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

The New India Assurance Company Limited vs Smt. Pooro Devi (2026:Rj-Jd:17669)
2026 Latest Caselaw 5913 Raj

Citation : 2026 Latest Caselaw 5913 Raj
Judgement Date : 16 April, 2026

[Cites 3, Cited by 0]

Rajasthan High Court - Jodhpur

The New India Assurance Company Limited vs Smt. Pooro Devi (2026:Rj-Jd:17669) on 16 April, 2026

[2026:RJ-JD:17669]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
            S.B. Civil Miscellaneous Appeal No. 3320/2024

The New India Assurance Company Limited, T.p. Suit Hub,
Divisional Office-Ist, Abhay Chambers, Jalori Gate, Jodhpur
Through Its Authorized Representative.
                                                                    ----Appellant
                                    Versus
1.       Smt. Pooro Devi W/o Shri Surta Ram, Village Nagana
         (Dewasiyo/rebariyo Ka Vas) Tehsil Pachpadra, District
         Barmer.
2.       Dinesh Ram Vishnoi S/o Shri Jiya Ram, Khavon Ki Dhani,
         Salori, (Soorsagar) Tehsil And District Jodhpur. (Owner
         Cum-Driver)
                                                                 ----Respondents
                              Connected With
            S.B. Civil Miscellaneous Appeal No. 3246/2024
The New India Assurance Company Limited, T.p. Suit Hub,
Divisional Office-1St, Abhay Chambers, Jalori Gate, Jodhpur
Through Its Authorized Representative
                                                                    ----Appellant
                                    Versus
1.       Lrs Of Smt. Meero Devi W/o Sh. Chela Ram, Since
         Deceased Through Her Legal Representative -
2.       Chela Ram S/o Pratap Ram Dewasi, R/o Village Nagana
         (Dewasiyo/rebariyo Ka Vas) Tehsil Pachpadra, Dist.
         Barmer
3.       Dinesh Ram Vishnoi S/o Sh. Jiya Ram, R/o Khavon Ki
         Dhani, Salori (Soorsagar) Tehsil And Dist. Jodhpur
         (Owner-Cum-Driver)
                                                                 ----Respondents
            S.B. Civil Miscellaneous Appeal No. 3309/2024
The New India Assurance Company Limited, T.p. Suit Hub,
Divisional Office 1St Abhay Chambers, Jalori Gate, Jodhpur
Through Its Authorized Representative
                                                                    ----Appellant
                                    Versus
1.       Smt. Leela Devi W/o Sh. Natha Ram Dewasi, R/o Village
         Nagana (Dewasiyo/rebariyo Ka Vas) Tehsil Pachpadara,
         Dist. Barmer
2.       Dinesh Ram Vishnoi S/o Sh Jiya Ram, R/o Khavon Ki
         Dhani, Salori (Soorsagar) Tehsil And Dist. Jodhpur,
         (Owner-Cum-Driver)
                                                                 ----Respondents
            S.B. Civil Miscellaneous Appeal No. 3321/2024
The New India Assurance Company Limited, T.p Suit Hub,

                      (Uploaded on 23/04/2026 at 02:45:45 PM)
                     (Downloaded on 23/04/2026 at 08:30:56 PM)
 [2026:RJ-JD:17669]                   (2 of 5)                       [CMA-3320/2024]


Divisional Office-1St, Abhay Chambers, Jalori Gate, Jodhpur
Through Its Authorized Representative.
                                                                    ----Appellant
                                    Versus
1.       Mst. Kamla D/o Sh. Chhoga Ram, Minor Through Her
         Natural Guardian Father Sh. Chhoga Ram S/o Sh. Kana
         Ram, R/o Village Nagana (Dewasiyo/rebariyo Ka Vas)
         Tehsil Pachpadra, District Barmer. (Claimant)
2.       Dinesh Ram Vishnoi S/o Sh. Jiya Ram, R/o Khavon Ki
         Dhani, Salori (Soorsagar) Tehsil And District Jodhpur.
         (Owner Cum Driver)
                                                                 ----Respondents
            S.B. Civil Miscellaneous Appeal No. 3353/2024
The New India Assurance Company Limited, T.p. Suit Hub,
Divisional Office-1St, Abhay Chambers, Jalori Gate, Jodhpur
Through Its Authorized Representative.
                                                                    ----Appellant
                                    Versus
1.       Smt. Sua Devi W/o Sh. Badar Ram Dewasi, R/o Village
         Nagana (Dewasiyo/rebariyo Ka Vas) Tehsil Pachpadra,
         District Barmer. (Claimant)
2.       Dinesh Ram Vishnoi S/o Sh. Jiya Ram, R/o Khavon Ki
         Dhani, Salori (Soorsagar) Tehsil And District Jodhpur.
         (Owner Cum Driver)
                                                                 ----Respondents
            S.B. Civil Miscellaneous Appeal No. 3368/2024
The New India Assurance Company Limited, T.p. Suit Hub,
Divisional Office 1St, Abhay Chambers, Jalori Gate, Jodhpur
Through Its Authorized Representative.
                                                                    ----Appellant
                                    Versus
1.       Mst. Kavita D/o Sh. Surta Ram, Through Her Natural
         Father Sh. Surta Ram S/o Sh. Girdhari Ram R/o Village
         Nagana (Dewasi/ Rebariyo Ka Vas) Vas Pachpadra, Dist
         Barmer.
2.       Dinesh Ram Vishnoi S/o Sh. Jiya Ram, R/o Khavon Ki
         Dhani, Salori (Soorsagar) Teh. And Dist. Jodhpur.
                                                                 ----Respondents


For Appellant(s)          :     Mr. Jagdish Vyas
                                Mr. Shyam Charan
For Respondent(s)         :     None present




                      (Uploaded on 23/04/2026 at 02:45:45 PM)
                     (Downloaded on 23/04/2026 at 08:30:56 PM)
 [2026:RJ-JD:17669]                      (3 of 5)                        [CMA-3320/2024]


           HON'BLE MR. JUSTICE MUKESH RAJPUROHIT

Order

16/04/2026

1. These appeals have been preferred by the appellants against

the orders dated 21.08.2024 passed by the learned Tribunal in

respective claim petition Nos.51/2023 (81/2023), 56/2023

(86/2023), 57/2023 (87/2023), 55/2023 (85/2023), 58/2023

(88/2023) & 52/2023 (82/2023).

2. Heard learned counsel for the appellant.

3. Learned counsel for the appellant contends that while

deciding the claim petitions, the Tribunal has recorded an

erroneous finding and directing for an increase of the

compensation amount at the rate of 5% per annum from

01.01.2019 till the first month of the year of accident.

4. Learned counsel has drawn the attention of this Court to

Section 164 of the Motor Vehicles Act, 1988, which reads as

follows:

"164. Payment of compensation in case of death or grevious hurt, etc. -- (1) Notwithstanding anything contained in this Act or in any other law for the time being in force or instrument having the force of law, the owner of the motor vehicle or the authorised insurer shall be liable to pay in the case of death or grievous hurt due to any accident arising out of the use of motor vehicle, a compensation, of a sum of five lakh rupees in case of death or of two and a half lakh rupees in case of grievous hurt to the legal heirs or the victim, as the case may be.

(2) In any claim for compensation under sub-section (1), the claimant shall not be required to plead or establish that the death or grievous hurt in respect of which the claim has been made was due to any wrongful act or neglect or default of the

(Uploaded on 23/04/2026 at 02:45:45 PM)

[2026:RJ-JD:17669] (4 of 5) [CMA-3320/2024]

owner of the vehicle or of the vehicle concerned or of any other person. (3) Where, in respect of death or grievous hurt due to an accident arising out of the use of motor vehicle, compensation has been paid under any other law for the time being in force, such amount of compensation shall be reduced from the amount of compensation payable under this section."

5. A bare perusal of Section 164 of the Motor Vehicles Act, 1988

makes it clear that in case of death, the compensation amount is

fixed at Rs. 5,00,000/- and in case of grievous injury, fixed

compensation amount of Rs. 2,50,000/- is payable. There is no

provision under the said section for any annual increase in the

compensation amount.

6. Learned counsel further submits that although the direction

for increase of compensation was issued with effect from

01.01.2019, but the provisions of Chapter XI of the Motor Vehicles

Act, 1988 which includes Section 164 was substitued vide

notification dated 25.02.2022 which came into effect from

01.04.2022. Therefore, the Tribunal has erred in granting the

benefit of increase from a date prior to the enforcement of the

said provisions.

7. It is further submitted that the fixed compensation amount

of Rs. 2,50,000/- with interest in all claim petitions has already

been deposited by the appellant company in terms of the interim

order granted by this Court.

8. Despite service, none appears on behalf of the respondents.

9. Considered the submissions made by learned counsel for the

appellant and gone through the material available on record.

10. Upon perusal of the impugned award and the relevant

notification issued under the Motor Vehicles Act, this Court finds

(Uploaded on 23/04/2026 at 02:45:45 PM)

[2026:RJ-JD:17669] (5 of 5) [CMA-3320/2024]

that the statute prescribes a fixed compensation of Rs. 5,00,000/-

in case of death and Rs. 2,50,000/- in case of grievous injury.

There is no provision for enhancement/increase of the said

amount by 5% annually. Furthermore, the notification itself came

into effect from 01.04.2022, whereas, direction of the learned

Tribunal for increase has been issued w.e.f. 01.01.2019.

11. In view of the above, the appeals preferred by the appellants

deserve to be allowed.

12. Accordingly, the appeals are allowed. The awards dated

21.08.2024, passed by the learned Tribunal is modified to the

extent that the direction regarding enhancement/increase of

compensation by 5% per annum w.e.f. 01.01.2019, is hereby

quashed and set aside.

13. The grant of fixed compensation amount of Rs. 2,50,000/-

under Section 164 of the Motor Vehicles (Amendment) Act, 2019

is affirmed and same shall be disbursed to the claimants, if not

already disbursed.

14. No order as to costs.

15. Stay application and all pending applications, if any, also

stand disposed of.

(MUKESH RAJPUROHIT),J 79 to 84-AbhishekS/-

(Uploaded on 23/04/2026 at 02:45:45 PM)

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