Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The New India Assurance Co. Ltd vs Smt. Nargis Aktar
2025 Latest Caselaw 1430 Tri

Citation : 2025 Latest Caselaw 1430 Tri
Judgement Date : 8 December, 2025

[Cites 0, Cited by 0]

Tripura High Court

The New India Assurance Co. Ltd vs Smt. Nargis Aktar on 8 December, 2025

                   HIGH COURT OF TRIPURA
                          AGARTALA

                       MAC App. No.69 of 2024

 The New India Assurance Co. Ltd.,
 Represented by its Divisional Manager, the new India Assurance Co.
 Ltd., 4, Mantribari Road, P.S. West Agartala, District - West Tripura,
 Pin-799001, (Insurer of the motorcycle bearing No.TR-03-E-8981).

                                                ......... Appellant(s)

                            -Versus-

1.   Smt. Nargis Aktar,
     W/o Lt. Nazrul Islam, resident of Thakurmura, P.S. Sonamura,
     District - Sepahijala Tripura.

2.   Nasrin Sultana,
     D/o Lt. Nazrul Islam, resident of Thakurmura, P.S. Sonamura,
     District - Sepahijala Tripura.
3.   Nusrat Sultana,
     D/o Lt. Nazrul Islam, resident of Thakurmura, P.S. Sonamura,
     District - Sepahijala Tripura.
     (Claimant respondent Nos. 2 & 3 are minor daughters and being
     represented by their mother appellant No.1, Nargis Aktar as the
     natural guardian)
4.   Jahangir Hossain,
     S/o Lt. Abdul Sovan, resident of Thakurmura, P.S. Sonamura,
     District - Sepahijala Tripura.

5.   Delowar Hossain,
     S/o Alfu Miah, resident of Khedabari, P.S. Sonamura, District -
     Sepahijala Tripura (Owner of the offending motor bike bearing no.
     TR-07-A-6125).

6.   The Regional Manager,
     National Insurance Co. Ltd., Hero-Motor Crop Vertical, Delhi Dox,
     803A, 8th Floor Tower, C - Konnecus Building, Opposite of New
     Delhi Rail Station, Bhavhuti Marg, (Insurer of the offending motor
     bike bearing no. TR-07-A-6125).
     Notice served upon to - The National Insurance Co. Ltd.,
     represented by the Divisional Manager, Agartala Division, 42,
     Akhaura Road, P.S. West Agartala, District - West Tripura.

7.   Jhangir Hossain,
     S/o Late Abdul Sovan, resident of Thakurmura, W/No.2, P.S.
     Sonamura, District - Sepahijala Tripura (Owner of offending
     Scooty bearing No.TR-03-E-8981).

8.   Akater Hossain,
     S/o Abdul Soban, resident of Village - Khedabari, P.S. Sonamura,
     District - Sepahijala Tripura.

                                              ........Respondent(s)
                                 Page 2 of 7


For the Appellant(s)                : Mr. Gitangshu Sekhar Das, Advocate,
                                      Mr. Kushal Deb, Advocate,
                                      Mr. M. Dey, Advocate.
For the Respondent(s)               : Mr. Prasanta Kr. Pal, Advocate,
                                      Mr. Asim Kumar Deb, Advocate,
                                      Ms. Maitri Majumder, Advocate,
                                      Mr. Abhinandan Pal, Advocate.
Date of hearing and
delivery of Judgment & Order : 8th December, 2025.

Whether fit for reporting       :      YES    NO
                                               √




      HON'BLE MR. JUSTICE S. DATTA PURKAYASTHA
                 JUDGMENT & ORDER (ORAL)

Heard learned counsel for both the sides.

[2] The appeal has been preferred by the New India Assurance

Company Limited, the insurer of the Scooty (Hero Pleasure) bearing

No.TR-03-E-8981 on the ground of non-reduction of compensation on

the ground of contributory negligence of the rider of the said scooty

who was the deceased in this case, and also to exempt them from

making any payment of compensation.

[3] The claim of the claimant-respondents are that on

26.06.2017, when the deceased Nazrul Islam was returning by the said

scooty towards his house from Khedabari, another motorcycle bearing

No.TR-07-A-6125 (Hero Honda Glamour) coming from opposite direction

dashed his scooty. As a result, he sustained injuries. He was first taken

to Sonamura hospital and then to GBP Hospital, Agartala, where he

ultimately succumbed to his injuries.

[4] The claim petition has been filed by the wife, two daughters

and the father of the deceased. The father of the deceased (respondent

no.4) is actually the registered owner of the said scooty and he has

been added in the proceeding in two capacities - i.e. (i) as claimant

dependant of the deceased and, (ii) as owner of the scooty.

[5] The learned Tribunal, on consideration of the death

certificate of the deceased, computed his age to be 27 years at the time

of accident and took his monthly income to be Rs.12,000/- as skilled

labourer, finally assessed the compensation to the tune of

Rs.27,60,400/- and directed both the insurer of the said scooty and the

motorcycle to make the payment in equal proportion. There is no

dispute regarding method of quantum of compensation as assessed by

the learned tribunal below.

[6] The only challenge in this appeal is when admittedly there

was contributory negligence on the part of the deceased according to

both the Investigating Officer and also the learned Tribunal as both the

scooty and said motorcycle were responsible for the accident, 50% of

the total compensation as assessed ought to have been deducted on the

ground of such contributory negligence of the deceased and the New

India Assurance Company Limited ought to have been exempted from

making any payment of the compensation.

[7] Mr. Gitangshu Sekhar Das, learned counsel, appearing on

behalf of the appellant-insurance company submitted in the same line.

[8] Mr. Asim Kumar Deb, learned counsel appearing for

respondent no.6-the National Insurance Company Limited (insurer of

said motorcycle), submits that in compliance with the judgment of the

learned Tribunal they have already paid the 50% amount and,

therefore, there is no further liability on their part to make any further

payment.

[9] In this case, on perusal of the pleading of the claimants as

well as the deposition of the PW-1 i.e. wife of the deceased, it appears

that said petitioner in both the claim petition and in her evidence

admitted that both the said scooty as well as the motorcycle were

responsible for the accident and in her cross-examination also she

admitted that her husband was the rider of said scooty. The

Investigating Authority after completion of the investigation of

connected Police case bearing Sonamura P.S. case No. 57 of 2017,

submitted the charge sheet with the observation that both the deceased

as well as the rider of said motorcycle were jointly responsible for the

accident. There has been no challenge from the side of claimants

regarding submission of said charge sheet, rather they themselves

relied on the same.

[10] Mr. P.K. Pal, learned counsel, however, tries to convince the

Court that there was no contributory negligence on the part of the

deceased in riding the scooty and, therefore, the learned Tribunal was

justified in not deducting any amount on that ground. Learned counsel,

Mr. Pal, also relies on a decision of the Hon'ble Supreme Court rendered

in case of Sushma Versus Nitin Ganapati Rangole & Others [Civil

Appal No.(s) 10648 of 2024] decided along with four other civil

appeals on 19.09.2024. This Court has meticulously gone through the

said decision.

[11] In that case, a car collided with a 14-wheeler trailer truck

which was left in abandoned condition in the middle of the highway

without any warning signs in the form of indicators or parking lights and

for that reason such collision took place which resulted into the death of

three passengers and the driver of the said car on the spot and another

passenger was seriously injured. All of them filed claim petition before

the Tribunal but the Tribunal while deciding the same held that it was a

case of contributory negligence by the drivers of both the vehicles as the

driver of the car had contributed to the accident because he had failed

to take appropriate preventive measures so as to avoid the collision. The

High Court maintained the said findings of the Tribunal and finally the

Hon'ble Apex Court in those appeals held that such findings of

contributory negligence on the part of the driver of the said car as

observed by the Tribunal and the High Court were perverse. Finally the

Hon'ble Supreme Court set aside the finding of deduction of 50% of

compensation by the Tribunal and the High Court.

[12] In the case in hand, however, there is no such material

placed in the record either through pleading or through evidence that

rider of the scooty i.e. the deceased was not at fault in riding it. Rather

it has been specific assertion of the claimant-respondents that both the

riders of the scooty as well as the motorcycle were responsible for the

said accident. Moreover, when learned Tribunal also held that both the

vehicles were responsible for the said accident, the claimants have not

challenged the said finding before the High Court.

[13] In such a situation, Court is inclined to hold that the award

passed by the learned Tribunal below was perverse only to the extent

that some amount ought to have been deducted by the learned Tribunal

on the ground of contributory negligence which it had missed out.

Normally, when there is equal contribution of both the drivers in the

accident, 50% is deducted. Therefore, in absence of any contra material

it is held that the amount of compensation ought to have been reduced

to the extent of 50% on the ground of contributory negligence.

[14] In case of Sri Krishna Vishweshwar Hegde Versus

General Manager, Karnataka State Road Transport Corporation,

(2008) 15 SCC 771, the tribunal fixed the responsibility of the accident

on the drivers of both the vehicles involved in the accident at the ratio

of 50:50 but in appeal, the High Court disturbed said finding and

increased the liability of the appellant to the extent of 70%. In appeal

before the Hon'ble Supreme Court the findings of the High Court was

interfered with and the ratio of responsibility to the extent of 50:50 was

maintained.

[15] Here the learned Tribunal has awarded total compensation

of Rs.27,60,400/- and 50% thereof comes to Rs.13,80,200/-. In view of

above, the award as passed by learned Tribunal is interfered with. It is

held that the claimant-respondents are entitled to get compensation to

the tune of Rs.13,80,200/- along with the same rate of interest as

awarded by the learned Tribunal. The apportionment of the

compensation amongst the respondent-claimants as made by the

Tribunal is not interfered with and orders on fixed deposits are also not

disturbed for absence of any challenge in this regard.

[16] 50% amount is already deducted on the ground of

contributory negligence of the rider of the scooty, therefore, the

appellant-New India Assurance Company Limited is exempted from

making the payment. The modified amount of award will be paid by the

National Insurance Company Limited, if not already paid. The amount, if

any, deposited by the appellant in the Registry in terms of any order

passed in this appeal, may be returned to them following due procedure.

Accordingly, the instant appeal is disposed of. Pending

application(s), if any, shall also stand disposed of.

Reconsign the record of the learned Tribunal with copy of

this judgment.

JUDGE

Munna MUNNA SAHA Digitally signed by MUNNA SAHA Date: 2025.12.11 10:13:20 +05'30'

 
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