High Court Karnataka High Court

Shivarama Parameshwara Hegde vs Subray Honnappa Naik on 1 April, 2009

Karnataka High Court
Shivarama Parameshwara Hegde vs Subray Honnappa Naik on 1 April, 2009
Author: K.L.Manjunath And Rahim
_;-
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

 

DATED THES THE  DAY OF APRIL;2~@§}~§2 __'_ .:'  

PRESENT

THE HONBLE ¥V1R.JUST';j CE 

 AND '
THE HONBLE MR.j"t3§T"»:CE 3A'wA"L3«VRA"H§1M
MESCELLANEOUQ ':21RS7'i'}5§;:%'r>§g;J,;"'F':=eQ.262'3A/é0o«:;{M\;3

@ 
sHivARAMA§.vPngg:.1ME§3H\§\m}~i2A'«%{'Et;aE_. 5A
A6355   _   
OCC:AGR5?.CU_:LT_§}RE;---- ,t\N't:§;§ ' . V-

COOK Hay rw:2,0{~r:i.s__s1c,>,N' ._ " "

W0 5": ANofj.r.>Qs?§;;';<A*rc;_A:, 
'{Q:KUi\1T_A V L  
[1)ISTRICIT'«:.KAR\fJAR._  

...APPELLANT

.{5fir_{ SR1. SIDDAPVVPA S SAJJAN FOR

  SR1" R_Av1~.%.(;.sAB'H'*AH:T, AD\/S.,)

 e; su3'r€A.\=T::HoNNAppA NAEK

 MAJOR, OWNER OF GOODS
'RICKSHAW Nm<A-3o/4442
AT AND POE3T:URKERI

VTQ; KUMTA

  DISTRICT:KARWAR

ficflv



-3,

". THE DIVISIONAL MANAGER

UNITED INQIA INSURANCE CO.L"?D,,

DIVISIONAL OFFICE, KARWAR
 RESPONDENTS

(BY SR1 J.S.SHETTY, AD\/., FOR Rwl;

SRI RAVINOPA R EVEANE & SR1 M ARLJN PONr\IAPP_A,,_f««.._’—_
AOvS., FOR R42) « ~ ‘

THIS MFA IS FILED UNDER SECTION’CA.j:I~:I”3{i)5_TOP__
iVI.\/.ACT AGAINST THE }UDC5MENT_Ai§|Dv’AWAR{)_’:’A.DATED
9.1.2004 PASSED IN MVC NO.1%§1/2.001; CQKD’NC};2.7:4;4.2I’}O1)’~-._ j

ON THE FILE OF THE II ADDITIONAL MA,_CT_ «.A’fJ;D..VC1.VIL
JUDGE {SR.DI\J), CIM, O,K»:,-._I<Aev\.:.AR, P;A'IIIf4L\(v_AI;.Ov»'IAIIG
THE CLAIM PETITION FOP'–r;O.MPENS1AT'IO2j\I ANO"'SEEKING
ENHANCEMENT OP I:OMPI~:AISA"TI,OI\IV,_ " 3

THIS APPEAL I:.rjjm_II\!.:3 ;QA}"..g©é'.rP§EARING THIS DAY,
JAWAO RAHIM J., IIZIELWEREDTHE__.E{3l;'E;.O\I;/ING:W

:"TlTe" 'riS4V_VV'iPn:""a__T3;:5eal against the guégment and
award A:o';.I%I'1I.:}f2OO1 On the file of the MACT at

%<V_a'F.wa_r,' being""diSS_a.t%sfied with the grant of <:Om;3ensatiOn as

' ;,Va'i'-SOTI:h_e~OI=deI<._abSOlving insurer of its Hability.

We have heard the learned counsel On both

sid"eS."" A

fig?»

.3.

E3. The appellant filed a claim seeking compensation
on material proposition that on 31.12.2008 at 14f¥30u.hours,

he was travelling in autorici<shaw goods v~e-§n.icl.e'_'bearing

registration No.i<penditure is substantiated through the

vnfietlical records of the hospital.

,4-

4. Appellant contended that due to physical
disability which has visited him as a consequence of the
accident, he lost income. He was an agriculturist and aiso a

orofessioiwai cook. from both the soiirces, he .hai”ri9V”e:¥ir<n'i'ng of

Rs.8,S{}0/– per month. The work is now inii.§'qjos,siio:lVe"

has lost the income.

5. His claim was V
contending that the accident«.:_has» not o_cc’urre_dV”i~–nith’e”:manner
stated bY.l”.h€? DetitiQra5..? an€jl”‘sri§K>nV'{i-!>./._’ elven-if~i’t§ were to be
presumed that not due to the

negiigence of contended that the

driver dio”no’t””h’a-viei or”ii;iio’s.sess effective driving iicence as on
the date”o_fiaccident.. = fl”-ihe insurer also questioned the claim

‘petitio’rie.rvwith regard to his loss of earning and the

.A johgysicalldisability that he suffered.

ownei of the vehicle had also resisted the

<:l'a'im"'ivisn"v'vhich, defence is denial siiholicitoz' without any

"s*oecific plea. However, the insured has elaoorateiy averred

ii i

F
U:

O

that the vehicle was insured validly and liability if any is on

the insurer to discharge the award.

7′ Based on material proposition in _’r;h”e of

the parties, the Tribunal raised rel.e\./,.a”;~2.r’*–.i:ssues”for-.._

consideration and applying the E3\/:i,C’lerj.1C€.ug ‘te’ri-de’i<evvd_.'Vby :'the"—_i[

petitioner as P.W.1 and_doCa:i"ne'ntai'y1.~"ét,<i.t£<e.iiCe '.Vv=¢i'i'i"c,h

comprised the copy of FIR, Metor_'Jeh'§cl–e_Rlrijspegttor's Report

and other ii1VE3Stig'a;..t_.i?"i.<3 the claimant had
substantiated the aCciVd_e'i"it_ negligent driving
by the driverofltiweiofferidinlg who was respondent
No.1 in ithge-:fi_p3arti,./' "'*%*rheV"'gVsaic£ finding has not been
C;Liie3sV"i.iAoi'i-.et§ or the insurer. Tlierefore, it has

reaChed'"*fi¢_nalvivtg?'.' _ A'

it Inna-..th_is 'appeal, the claimant has sought for

» ige-n_V%3ancen74er*it__of compensation on the basis that there is no

' 2reai§'ist'i<:u.C§et'e;i*i4nination of the cornpensation. The tribunal has

haxsimproper approach to grant comeensation under

2 " various heads notiona£ly_

132/

-5-

9. In supoort of the aopeal, the learned counsel for

the apoellant would contend the following:

The claimant was travelling in ‘[Il’l’E?.:’.”«.”V\’;’-E3§’2lCl€

accomoanying the goods and therefore,

covered. The compensation wa_s….Iia_ble_-to”be.oa~id’_¥.Vby_the

insured and the insurer together’-:dand”in” vi’e.w”~o_F thvecistillririency ‘A

of the policy, the insurer dis’c»hai’ge is
urged due to amoutation -the physically
invalid and incapabletot”n_ot’–V_or’a:_iyil’ivi’iVig:”a.g»normal life, out also
has suffered total logs. Thirdly, he had
incurred medical treatment,
ctonveyaiiice1.vvlldie’t.:::ai”id4″iin:<:'i-dentaI which, the triomial has not
granted,'g_'_4Lavstlhglléwiltg that despite the claimant

having=establis»–hed that insurance policy was valid as on the

.A the tribunal unjustlfiably absolved the

H ~.ins_ura'nce~–_co;npany on the ground that cow and calf carried

iiiutlie"—§QAe|fii"cle do not come within the definition of goods and

'h=e..nceVv,"'he cannot be said to have accompanying the goods.

10. Per Contra, learned counsel for the insurer wotsld
contend that the Tribuna! has justifiably abso__lver:i the

insurance company 0;’ its liability noticing that .ti2e:'”c_la–i,Vmant

was not one of the gaerson covered UflCfE’.’i;:*-théV*th3l,l.i*ah”Qe

policy. Learned counsel further_Co.n.tend_s”tha’t.ji3a’seti=Vonthe

material evidence and record, it’:.’isi,’_niotViced. that greispoiriident ”

No.1 did not have effect’iive””~..valid”5i/:§e.fl_§év:,’_’AtAo._;”d~r.i.v’e goods
vehicle as on the date thelcilgaigivfnant, on his
volition, has stated poiice that he was
Sitting with thgrrlvrivet.*i’n”t.he ‘C”a.b.f,;_r_,1v.g5a.::’ffi’¢’}e:oie, mere was a

clear vioiatior) ,.teriI?T}S anflltonditions of the insurance

gyolicyv asV,”ohfl.y oii*!fe’p_e’és,or1 waswpermitted to be seated in the

vehicle i.e-., the

u;’t~i¥,. l*nl’eV…i/vvoui_rJ ftstthet contend that the insurance

.A 1policyiis.pel4Vls~«.out that the EMT endorsements 13 and 14 have

H anot:bvveein-i__nv,oked by the parties Concerned and no premium

has b–eenfcoliected to cover the ris§< of non~fare paying

V " passengers like the ciaimant in this case. Lastly, he wouid

27-Vcontend that viewed from any angle, violation of terms and

&Q2,

3;-

conditions of the insurance policy are apparent and therefore,
even if there be validity of the isolicy, it is vitiateci by
violation and breach of covenants. Supporting the _i.._n_npugned
gudgment absolving the insurance company-;._”*-.hfe’_V:”*s4eel<s

dismissal of the appeal.

12. Keeping in mind what’i’s»u.rge-d b.’oth.x’svi4ijes’;itsis

necessary to first deai with the1″c:ue..stion ~.iii!1″-a’:tne?’–:the
trieunal is justified in abso|vi.ng~.t_the i”r’.sur’ance “c..oi*r”ipa’ny ofits

liability.

13. The arguifnegats :the”~.Vl.ea..rjVned counsel for the

insurer oncrthe as’pec_ts»..referred” to above are seemingly very
impressing, b*L:Vt”oAfi’._c|’oser.examination, the gtounds are only
wortlj: reje’ctiVon~for téiesfollowing reasons:-

i.,T:he’*driving”‘l’icence issued to respondent No.1 has been

“sje’r’iou’s».!.py”5it;.es.tiooeo. We have examined the copy of the

Eic4ei1Ce~~i/Vihi’ci’2 is at E><.R.3. its perusal reveals that

respsonsdent No.1 has been issued with a permanent driving

..,,4'_"'V!l,ce'.a'ice valid from 28.1.2000 to 27.1.2020 with further

-9-
endorsement that it permits him to drive transport vehicle for
the period up to 5.1.2004. Learned counsel for thle”‘»i.nstirer,

referring to the other entries in Ex.R.2, conte~nd’ed__’__’thatuthe

autoricl<shaw in Question was a transportiv-ehi:c.l'e,' §'3t.lt" theg_

licence granted to respondent;No.1"'wa«s 'toV._:cJ'r.ivve'"a__honé,

transport vehicle. He has been perrhitted .clr'iv"e t'ra"risoe.rt
vehicle only from 6.1.2001. "Tshy:e"i»'efore.' it h'as-I construed
that he had no valid ':q.¢i_vinji.'l'iV¢§s.{i.ceV'.vt"o..driveuiaHdoods vehicle

like the one in Ciuestiofi;

14.5 referred above spells
out issued has valid from
28.1.2000 and it is undoubtedly issued to
the claiihaynt the occurrence of the accident in

ThnisV–d:ocun1ent also substantiates undoubtedly that

, :i=espoVhdent”‘i\lo.1 is authorized to drive transport vehicle up to

is only a condition on which licence with a

va4l’iditydfrdm 28.1.2000 up to 27.1.2020 is issued, which

‘*m.e1ariVs” that respohtleht No.1 was duly authorized to drive a

‘”gt’ra’ns;>ort vehicle for the period indicated above. The

ate

~20-

accident in this case has occurred on 31.12.2000 which is
certainly after the issuance of the driving lic’e»nce to

respondent No.2. Theeefore, the contention..~«o«f.’ut~h._e”‘msuyrer

that 6.1.2001 should be taken as the’date-..tVo:.A_l.r’ec_ko0n”ilthlédn

validity of licence is untenable and

15. We also l’e]’eC*€fl’..E3u conltention
as per the Regulations of vreh’i~cies’ ‘:Aci::’,f§ licences are
issued initiaily for a’ aiftler which, the
license e><pires.' ihis'AiVsy_Vljesca~¥..iVse thei'AriVsjt.1rV'ance company has
on its own%_" iiiri-K'"ivtsigevidence for alacing

reliance i:tp;_ ;[t'V"lSilfiig-réf'Q–i;€ V"i;3o'i.ind by the dOC%.%l"i'1E'fltai'y

evidence. 'whvivchf-.it4'iha's._0;;ro'd;iced. Since the same is not,

bi'ought'i4_nto_ as no official from the Motor

Vehicles Deoaiitnient has been E*_'XE}i'TT§i3EEd by the insurance

.0 :comp.aid..y–.i;Ao"~-.e_licEt as to whether such an issuance is iegaliy

~.o'e.r.ii1ivss«Vi"b»Fe'*ors.not, we reject the arguments to the contrary

ad4'van"cAed"in this case and hold that there was a valid driving

"iicence possessed by respondent No.1 effective as on the

3 is

-13-
date of the accident i.e., 31.12.2090. This point is therefore

answered in favour of the appellant and against the insurer,

:6. The other issue to be considered is wViti°..’.[reg_aVrd_

the position of the claimant. Was he a fare payiV_’n’g_vp’a.ssenge’r,cg9″t,_

a n0n~fare paying passenger orfiga perm ‘:acvc_oi:ip._a’nyginAg

goods. It is assertively urged on be’h_aif of therinsiirer t’i”:at’g

the ciaimant has to be con.stru_Ved_ aslla. paying
passenger because the’ lperflthe permit,
has oniy one seating ~fij-(‘;V.l:lf’JVlA’i’7:1…:vv».,?lwh€%’€fOF’€, it was
urged that pegi-fsoinh is averreci and no
other vehicle. It was also

urged that ‘even.’ii-fit’it’i’s__:p~re’suiTied that the claimant was

accornpanyiijg Apex Court has held that he

S|’iOL!.l§g travel only:Vin the cabin. Since in this case, he could

»no’t-.hav_e rt.ra.\/e-!.led in the cabin as there was only one seating

not be covered under the policy. Reliance

_V is p’l”acet§_o’ri”:the decision of the Apex Court in the case of

“”A4′”K._gri1Ty_i£o””‘Ir\iom INSURANCE CO.tTD., vs SURESH i<.K. AND

— (2008 AC} 1741). He has also placed reliance on

-19-

the decision lo the case of ORIENTAL INSURANCE COMPANY

LTD, vs oeviiaeoov KONDA REDDY AND OTHERS i,w1p”(‘2oo3)

ACC 214]. Reliance is also placed on the oecision«..i.n_A»t’h_e”,jcase

of NEW INDIA ASSURANCE co,i.To., vs_H\!Eowig:i’Ti’4 %A’i§.;5″

omens (CD3 2oo7 SC 187) and themdeciasion’iinttf’ieV.,ca’se or

NATIONAL INSURANCE co.L”rb._, vs4t?Ho.1_i_ET::,.r:iiArtAt;a;ivii§iA.,T

AND omens (co; 2oo7 sc to co,nt’end tat except

driver and cleaner wh0i_”a,_re _;’3ermi~t:te,d”-tyo be carried in the
vehicle, no other person is’i~c_ov”,e’red u.n’cie:’r.t’i.ie policy, be it a

fare paying or;ho’n.:fareiioayinro pas’se’n..g_eVrf.’

:7 …. _W’ve_V”i1a-:~g:e,, i;e’st.oVwed..__our?serious concern to these
points V’:.;rg*e{§.. V’Vl’\i’fe:Aessa’r.iVliy*,.. ezwminatioa of the terms and

conditions””a_’nld,vcovenants;-‘of the insurance policy becomes

imp.o.ijtant to det:i–de the issue.

is no dispute that the policy issued in this

caseiis a. policy and not Act policy. The said policy is

Reading of E><.R.1 reveals that, apart from

V."v'.co1l_e:t:'ting the basic premium prescribed by the ?RCA, the

__i_r§surer has collected additional premium to enlarge its

(34% i

-13-

liability and to cover certain category of persons. One such

endorsement that we notice reads as follows:

Add:for LL to persons employed in conner§t.i’on’r’.’.j’L:’—- ‘V’

with the operation andflor loading, LJHlO.a.dV_l:F’l=§x .

,_

Motor Vehicle wt 17, premitilh c’ollepcted.;-is.

19. The learned co__Lin..sel, r_ef”e,rrihg’:_:””i:o this”

endorsement, contends lihat tpretmmrri collected
is for the purpose of the driver of the
vehicle and none:’el_se. is advanced
on the not covered under
the Act premium was collected.

It is to”t_alh/i of the conspectus of the

provisions of-.i;he Act. A’To*:remind ourselves, we need to refer

to tt}’e3’«:.pro:vis%ioris”ofSection :47 of the Motor Vehicles Act. It

V’V re psi’: K’

“*147.’.V-v’Re.i}iliremerits of policies and limits of

V’.””!ial)Vi:lit’y”.f~ (1) in order to Comply with the

to recygirements of this Chapter, a policy of

V’ V. _ fiinsurance must be a policy which-

3%

..{.1..

(a) is issued by a person who is an

authorised insurer; and

(b) insures the person or classes of

persons specified in the policy to the extent.

specified in subwsection (2}~

U)

V ‘pp bjl place;

against any liability;…which_–‘¥na’;,{‘_jbe”~l

incurred by him in re.spé:ct-clef.’

death or bodily _in}ury..to–._any ypte;rs:on’,

including owner’-v.yp4o’f..ythe “globes

authorised reprye.se’nta’tiye carried _in
the vehi’cl._effyor c–l_an§a§lje~.._toy”any property

of a third par_tyl’y”c’ausedlV”by:ojr arising

out’ of the »lu_’s.:e ..o’ff”_the’ vehicle in a

, by [§1:é”{§_€a_tl’l of or bodily ingliry to

= a’ri_y”‘:_pas’s–enge–r of a public service

\i’ehi:;|e’.c:ae…sled by or arising out of the

Iuseof the vehicle in a public place:

a policy shall not be required-

(i)_”‘toyA:cover liability in respect ef the death,

arising out of and in the course of his

it lkemployment,

of the employee of a person

“insured by the policy or in respect of bodily

gs?»

-15..

injury saistainea by such an employee arising

oat of and in the course of his employment’-“‘–.g

other than a liability arising under

Workmen’s Compensation Act, 1923 -1-

1923) in respect of the tieath of,

in}’ury to, any such employeey”

(a) engaged in driving the yehicieylor

(b)

(C

(d

)

if it is a public service y”e.h”iicIe
engaged as con:~dg::ct0r.Alo’f the it
vehicle or in exa’mfiign.in’g._tii–.t:l<et'sta,i3AFl.d
the vehicl_e, or ' l

if it is;algolods'cama*ge';~=b'eing._…..:A

ca rri ed ;'i n the' "vein i cl ego r~~.

\
J

V to,gvcoy_e”r ;c’;.:;g_y_ co_n’t.ra’ctua.l_”_

iiiiabilitylfgg_s__ »

E><pla"n._atiovnV.°~For removal of doubts, it is

herebyad'ecV_lar'edx'that the death of or bodily

v-i._.i'n}'2,,L'1ry"i-to any"""person or damage to any

a third party shall be deemed to

-.__l’ia”ve’A_’jbeegn”caused by or to have arisen out of,

“‘~..the_*’t:s’e of a vehicle in a public: place

n”o.ti/igeithstandirig that the person who is {lead or

it Vll”‘én;’:ired or the preperty which is damaged was

“not in a public: place at the time of the

gab

-1!)-

acciaeht, if the act or omission which led to the

accident occurred in a public place.

{2) Subject to the proviso to sub–section

policy of ihsL.iraht:e referred to in subwsectiiimei”7″

(1), shaii cover any liabiiity ihc.u.r_red i

of any accident, up to foe?-lioy\ivin’g,..’liiré*é–its’,=if-,__.

namelyr

(a) save as provided in claiiselibe),

the amount of liability iriiciii-‘Vredz;

(b) in respectvof cla’i'”éiage:tVo’ by
p ropert§:..V ofée’ t.tii.Vrt’i. pa_rty,_ il.in*iit

of rupees”‘S_i><. t.fiG»u4.S'"rii:li€§i

ivProvi_dee..'vVthat.Aaiw.v"';3__oli_cy' of insurance issued
with anvlimited'l:_iVa_bilit«v'r»ar*id in force, immeaiately
before 'the =e:ornrr§en'c.ellmei1t of this Act, shall

C.Q'i':1t'vii"i'L!€ to'"b.eV effective for a period of four

«.Arnont'h}s after such COlTlfTi€'flCEEi}"é€flt or till the date

ofu._su,ch policy whichever is earlier.

(3) A .._;jol~i.Ac::i,/A shall be of no effect for the purposes
df,q__t3i1is Chapter unless and until that is issued
Vl"~.l3y the insurer in favour of the person by whom

"the policy is effected a certificate of insurance

§t'Qv/

(4)

..]’7..

in the prescribed form and containing the

prescribed particulars of any condition subject

to which the policy is issued and of any otherfh-,T
prescribed matters; and different for;”i”i’sV:,”z””-V

particulars and matters may be prescribed”iAn”V–.,i’L:’~–..f ‘V’

different cases.

Where a cover note issued by,ftjhe–_

under the provisions of this4’iCh’a_pter >o;rA”the

rules made thereunder–.i__s*..;_jot foEl_ow.ed’-.2by”a'”

policy of insurance V\!l’C|”lllj___l:’tVl””.».FjZ’_ p.r_escri’b’-edv_tiin?e,
the insurer shal’ly_4_.”t»with’iAn §.se’ven.VVl”t§ays of the
expiry of the period ofthe’ya%idii_ty’iAA.of’li’t_he cover
note, notifyiithe ra:’€i:o r’evg.iVsteri’v;i’cj’authority

in whos.e=.retjo_rc;s-tiie’v_ehi¢;.lej;to v\i’h’i’ch the Cover

note relates.__has*..b’e»e_riregistered or to such

other State Government may

prescribe.- V A

‘Notyvithstandin-g–«’anything contained in any law

._fo.r the.._t’i’m_e being in force, an insurer issuing a

“7___g)o’li:ciy,_of:’ir’i”suran<:e under this section shall be

lia_bi~e_3t.oA indemnify the person or classes of

persons specified in the policy in respect of any

if 'lanliability which the policy purports to cover in

-13-

the case of that person or those classes of

persons.”

20. From the extracted portion of the pro-x/i<si,_o-«ns*,,A'of

Section 147, it is clear that in respect of the .g'ootls::"y,éhi,cl–'e,2

the insurance company is statutori.!y~l.i.a,ble.'_'toVvV'cotker."th'e',

against death or bodily injury to the dnriver,:dt:le'a.ner,

tznloader anti employees offthe iotszirettf Vizioextenth

provided under the,' Woryk-then-Ts"–~..,' Conép-ensation Act.
Undoubtedly, the di'iver'kUf,the_v\}eliic'le.f_a,nd other employees
named in the pr_o'vi._sioh_"VaVrie' "Vstat?J'toi'ily". Once the
insurance po'licy.__is:..i.s;sueo_._a;s–»..i_s 'r'etV§uirVed under Section 146 of
the Act, the.Vinsti-:fa'nce*~_:co.rripany has no escape, but to

indemnify the"insuretl,'ag,aiiist the claim from driver and other

categ{oryi*~of persons mentioned in the provision. Hence,

V_.there ES',li'C)r"~-£'§iJ€StlOl'l of any additional pramizgm being

co|l'e.cted'to–__c'o,ver the such risk. Of course, the insurance

con1x4pan'y,'c'a"n collect extra premium to enlarge its liability

otherwise statutorily restricted to the claim under

— ti1e”Wo;*kmen’s Compensation Act. To this extent, collection

49-

of extra premium is §}el’§’?”llSSlb|E. For the test to find out

whether the premium collected is to enlarge ‘{h§S’_l”i”Eibl|ity

more than the statutory limit provided or does

other category of persons, we need to examine”‘tsheaclaéusein

the policy itself. The insurance “o,ei’ng-Via

transaction, terms and conditions ‘ofhthe ‘bin’d”‘the=,

parties. In the instant case’V,2a”s refeVr’red”=tVo above, the

insurance company has;:coyllect’eHcl’i;4y5;.j_Vl§V,i”i:y.additional premium
specifically indicating employed in
connection wit;’ti”oip_e’rat%:on unloading of the
motor category of persons
coverecvi’iV”l’3<y"rtihfeu cuovllvecéting additional premium
excluding. thedr'-iyver:y,:_ho–.V_:i:s»»:si:-atutorily covered under the Act

as referred4°toV_V'aii:io've;'i. Therefore, it is for the insurance

'lV'"comipany-ii.to"–spell oi..i"t;'"as to cover the risk of which category

had collected Rs.§5/–. The insurance

coni.p'Vanyv.i.s'totally silent on this aspect. It is for this reason,

ha'ye__A'3~to apply the doctrine of contra proferentum to

,,,.i'1nter.pret this clause. Since an attempt is made to contend

thiat this clause refers only to the risk of the driver, we are

§.Q»/

-20-
constrained to hold that it is to be interpreted in favour of the

insured and also to hold that it covers the riS§< of peitsons

other than the driver like those who are e;:i~,ol'oy.ed'.j'_fo.r

loading, unloading and for the purpose of {i'i<":_1.l'yr_i_?t':(§iJa'iiA.A_(t.::'el.'('}i" trie

vehicle.

21. At this juncture, ‘it.uis._i’hateriVaiVto’l..vi’iQ.fé….r.hajt their’

insurance conwany avaified full_.!.i:oAerty’i..§efore’the Vfiiiriburial to
resist its liability who has been
examined as l?{.W:.’1,__ hytisttociilar testimony
before the stotmunexplariatory in his
version restriction in the gaolicy to
absolvefiythe’ in fact, he makes no

mention oi”the additione;al.:’ij.»i’eihium coliected and the purpose

for c~ollectio”n..:mihoiigh it may not be necessary, for the

[?Ll:F’pQS:3.’Ofv¢lE.i’_l{y, we feel it appropriate to extract the

by hirn, which is as follows:

‘j”The vehicle in question insured with the
respondent insiirance company was a

goods carrying vehicle meant for carrying

527/

-35-

out

of goods and the petitioner was an
unauthorised passenger in the said vehicle

and his risk is not covered under theft’.

relevant policy. The vehicle in qeestio_ri’_:”is”U-..l’
meant solely for carrying of goods
person is allowed to travel “in the

vehicle.”

22. It is therefore cleartlnat the in’-suilrasncei company
itself has not placetl V –héfr’Qrei._ “C_O%li2r’ti_»€ltliel’ a specific
defence or substantive ev!.cl.e:nce-.toy p’o’int”‘oL;t’ that this policy

is only to the l..p’i’ovi’d’es. It is to our

the policy is uncioubtedly a

e><amination -we. :'foun:i «..t'li'a"ti«.

package polir:y'l'a.'nVd.V_once._it'=i,s_ seen that it is a package policy,
then subwlsectiion "filial? comes into operation which

mandates': "Ilia-tint/it'l1stérnding anything contained in any

law 'l'f:1r:"'.lt:l:e"«ijime being in force, an insurer issuing a '

Apoiicfyli under this section shall be liable to

V V' _ indemnify -the person or classes of persons specified in

Vlyflzewsypolicy in respect of any liability which the policy

-33-

purports to cover in the case of that person or those

classes of persons. ”

23. Thus, it is clear that the categoryg…_o4f.V,’p’ei:so’n.s

merztioned in the policy for whose risi< aC§ditiOJfi3:|:

collected are of different category";/Mcilasse-as i«t_i1e"'d«'ri\n/'er

and hence, in terms of the ,po|icyr','s._the_ insurer"i.5'~|ia=?oie,v'to,,

indemnify the insured against a;'n§,5":!aini iron': H

24. We must furth*’e_r, r–iot§.jCe :a’p_art from an that is
referred to, the case to” rhore than simpler.

The C|€iii’HE3J.«’.t”*».’|1i:§i%.§_-.’_ sp:e_i:ifi,Ca||.};fconteréded that he was

accoiripao§i’ng:i,5»tVhe’»;’i;jVoo_§is…:’_i.e., rm and Calf for transporting
from one destin’a.ti’onf.to’–~a:no.ti’ier. It is during transit that the

unfortunate ‘”ar:_r:ider2t occtirred. He therefore claimed to have

‘V’«.flCC’o.|hpianie*(‘1&thehgoods. The provisions of Section :47

‘t._,e’S<t.era'ct:ed.._h"Vh'a,ho;ue undoubtedly covers the person

ac{;o_h1pa~ny_i'n–g the goods as also his representative.

V"»»ThereFo.ij_e, statutorily also, the person accompanying the

° .g'oor§_fs is covered.

3.97

-23-

25. The question now is whether cow anti calf carried

in the vehicle can be taken as goods. An attempt is made by

the insurer to contend that carrying of small size avnimlals or

small quantity of goods does not give benefit’flof._:_Vsocix_

protection. It is relevant to refer to the clefi_o~iti»o_r§’~ol”*g:ooos_as..

found under Section 2 clause (13) \:A{?3lC:h.,i:éa”Cl,,S f

“Goods” iocliioes Ii\vre.st’o._ck, and’-an’g{t?é~–5;ré”g”” it

(other than ec;__uiprnenVt_._ol=vdinarily .osed_AAvyitl1
the vehicle} ciarr-ied–‘_xbyVla~..__veh!c|e except
living oersons, butgoesnot_-~i«.n%:lA:j’Vdegluggage
or pei’son’avl_eff;acts r”riotor car or

in ai…t’-;ailé:lr__«.attache§ to .motor car or the

passengers travelling in

It clear that goods statutorily include

l.ivestocl§.~.. I.Ijx”‘~EhE3 instant case, cow and calf carried in the

i}ehi.c.le V”be’i_’e.g stock is covered under the definition of

V–Vgooos 7″

av

27.

-34-

When this provision was confronted to the

learned counsel for the insurer, he responded relying vor”:,Rule

74 or the Motor Vehicle Rules which reads thus:

74.

t (al

Carriage of animals in goods
cattle shall be can’ie<:i::';in »a"go"ocls' –veli.iVcl,e""iVVn_ a
public place LIWESS." i it it
(A) in the case olfigoat, sheep._dleer'-:or«.p.ig–f~

{l} a mihimt.iml"'~«§loo_r C132 square
metre stitch' cattle is
p ro d ed i'i:.,th§9 l.e"s~;.

(ll)

_é’.atle_;i_aVnd A. l’ V’

V proper’-a’rjra’rig”e_rheVnts”for ventilation are

“double decked goods

V A I: e it:l:é. –

‘deck flooring is covered with
VV:”:e_e4t:a|»~sheets with a minirmgm height of

‘V tmzs. raised on all four sides so as to

piavreilt the animal waste matter such as

urine, litter, etc., falling on the animals on

.”‘V”t§”ie lower deck;

proper arrangerhents for drainage are

made on each floor;

wooden battens are provided on each floor,

(C)

to prevent slipping of hoofs of the animals.

air

{ 1} V.»

.'”?-1

{8} in the case of any other cattien

(ii) a minimum fioor space of 2m><1m per
head of cattie and half of sa.:c_h floor
space for a young one of cattle is

weaned is provided in the ve.hi,Cl»e.}'a-"r~

(ii) the lead body of rm?’ Velhviclie::_””isi”»

constructed ofhistrong _vv”ooc§–ej;~.. ‘p*%ar1.ksvs.Vo’r”»

of iron sheets::,with..a f}rn’i:ni”‘ii.ji_3*i’h”h’ei_g htof

1.5 metres me€:.sui*ed fr£}’i’.’IjI:’t’lie floor, of,

the vehicIe_,,:’on__all sicies’ tVi’i,e’V’b’ac:k;

(iii) floor’ i3atta__ns’»v,_ai”e_, prolvieciecl prevent
sli’;§.o’i’:i=ig _

(iv) every ‘proj’ectioi’i_.-.l_ilVi<e'lfyto cause suffering
if -._to and

cattle a–rc?f .p'roVoeVr|y secured by ropes

X" V3'«tyie'{%,:Vto,,__th.esides of the vehicle.

Exolanatioii.,_"\i{Eatt4|"e.fl."for the gorooses of this setvrule

Vinclzgdesyigoat, A's_he"e@, buffalo, bail, ox, cow, deer,

~~i,hq;_?se, ponAy,«ri11_tii,-a, ass, pig or the young ones thereof.

'-{Ell "I'\".l:V(4Z1"'~AV&.'3Vlll|17é3l belonging to or intencieti for a circus,

, 4

Q"-.,'i-nena"g_e'rfie' or 200 shall be carried in a goods vehicle in

a .:)'tiE3li«-c place unless:

air

~l()~

(i) in the case of wiid or ferocious animai, a
suitabfe cage, either separate fr”o.m or

integrai with the read body of

used of sufficient strength the

anirnai secureiy at ali ti_i’:n.e_s’=i.sV’;:i:royide’d;._

and

(ii) reasonable f§oo”rs;i~ac’e for’-each arai_f:m.afI’f-i.s

providedm-«the venicie

(3) No goods ve”hi_c|e wh’er’i t_c’ar’r,r_i.’ng any”‘ca”ttie or any
animal shaft be driyen-att_a}.spee’dV:i_inexcess of 24 krns.

28. ‘T§jis;:_”‘Ruie’* »i:o”5′.’jwfi’ichi’ the” éearned counsei has
referred; oniy”§.é.Stti%’]ates’a..;§’d deais in what manner §ive stock
couid befcarried.’ fit:.fdVoe’s._n’o.t~”refer to prohibition of carrying

of livestock in _ariy.f–ve’hici’e in any circumstance except the

‘ “mini”.°riiJi’h*.re’*:;.tiiremeyfnfthat is necessary for the gaurpose of

‘x’tra’rtiysb’or:t:i’n:g”tVh*e:iji.r\/estoci<. This proposition in defence by the

insLir.anc:e-~co4ji:rripany certain§y is of no avail because the

'q.uestio"ri.that we are deciding is whether cow and ca§f carried

i'i'n't_ifie}'vehicie comes under the definition of goods. Being

.jsva__Eisfied that iivestock comes under the definition of goods,

-37-
this COl”lt€lltiOi1 which was admittedly not taker: before the
tribunal and is urged for the first time in this appeal is also

worth rejection.

.29. Having thus Concluded that livestocirwCa.r’;vf-egg}

the vehicle was “within the rraeaning of_-goo..cis.’f’~iirmtadg:i’s’~.

rnutandis, the provisions of SectienM}?b1ece.i’ne’s”-apn’iié,.Ca~i?;ie

and a gserson &3CC{}lT”l;3€jl’.\,/ii'”lg’ zzueh goods V’oeco:.*n’efs’s_tatr.;toriE\,r_

covered.

30. A iast <A {jourt vi'r'i–.?._t-i'i"e decision cited

by him,,'a goods would be covered
under thevpolicy «to travel in a cabin in a seat

provided a;34aurt,_:Vfrorr': theV"'driver's olace. Since the seating

'lit"c:.apalei'ty1f'of 'this vehE'c'l'eV was only one, he submits that the

""p.eVl'sio'Vncr a:'c-eo'n3ipa"ri.vrrig goods couid not have travelled and

there,4fore,,.- ~the,re is no statutory coverage.

" In the decision relied upon by the iearned

— clounsiei, what is considered by the Apex Court is different set

gigs c

-33-
f’a<:ts. The Apex Court noticed that along with goods, the
person was found to have carried a luggage. Besides,_.-he was

not travelling in the cabin along with the driver, ljiJ'tl_w.a"s.,'in

the carrier portion. In such circumstances, t–'–ii'e' £\p,ex:"'Co:1–rtl'v.

held that if a aerson were to claim»-.orotéectyioni,';,i%é'déii thex'

statute, he must not only accompany ";:goi'odsi"'-as

also must be shown to ha–v,e'-._sat'"in__ vv.eh"i,cl'e'r~rwith an

permissible seating capacity. j_T.-n-t.h_a.t"c.o.nte}< Court
held that seating capaciityhgo-f .imp0rtaht. In the
instant case, conscious of the
fact that only' vehicle, then it has
to _c.ollVect extra premium to cover
different" like loaders, unloaders and

ernployees in._,con§éec.t-ion': with the vehicle. Therefore, the

fi"c'orét'ei1tl=oin that coveirage of insurance is relatable to the

the vehicle is certainly untenable.

32′,’ For the reasons discussed above, we are satisfied

theiiclairhant COEEWES under the category of persons

aw

-30-
agricultural activity is impossible so also his avocation of
cook. He does not claim to have any income from thelaoded

property, but has assertively contended that hei’~.$/:iral_s~~.Vvan

agricultorist which invoiye physical fitness. We

satisfied that the claimant has es_ta.bl_i_she;-1″t}ia-t’.’;Vthere.. is–.a°V

relatable diminishirag effect in |”iis~.’eariring’*ca’p:a’city:’itr~..A.’i1.ije

doctor has assessed the pliylsieazl disability A=«E3_®–9z.’r~;H the”

whole body and therefore, y_|.ORS:s,__o§_v income has to be
determined keeping iii”‘-rni.ifio’.y ‘4f”uccr’ir;:t’:io,nal incapacity to
which, the claim_a–nt tias”becomei.._yic’tir’n.7tiaviiig noted that

loss of limb..hra”s44tlie:_ _effect__o’r_1. ea;-“nfi’n_ci through, manual labour

is impovssiblel’The c:§§aii:*i’a’o§_’ WOlJ.|dWb€ entitleo to 100% loss of
income throtigh ._ag:ricilil~tu’re:” Since Coo§<ing also requires

physical fitness', 'thatljobwsis also now impossible. We are

. ."'ther'etoi'»e'A satisfiedthat even though the doctor has stated

-physical::’d._i%s’ab”;s.|_it.$/ of 80% of one limb, the earmng capacity

inust ber~pro43portionate to it. =We find sufficient force in the

V”‘»conten”t»é.Qn of learned Counsei for the claimant that the

“-y”tr’i’b_o_n’al has been totally irrationa|- in taking 6% as the

(},Qr

“39-

accornpanying the goods, covered statutorily under Section

147 of the Act.

33. The tribunal fell totally an error in a.h.§;gi.{ri.%.’gy’t<he

insurance comgxany, without taking into consid"e.ratio*nlallthe

factors discussed above. The directivoln'directi'ng_" to

discharge the award is unsustainarble–._and we'.'fasten'"vthe.y

insurance combany with iiabil§tyV'to inde'i'n_nify.'.tliev;insnéed in

respect of the award in 'ta.your"lof the c'l'a-%.rnant.VV"f

34. With this, we”s%%a’ll Vconsidleir “determination of

coinpensationi, -.f:l’ia._i_ni.a”int1:.2 has fA’.sL.ic’ceVssfi;lly established

suffei’in{;;s ifof~.j5injni3§i4es_”a.n’d thus, has established nexus
betweenvthe acciydent.’a’n.d*:%%”e injuries suffered by him and

glermfiliyelit b’§’iysical.v”iiicaijahlcitation. The fact that the claimant

‘ “has*suff.ered..an”:putation of one lower limb below knee and

limb and injuries to other parts of the

body’ is fL;!.|\/4:{3\Lfld€l1C€Cl frorri the testimony of the claimant as

theft/iedical Officer P.W.2 ~Dr.Suresh G. E:3hat. The

“‘«§:§’vid_e’iE;ce is so clear that it fully establishes the claimant is

_n_o5w physically wrecked. Having lost one lower limb,

a,.l.’»~

~3i~
percentage of physical disability in respect of the injuries

suffered by the claimant.

35. At this stage, the learned counsel for

wouid submit that be it as it may,.even cl-l’a4ii%é’an:tc

suffered any physical disability, rheaisabriiilityfiii’mvLis.i§ he

terms of the schedule prox/ici~ed tinder_tiaVe”‘v._;V\i”oVrl<'§21en'scV

Compensation Act.

36. We regrettallzlij/–.raota} insurers have

misconstrued the’- yery;”Vc’o’r’icent graht” of compensation

under the it/l:e’;hicle3_A_ ‘Act -..anti indulged in litigus

is either deliberately or
intentionalvly’–ign’o.rin§i’wtih’e_:1l’a.c~t that the claimant / appellant

has SQlI_ght cl’ete’rr’ninati’ono? compensation under Section 166

“of thie’:’Miotor-yehiclieshct and not under the provisions of the

~Cforn”_i:ensation Act. They seem to ignore the

p;~o’v._isioii,s.’?lf”kction 168 of the Motor Vehicles Act which

T3″~’«i___”-mandates: that éetermination of compensation and aware

7V.”2:I”7iJS’t:’A.’A-be “just”, Therefore, the tribunal was required to

gggir

-32-

award Compensatior: just’. Compensation, neither high nor

low.

3?. We therefore disapprove the –‘-th’e_

insurance Company in trying to impede the “pii«e.{jess”‘wof– _gz’antA

of ‘Just’ compensation by uiitenabie de«fencee..as. taken’-ss._abA-ave

which we have rejected.

38. Coi’nir1Q tdytiijs zaélic-i~,–;a,?’ifdéte’rniin”atio.nfiwe notice
that 80% physicai disa4’i’3i’i’ity evaiuated in
reiation to whovie.::§3o.dv the ciaimant to
Carry out business with the
disabiiif:VV\,’r’ wi:§.Li’:’ti”Viae appropriate to take his
loss ofvearniing We have to determine the

ii1COiT:H’3_VWhi”Cuf1 _the..’i:§aii’ifria”nt had prior to the a<:<:ident. The

"vi"vrwo"b:t..a:vdACati"ot.ns w§ii'C'h"Vhe has stated has not been disputed

_ai*.d,itrsisjwerii"e.st_abiished, at the modest caicuiation he wouid

iiot._.hVave.h–ad_.eilarnitzg of less than Rs.3,OOO/A per month. The

V'-»tribunai_hIas again uereaiisticaiiy taken his income at Rs.70/»

"""pero_dfi.ay and on that basis, determined the compensation.

set aside the said mode and rnethodoiogy and we take

Ni

~33»
the income at Rs.3,008/» pm. and 36,080/» pa . The age of

the claimant at the time of accident was 53 years the

multiplier applicable would be 11, Therefore,

income wiél be Rs.2,77,2{}O/»- which we 3Wa.l".d'_"lfii}.Od~Al'fy'¥.'ljgntl'leV "~.__

award of the tribunal.

39. Since it is a case_.relatin’gto.. personal”irijur–y,”the-g

claimant has to be compensateds.,fo»r loss of aeéeiiillties, loss of

enjoyment of iife, towards’f. rei-nfibearsementii of medical
expenditure, future rnedicaltrveatiineovtawsalso the artificial
iimb, conveya:’i’c*e.,V,:p,’diet, attend’antf_”e.haVrfges and above all,

towards pain a_l-it}. su’ffer4i”rl,’fi:_’;V,,'”\4\l§: a”r,e”‘satisfied from evidence

and other «attentJiif’i’-cg,’4ci.,rc’u{n’g.tances that the Tribuiéal has not

awarded a’ro_’oorvtio’n_a4t’e fC):””‘L_,L”c3’ll”I and suffering the claimant has

endmfed as a£so”o.nVother heaas. Therefore, we award to the

cla’im,an_t: a –:;,,u”m__ of Rs.30,000/w towards pain and suffering,

?<s.V'S–O,,O'{}G,?_'%-__'towards medical expehditare, conveyance,

.q attelndanvce"charges and special diet, Rs.25,{}OO/W towards

':'s.l,o"sst..of alnwenities of life, Rs.-40,000,/– towards future medical

efrolenlses and replacement of artificial limb, In all, the

at»

.34-

claimant wouid be entitied to a sum of RS.43r,22,2OO/- with
interest @6% on the enhanced compensation as against the

sum of Rs.1,28,840/~ awarded by the Tribunai.

40. We set aside the direction of the

regard to payment of compensation by the”_in”s..i}re:d’»and”yye’

direct the amount of compensaVtiion”toVRae-3 the

insurance cczmpany within a T._oeriod’..oi’-._si:< w'.€iyei<s "fro*fn"vthe.

date of receipt of copy of this
4}. Out of the'aymounjtoftc'o.ij'ht5'e-hsation" ayvarded, we
direct 70% amount withp'ro_po.rtViriirzateiin't:-erwest to be kept in

Fixed of five years, but the
baiancevvihannoant' ~i3bir'0i3:.:C5'»rt%~onate interest to be {laid over to
the ciai.n}Aant'f A V V

"ii%'Aj3'peaE..ystandsmdiisposed of in terms of this order,

it _ V
1 y – _ Sd/I-

JUDGE

Sd/-

JUDGE