned judgment and award

dated 28.06.2016 passed by the learned Tribunal in MAC Case

Nos.144/2009, 355/2009 & 145/2009 respectively, is enhanced

and modified accordingly.

18. The appellant-claimant in MAC Case No.144/2009 is held

entitled to get the enhanced compensation of Rs.1,39,061/-;

appellant-claimant in MAC Case No.355/2009 is held entitled to

get enhanced compensation of Rs.1,24,665/-; and appellant-

claimant in MAC Case No.145/2009 is held entitled to get

enhanced compensation of Rs.43,854/-. The aforesaid enhanced

amount shall be payable along with the interest @9% (same as

awarded by the learned tribunal) in the same manner as

determined by the learned tribunal.

19. The amount of compensation if any paid or disbursed shall

be adjusted.

20. No order as to costs. Record be sent back forthwith.

(DR. NUPUR BHATI),J

69-71-Devesh Thanvi/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter