Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Divisional Manager vs Smt. Sumitra Debbarma
2026 Latest Caselaw 1814 Tri

Citation : 2026 Latest Caselaw 1814 Tri
Judgement Date : 23 March, 2026

[Cites 1, Cited by 0]

Tripura High Court

The Divisional Manager vs Smt. Sumitra Debbarma on 23 March, 2026

Author: T. Amarnath Goud
Bench: T. Amarnath Goud
                               Page 1




                   HIGH COURT OF TRIPURA
                         AGARTALA
                      MAC APP 1 OF 2026
       The Divisional Manager, The National Insurance Company
       Limited, Akhaura Road, Agartala, P.S. West Agartala,
       District- West Tripura
       (Insurer of the AS-11-BC-3071, Truck)
                                              ----Appellant(s)
                               Versus
  1. Smt. Sumitra Debbarma, wife of Sri Bidhu Debbarma,
     resident of Kalyanpur, P.S. Kalyanpur, District- Khowai,
     Tripura.
  2. Sri Bidhu Debbarma, son of late Sudhanya Debbarma,
     resident of Kalyanpur, P.S. Kalyanpur, District- Khowai,
     Tripura.
  3. Smt. Animika Debbarma, daughter of Sri Bidhu Debbarma,
     resident of Kalyanpur, P.S. Kalyanpur, District- Khowai,
     Tripura.
  4. Smt. Swapna Debbarma, daughter of Sri Bidhu Debbarma,
     resident of Kalyanpur, P.S. Kalyanpur, District- Khowai,
     Tripura.
  5. Smt. Hasina Debbarma, daughter of Sri Bidhu Debbarma,
     resident of Kalyanpur, P.S. Kalyanpur, District- Khowai,
     Tripura.
                                   ---- Claimant-Respondents

6. Sri Ajit Das, son of late Promode Ranjan Das, resident of Longai Road, Karimganj, P.S. Karimganj, District- Karimganj, Assam (owner of AS-11-BC-3071, Truck).

7.

                                               ---- Respondent
For Appellant(s)           :     Mr. D. Sarma, Advocate
For Respondent(s)          :     Mr. PS Roy, Advocate
Date of hearing & delivery :     23.03.2026
of Judgment & Order
Whether fit for reporting  :     Yes / No

                         BEFORE
           HON'BLE JUSTICE DR. T. AMARNATH GOUD
                 Judgment & Order (Oral)

This is an appeal preferred by the appellant- Insurance

Company challenging the impugned judgment and award dated Page 2

21.06.2025 passed by the Motor Accident Claims Tribunal, Court

No.2, West Tripura, Agartala, in case No. T.S. (MAC) 217 of 2021.

2. Heard Mr. D. Sarma, learned counsel appearing for the

appellant-Insurance Company. Also heard Mr. PS Roy, learned

counsel for the claimant-respondents.

3. The facts of the case, in short is that, on 24.04.2021

the deceased, Tinamoy Debbarma, was proceeding towards

Kalyanpur from Teliamura by riding a Motor Bike and when he

reached in front of Kalyanpur Forest Office at Kalyanpur at that

time one Truck bearing registration No.AS11BC-3071 came from

Kalyanpur Bazar in a rash and negligent manner and dashed the

deceased from his back side with his motor bike, as a result of

which the deceased sustained fatal injury on his person.

Immediately after the accident he was taken to Kalyanpur Hospital

wherefrom he was referred to AGMC and GBP Hospital, Agartala

for his treatment, and in course of his treatment, said Tinamoy

Debbarma succumbed to his injuries. For the said fatal accident,

the claimant-respondents filed a claim case before the learned

Tribunal for compensation.

On receipt of the claim application, the appellant-

insurance company as well as the owner of the offending vehicle

by filing their respective written statements contested the claim

application. In course of the proceeding, witnesses were examined

and cross-examined and documents were also exhibited by the

learned Tribunal.

Page 3

Following the settled principles of law, the learned

Tribunal has quantified the compensation to the tune of Rs.

20,44,000/- along with interest @8% per annum from the date of

filing of the claim application till the date of its realization

mentioning therein the proportionate share.

Being aggrieved by and dis-satisfied with the said

judgment and award dated 21.06.2025 passed by the learned

Tribunal in T.S. (MAC) 217 of 2021, the insurance company has

preferred this appeal with the following reliefs:

"a)Admit the appeal and call for records;

b) Pass order setting aside the award dated 21st day of June, 2025 passed by the Motor Accident Claims Tribunal, Court No.2, West Tripura, Agartala in Motor Accident case no. T.S. (MAC) 217 of 2021;

c) Pass order staying the operation of the award dated 21st day of June, 2025 passed by the Motor Accident Claims Tribunal, Court No.2, West Tripura, Agartala in Motor Accident case no. T.S. (MAC) 217 of 2021 ;

d) Pass any other order or orders as deem fit and proper having regard to the facts & circumstances of the case."

4. Mr. Sarma, learned counsel appearing for the appellant-

insurance company has argued in two folds, namely, (i) the person

driving the motor bike i.e. the deceased, was not having driving

license, and (ii) no vehicular documents relating to the motorcycle

were placed before the trial court and the same were not

exhibited. Learned counsel for the appellant has further submitted

that since on the alleged date and time, the deceased was not

having valid driving license, the claimants are not entitled to get

any compensation. Learned counsel has further submitted that the

driver of the truck vehicle also was not having valid license on the

alleged date and time of the accident. Learned counsel has further

submitted that the insurer of the motorcycle was not impleaded as

party to the suit. Learned counsel has further submitted that Page 4

violating all the statutory provisions of Motor Vehicles Act, the

deceased was driving his motorcycle and that too the accident

occurred due to fault of the deceased. In fine, learned counsel has

urged this court to quash the impugned judgment and award

passed by the learned Tribunal.

5. On the other hand, learned counsel for the claimant-

respondents has urged this court to maintain with the judgment

and award so passed by the trial court. Learned counsel has

further submitted that all the documents were furnished and

placed on record before the trial court and after careful

examination, the trial court has passed the judgment and award

by computing the compensation under issue nos. (iii) and (iv).

6. I have perused the entire record including the award

passed by the learned Tribunal.

7. On scrutiny of the record, it is evident that the

deceased was driving the alleged motorcycle, but the driving

license of the deceased and vehicular documents of the alleged

motorcycle were not seized or placed on record by the claimant-

respondents nor the same were marked as exhibit. The trial court

has opined nothing on to this regard while passing the judgment

and award. Moroever, PW-1 in her cross-examination has

specifically stated that no driving license of her son (deceased)

was produced before the court. Since learned counsel for the

claimant-respondents made specific assertion that all documents

were placed on record, this court considering the Motor Vehicles Page 5

Act as beneficial legislation and not to deprive the claimants of

their legitimate right, and the matter on this point alone requires

re-consideration.

8. On the second point that this court is not inclined to

accept argument of the Insurance Company that the driver of the

offending vehicle was having driving license, but the same was not

Transport/Commercial license. This argument is denied since the

driver of the offending vehicle was having a license and it is well

settled by a catena of decisions rendered by Hon'ble Supreme

Court that category of license cannot be a ground for denying the

payment of compensation and it is not open for the Insurance

Company to take such defense. Thus, only to examine on the point

no. (i) with regard to the driving license and vehicular papers, the

matter needs to be remanded.

7. In this view of the matter, the impugned judgment and

award dated 21.06.2025 passed by the learned Tribunal in T.S.

(MAC) 217 of 2021, is hereby set-aside and the matter is

remanded back to the learned Tribunal for proper examination and

appreciation. However, it is made clear that both the parties shall

be at liberty to adduce their evidences in their favour, both

documentary and oral.

8. With the above observations and directions, the appeal

stands disposed of. As a sequel, pending application(s), if any,

also stands disposed. Send down the LCRs forthwith.




                                                          JUDGE




 SAIKAT KAR                  KAR
                             Date: 2026.03.26 14:56:31
                             -04'00'
 

 
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