Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ifficotokio General Insurance Co. Ltd vs Bellapu Krishna , Krishna Gurnule And 2 ...
2025 Latest Caselaw 4327 Tel

Citation : 2025 Latest Caselaw 4327 Tel
Judgement Date : 27 June, 2025

Telangana High Court

Ifficotokio General Insurance Co. Ltd vs Bellapu Krishna , Krishna Gurnule And 2 ... on 27 June, 2025

                                  1



     HONOURABLE SMT. JUSTICE TIRUMALA DEVI EADA

                   M.A.C.M.A.NO.357 OF 2021

JUDGMENT:

This appeal is filed by the Insurance Company aggrieved by

the Order and Decree dated 22.01.2021 in M.V.O.P.No.257 of 2017

passed by the Chairman, Motor Accident Claims Tribunal-cum-

Spl.Sessions Judge for Fast tracking for Cases Relating to

Atrocities Against Women-cum-VI Additional District and Sessions

Judge, Adilabad (for short "the Tribunal").

2. For convenience and clarity, the parties herein are referred to

as they were arrayed before the Tribunal.

3. The case of the claim petitioner before the Tribunal is that on

06.09.2016 at 12:35 p.m., the petitioner and his uncle boarded

Max Pickup Vehicle bearing No.MH-31-CQ-5077 carrying Jowar

bags of 100 Kgs for going to Pathoda-B Village and at about 12:35

p.m., as the said vehicle reached near the bridge leading from

Mandvi to Sarkhani, the driver of the vehicle has driven it in a rash

and negligent manner at a high speed and dashed to the bridge, as

a result of which, the vehicle turned turtle. In the said accident,

the petitioner sustained injuries and was shifted to Public Health

Centre, Mandvi and from there to Rajeev Gandhi Institute of

Medical Sciences, Adilabad and from there to LRA Hospital, ETD,J MACMA No.357_2021

Yetothmal, wherein the petitioner underwent treatment from

07.09.2016 to 16.09.2016. He incurred an expenditure of

Rs.5,00,000/- and that he was hale and healthy prior to accident,

aged about 18 years and earning Rs.5,000/- per month out of

agriculture. Thus, he filed a petition claiming a compensation of

Rs.5,00,000/-.

4. The respondent Nos.1 and 2 remained ex-parte.

5. The respondent No.3 filed counter affidavit denying the

averments of the petition with regard to the age, avocation and

income of the injured petitioner and they further contended that

the petitioner was an un-authorized passenger on the offending

vehicle and that he was not supposed to travel in that auto along

with the goods and that the driver was not possessing valid driving

license as on the date of the accident and therefore, their company

is not liable to pay any compensation.

6. Based on the rival contentions of the parties, the Tribunal

has framed the following issues for trial:

1) Whether the accident occurred on 06.09.2016 at about 12:35 p.m., near bridge on the road leading from Mandvi to Sarkhani, was due to rash and negligent driving of the offending vehicle i.e., Max Pickup bearing No.MH-31-CQ-5077?

2) Whether the petitioner is entitled for compensation? If so, to what amount and from whom?

3) To what relief?

ETD,J MACMA No.357_2021

7. To prove their case, the petitioners got examined PW1 and

got marked Exs.A1 to A13. On behalf of the respondents, RW1 was

examined and Ex.B1 to B3 were marked.

8. Based on the evidence on record, the trial Court has awarded

a compensation of Rs.2,36,752/-. Aggrieved by the said award, the

present appeal is preferred by the Insurance Company.

9. Heard the submission of Sri K. Ajay Kumar, learned counsel

for the appellant.

10. Learned counsel for the appellant has submitted that the

order and decree passed by the learned Tribunal is contrary to law

and weight of evidence and that as per Ex.B2, three persons

including driver were permitted to travel in the Max Pickup Vehicle

bearing No.MH-31-CQ-5077, but whereas at the time of accident,

more than eight persons were travelling as un-authorized

passengers and it clearly violated the terms and conditions of the

Policy. He further argued that the driver did not possess a valid

driving license as on the date of the accident and also that the

crime vehicle is Goods Vehicle and the driver was not having valid

license to drive LMV Transport Vehicle. He further argued with

regard to the compensation awarded by the Tribunal saying that it

is excessive. He therefore prayed to set aside the order and decree

of the Tribunal.

ETD,J MACMA No.357_2021

11. Based on the above rival contentions, this Court frames the

following points for determination:

1. Whether the petitioner was travelling as an un-authorized passenger? If so, whether the Insurance Company is liable to pay compensation?

2. Whether the auto driver was not holding a valid license as on the date of the accident?

3. Whether the compensation granted by the Tribunal is just and reasonable?

4. Whether the order and decree of the trial Court need any interference?

5. To what relief?

12. POINT NO.1:-

a) A perusal of Ex.B2/Registration Certificate reveals that it is a

Light Motor Vehicle Max Pickup BS2 and seating capacity is shown

to be "3" including the driver.

b) It is contended by the appellant counsel that at the time of

accident, there were more than eight persons in the said auto.

c) A perusal of Ex.A2/charge sheet reveals that the petitioner

along with his uncle and other passengers got into the said vehicle

which goes to show that there were other passengers also in the

said vehicle and that they also sustained injuries. Since the seating

capacity of the crime vehicle is shown to be only "3" including

driver and the crime record reveals that there were several other

passengers travelling in the auto at the time of the accident, the

petitioner is held to be un-authorized passenger.

ETD,J MACMA No.357_2021

d) In Shivaraj Vs. Rajendra 1; it was held that, the driver of

the tractor driven it in a rash and negligent manner, as a result of

which the tractor dashed a big mud stone, the tractor turned

turtle, and the appellant suffered grievous injuries. The Tribunal

held that the appellant was travelling as a person to do the loading

in the tractor and not as a gratuitous passenger. Thus, the

Tribunal held that the compensation awarded to the appellant is

payable jointly by the owner and insurer of the vehicle.

e) In the appeal, the High Court has held that, appellant was

travelling as a passenger which is in breach of the policy condition

and thus, has absolved the Insurance Company from its liability.

f) When the matter reached the Supreme Court, the Supreme

Court has held that the High Court ought to have directed the

Insurance Company to pay the compensation to the

claimant/appellant with a liberty to recover the same from the

tractor owner, since a consistent view has been taken in this

regard by it in National Insurance Company Limited Vs.

Swaran Singh & Others 2, Mangla Ram Vs. Oriental Insurance

Company Limited 3, Rani & Others Vs. National Insurance

AIR 2018 SCC 4252

(2004) 3 SCC 297

(2018) 5 SCC 656 ETD,J MACMA No.357_2021

Company Limited & Others 4 and including Manuara Khatun

& Others Vs. Rajesh Kumar Singh & Others 5.

g) The Apex Court further held that the Insurance Company

can be directed to pay compensation with liberty to recover the

same even in respect of gratuitous passenger or an un-

authorized passenger in a goods vehicle.

h) Thus in view of the above held legal discussion, it is held

that since the injured is an unauthorised passenger, the Insurance

Company is liable to pay compensation and then recover the same

from the insured.

Point No.1 is answered accordingly.

13. Point No.2:-

a) It is further contended by the appellant Counsel that the

driver did not possess a valid driving license as on the date of the

accident, because his contention is that the crime vehicle was the

LMV Transport Vehicle and that the driver did not have a valid

driving license to drive LMV Transport Vehicle.

b) A perusal of Ex.B2 indicates i.e., RC of the crime vehicle, it is

the light motor vehicle, no where it is specified that it is a transport

vehicle and the driving license of the driver reveals that his license

(2018) 8 SCC 492

(2017) 4 SCC 796 ETD,J MACMA No.357_2021

is valid from 07.12.2007 to 06.12.2027 for LMV non-transport.

Thus, the Insurance Company could not prove that the said vehicle

required license to drive transport vehicle. Therefore, it is held that

the driver of the crime vehicle was holding a valid driving license as

on the date of accident.

Point No.2 is answered accordingly.

14. POINT NO.3:-

a) The Tribunal has considered the evidence on record and

awarded Rs.2,36,752/- towards compensation. It is contended by

the appellant counsel that the petitioner sustained only four simple

injuries for which no amount need be added towards future loss of

earnings.

b) The petitioner is said to have sustained injuries under Ex.A3

i.e., Abrasion over lower back just above buttock and contused

lacerated wound over scalp and the Diagnostic reports are filed

under Ex.A5 and the Prescriptions are filed under Exs.A6 to A8.

The petitioner has also filed the medical bills to a tune of

Rs.19,272/- under Ex.A12 and Receipts under Exs.A10 and A11

for an amount of Rs.30,000/- and Rs.12,480/- respectively. By

taking into consideration the bills filed under Exs.A10 to A12, an

amount of Rs.61,752/- is awarded towards medical expenses.

ETD,J MACMA No.357_2021

c) He must have incurred expenditure for transportation, extra

nourishment, attendant charges and incidental expenses in this

case. Therefore, an amount of Rs.20,000/- towards transport,

Rs.20,000/- for attendant charges as they have to stay out of

station during the period of treatment, Rs.10,000/- towards extra

nourishment and another amount of Rs.10,000/- towards

miscellaneous expenditure is granted. Therefore, an amount of

Rs.1,21,752/- (61,752 + 60,000) is awarded under the heads

"medical expenses, transportation, extra-nourishment, attendant

charges and other incidental expenses.

d) A perusal of Ex.A3 shows that the petitioner sustained two

simple injuries i.e., one abrasion over lower back and one contused

lacerated wound over the scalp for which he underwent treatment.

But the record further discloses that the petitioner has also filed

Ex.A5/Diagnostic Reports and also the prescriptions under Exs.A6

to A8 which shows that the petitioner underwent further treatment

at Hirachand Munot Memorial Criticare Hospital, Singhaniya

Nagar, Near Darda Udhyan, Yavatmal and that he was treated as

inpatient. The prescriptions filed under Exs.A6 to A8, and the

Diagnostic Reports filed under Exs.A5 and A9 disclose that the

petitioner had to undergo inpatient treatment at Hirachand Munot

Memorial Criticare Hospital, Singhaniya Nagar, Near Darda

Udhyan, Yavatmal which is far away from his village. The said fact ETD,J MACMA No.357_2021

of the petitioner undergoing treatment at Yavatmal is not in

dispute. Therefore, the petitioner must have faced acute pain and

suffering during the said period. Therefore an amount of

Rs.1,00,000/- is awarded towards pain and suffering, considering

the age of the petitioner and the treatment underwent by him.

e) Towards loss of earnings the petitioner was stated to have

been doing agriculture and was aged '18' years. An amount of

Rs.5,000/- per month is assessed as monthly income on a

reasonable hypothesis. He must have been out of work for atleast

three months. Thus, Rs.15,000/- is awarded towards loss of

earnings for three months.

f) Thus in all the petitioner is entitled to a compensation of

Rs.2,36,752/-. It is held that the compensation granted by the

Tribunal is just and reasonable.

Point No.3 is answered accordingly.

15. POINT NO.4:

a) In view of the findings arrived at Point No.1 and 2, the order

and decree do not need any interference with regard to quantum of

compensation, but with regard to liability, the appellant-Insurance

Company shall pay compensation to the petitioner and then

recover from the insured.

Point No.4 is answered accordingly.

ETD,J MACMA No.357_2021

16. POINT NO.5:

In the result, the appeal is partly allowed modifying the order

and decree of the Tribunal with regard to the liability fastened on

the appellant. It is held that the appellant-Insurance Company

shall pay compensation and then recover the same from the owner

of the vehicle. No costs.

Miscellaneous petitions, pending if any, in this appeal, shall

stand closed.

__________________________________ JUSTICE TIRUMALA DEVI EADA

Date:27.06.2025 ds

 
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