Citation : 2025 Latest Caselaw 724 Raj
Judgement Date : 9 May, 2025
[2025:RJ-JD:23446]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Misc. Appeal No. 878/2001
Oriental Insurance Company Limited, Branch-Udaipur.
----Appellant
Versus
1. Malaram son of Sakaramji, resident of Charlai Khurd, Tehsil-
Pachpadara, District-Barmer.
2. Salim Khan son of Rajaq Khan, resident of Maanpura
Bhaakhari (Sojat City), District-Pali.
3. Aslum Khan son of Yusuf Khan, resident of Kishanpole Gate,
Faraasu Police Station Marg, Udaipur.
----Respondents
For Appellant(s) : Mr. UCS Singhvi
For Respondent(s) : Mr. Shashank Sharma
Ms. Vrinda Bharadwaj
HON'BLE MR. JUSTICE SANDEEP SHAH
Order
09/05/2025
1. The present appeal under Section 173 of the Motor Vehicles
Act, 1988, has been filed by the appellant-Insurance Company,
being aggrieved by the judgment and award dated 01.06.2001,
passed by the learned Motor Accidents Claim Tribunal, Balotra,
Rajasthan, in M.A.C. Case No. 33/1999 (Malaram v. Salim
Khan & Ors.), wherein the learned Tribunal had awarded a sum
of Rs. 43,000/- in favour of the claimant along with 9% interest
from the date of filing of the application (i.e., 17.05.1999).
2. The brief facts of the case are that the above-mentioned
claim application was filed on 17.05.1999 by the
claimant-Malaram, stating therein that on 2nd March, 1999 at
[2025:RJ-JD:23446] (2 of 6) [CMA-878/2001]
around 4 p.m., the claimant, along with one Bhoma Ram and Sona
Ram, were walking from the temple situated in their village
Charlai Khurd, on the road, and suddenly a car bearing
No. RJ-27-T-0074 came on the road from the direction of Jodhpur
and was being driven rashly and negligently by Salim Khan, the
driver. It was stated that the car belonged to Aslam Khan. It was
further averred that the car dashed into him & due to the
accident, his left leg got injured and, in relation to the same, a
criminal case under Sections 279 and 338 of IPC was lodged at
Police Station, Kalyanpur, having F.I.R. No.6/99. It was stated that
due to the fracture, the claimant-Malaram remained admitted at
Mahatma Gandhi Hospital, Jodhpur, from 2 nd March 1999 till
9th March, 1999 and he had to stay in the hospital and his leg was
also plastered. The claimant stated that due to the injury, he
remained confined to the bed for a long period and could not
undertake his agricultural work for almost five to six months. The
claimant thus claimed a sum of Rs.1,11,200/- as compensation.
3. The appellant-Insurance Company filed a reply to the
above-mentioned claim application and raised the ground that the
Insurance Company was given no information about the incident
as also a ground was raised that it was duty of the owner to
ensure that at the time the vehicle was being driven in his
ownership, the driver had a valid permit to drive the vehicle.
A specific ground was taken that the driver of the offending
vehicle did not have a valid permit, as the licence which was
possessed by the driver was for light motor vehicle, whereas the
vehicle in question was a transport vehicle, as it was an
[2025:RJ-JD:23446] (3 of 6) [CMA-878/2001]
Ambassador car that was being driven as a taxi. A formal reply
was filed on behalf of the owner and the driver of the vehicle.
4. Based upon the pleadings of the parties, the learned Tribunal
framed five issues for its adjudication, wherein issue no.3 was
with regard to whether the driver of the vehicle had a valid permit
or not. In order to prove his case, the claimant examined himself
as AW-1 and also got Bhoma Ram examined as AW-2. The
claimant also exhibited 16 documents. In order to prove their
defence, the Insurance Company/appellant examined Shri Rajesh
Kumar Goyal, Senior Assistant, Oriental Insurance Co. Ltd., as
NAW-1.
5. Learned Tribunal by way of its judgment and award dated
01.06.2001, decided all the issues in favour of the claimant and
passed an award granting compensation to the tune of
Rs.43,000/- along with interest @9% from the date of filing of the
claim petition in favour of the claimant. Being aggrieved by the
same, the present appeal has been filed by the appellant-
Insurance Company.
6. Mr. U.C.S. Singhvi, the learned counsel for the appellant has
not raised any ground as far as the quantum of the award is
considered, and the only ground raised in the present appeal, as
also argued by the learned counsel is to the effect that the driver
was not holding the valid licence to drive the vehicle. It has been
argued by the learned counsel that the driver, Salim Khan was
having a licence to drive a light motor vehicle and motorcycle,
whereas the vehicle in question was a transport vehicle, and
therefore, there was a violation of the condition of the policy.
Thus, the decision on issue no.3 given by the learned Tribunal is
[2025:RJ-JD:23446] (4 of 6) [CMA-878/2001]
expressly illegal and contrary to law as also the provisions of the
Motor Vehicle Act, 1988.
7. On the other hand, the learned counsel for the claimant
submitted that the Tribunal has rightly considered the applicable
law while deciding the issue no.3 in favour of the claimant,
inasmuch as the licence (Exh.9) was produced by the claimant,
wherein it is clear that the driver was holding a valid licence
during the period in question to drive a light motor vehicle and
motorcycle with gear. It has further been asserted that the vehicle
in question was an Ambassador car taxi and the registration
certificate of the same i.e., Exh.7 makes it clear that it is a light
motor vehicle. Thus, there is no illegality in the award passed by
the learned Tribunal.
8. Having considered the arguments for both the parties and
having perused the record of the case, this Court is of the firm
opinion that the issue in hand is no longer res integra inasmuch
as, as far as the issue regarding possession of a holder of LMV
licence being entitled to drive a transport vehicle upto gross
weight of 7,500 kg is concerned, the same issue was considered in
depth by the Hon'ble Apex Court in the case of (Mukund
Dewangan v. Oriental Insurance Co. Ltd.) reported in AIR
2017 Supreme Court 3668. The Hon'ble Apex Court in the
judgment, while dealing with the provisions of the amendment
introduced in the Motor Vehicle Act in the year 1994 as also the
earlier provisions, came to a specific conclusion that even if the
vehicle is utilised for transport purposes, if the gross weight of the
vehicle is less than 7,500 kg, then the holder of LMV licence can
validly drive the vehicle and a claim cannot be rejected on the
[2025:RJ-JD:23446] (5 of 6) [CMA-878/2001]
ground of the driver not having the licence to drive the transport
vehicle. The Hon'ble Apex Court had considered the provisions of
transport vehicle as defined under Sections 2(47), 2(21) & 10 of
the Motor Vehicle Act, 1988.
9. Questioning the validity of the abovementioned judgment on
the ground that important provisions of MV Act and MV Rules were
not considered, two-Judges Bench of the Hon'ble Apex Court, in
the case of "M/s. Bajaj Alliance General Insurance Co. Ltd. v.
Rambha Devi & Ors. (2019) 12 SCC 816" vide its order dated
03.05.2018, referred the matter for consideration before a larger
Bench. The Constitution Bench of the Hon'ble Supreme Court
thereafter, vide its judgment dated 06.11.2024, in the case of
"M/s. Bajaj Alliance General Insurance Co. Ltd. v. Rambha
Devi and Ors." reported in (2025) 3 SCC 95 upheld the judgment
passed in the case of "Mukund Dewangan v. Oriental
Insurance Co. Ltd.", but for the reasons as explained in the
judgment passed by the Constitution Bench and observed that in
absence of any obtrusive omission, the decison of Mukund
Dewangan is not per incuriam even if certain provisions of MV Act
and MV Rules were not considered in the said judgment.
9.1 The Hon'ble Apex Court after considering the entire
provisions of the MV Act and MV Rules, came to a definite
conclusion that a driver holding a licence for LMV class under
Section 10(2)(d), for the vehicle with the gross vehicle weight
under 7,500 kg, is permitted to operate a transport vehicle
without needing any additional authorisation under
Section 10(2)(e) of the MV Act specifically for the transport vehicle
class. It was further observed that, for licensing purpose, LMV and
[2025:RJ-JD:23446] (6 of 6) [CMA-878/2001]
transport vehicles are not entirely separate classes. The relevant
part of the conclusion is reproduced as under:-
(i) A driver holding a license for Light Motor Vehicle (LMV) class, under Section 10(2)(d) for vehicles with a gross vehicle weight under 7,500 kg, is permitted to opeate a 'Transport Vehicle' without needinig additional authorization under Section 10(2)(e) of the MV Act specifically for the 'Transport Vehicles" class. For licensing purposes, LMVs and Transport Vehicles are not entirely separate classes. An overlap exists between the two. The special eligibility requirements will however continue to apply for, inter alia, e-carts, e-
rickshaws, and vehicles carrying hazardous goods.
10. Thus, taking guidance from the abovementioned judgment ,
the controversy in hand has been addressed in view of the
authoritative announcement of the Constitution Bench of the
Hon'ble Apex Court. Therefore, the ground raised by the learned
counsel for the appellant is having no substance, and the appeal
deserves to be dismissed.
11. Thus, S.B. Civil Misc. Appeal No. 878/2001 in question is
dismissed, while upholding the award dated 01.06.2001. No orders
as to cost.
12. Record of the trial court be sent back forthwith.
(SANDEEP SHAH),J 13-Love/-
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!