Sunday, 12, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

National Insurance Co Ltd., Hyderabad vs Yasala Jyothi, Hyderabad And Anr
2024 Latest Caselaw 325 Tel

Citation : 2024 Latest Caselaw 325 Tel
Judgement Date : 24 January, 2024

Telangana High Court

National Insurance Co Ltd., Hyderabad vs Yasala Jyothi, Hyderabad And Anr on 24 January, 2024

Author: K. Lakshman

Bench: K. Lakshman

               HONOURABLE SRI JUSTICE K. LAKSHMAN
                                     AND
                HONOURABLE SMT. JUSTICE K. SUJANA

                 M.A.C.M.A Nos.227, 271 AND 275 OF 2015

COMMON JUDGMENT:

( Per Hon'ble Sri Justice K. Lakshman)

Heard Mr. Kota Subba Rao, learned Standing Counsel for the appellant

and Mr. Ananthula Ravinder, learned counsel for respondent (s) - claimant (s).

2. M.A.C.M.A. No.227 of 2015 is filed by M/s. National Insurance

Company Limited challenging the award and decree dated 07.08.2014 in

O.P.No.1998 of 2006 passed by the V Additional Metropolitan Sessions Judge

(Mahila Court) - cum - XIX Additional Chief Judge, City Criminal Courts at

Hyderabad, fixing liability on the Insurance Company alone.

3. Whereas, M.A.C.M.A. No.271 of 2015 is filed by the very same

Insurance Company challenging the award and decree dated 07.08.2014 passed

in O.P. No.1999 of 2006, while M.A.C.M.A. No.275 of 2015 is filed

challenging the award and decree dated 07.08.2014 passed in O.P. No.2000 of

2006.

4. Respondent No.6 and the appellant herein, owner and Insurer of the

crime vehicle i.e., Tata Indica Tax Car bearing registration No.RJ 26/To 390,

KL,J & SKS,J MACMA No.227 of 2015 & batch

are arrayed as respondent Nos.1 and 2, respectively, in all the aforesaid OPs,

while the respondents are the claimants.

5. O.P. No.1998 of 2006 (relating to MACMA No.227 of 2015) is filed

by the wife, children and parents of the deceased - Yasala Naresh Kumar

against the appellant and respondent No.6 herein claiming an amount of

Rs.80,00,000/- towards compensation for the death caused in road accident on

16.10.2005 at 4.30 P.M. near Sikhwali Village, Laxmangadh, Rajasthan State.

As against the said claim, the Tribunal awarded an amount of Rs.51,76,500/- as

compensation with interest @ 6% per annum thereon from the date of petition

till its realization.

6. O.P. No.199 of 2006 (relating to MACMA No.271 of 2015) is filed by

the wife of the deceased claiming an amount of Rs.20,00,000/- (Rupees Twenty

Lakhs Only) towards compensation for the injuries she received in the aforesaid

road accident. As against the said claim, the Tribunal awarded an amount of

Rs.4,00,000/- as compensation with interest @ 6% per annum thereon from the

date of petition till its realization.

7. O.P. No.2000 of 2006 (relating to MACMA No.275 of 2015) is filed

by the claimant - N. Sivaram @ Sivaramaiah claiming an amount of

Rs.10,00,000/- (Rupees Ten Lakhs Only) towards compensation for the injuries

he received in the aforesaid accident. As against the said claim, the Tribunal

KL,J & SKS,J MACMA No.227 of 2015 & batch

awarded an amount of Rs.3,24,963/- as compensation with interest @ 6% per

annum thereon from the date of petition till its realization.

8. Challenging the liability fastened on the Insurance Company as well

as the quantum of compensation awarded by the Tribunal, the Insurance

Company filed the all these appeals.

9. For the sake of convenience, the parties are hereinafter referred to as

arrayed they were arrayed in the OPs.

10. The case of the claimants in the aforesaid OPs is as under:

i) The deceased - Yasala Naresh Kumar along with his wife and daughter

(claimants in OP Nos.1998 and 1999 of 2006) and other family friends, namely

Mr. Shivaram (claimant in OP No.2000 of 2006) and Raju went to Jaipur from

Hyderabad to visit Salsar Hanuman Temple. After completion of darshan, they

were returning to Jaipur by engaging a local Taxi Car bearing registration

No.RJ 26/To 390. When they reached near Sikhwali village, at about 4.30

P.M., the driver of the said car drove the same in a rash and negligent manner at

high speed and dashed against a bus bearing registration No.RJ 10/PAO 148

coming in opposite direction, due to which, the deceased - Yasala Naresh

Kumar, Raju and the driver of the said car died on the spot, whereas the

claimants received grievous injuries.

KL,J & SKS,J MACMA No.227 of 2015 & batch

ii) The deceased is a business man and having M/s. Vaishnavi Traders,

bunny bags and poultry feeds, Revathi Agro Farms and also getting rents from

houses and other business of paddy, mirchi and wheat etc. The deceased is an

Income Tax Assessee and his annual income was Rs.8,06,430/- for the year

2004-05 and Rs.3,53,623/- for the year 2005-06. Therefore, the claimants in

O.P.No.1998 of 2006 being the wife, children and parents of the deceased

claimed an amount of Rs.80.00 lakhs as compensation.

iii) The claimant in O.P.No.1999 of 2006, the wife of the deceased,

received grievous injuries in the aforesaid accident. She was given first aid and

thereafter shifted to the hospital at Jaipur and thereafter, she returned to

Hyderabad by flight and admitted in KIMS Hospital, Hyderabad. Thus, she

claimed an amount of Rs.20.00 lakhs as compensation.

iv) The claimant in O.P. No.2000 of 2006 received grievous injuries in

the said hospital. He was given first aid and thereafter shifted to Jaipur hospital

and from there, he returned to Hyderabad by flight, went to his native place

Dharmavaram. Then went to Chennai and admitted in PDR Hospital, MOIT

Hospital and spent huge amount towards flight charges and treatment. Thus, he

claimed an amount of Rs.10.00 lakhs as compensation.

11. The Insurance Company opposed the aforesaid claims, mainly

contending as under:

KL,J & SKS,J MACMA No.227 of 2015 & batch

i) The police registered a case against the driver of opposite bus, which

shows that due to negligence of bus driver only, the accident had occurred, but

not due to rash and negligent driving of the driver of the car/offending vehicle.

The police, after conducting investigation only registered a case against the

driver of the opposite bus. Therefore, the claimants ought to have claimed the

compensation against the owner and insurer of the bus, but not the car. In view

of the same, the Insurer of the car is not liable to pay any compensation to the

claimants and, therefore, sought to dismiss the claims.

12. On consideration of entire evidence, both oral and documentary, the

Tribunal awarded the compensations in favour of the claimants in the manner

mentioned above fastening liability on the owner and insurer of the offending

vehicle/car.

13. Challenging the same, the insurance company filed the present

appeals on the following grounds:

i. The accident did not occur due to the fault of the driver of the offending

vehicle/car;

ii. The Tribunal ought to have fixed the liability on the driver, owner and

insurer of the bus;

iii. The claimants ought to have impleaded the driver, owner and insurer of

the bus; and

KL,J & SKS,J MACMA No.227 of 2015 & batch

iv. The Tribunal failed to appreciate the fact that the claimants have not filed

any documentary proof to show the income of the deceased as well the

claimants and, therefore, the compensation awarded by the Tribunal is on

higher side. In view of the same, the appeals filed by it are liable to be

allowed.

14. Whereas, learned counsel appearing for the claimants would contend

that the Tribunal awarded the compensation on consideration of the entire

evidence and there is no error in the impugned awards.

15. In view of the aforesaid rival submissions, we have perused the entire

material available on record

i) PW.1 is the injured claimant in O.P. No.2000 of 2006; PW.2 and PW.3

is the same person i.e., Smt. Yasala Jyothi, wife of the deceased in O.P.

No.1998. PW.4 is the claimant in O.P. No.2001 of 2006, the daughter of the

deceased. PWs.5 to 8 are the Medical Officers who treated the claimants.

PWs.9, 10 and 12 are the persons who accompanied the injured claimants and

deceased in flight from Jaipur to Hyderabad. PW.11 is the Chartered Account,

who looked after the accounts of the deceased during his life time. RW.1 and

RW.3 is the same person i.e., J. Suresh Chandra Mohan examined twice and he

is the Administrative Officer of Insurance Company, while RW.2 is the Sub-

Inspector of Laxmanghad Police Station.

KL,J & SKS,J MACMA No.227 of 2015 & batch

ii) In this case, PWs.1 and 2 are the eye-witness to the accident.

According to them, they along with deceased, Buvaneshwari and others went to

Jaipur to visit Hanuman Temple on 16.10.2005 and after completion of Darshan

while they were returning in the offending vehicle when they reached near

Sikhwali village at about 4.30 P.M., its driver drove the same in a rash and

negligent manner at high speed and lost control over the car and dashed against

the bus coming in opposite direction. As a result, they received grievous

injuries apart from the deceased and other inmates of the offending vehicle.

However, the driver of the offending vehicle and the deceased died on the spot.

iii) The evidence of PWs.1 and 2, eye-witnesses to the accident

categorically deposed that the driver of the offending vehicle drove the

offending vehicle in a rash and negligent manner at high speed on account of

which he lost control over the vehicle and dashed against the bus coming in

opposite direction. In fact, they have also received grievous injuries in the said

accident. PWs.3 and 4, who are injured claimants in O.P. Nos.1999 of 2006 and

2001 of 2006 also deposed in the same lines. During cross-examination,

nothing contra we elicited from the said witnesses by learned counsel appearing

on behalf of Insurance Company. However, learned counsel for Insurance

Company relying on Ex.A1 and A2 - certified copies of FIR and charge sheet

and the evidence of RW.2 - Sub-Inspector of Police, would contend that the

KL,J & SKS,J MACMA No.227 of 2015 & batch

accident had occurred due to rash and negligent driving of the driver of the bus,

but not the car and, therefore, the driver, owner and insurer of the bus alone are

liable to pay compensation and not the insurer of the car.

iv) In view of the above, it is clear that PWs.1 and 2 were travelling in

the offending vehicle apart from other inmates and the deceased persons, and

they are the best persons to speak about the fault, the manner in which accident

was occurred. They categorically deposed that the accident had occurred due to

rash and negligent driving on the part of the offending vehicle/car. RW.2 is the

Sub-Inspector of Police and he reached the spot only after receipt of information

about the accident. Ex.A1 - FIR was registered after receipt of the information

with regard to the accident and Ex.A2 - charge sheet filed after completion of

investigation. Therefore, the evidence of PW.1 and PW.2 - eye witnesses is in

corroboration with each other and it is believable. RW.2 is not an eye-witness.

He is not the competent witness to prove the rash and negligent driving of the

driver of either of the vehicle as he is only the Administrative Officer of the

Insurance Company. At the most, his evidence would be useful with regard to

issuance of policy and terms and conditions contained therein. Therefore, the

contention of learned counsel for the appellant - Insurer that the accident had

occurred due to rash and negligent driving on the part of the driver of the bus

and not on the part of the driver of the car and that the driver, owner and insurer

KL,J & SKS,J MACMA No.227 of 2015 & batch

of the bus alone are liable to pay compensation is unsustainable. Once the

Tribunal on considering the evidence, both oral and documentary, gave a

specific finding that the accident was occurred due to rash and negligent driving

of the Car. The said finding is supported by reasons. It is apt to note that

the Motor Vehicles Act is a beneficial piece of legislation to provide solace of

just compensation to the family of the victim or injured persons. Even, when

two views are possible, the view which is beneficial to the claimant is to be

considered. Thus, the decisions relied upon by learned counsel for the appellant

- Insurer in Machindranath Kernath Kasar v. D.S. Mylarappa 1 , T.O.

Anthony v. Karvarnan 2, APSRTC v. K. Hemalatha 3, Oriental Insurance

Co. Ltd. v. Meena Variyal 4 and Machindranath Kernath Kasar v.

D.S.Mylarapp 5 are inapplicable to the present case.

16. The next contention raised by learned counsel for the appellant -

Insurer that the amounts awarded by the Tribunal to the claimants are on higher

side and the Tribunal has not considered the income of the deceased properly

while computing the compensation.

i) Coming to the compensation awarded in O.P.No.1998 of 2006

(MACMA No.227 of 2015), the Tribunal awarded an amount of Rs.51,76,500/-

. 2008 ACJ 1964

. (2008) 3 SCC 748

. 2008 (5) ALD 116 (SC)

. 2007 ACJ 1284

. (2008) 13 SCC 198

KL,J & SKS,J MACMA No.227 of 2015 & batch

as compensation to the claimants, wife, children and parents of the deceased. In

this case, it is the contention of the claimants that during the life time of the

deceased, he was doing business by running M/s. Vaishnavi Traders, Bunny

Bags & Poultry feeds, Revathi Agro Farms and also getting rents from houses

and other business of paddy, mirchi and wheat etc. and thereby used to earn

Rs.50,000/- per month. Claimants have filed Exs.19 and 20 - Income Tax

returns for the years 2004-05 and 2005-06 and Ex.A21 - shopping complex

property document. Ex.A19 - income tax returns for the year 2004-05 shows

the annual income of the deceased as Rs.8,06,433/-, while Ex.A20 shows the

annual income of the deceased as Rs.3,53,820/- for the year 2005-06. They are

the authenticated documents. The claimants have also examined PW.11, the

Chartered Accountant, who was looking after the accounts of the deceased.

Learned Tribunal on consideration of the said evidence arrived the annual

income of the deceased at Rs.5,80,000/- out of which, 30% was deducted

towards expenditure and remaining amount of Rs.4,06,000/- as the net income

of the deceased per annum. As per the decision in Sarla Verma v. Delhi

Transport Corporation 6 , 1/4th of the annual income i.e. Rs.1,01,500/- was

deducted towards personal and living expenses of the deceased during his life

time and the remaining amount of Rs.3,04,500/- was considered as loss of

dependency by the Tribunal.

. (2009) 6 SCC 121

KL,J & SKS,J MACMA No.227 of 2015 & batch

ii) As per the evidence available on record, the age of the deceased was

considered as 30 years as on the date of accident. Accordingly, multiplier '17'

was taken and applying the same to the annual income of the deceased arrived

at Rs.51,76,500/- as the loss of dependency to which the claimants are entitled.

Accordingly, the same was awarded to the claimants. In fact, the claimants are

also entitled certain amounts under different heads which were not awarded by

the Tribunal.

iii) Considering the entire evidence, both oral and documentary, the

Tribunal awarded the aforesaid compensation to the claimants and there is no

error in it to interfere by this Court. In view of the same, there is no error in

awarding the compensation of Rs.51,76,500/- to the claimants as compensation

for the death of the deceased and, therefore, the appeal filed by the Insurance

Company vide MACMA No.227 of 2015 is liable to be dismissed.

17. Now, coming to the compensation awarded in O.P.No.1999 of 2006

(MACMA No.271 of 2015), the Tribunal awarded an amount of Rs.4,00,000/-

as against the claim of Rs.20,00,000/- towards compensation for the injuries

received by the claimant. Out of Rs.20,00,000/- an amount of Rs.10,00,000/-

was claimed towards permanent disability. To prove the same, the claimant

relied upon the evidence of PW.7 and Exs.A1, 2 and A36. It is not in dispute

that the claimant had received injuries in the accident and the same is evident

KL,J & SKS,J MACMA No.227 of 2015 & batch

from Exs.A1 and 2 and also Ex.A27. Though the claimant pleads that she

sustained permanent disability, no documentary evidence is placed to that

effect. PW.7, the doctor, who treated the claimant, did not speak on the said

aspect.

i) It is also not in dispute that immediately after the accident, the

claimant was taken to the hospital at Jaipur for treatment and from there to

Indraprastha Apollo Hospital at Delhi. Thereafter, she came back to Hyderabad

and took the treatment in KIMS Hospital as inpatient from 19.10.2005 to

29.10.2005 as per Exs.A13 and 27 to 30, medical bills. The claimant travelled

all the way from Jaipur to Hyderabad by flight for which certainly she must

have incurred certain amounts towards transportation. The Tribunal

considering the entire evidence, both oral and documentary, awarded an amount

of Rs.1,50,000/- towards pain and suffering; Rs.1,00,000/- towards extra

nourishment and medicines and Rs.1,50,000/- towards transportation charges

including flight charges of one attendant making a total amount of Rs.4,00,000/-

as compensation. The claimants did not file any appeal challenging the said

award.

ii) As discussed above, the Tribunal has rightly awarded the aforesaid

amount of Rs.4,00,000/- as compensation to the claimant for the injuries, she

sustained in the aforesaid accident, and there is no error in it to interfere by this

KL,J & SKS,J MACMA No.227 of 2015 & batch

Court. Thus, the appeal filed by the Insurance Company vide MACMA No.271

of 2015 is liable to be dismissed.

18. With regard to O.P. No.2000 of 2006 (MACMA No.275 of 2015), as

stated above, the Tribunal awarded an amount of Rs.3,24,963/- as compensation

as against the claim of Rs.10,00,000/- for the injuries he received in the

aforesaid accident.

i) To prove the claim, the claimant himself examined as PW.1. It is also

not in dispute that the claimant received injuries in the accident. The claimant

also examined PWs.5 and 6, the doctors, who treated him at Chennai. PWs.5

and 6 deposed with regard to the injuries sustained by the claimant and the

treatment which they have given to the claimant. However, they did not depose

about the disability suffered by the claimant. During cross-examination, PW.5

specifically admitted that there is no affect to the vision due to the injury and

further admitted that he has not mentioned any disability in Ex.A10. PW.6,

another doctor also did not depose with regard to the disability suffered by the

claimant. Thus, on perusal of the said evidence, it is clear that the claimant did

not suffer any disability.

ii) However, as per the evidence of PWs.1, 5 and 6 and Exs.A10 to A13,

the claimant received grievous injuries and that he had taken treatment as in

patient in Government Hospital at Jaipur for the period from 17.10.2005 to

KL,J & SKS,J MACMA No.227 of 2015 & batch

18.10.2005 and also taken treatment as in-patient in Santokba Duriabhiji

Memorial-cum-Medical Research Institute, Jaipur from 18.10.2005 to

25.10.2005 and later he had taken treatment in MOIT Hospital, Chennai from

28.10.2005 to 03.11.2005 and thereafter again he has taken treatment as in

patient in PDR Orthopedic Hospital at T.Nagar, Chennai from 03.11.2005 to

09.11.2005 and also from 03.10.2006 to 05.10.2006 in Shanker Netralaya

Hospital, Chennai, the Tribunal considered the pain and suffering and

accordingly, an amount of Rs.1,00,000/- was awarded towards pain and

suffering and an amount of Rs.1,52,893/- towards extra nourishment and

medicines.

iii) The Tribunal also considered the fact that after the accident, the

claimant was shifted to nearby local Government Hospital, later admitted in a

private hospital in Jaipur and thereafter he was shifted to Delhi and again from

Delhi to Hyderabad by flight. Ex.A35 shows that he spent an amount of

Rs.21,035/- towards flight charges from Jaipur to Hyderabad. The claimant

needs assistance of one attendant in order to shift him from the place of incident

to Hyderabad and thereafter to Chennai and accordingly granted an amount of

Rs.42,070/- towards transport charges.

iv) The Tribunal also considered the loss of income observing that the

claimant was working as employee in Birla Institute of Scientific Research at

KL,J & SKS,J MACMA No.227 of 2015 & batch

Jaipur on a monthly salary of Rs.15,280/- and due to the accident, he was

constrained to take bed rest for a period of six months for which he lost his

earnings. Though the petitioner deposed in his evidence that he was getting

monthly salary of Rs.15,280/-, he himself averred in the claim petition that he

was getting monthly salary of Rs.10,000/-, which is contrary to his evidence

and, therefore, considering the nature of injuries sustained by the claimant, the

Tribunal granted an amount of Rs.30,000/- towards loss of earnings for a period

of three (03) months @ Rs.10,000/- per month. Thus, the Tribunal in all

awarded an amount of Rs.3,24,935/- as compensation as against the claim of

10,00,000/- for the injuries he sustained in the aforesaid road accident.

v) Considering the evidence of PWs.1, 5 and 6 and Exs.A10 to A13,

medical bills, the Tribunal has rightly awarded the aforesaid amount of

Rs.3,24,935/- as compensation and there is no error in it to interfere by this

Court. Thus, the appeal filed by the Insurance Company vide MACMA No.275

of 2015 is liable to be dismissed.

19. As far as rate of interest awarded by the Tribunal @ 6% per annum

on the respective amounts is concerned, the same is also in tune with the

pronouncements of the Hon'ble Supreme Court and does not warrant any

interference by this Court. Therefore, the rate of interest @ 6% per annum is

also confirmed.

KL,J & SKS,J MACMA No.227 of 2015 & batch

20. In the light of the aforesaid discussion, all these appeals fail and

accordingly the same are dismissed confirming the awards and decrees dated

07.08.2014 in O.P.Nos.1998, 1999 and 2000 of 2006 passed by learned V

Additional Metropolitan Sessions Judge (Mahila Court) - cum - XIX Additional

Chief Judge, City Criminal Courts at Hyderabad. The appellant - Insurance

Company shall pay balance amount awarded by the Tribunal within one (01)

month from the date of receipt of copy of this judgment. However, there shall

be no order as to costs.

As a sequel, miscellaneous applications, if any, pending in the appeals

shall stand closed.

_____________________ K. LAKSHMAN, J

________________ K. SUJANA, J 24th January, 2024 Mgr

 
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 : Media

 
 
Latestlaws Newsletter