High Court Patna High Court - Orders

New India Insurance Company Lt vs Bangali Bhagat &Amp; Ors on 28 September, 2010

Patna High Court – Orders
New India Insurance Company Lt vs Bangali Bhagat &Amp; Ors on 28 September, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                            MA No.258 of 2002
                     The New India Assurance Company Limited having its
                     Registered and Head Office at 87, Mahatma Gandhi Road,
                     Fort, Bombay 400023 and amongst others a Divisional Office
                     at Muzaffarpur and a Branch Office at Motihari, represented
                     through P. Serafin, the Assistant Manager (Legal) at Regional
                      Office, B.S.F.C. Building, VI Floor, Fraser Road, Patna 1, a
                      duly constituted Attorney of the Company.
                                                    ....Opposite Parties No.3 to 5/Appellant.
                                         Versus
                      1. Bangali Bhagat, S/O Late Govind Bhagat,
                         resident of Village-Braharpur, P.O.-Gayghat, P.S. Harsidhi,
                         Dist.- East Champaran.
                                                   ....Claimant-Applicant-Respondent.
                      2. Smt. Kanta Devi, W/O Mahendra Singh
                         resident of Village-Motiaria, P.O.- Makhua, P.S. Harsidhi,
                         Dist.- East Champaran----Owner of the offending Vehicle
                         Bus BHE 3417.
                      3. Rahmat Mian, S/O Pir Mohammad Mian
                         Resident of Village Ghewadhar, P.S. Harsidhi, Dist.-East
                         Champaran-----Driver of the offending Vehicle Bus BHE 3417.
                                               ...Opposite Party No. 1 & 2/Respondents.
                                                  -----------

6. 28 .09. 2010. Heard the parties.

This Misc. Appeal is directed against the order

dated 20.04.2002, passed by the 2nd Additional

Sessions Judge, East Champaran, Motihari, in Claim

Case No. 15/2001/18/2001 has ordered the National

Insurance Company to pay interim compensation to the

tune of Rs. 50,000/- to the claimant.

2. However, the appellant is New Insurance

Company.

3. Learned counsel for the appellant however,

contended that the claim application filed by the

claimant was hopelessly barred by law of limitation as
2

the occurrence took place in the year 1996 whereas the

claim petition has filed in the year 2001. It has further

been contended that cover notes of policy filed in the

lower court was illegible and Insurance Company could

not verify as was in search of the concerned policy to

verify, but the Tribunal refused to grant sufficient time

and without enquiry passed the impugned order under

Section 140 for interim compensation. The appellant

has relied upon decision reported in 1994 (1) P.L.J.R.

79 that Tribunal was required to conduct enquiry before

the order passed, so the order is bad. It has further

been contended that the driver of the alleged vehicle did

not hold any valid driving licence and the driver neither

appeared nor filed driving licence and the driving

licence is also forged and fabricated one.

4. Learned counsel for the respondent

however, contended that application for claim was filed

in the year 2001 and the Insurance Company was

noticed. The Insurance Company appeared in the case

in the year 2001 itself and took several adjournments

and the Insurance Company appeared on 12. 10. 2001

and filed their power and took several adjournments

and finally order for ad-interim compensation was

passed on 20. 04. 2002, given several opportunities to

the Insurance Company, but even on several
3

adjournments, the Insurance Company did not file

confirmation report and in absence of specific denial or

contrary report in respect of policy described in the

petition it was held that offending vehicle was insured

and order to pay interim compensation

5. Hence on the rival contention of the

parties two points arises whether the claim is barred by

limitation and the second point is whether in absence of

specific finding that the vehicle was insured, the

Insurance Company is liable to pay the interim

compensation.

6. So far the first question for limitation is

concerned, no such point has been taken before the

Tribunal. However, the occurrence took place in the

year 1996 and the claim petition was filed in the year

2001. Section 166 (3) of Motor Vehicle Act provided the

limitation of six months for filing the claim case within

six months and the Tribunal was given to condone the

delay for a further period of six months. However,

Section 166 (3) of Motor Vehicle Act was deleted by the

Parliament and in the decision reported in 1996 (4)

S.C.C. page 652 Dhan Lal Vrs. D.P. Vijay Viyavargiya

and others held that effect of deletion of Sub clause 3 of

Section 166 the limitation is not applicable in claim

case and the effect of deleting of Section 166 (3)
4

extended to pending claim case where the plea of

limitation has been raised and to be applicable with

retrospective effect and held that claim petition can not

be thrown out on the ground that claim petition was

barred by time. Further decision reported in 2003 (7)

SCC page 713, New India Insurance Co. Ltd. Vrs. C.

Padma & others reiterated and relied 1996 SCC cases

(supra). The fact of the case reported in 2003(7) SCC is

that accident took place on 18. 02. 1989, the claim

petition was filed on 02.11.1995 and in the facts and

circumstances of the case it was held that case is not

barred by limitation when Section 166 (3) of Motor

Vehicle Act having been deleted. Limitation Act not

applicable in claim cases as the limitation clause having

been deleted, the Tribunal was bound to entertain

without taking note of the date on which accident took

place and hence there is no merit that claim case is

barred by limitation.

7. However, in the facts and circumstances of

the case, the Bus admittedly involved in accident

mentioned in the Fardbeyan as well as in the F.I.R. The

vehicle in question by which the accident took place is

BHE 3417 and the death of deceased by the said bus.

The claim petition filed. The Insurance Company

appeared on 12th October, 2001 and the impugned
5

order passed in April, 2002 and several opportunity was

given to the Insurance Company but neither produced

the insurance policy nor filed confirmation report of

specific denial. However, order has been passed for

interim compensation on 02.04.2002 under Section 140

Motor Vehicle Act and the case is still at the stage of

enquiry as the petition under Section 166 Motor Vehicle

Act is still pending.

8. The owner of the bus did not appear

neither Insurance Company nor the owner provided any

document as well as Insurance Company also did not

give reply for about six months even after appearance of

the learned counsel for the Insurance Company and

case adjourned on several dates and the agony of

claimant can well be considered. The claimant has

relied upon the observation in para 10 of decision

reported in 1988 (1) S.C.C page 626,

“Before parting with the case, we

consider it necessary to refer to the attitude

often adopted by the Insurance Company, as

was adopted even in this case, of not filing a

copy of the policy before the Tribunal and

even before the High Court in appeal. In this

connection what is of significance is that the

claimants for compensation under the Act
6

are invariably not possessed of either the

policy or a copy thereof. This Court has

consistently emphasised that it is the duty of

the party which is in possession of a

document which would be helpful in doing

justice in the cause to produce the said

document and such party should not be

permitted to take shelter behind the abstract

doctrine of burden of proof. This duty is

greater in the case of instrumentalities of the

State such as the appellant who are under an

obligation to act fairly. In many cases even

the owner of the vehicle for reasons known to

him does not choose to produce the policy or

a copy thereof. We accordingly wish to

emphasise that in all such cases where the

Insurance Company concerned wishes to

take a defence in a claim petition that its

liability is not in excess of the statutory

liability it should file a copy of the insurance

policy along with its defence. Even in the

instant case had it been done so at the

appropriate stage necessity of approaching

this Court in civil appeal would in all

probability have been avoided. Filing a copy
7

of the policy, therefore, not only cuts short

avoidable litigation but also helps the court

in doing justice between the parties. The

obligation on the part of the State or its

instrumentalities to act fairly can never be

over-emphasied. ”

9. Hence sufficient opportunity was given to

the insurer to enquire and give reply whether the said

vehicle is insured. However, even after appearance of

the learned counsel on behalf of the Insurance

Company no reply was filed and the Tribunal became

handicapped as neither the Insurance Company nor

owner responded before the Tribunal to give

information about the fact whether the vehicle is

insured and hence impugned order was passed.

However, in the appeal, Insurance Company has taken

a plea in the ground of appeal in para 10 that the

alleged accident took place on 16. 06. 1996, but

admitted that the vehicle was insured with the

appellant for the period from 14. 11. 1989 to 13. 11.

1990 and as such date of accident is not covered under

any policy issued by the appellant. However, no such

averment ever made before the Tribunal and hence it a

matter of enquiry by the Tribunal as only interim order

has been passed under the facts and circumstance
8

stated above and enquiry is still open. However, it is

not a case that there was no insurance at all rather

Insurance Company in para 10 of his ground of appeal

has admitted that the vehicle was insured with the

appellant for the period 14. 11. 1989 to 13. 11.1990,

and it is a matter of enquiry whether the said policy

continued. However the Insurance Company in his

reply has taken plea in para 5 of the ground of appeal

that the claimant filed a Xerox copy of cover note that

the alleged offending vehicle insured with the appellant

company covering risk period from 14. 11. 1995 to 13.

11. 1996 and the alleged accident took place on 16. 06.

1996 and the correctness and genuineness of which

was doubted by the Company and further in para 11

has taken plea as the appellant is entitled to recover

amount of interim award from the claimant and hence,

since sufficient opportunity was given to the appellant

before passing the order, but the appellant did not give

any material during enquiry before the Tribunal at the

time of passing of the interim compensation but raised

point in the appeal which has not been raised before

the Tribunal or the material not placed before the

Tribunal when the case is still open and pending there.

10. Learned counsel for the appellant has

relied decision reported in 1994 (2) P.L.J.R. page 820
9

that the order ought not have been passed without

proper enquiry. However, under the facts and

circumstance of the case reported in 1994 (2) that the

accident took place with a Bus bearing Registration No.

BRD 7879 and the owner of the Bus appeared on notice

and denied the involvement of his Bus in the accident,

but the Claim Tribunal rejected the objection on the

basis of witnesses recorded in course of investigation of

the police case where witnesses have stated that the

deceased died out of the accident with Bus bearing

Registration No. BHD 7879, whereas the petitioner was

owner of the Bus bearing Registration No. BRD 7879

and the Claim Tribunal passed order for payment of

interim compensation on the basis of statement of the

witnesses recorded in course of investigation of police

case without holding enquiry as to which of the Bus in

fact was involved in the accident and under the facts

and circumstance of the case the impugned order was

set aside on the ground that no inquiry conducted by

the Tribunal to ascertain the bus involved.

11. However, facts and circumstance of the

case reported in 1994 (2) P.L.J.R. is quite different from

the facts and circumstance of the present case, yet in

the case at hand several opportunity was given to the

Insurance Company and the impugned order passed
10

after appearance of the learned counsel for the

Insurance Company and giving several opportunity to

the counsel of the Insurance Company for six months

and even several adjournments was granted but no fact

was placed before Tribunal or reply filed to suggest that

the vehicle was not insured or vehicle was not involved.

However, impugned order is only interim in nature and

the appellant may raise issue and even recover the

amount if found not liable.

12. However, it is not proper to interfere

with the impugned order at this stage when the enquiry

and proceeding under Section 166 Motor Vehicle Act is

still pending and the appellant may raise issue before

the Tribunal and after giving opportunity to the parties,

issue can well be settled.

13. However, point raised in the matter

between the insurer and the owner, but the third party

would not suffer for the dispute between the insurer

and the owner that who will pay and hence I do not

find merit to interfere with the impugned order at this

stage and hence the appeal is dismissed.

m.p.                          ( Gopal Prasad, J.)