Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Shriram General Insurance Co. Ltd vs Vallakati Aishwarya
2026 Latest Caselaw 362 Tel

Citation : 2026 Latest Caselaw 362 Tel
Judgement Date : 6 April, 2026

[Cites 7, Cited by 0]

Telangana High Court

M/S. Shriram General Insurance Co. Ltd vs Vallakati Aishwarya on 6 April, 2026

     IN THE HIGH COURT FOR THE STATE OF TELANGANA AT
                        HYDERABAD

        THE HONOURABLE SMT. JUSTICE RENUKA YARA

                       M.A.C.M.A.No.426 of 2025

                       06th DAY OF APRIL, 2026
Between:
M/s. Shriram General Insurance Co. Ltd.
                                                           ...Appellant
                                 AND
Vallakati Aishwarya and two others.
                                                         ...Respondents
JUDGMENT:

Heard Sri A. Ramakrishna Reddy, learned counsel for the appellant

and Sri A.S.Narayana, learned counsel for respondent Nos.1 and 2.

Perused the entire record.

2. The M.A.C.M.A. is preferred by the appellant/respondent No.2-

insurance company aggrieved by the award passed by the learned

Chairman, Motor Accidents Claims Tribunal-cum-XXIV Additional Chief

Judge, City Civil Court at Hyderabad, ('Tribunal') dated 19.08.2024 in

M.V.O.P.No.479 of 2022, wherein a claim petition filed by respondent

Nos.1 and 2 herein seeking compensation of Rs.30,00,000/- under Section

166 of Motor Vehicle Act, 1988 ('M.V.Act') has been allowed-in-part

awarding a sum of Rs.27,71,320/- payable with interest at 7.5% per annum

with proportionate costs.

RY, J MACMA_426_2025

3. The background facts are that on 07.12.2019, at about 21.45 hours,

the deceased by name Vallakati Aruna and her son were proceeding on

bike bearing number TS 08 FS 5100 from Rajeevgruhakalpa, Suraram to

Shapur Nagar. When the bike reached Om Janda Suraram, Quthbullapur,

the rider has driven in rash and negligent manner without observing a speed

breaker and passed over it. Due to said rash driving, the pillion rider fell

down on the road, sustained bleeding injuries to the head. She was

immediately shifted to Yashoda Hospital, Somajiguda and from there to

Gandhi Hospital. While undergoing treatment, she died on 13.12.2019 at

about 21:47 hours. A claim petition was filed by the legal heirs of the

deceased seeking compensation of Rs.30,00,000/- and the same was

allowed in part for Rs.27,71,320/- payable with interest at 7.5% per annum.

4. Aggrieved by the same, the insurance company preferred the present

appeal, on the ground that the deceased is none other than mother of the

owner/insured of the crime vehicle and therefore, the deceased cannot be

considered as a third party to the policy. It is pleaded that the risk of pillion

rider is covered under a package policy is not correct as the owner of the

vehicle has not paid any premium to cover the risk of the pillion rider and

the package policy covers the risk of own damage apart from third party

damage. However, to cover the risk of pillion rider, additional premium has

RY, J MACMA_426_2025

to be paid by the owner. It is pleaded that the owner obtained Ex.B-1 policy

and paid an amount of Rs.686/- towards own damage, Rs.1,193/- towards

basic third party cover and Rs.315/- towards personal accident cover for

owner-cum-driver. Except the aforementioned, premium to cover the risk

of pillion rider was not paid. In the circumstances, since the mother of the

owner is not a third party, but was travelling as pillion rider, the insurance

company is not liable to pay compensation.

5. It is pleaded that in the case of New India Assurance Co. Ltd. v.

Sadanand Mukhi 1, it is held by the Hon'ble Supreme Court that owner and

deceased, father and son do not have a third party relationship as

contemplated under Section 165 of the M.V.Act and therefore, the relatives

would not be entitled to compensation from the insurance company.

6. Apart from the fact of liability to cover the risk of the pillion rider,

the appellant also raised the issue of delay of seven days in lodging the FIR

and quantification of the compensation paid, more particularly for

considering the gross total income of Rs.20,158/- per month while

computing the loss of dependency instead of considering net salary.

RY, J MACMA_426_2025

7. Learned counsel for appellant-insurance company relied upon the

case of Jayavarapu Rajamma v. Jayavarapu Laxminarayana 2, wherein

the High Court of Judicature, Andhra Pradesh at Hyderabad, held that the

kith and kin of the insured for injuries and their legal representatives in the

event of the death in an accident can sustain claims for compensation as

third party claims, provided the relevant policy of the insurance covers

such risks. Mere nomenclature of the policy as comprehensive policy or

otherwise is not the guide, but the specific terms and conditions of the

policy govern the existence and extent of liability of the insurer.

8. Further, reference is made to judgment of the Hon'ble Supreme

Court of India in the case of Sadanand Mukhi (supra), wherein it is held

that Section 165 of M.V.Act clearly postulates that the insurer is liable to

indemnify the risk of third party during a motor vehicle accident.

9. Reliance is also placed on the judgment of this Court in Oriental

Insurance Company Limited, Karimnagar v. Patha Gangamma 3 ,

wherein it is held that where the driver is representative of the owner, he

was driving under the owner's instructions or permission and is thus owner

qua insurance company and not a third party. Where the son of the owner

2007 (6) ALD 306 (DB)

2020 (5) ALD 167 (TS)

RY, J MACMA_426_2025

was driving the vehicle died in the accident was not a third party and in

such instances the insurer is not liable to pay compensation.

10. Learned counsel for respondent Nos.1 and 2/claimants referred to the

policy issued in the name of respondent No.3, which is a package policy

covering the risk of owner-cum-driver with payment of Rs.845/- premium

paid. Further, learned counsel for respondent Nos.1 and 2 relied upon

judgment of the Hon'ble Supreme Court of India in the case of National

Insurance Company v. Balakrishnan4, containing the circulars issued by

Insurance Regulatory and Development Authority (IRDA), about a package

policy or comprehensive policy covering the liability of the occupants of a

private car and the pillion rider on a two wheeler. Further, there is a clarity

given about a comprehensive package policy versus an Act policy which

covers only the risk of third party injured or deceased.

11. In the case of United India Insurance Company Limited v.

Dheeraj Trahan 5, the Hon'ble High Court of Delhi held that in case of a

comprehensive package policy of a two wheeler, the risk of pillion driver

and in case of a comprehensive package policy of a private car, the risk of

occupants is covered.

2013 AIR (SC) 473

MANU/DE/0588/2026

RY, J MACMA_426_2025

12. In the instant case, the policy issued to respondent No.3 covers the

risk of owner-cum-driver as well as the pillion rider. When the policy is a

package policy, the insurance company cannot claim immunity. Therefore,

there are no merits in the claim that respondent Nos.1 and 2 are not entitled

to claim compensation on account of the fact that the pillion rider being

mother of the driver, is not a fit case for the legal heir to seek

compensation.

13. Coming to the aspect of delay in lodging FIR, the facts of the case

reveal that the accident occurred on 07.12.2019 and the deceased died on

account of the injuries sustained on 13.12.2019. It is probable that the legal

heirs of the deceased were busy catering to the medical needs of the injured

and therefore, could not lodge an FIR before her death. Therefore, this

Court does not see any ground to interfere on account of delay in lodging

the FIR.

14. Lastly, the objection relating to computing of the compensation

awarded, the appellant-insurance company claims illegality in considering

the gross total income of Rs.20,158/- per month and claims that net salary

ought to have been considered. There are a catena of judgments rendered

by the Hon'ble Supreme Court of India to the effect that while computing

the loss of dependency, the gross salary has to be taken into consideration,

RY, J MACMA_426_2025

but not the net salary. Thus, on this count too this Court does not see any

ground to interfere with the award passed by the Tribunal. In the

circumstances, the M.A.C.M.A. lacks merits and is liable to be dismissed.

15. In the result, the M.A.C.M.A. is dismissed confirming the award

dated 19.08.2024 in M.V.O.P.No.479 of 2022 on the file of the Tribunal.

There shall be no order as to costs. Miscellaneous applications, if any,

pending shall stand closed.

__________________ RENUKA YARA, J

Date: 06.04.2026 GVR

RY, J MACMA_426_2025

IN THE HIGH COURT FOR THE STATE OF TELANGANA AT HYDERABAD

THE HONOURABLE SMT. JUSTICE RENUKA YARA

W

06th DAY OF APRIL, 2026

GVR

 
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