Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Emulla , Emula Veeramma vs Javvaji Srinivas
2024 Latest Caselaw 1526 Tel

Citation : 2024 Latest Caselaw 1526 Tel
Judgement Date : 16 April, 2024

Telangana High Court

Emulla , Emula Veeramma vs Javvaji Srinivas on 16 April, 2024

                                   1
                                                                            MGP,J
                                                         MACMA.No.149 of 2019 and
                                                           MACMA.No.3201 of 2019




     THE HONOURABLE SMT. JUSTICE M.G.PRIYADARSINI

                   M.A.C.M.A.No.149 OF 2019
                              AND
                   M.A.C.M.A.No.3201 OF 2019


COMMON JUDGMENT:

1. These two appeals are being disposed of by this common

judgment since M.A.C.M.A.No.149 of 2019, filed by Respondent

No.5 in O.P./Insurance Company, seeking to allow the appeal by

setting aside the order of the learned Tribunal and

M.A.C.M.A.No.3201 of 2019, filed by claim petitioners in O.P.,

seeking for enhancement of compensation, both are directed

against the very same order dated 12.09.2018 passed in

M.V.O.P.No.30 of 2013, on the file of the Chairman, Motor

Accidents Claims Tribunal-cum-VI Additional District Judge,

Godavarikhani.

2. For the sake of convenience, the parties hereinafter be

referred as they were arrayed before the Tribunal.

3. The facts of the case in brief are that the claim petitioners,

who are the wife and children of Sri Emulla @ Yemulla Komuraiah

(hereinafter be referred as "the deceased"), filed a petition claiming

compensation of Rs.25,00,000/- for the death of the deceased who

died in a road traffic accident that occurred on 25.05.2011. As

stated by the petitioners, on 25.05.2011, when the deceased was

MGP,J MACMA.No.149 of 2019 and

proceeding from Shirke bus stand towards his house by walk, at

about 9.00 p.m, when he reached the turning at Shirke quarters,

the Respondent No.1 drove one Innova Car bearing No.AP-29-AP-

789, in a rash and negligent manner, at a high speed and dashed

the deceased from his back. As a result, the deceased received

injuries all over the body. Immediately, he was shifted to SCCL

Area Hospital, Godavarikhani, from there, he was shifted to

Kamineni Hospital, Hyderabad, for better treatment. But he

succumbed to injuries on 05.06.2011. Based on a complaint, the

Police, Godavarikhani-II Town Police Station, registered a case in

Crime No.52 of 2011 under Section 337 IPC against the driver of

the crime vehicle i.e., one Md.Asif, who is arrayed as Respondent

No.2 and conducted investigation and subsequently laid charge

sheet under Section 304-A IPC which is marked as Ex.A4. It is

stated by the petitioners that the deceased used to work as a

Support man in 10-Incline Colony, RG-III area, SCC Limited and

used to draw income of Rs.27,508.12 paise and odd per month

apart from other perks and used to contribute the same for

maintenance of the family. Due to the sudden death of the

deceased, the claimants have lost their source of income, love and

affection of the deceased and were put to mental shock. Therefore,

they filed a petition claiming compensation of Rs.25,00,000/-

against the Respondents 1 to 5.

MGP,J MACMA.No.149 of 2019 and

4. Respondent No.1, who was the driver of the Innova Car, filed

his counter denying the averments made in the claim petition

including, occurrence of accident, injuries sustained to the

deceased and etc. and deposed that one Bhaira Satheesh has

given complaint to SHO, Traffic Ramagundam Police on 26.05.2011

stating that his uncle met with an accident on 25.05.2011 and the

name of the car driver is Md.Aseef. Based on his complaint,

Ramagundam police registered a case in Crime No.74 of 2011 and

after investigation, it was transferred to Police, Godavarikhani II

Town and after transferring the above crime, the Godavarikhani II

Town police registered another Crime No.52 of 2011. As per the

statements of LW3, who is wife of the deceased and LW4- B.Manga,

who is an eye witness to the incident, one J.Srinivas was driving

the Innova car in a rash and negligent manner. It is further stated

by Respondent No.1 that he had not driven the crime vehicle at

any point of time as he is a student and more over, Respondent

No.1 is no way concerned with the above said accident and the

Police of Godavarikhani-II Town Police station, in collusion with

LWs1 & 3, filed a false case against him and that he is not liable to

pay any compensation to the petitioners and hence, prayed to

dismiss the claim against him.

MGP,J MACMA.No.149 of 2019 and

3. Respondent No.2, who is the original driver of the crime

vehicle, filed counter denying the averments made in the claim

petition including, occurrence of the accident, involvement of the

deceased in the accident, injuries sustained to him in the alleged

accident, age, income, avocation and health condition of the

deceased at the time of accident. He further submitted that

Respondent No.3 is the owner of the Innova Car bearing No.AP-29-

AD-789 at the time of accident and Respondent No.4 was the

previous owner of the said Innova car (wrongly typed as

Respondent No.3) and the said Innova car was duly insured with

5th respondent (wrong typed as 4th respondent) and the driver was

holding valid driving license at the time of accident and hence, the

Insurance company is liable to indemnify him under the said

policy.

4. Respondent No.3 did not file any counter and remained

exparte.

5. Respondent No.4, who is also arrayed as owner of Innova

car, filed his counter denying the averments made in the claim

petition including, occurrence of accident, injuries sustained to the

deceased, age, avocation and income of the deceased . He deposed

that with the consent of Respondent No.3, he took the vehicle and

appointed Respondent No.2 as driver of the vehicle who was

MGP,J MACMA.No.149 of 2019 and

holding valid license. But he was not aware that Respondent No.1

drove the vehicle and caused accident. He stated that as the crime

vehicle was insured with Respondent No.5, respondent No.5 is

liable to indemnify the risk and pay compensation to the

petitioners along with respondents 6 & 7.

6. Respondent No.5, who is the Insurance Company, filed its

counter denying the averments made in the claim petition and

deposed that the driver of the Toyota Innova Car was not holding a

valid and effective driving license at the time of accident and

further, Police of Godavarikhani-II Town police filed charge sheet

against Respondent No.1 under Section 304-A IPC and Section 3

read with 181 of M.V.Act for not possessing driving license at the

time of accident and further contended that as Respondent No.3

had not complied with the statutory provisions with regard to

furnishing of policy particulars, particulars of injured, place of

accident and etc., hence, the Insurance company is not liable to

pay any compensation. It is also stated by the Insurance company

that as per FIR, the name of the driver is mentioned as Md.Asif and

the name of the owner is mentioned as Volivoju Naresh Kumar.

But as per petition, it is clearly mentioned that the insurance is on

Dasari Shankar, but it was not transferred in the name of present

owner and that Respondent No.1, who is the driver by name

MGP,J MACMA.No.149 of 2019 and

J.Srinivas, is not holding any valid license and also contended that

the Police of Godavarikhani II Town Police Station failed to forward

documents within 30 days from the date of information and that

the compensation claimed is excess and exorbitant and hence,

prayed to dismiss the claim against it.

7. Respondent Nos.6 & 7, who are the parents of the deceased,

admitted the contents of the claim petition and admitted that the

death of the deceased was due to rash and negligent driving of the

driver of Innova Car bearing No.AP-29-AD-789 who is arrayed as

Respondent No.1 in O.P. and also deposed that Respondent No.2

was the actual driver of the vehicle duly appointed by Respondent

No.4 and that the Respondent No.3 is the registered owner of the

said vehicle and the said vehicle was duly insured with Respondent

No.5 covering the date of accident and as such, Respondents 1 to 5

are jointly liable to pay compensation to the claim petitioners along

with them.

8. Based on the rival contentions made by both the parties, the

learned Tribunal had framed the following issues:-

1. Whether the motor vehicle accident occurred due to the negligence of the driver of the crime vehicle?

2. Whether the petitioners are entitled to compensation? To what amount and if so, from whom?

3. To what relief?

MGP,J MACMA.No.149 of 2019 and

9. Before the Tribunal, on behalf of the petitioners, PWs 1 to 3

were examined and Exs.A1 to A6 were marked. On behalf of

Respondents RWs1 to 4 were examined and Exs.B1 to B9 and

Exs.X1 & X2 were marked.

10. After considering the evidence and documents available on

record, the learned Tribunal had partly allowed the claim petition

awarding compensation to a tune of Rs.22,00,000/- which is

payable by Respondent Nos.1, 3 & 5 jointly and severally along

with interest @ 6 % per annum. The Tribunal further directed

Respondent No.5 to deposit the said amount at first within one

month from the date of award and then recover the said amount

from Respondent Nos.1 & 3. Challenging the same, the present

appeals came to be filed by the claimants and Insurance Company

respectively.

11. Heard both sides and perused the material available on

record.

12. The contentions of the learned counsel for appellants/claim

petitioners in M.A.C.M.A.3201 of 2019 are that the learned

Tribunal ought to have deducted ¼ amount towards personal

expenses instead of 1/3 as the number of dependants are five (5) in

MGP,J MACMA.No.149 of 2019 and

number; erred in fixing the monthly income @ Rs.16,000/-; ought

to have awarded Rs.40,000/- each to Respondents 6 & 7 under

filial consortium and ought to have awarded parental consortium

to Respondents 2 & 3 and hence, prayed to allow the appeal by

enhancing the compensation awarded by the Tribunal.

13. The contentions made by the learned counsel for Respondent

No.5/Insurance Company, who is appellant in M.A.C.M.A.No.149

of 2019 are that, the driver of the crime vehicle do not hold a

driving license at the time of accident; the owner of the crime

vehicle committed breach of policy conditions and also contended

that the learned Tribunal erred in applying pay and recover policy;

erred in awarding Rs.2,00,000/- under the head of Non-pecuniary

damages instead of Rs.70,000/- as per Judgment of Hon'ble Apex

Court in the case of National Insurance Co. Ltd. Vs.Pranay Sethi &

others (2017 ACJ 2700) and also erred in considering the income

of the decea sed@ Rs.16,000/- per month and hence, prayed to

set-aside the order of the learned Tribunal.

14. Now the point that emerge for determination is,

Whether the order passed by the learned Tribunal requires interference of this Court?

MGP,J MACMA.No.149 of 2019 and

POINT:-

13. This Court has perused the entire evidence and documents

available on record. On behalf of the claim petitioners, PWs 1 to 3

were examined. The parents of the deceased were impleaded as

Respondent Nos.6 & 7 as per orders in I.A.No.283 of 2015 claiming

compensation. Petitioner No.1, who is the wife of the deceased,

was examined as PW1. She reiterated the contents made in the

claim petition and deposed about her relationship with the

deceased and employment of the deceased. PW2, who is

Superintendent in GDK 10 Incline, SCCL, was examined to depose

about the salary particulars of the deceased. He stated that as per

records, the deceased was appointed as Badli worker in SCCL and

was working as Support man at the time of accident and died on

05.06.2011 in a road accident. He produced salary particulars of

deceased from May 2010 to May 2011 and they are marked as

Ex.A7 (13 in number). PW3, who is an eye witness to the

incident, narrated about the occurrence of accident and stated that

the alleged accident occurred due to the rash and negligent driving

of the driver of Innova Car. He also stated that though he

witnessed the incident, but the police did not examine him.

14. On behalf of respondents, RWs 1 to 3 were examined.

Respondent No.1, who drove the crime vehicle at the time of

MGP,J MACMA.No.149 of 2019 and

accident, was examined as RW1. He deposed that the Police of

Godavarikhani II Town Police Station colluded with petitioner no.1

and filed charge sheet against him with false allegations. In fact,

he was acquitted from the said case which was registered as

C.C.No.327 of 2011 on 21.11.2017. During his cross-examination,

he denied the suggestion that in view of relationship with him, PW3

deposed in his favour. Respondent No.2, who is the original driver

of the crime vehicle, was examined as RW2. He stated that he do

not know whether one Bhaira Satheesh had given complaint before

SHO, Ramagundam on 26.06.2011 and he was not aware about

the transfer of said complaint to Godavari II Town Police Station

and also filing of charge sheet against Respondent No.1 and that

the petitioners made false allegations against him and that he is

not the owner and driver of the crime vehicle and is not liable for

payment of compensation to the petitioners. During the course of

cross-examination, he denied the suggestion that he took the car

from Respondent No.4 and handed over to Respondent No.1

unauthorizedly. RW3, who is working as Senior Assistant in RTA,

deposed in his evidence that Respondent No.1 is not having driving

license. RW4, who is working as Manager in Legal Claims,

Karimnagar, deposed in his evidence that they issued Insurance

policy bearing No.1805702311003703 in favour of 3rd respondent

pertaining to Innova Car bearing Registration No.AP-29-AD-0789

MGP,J MACMA.No.149 of 2019 and

which is subsisting as on the date of accident and stated that

Respondent No.1 is not having any driving license and he was

charged under Section 3 read with 181 of M.V.Act, as such,

Insurance company is not liable to pay any compensation.

15. A perusal of Ex.A1-FIR shows that Police, Godavarikhani II

Town Police Station registered a case in Crime No.52 of 2011 under

Section 337 IPC against the driver of the Innova Car, who is

arrayed as Respondent No.2 herein. Ex.A2 is the inquest report

wherein the panchas opined that the death of the deceased was

due to the injuries sustained to him in an accident that occurred

on 25.05.2011 due to rash and negligent driving of the driver of the

Innova car bearing No.AP-29AD-0789. Ex.A3 is the post mortem

examination report wherein it is held that the death of the

deceased was due to head injury. Ex.A4 is the final report

wherein, it is stated that "the accused is not the original driver of

the car with which the accident took place. The Innova car is

owned by LW8-V.Naresh Kumar and its driver is Md.Aseef, who is

the friend of accused. On 25.05.2011, the said driver went to the

house of the accused along with Innova car and later, the accused

took the car from him and drove it in a rash and negligent manner

with high speed and dashed the deceased which resulted into his

death. Hence, the accused had committed offence punishable

MGP,J MACMA.No.149 of 2019 and

under Section 304-A IPC along with Section 3 read with 181 of MV

Act for not possessing license to drive the crime vehicle-Innova car.

In Ex.A5- Form -54, at Sl.no.7, the particulars of the driver were

shown as Javari Srinivas, who is arrayed as Respondent No.1 in

O.P. and particulars of owner of the vehicle were shown as

Shankar Dasari and is having valid license as on the date of

accident. Ex.A6 is the pay slip of the deceased for the month of

April, 2011 which shows the net monthly income of the deceased

as Rs.16,424/-

16. A perusal of Ex.B1-FIR shows that Police, Ramagundam

Traffic Police Station registered a case in Crime No.74 of 2011,

under Section 337 IPC. Ex.B2-FIR shows that Police,

Godavarikhani-II Town Police station registered a case in Crime

No.52 of 2011 on 28.05.2011. Exs.B3 to B6 are the depositions of

PWs 1 to 4 in CC.No.327 of 2011. Ex.B7 is the copy of insurance

policy. Exs.B8 & B9 are the legal notices issued to Respondents

1 & 3.

17. It is also pertinent to refer Ex.X1, which is the authorization

letter given by the Motor Vehicles Inspector and Additional

Licensing Authority, Ramagundam to Sri M.A.Khaleel, who is

working as Senior Assistant in their office and who was examined

as RW3 in the present case and Ex.X2 is the problem details form

MGP,J MACMA.No.149 of 2019 and

issued in the name of said Khaleel Mohd. These two documents

are marked through RW3 during the course of his evidence which

speaks about non-possession of driving license by Respondent

No.1, who caused the accident which resulted into the death of the

deceased.

18. Therefore, from the above evidence produced by both parties,

it is clear that an accident occurred due to the rash and negligent

driving of the driver of the crime vehicle who is arrayed as

Respondent No.1. As per Ex.A1-FIR, Respondent No.2 was working

as driver on the said Innova car, but at the time of accident, he

was not driving the said car and Respondent No.1, who do not

possess driving license, obtained the key and drove the car in rash

and negligent manner and dashed the deceased. There is no

dispute about the ownership of Respondent No.3 as per Ex.A5-

Insurance policy.

19. The main contention of the learned counsel for Appellant/

Insurance Company in M.A.C.M.A.No.149 of 2019 is that though

the driver of the crime vehicle do not hold a driving license at the

time of accident, but the owner of the crime vehicle had willfully

handed over the vehicle to him and committed breach of policy

conditions and hence, the insurance company is not liable to pay

any compensation to the petitioners.

MGP,J MACMA.No.149 of 2019 and

20. In this regard, it is pertinent to refer the decision of the

Hon'ble Supreme Court in the case between S. Iyyapan v/s M/s

United India Insurance Company and Another wherein, the

Hon'ble Supreme Court held that the Insurance Company is liable

to pay the victim even if the driver was unlicensed so that the

victim should not be deprived of the money due to him. Hence

Insurance Company has full rights to recover their money from the

owner of the vehicle. Further, the owner can make the unlicensed

driver to pay the compensation.

21. From the above decision, it is clear that the Insurance

Company cannot be exonerated from its liability to pay the

compensation amount. It shall pay the compensation at first and

then recover the same from the owner, who in turn can add the

unlicensed driver to pay the compensation. Hence, the contention

of the learned counsel that the Tribunal erred in applying pay and

recover policy is unsustainable.

22. The other contention made by the Insurance Company is

that the learned Tribunal erred in awarding Rs.2,00,000/- under

the head of Non-pecuniary damages instead of Rs.70,000/-. In this

regard, it is pertinent to refer the Judgment of Hon'ble Apex Court

in the case of National Insurance Co. Ltd. Vs.Pranay Sethi & others

(2017 ACJ 2700) wherein, the Hon'ble Apex Court had fixed

MGP,J MACMA.No.149 of 2019 and

reasonable figures on conventional heads, viz., loss of estate, loss

of consortium and funeral expenses as Rs. 15,000/-, Rs. 40,000/-

and Rs. 15,000/- respectively. In all, it comes to Rs.70,000/-

(which shall carry 10% enhancement for every three years). This

Court, by relying upon the said decision, reduces the amount

awarded under non-pecuniary heads from Rs.2,00,000/- to

Rs.70,000/- (which carries 10% enhancement for every three

years).

23. The contention of the learned counsel for claim petitioners as

well as Respondents 6 & 7, who are parents of the deceased, who

were brought no record as per orders in I.A.No.273 of 2015 is that

the learned Tribunal erred in deducting 1/3 amount towards

personal expenses though the number of dependants are 5 in

number and also contended that the learned Tribunal ought to

have granted Rs.40,000/- to petitioner No.3 as she is minor and

ought to have awarded filial consortium to parents.

24. In this regard, it is pertinent to refer to the quantum of

compensation awarded by the learned Tribunal. Learned Tribunal

upon considering Ex.A6-Pay slip of the deceased-Komuraiah issued

by Singareni Collories Company Limited, fixed the monthly income

of the deceased as Rs.16,000/-. As the deceased was aged 48 years

at the time of accident, he is entitled for addition of 30% towards

MGP,J MACMA.No.149 of 2019 and

future prospects to the established income, as per the decision of

the Hon'ble Supreme Court in National Insurance Company

Limited Vs. Pranay Sethi and others 1. Hence, the future

monthly income of the deceased comes to Rs.20,800/-. This

Court, by considering the number of dependants as five in number,

is inclined to deduct 1/4th amount towards personal and living

expenses of the deceased. Hence, the net monthly income that

was being contributed to the family of the deceased comes to

Rs.15,600/- per month. As the age of the deceased was 48 years at

the time of the accident, the appropriate multiplier is '13' as per

the decision reported in Sarla Verma v. Delhi Transport

Corporation 2. Therefore, adopting multiplier '13', the total loss of

dependency works out to Rs.24,33,600/- (Rs.15,600/- x 12 x 13).

That apart, the petitioners are entitled for an amount of

Rs.77,000/- under conventional heads and further, considering

the fact that the appellant No. 3, being a minor child of the

deceased, this Court is inclined to award a sum of Rs.40,000/- to

her under the head of parental consortium as per the decision of

the Apex Court in Magma General Insurance Company Limited v.

2017 ACJ 2700

2009 ACJ 1298 (SC)

MGP,J MACMA.No.149 of 2019 and

Nanu Ram @ Chuhru Ram and others 3. Thus, in all, the

appellants/claim petitioners along with Respondents 6 & 7 in

M.A.C.M.A.No.3201 of 2019 are entitled for compensation to an

amount of Rs.25,50,600/-.

25. As far as interest is concerned, the learned Tribunal granted

interest @ 6% per annum which is meagre. This Court, by relying

upon the decision of the Hon'ble Apex Court in Rajesh and others

v. Rajbir Singh and others 4, enhances the interest granted by the

Tribunal from 6% per annum to 7.5% per annum.

26. In the result, M.A.C.M.A.No.3201 of 2019 is allowed

enhancing the compensation awarded by the Tribunal from

Rs.22,00,000/- to Rs.25,50,600/- and M.A.C.M.A.No.149 of 2019

filed by Insurance company is partly allowed reducing the amount

awarded under conventional heads from Rs.2,00,000/- to

Rs.77,000/-. The enhanced amount shall carry interest at 7.5%

per annum from the date of filing of petition till the date of

realization payable by Respondent Nos.1, 3 & 5 jointly and

severally. Respondent No.5 is directed to deposit the enhanced

amount at first instance within a period of two months from the

date of receipt of a copy of this order and is entitled to recover the

(2018) 18 SCC 130 4 2013 ACJ 1403 = 2013 (4) ALT 35

MGP,J MACMA.No.149 of 2019 and

same from Respondent Nos.1 & 3. On such deposit, the appellants

and Respondent Nos.6 & 7, who are the parents of the deceased in

M.A.C.M.A.3201 of 2019 are entitled to withdraw the same as per

the apportionment made by the Tribunal. However, the appellants

shall pay the deficit court fee on the enhanced compensation.

There shall be no order as to costs.

27. Miscellaneous petitions, if any, pending shall stand closed.

______________________________ JUSTICE M.G.PRIYADARSINI Dt.16.04.2024 ysk

 
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 : MAIMS

 
 
Latestlaws Newsletter