Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

National Insurance Co Ltd vs Sangem Hanumandlu 2 Ors
2022 Latest Caselaw 702 Tel

Citation : 2022 Latest Caselaw 702 Tel
Judgement Date : 17 February, 2022

Telangana High Court
National Insurance Co Ltd vs Sangem Hanumandlu 2 Ors on 17 February, 2022
Bench: G Sri Devi
              HONOURABLE JUSTICE G. SRI DEVI


           M.A.C.M.A. Nos.1526 of 2007 and 2644 of 2014

COMMON JUDGMENT:

      These two appeals are being disposed of by this common

judgment since M.A.C.M.A.No.2644 of 2014 filed by the claimants

for enhancement of compensation and M.A.C.M.A.No.1526 of 2007

filed by the Insurance Company are directed against the very same

judgment, dated 05.09.2006, passed in O.P.No.29 of 1999 on the file

of the Motor Accident Claims Tribunal (III A.D.J. (FTC), Nizamabad

(for short "the Tribunal").


      For the sake of convenience, the parties will hereinafter be

referred to as arrayed before the Tribunal.


      The facts, in issue, are as under:


      The claimants, who are the parents of one Hanumandlu

(hereinafter referred to as "the deceased"), filed a petition under

Section 166 of the Motor Vehicles Act, 1988, claiming compensation

of Rs.3,00,000/- for the death of deceased in a road accident that

took place on 16.10.1998.      It is stated that, on 16.10.1998, the

deceased was proceeding to his village on his cycle after dropping

his father (1st claimant) at Kamshettypalli Bus Stand and when he

reached P.W.D. Main Road, leading to Banswada from Bodhan, a

lorry bearing No.MHV-6397 driven by its driver came in opposite

direction at a high speed in a rash and negligent manner and dashed
                                   2



against the deceased, as a result of which, the deceased fell down

and the lorry ran over him and that he died on the spot. It is stated

that prior to the accident, the deceased was hale and healthy and

was earning Rs.6,000/- per month by doing agriculture and paddy

business. On account of death of the deceased, the claimants lost

their son. The 1st respondent being the insurer of the vehicle and 2nd

respondent being the owner of the vehicle are jointly and severally

liable to pay compensation to the claimants.

Before the Tribunal, the 1st respondent filed counter denying

the material averments including the age and earnings of the

deceased, manner of accident, valid and subsisting license to the

person, who drove the lorry at the time of accident and also liability

of the insurance company. It is also stated that the Insurance

Company has issued policy bearing No.270601/6701004/388/

205/98 under Cover Note No.47780 in favour of the 2nd respondent

through cheque bearing No.725508, dated 25.07.1998, for a sum of

Rs.3,044/- drawn on NDCC Bank Limited, Degloor Branch and

when the said cheque was presented it was dishonoured, hence the

Insurance Company cancelled the policy and intimated it to the 2nd

respondent by letter dated 07.09.1998 by registered post. Since the

policy issued stands cancelled due to dishonour of the cheque issued

towards payment of premium, there was no subsisting policy on the

date of accident and as such the Insurance Company is not liable to

pay compensation.

No counter has been filed by the 2nd respondent, who is the

owner of the lorry.

Basing on the above pleadings, the Tribunal framed the

following issues:

1) Whether the accident was occurred due to rash and negligent driving of the Lorry bearing No. MHV-6397?

2) Whether there was a valid policy issued by R1 company in favour of R2 for the lorry bearing No.MHV-6397 as on the date of accident?

3) Whether the petitioners are entitled for compensation? If so, to what amount and against which of the respondents?

4) To what relief?

During trial, on behalf of the claimants, P.Ws.1 to 3 were

examined and Exs.A1 to A8 were marked. On behalf of the 1st

respondent, R.W.1 was examined and Exs.B1 to B6 were marked.

After analyzing the evidence available on record, the Tribunal

held that the driver of the 2nd respondent was responsible for the

accident and accordingly awarded an amount of Rs.2,41,000/- with

interest @ 9% per annum from the date of petition till the date of

realization payable by the 1st respondent/Insurance Company

within one month from the date of order and then recover the same

from the 2nd respondent/owner of the crime lorry in execution

proceedings. Aggrieved by the same, both the appeals have been

filed.

The main contention of the learned Counsel for the claimants

is that the Tribunal has not taken into consideration the avocation of

the deceased. It is further submitted that though the deceased was

earning Rs.6,000/- per month by doing agriculture, the Tribunal has

erred in not fixing the income of the deceased at Rs.6,000/- per

month. It is further submitted that as per the principles laid down

by the Apex Court in National Insurance Company Limited Vs.

Pranay Sethi and others1, the claimants are also entitled to the

future prospects. Therefore, it is argued that the income of the

deceased may be taken into consideration reasonably for assessing

loss of dependency and prayed to enhance the same.

Per contra, the learned Counsel for the Insurance Company

submits that the owner of the crime vehicle had issued a cheque

towards payment of the premium, however, when the said cheque

was presented, it was dishonoured. Since the policy issued by the

Insurance Company in respect of the crime lorry in favour of the 2nd

respondent stands cancelled due to dishonour of the cheque issued

towards payment of premium and there was no subsisting policy on

the date of accident, the Insurance Company is not liable for

payment of compensation to the claimants, however, the Tribunal

erroneously directed the Insurance Company to deposit the

compensation amount and then recover the same from the owner of

the crime lorry (2nd respondent) by filing execution proceedings.

2017 ACJ 2700

The finding of the Tribunal with regard to the manner in

which the accident took place has become final as the same is not

challenged by the respondents. The only ground raised by the

Insurance Company is that the cheque issued by the owner of the

offending vehicle towards payment of premium was dishonoured

and, therefore, the insurance policy has been cancelled and thus the

Insurance Company is not liable to pay the compensation to the

claimants.

A perusal of the material on record would show that the cover

note No.47780 was issued covering the risk of the crime vehicle.

Though it was stated that cover note was cancelled for dishonour of

the cheque issued by the owner of the vehicle, the same was not

communicated to the registering authority as contemplated under

Section 147 of the M.V. Act. The Tribunal has rightly held that once

the Insurance policy was issued by covering the risk and if any

accident occurs during the period of the said policy, the third parties

are entitled for the compensation and it is for the Insurance

Company to proceed against the owner for the laches on the part of

the owner and that the Insurance Company cannot escape from its

liability to pay the awarded compensation.

A Full Bench of the Apex Court in the decision reported in

Oriental Insurance Co. Ltd. v. Inderjit Kaur2 has categorically held

that the rights of the third parties to claim compensation both from

AIR 1998 SC 588

the insured and insurer are not affected under law by the conduct of

insured in issuing a cheque, which was later on dishonoured. The

relevant portion at paragraph No. 9 is extracted as under:

"The policy of insurance that the appellant issued was a representation upon which the authorities and third parties were entitled to act. The appellant was not absolved of its obligations to third parties under the policy because it did not receive the premium. Its remedies in this behalf lay against the insured."

In another decision reported in New India Assurance Co. Ltd.

v. Rula3, the Apex Court following the earlier decision of the Apex

Court (2 supra) held as under:

"9. Thus, any contract of insurance under Chapter 11 of the Motor vehicle Act, 1988 contemplates a third party who is not a signatory or a party to the contract of insurance but is, nevertheless, protected by such contract. As pointed out by this court in New Asiatic Insurance Co. Ltd. v. Pressumal Dhanamal Aswani {1958-65 ACJ 559 (SC)}, the rights of the third party to get indemnified can be exercised only against the insurer of the vehicle. It is thus clear that the third party is not concerned and does not come into the picture at all in the matter of payment of premium. Whether the premium has been paid or not is not the concern of the third party who is concerned with the fact that there was a policy issued in respect of the vehicle involved in the accident and it is on the basis of this policy that the claim can be maintained by the third party against the insurer.

11.The decision, which is a three Judge Bench decision, squarely covers the present case also. The subsequent

2000 ACJ 630

cancellation of the insurance policy in the instant case on the ground that the cheque through which premium was paid was dishonoured, would not affect the rights of the third party which had accrued on the issuance of the policy on the date on which the accident took place. If on the date of accident, there was a policy of insurance in respect of the vehicle in question, the third party would have a claim against the insurance company and the owner of the vehicle would have to be indemnified in respect of the claim of that party. Subsequent cancellation of the insurance policy on the ground of non-payment of premium would not affect the rights already accrued in favour of the third party."

In view of the judgment of the Apex Court (3 supra), the

Insurance Company is liable to third parties on account of statutory

compulsion due to the initial agreement entered between the

insured and the company concerned. In fact, the facts of the said

case reveal that the Apex Court was dealing with damages to a car.

Therefore, the ground that the cheque issued by the insured towards

payment of premium was dishonoured and the same was intimated

to the insured and in spite of the same no premium was paid does

not relieve the insurance company for payment of compensation in

respect of third parties. Therefore, I do not agree with the

contention of the learned Counsel for the Insurance Company that

the owner alone is liable to pay the compensation and the Insurance

Company is not under obligation to pay the compensation on the

ground that the cheque issued by the owner of the offending vehicle

was dishonoured. I do not see any merit in the appeal filed by the

Insurance Company and the same is accordingly dismissed.

Insofar as the appeal filed by the claimants is concerned, a

perusal of the material available on record would show that the

deceased was doing business and contracts and was earning

Rs.6,000/- per month, but no documentary evidence has been

produced by the claimants. Further, a perusal of the inquest report

would show that the deceased was an agricultural labourer. In

Latha Wadhwa vs. State of Bihar4, the Apex Court held that even

there is no proof of income and earnings, it can be reasonably

estimated minimum at Rs.3,000/- per month for any non-earning

member. Therefore, this Court is inclined to take the income of the

deceased as Rs.3,000/- per month and the annual income of the

deceased would be Rs.36,000/-. Apart from the above, the claimants

are entitled to addition of 40% towards future prospects, as per the

decision of the Hon'ble Supreme Court in Pranay Sethi (1 supra).

Therefore, annual income of the deceased comes to Rs. 50,400/-

(Rs.36,000/- + Rs.14,400/-). Since the deceased was a bachelor, his

personal living expenses shall be 50% of the said amount i.e.,

Rs.25,200/-. In view of the decision of the Apex Court in Munna

Lal Jain v. Vipin Kumar Sharma and others5 when the deceased was

a bachelor, the age of the deceased has to be considered while

determining the multiplier and not the age of the younger parent as

contended by the learned Standing Counsel for the Insurance

Company. Since the age of the deceased was 20 years at the time of

(2001) 8 SCC 197

2015 (6) SCC 347,

the accident, the appropriate multiplier is '18' as per the decision

reported in Sarla Verma v. Delhi Transport Corporation and

another6. Adopting multiplier 18, his contribution towards family

would be Rs.25,200/- x 18, which comes to Rs.4,53,600/-. The

claimants are also entitled to Rs.33,000/- towards loss of estate and

funeral expenses as per Pranay Sethi's case (1 supra). Thus, in all

the claimants are entitled to Rs.4,86,600/-.

At this stage, the learned Counsel for the Insurance company

submits that the claimants restricted their claim only for

Rs.3,00,000/- as compensation and the quantum of compensation

which is now awarded would go beyond the claim made which is

impermissible under law.

In Laxman @ Laxman Mourya Vs. Divisional Manager,

Oriental Insurance Company Limited and another7, the Apex Court

while referring to Nagappa Vs. Gurudayal Singh8 held as under:

"It is true that in the petition filed by him under Section 166 of the Act, the appellant had claimed compensation of Rs.5,00,000/- only, but as held in Nagappa vs. Gurudayal Singh (2003) 2 SCC 274, in the absence of any bar in the Act, the Tribunal and for that reason any competent Court is entitled to award higher compensation to the victim of an accident."

(2009) 6 SCC 121

(2011) 10 SCC 756

2003 ACJ 12 (SC)

In view of the Judgments of the Apex Court referred to above,

the claimants are entitled to get more amount than what has been

claimed. Further, the Motor Vehicles Act being a beneficial piece of

legislation, where the interest of the claimants is a paramount

consideration the Courts should always endeavour to extend the

benefit to the claimants to a just and reasonable extent.

Accordingly, M.A.C.M.A.No.1526 of 2007 filed by the

Insurance Company is dismissed. M.A.C.M.A.No.2644 of 2014 is

allowed and the compensation amount awarded by the Tribunal is

hereby enhanced from Rs.2,41,000/- to Rs.4,86,600/-. The enhanced

amount will carry interest at 7.5% p.a. from the date of passing of

award by the Tribunal till the date of realization. The enhanced

amount shall be apportioned among the claimants in the same

proportion in which original compensation amounts were directed

by the Tribunal. However, the claimants are directed to pay Deficit

Court Fee on the enhanced amount. There shall be no order as to

costs.

Miscellaneous petitions, if any, pending shall stand closed.

_____________________ JUSTICE G. SRI DEVI

17.02.2022 Gsn

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter