High Court Karnataka High Court

The Oriental Insurance Co. … vs Sri Purushotham T.M. And Ors. on 26 September, 2005

Karnataka High Court
The Oriental Insurance Co. … vs Sri Purushotham T.M. And Ors. on 26 September, 2005
Equivalent citations: 2006 ACJ 983, ILR 2006 KAR 889
Author: P. Vishwanatha Shetty
Bench: P V Shetty, H Ramesh

JUDGMENT

P. Vishwanatha Shetty, J

1. The Oriental Insurance Company Limited is the appellant in this appeal. In this appeal the appellant has called in question the correctness of the judgment and award dated 21st April 2005 made in MVC No. 3696 of 2004 by the Motor Accident Claims Tribunal, Bangalore (hereinafter referred to as the ‘Tribunal’).

2. Facts in brief:

One Nagendra, while travelling in a private car bearing registration No. MET 9341 in front of Srinivasa Saw Mill on M.C. Road near Shivapura, Maddur at about 5.00 a.m. on 23rd December 2003 met with an accident and as a result of the said accident he died on the spot. The respondents 1 and 2 (hereinafter referred to as ‘the claimants’) are the father and mother respectively of the said Nagendra. The claimants filed a claim petition before the Tribunal claiming for award of compensation of Rs. 10,00,000/- (Rupees ten lakh only). The claim made by the claimants was resisted by the appellant (hereinafter referred to as ‘the Insurance Company’) on various grounds. The Tribunal, on consideration of the evidence on record, had found that the accident in question had taken place on account rash and negligent driving of the car bearing registration No. MET 9341 by its driver, in which the deceased Nagendra was travelling. In the light of the said conclusion the Tribunal, on the basis of the material on records, made an award awarding sum of Rs. 6,50,000/- (Rupees six lakh fifty thousand only) by way of compensation to the claimants.

3. In this appeal, Sri Poonacha, Learned Counsel appearing for the Insurance Company, while fairly did not challenge the quantum of the compensation awarded by the Tribunal, strongly urged that the deceased being an occupant in a private car, the Tribunal has seriously erred in law in fastening the liability on the Insurance Company. According to the Learned Counsel that in the absence of additional premium having not been paid to the Insurance Company to cover the risk of the passengers, the Insurance Company could not have been made liable to satisfy the award passed by the Tribunal. In other words, it is his submission that the risk of an occupant/passenger in a private car is not compulsorily required to be covered under Section 147 of the Motor Vehicles Act, 1988 (hereinafter referred to as ‘the Act’) and there being no additional premium paid by the insured to cover the risk of the occupants, the Insurance Company could not have been made liable to pay compensation to the claimants, by the Tribunal. In support of his submission, the Learned Counsel relied upon the decision of this Court in the case of New India Assurance Company Limited v. Kusumand Ors. and also the unreported decision of this Court rendered in the case of Veerappa v. Sarmuddin and Ors. MFA No. 2209 of 1995 disposed of on 26th May 1997

4. We have gone through the judgments relied upon by the Learned Counsel. In our view, there is no merit in this appeal. It is necessary to point out that the Tribunal in the impugned order has fastened the liability on the Insurance Company following the decision of this Court in the case of Ramachandra and Anr. v. Shantaram and Ors. rendered by one of us (H.G. Ramesh, J.). In the case of Ramachandra (Supra), this Court, after elaborately considering the law on the subject and more particularly the full bench decision of the Kerala High Court in the case of Oriental Insurance Company Limited v. Ajayakumar has held that under the provisions of the Motor Vehicles Act, 1988 the insurer is compulsorily required to cover the risk of the passengers of a private car or of any passenger carrying vehicle including a two wheeler. It is useful to refer to the observation made in the said Judgment at paragraph 15, which reads as hereunder:

15. In view of the change in law as explained by this Court and the High Courts of Kerala, Madras and Madhya Pradesh in the above referred decisions, I hold that an insurer under the New Act is compulsorily required to cover the risk of passengers of a private car or of any passenger carrying vehicle including a two wheeler….

5. It is also useful to refer to the observation made by the Full Bench of Kerala High Court in the case of Ajayakumar (supra) at paragraphs 11, 12 and 13 of judgment, which reads as follows:

11. It is in the light of the above we have to examine the effect of deletion of proviso (ii) While enacting Section 147 of the Motor Vehicles Act, 1988, Clause (b) (i) of Section 147 now stands limited only by proviso (i) and also the contractual liability which was incorporated originally as proviso (iii) in Section 95(1)(b), but as proviso (ii) in Section 147(1)(b). Proviso (i) deals with only the case of employees. The liability referred in Clause (i) would apply to the death of or bodily injury to ‘any person’. Since the limitation brought under proviso (ii) that is, by excluding liability in respect of death of or bodily injury to a passenger except a passenger who is carried for hire or reward or by reason of or in pursuance of contract of employment is no longer available in the statute. Therefore, it has to be taken that the term ‘any person’ referred in Clause (b) (i) would take in all passengers for hire or reward or otherwise. We do not find any merit in the contention raised by learned Counsel for the appellant that if the term ‘any person’ in Clause (b)(i) would take in passengers in private vehicle carried in for hire or reward then it was unnecessary for the legislature to bring in the amendment under Act 54 of 1994 to include owner of the goods or his authorised representative carried in the vehicle in Clause (i). As was clearly observed by the Supreme Court in Mallawwa v. Oriental Insurance Company Limited, , it would not be proper to consider a goods vehicle as a vehicle in which passengers are carried normally. It was under these circumstances, an amendment was required to include the owner of the goods or his authorised representative carried in the vehicle by specific amendment in Clause (i).

12. In Road Transport Co. v. Bhan Singh, 1988 ACJ 1101 (SC), a claim put forward for compensation in respect of death of 35 passengers travelling in a bus came up for consideration. The contention raised on behalf of the appellant was that the claim in respect of the death of the passengers in the bus should be considered under Section 95(1)(b)(i) and if that be so, the limitation regarding the quantum of compensation provided under Section 95(2)(b)(ii) will not be applicable. It was submitted that wording of Section 95(1)(b)(i) is very wide to include a passenger in a bus, since the words used are ‘any person’. This contention was rejected by the Supreme Court, It was held that Section 95(1)(b)(ii) being a specific provision made in respect passengers of a public service vehicle, it is that provision which is applicable in the case and not the general provision contained in Section 95(1)(b)(i), when the insured incurs liability in respect of the passengers travelling in his public service vehicle. As mentioned earlier, it was proviso (ii) which excluded passengers in private vehicle from the net of Section 95(1)(b)(i), since Vehicles Act, 1988, the general provision in Clause (i) has to be taken as applicable to passengers carried in private vehicles not for hire or reward. A similar view was taken by the Madhya Pradesh High Court in Oriental Insurance Co. Limited v. Radha Rani, . It was held that an Act policy under Section 147 would cover occupant of a jeep who is carried without hire or reward.

13. We, therefore, fully agree with the view taken in Appukuttan ‘s case , that a gratuitous passenger in a private vehicle is also covered by the Act policy under Section 147 of the Motor Vehicles Act, 1988….

(Underlining Supplied)

6. We are in full agreement with the view expressed by this Court in the case of Ramachandra (Supra) and also by the Full Bench of Kerala High Court in the case of Ajaya Kumar (Supra). Further, it is also necessary to point out that the High Court of Madras in the case of New India Assurance Company Limited v. Vijayakumar And Ors. and also the decision of High Court of Madhya Pradesh in the case of Oriental Insurance Co. Ltd v. Radha Rani have also taken the similar view.

7. In the light of what is stated above, we are of the view that the two single Judge decisions of this Court in the case of Kusuma (supra) and in the case of Veerappan (Supra), do not lay down correct law. In the case of Kusuma (Supra), the learned Single Judge has proceeded to take the view that the Insurance Company is not required to cover the risk of the gratuitous passenger in a private vehicle relying upon the judgment of Supreme Court in the case of Ramesh Kumar v. National Insurance Company Limited in the case of New India Assurance Company Limited v. Asha Rani and also the decision of Orissa High Court in the case of Jibanananda Mohanty v. Artatrana Misra and the decision of Andhra Pradesh High Court in the case of Oriental Fire and General Insurance Company Limited v. M. Bhanumathi 1990 ACJ 1043. In our view, the Learned Single Judge has failed to notice that the question that came up for consideration before the Supreme Court in the case of Ramesh Kumar (Supra) and in the case of Asha Rani (Supra) was with regard to the liability of the Insurance Company to cover the risk of a passenger travelling in a goods carrying vehicle. Similar is the position in the case of decision Jibanananda Mohanty (Supra) and in the case of M. Bhanumathi (Supra). In the case of Ramachandra (Supra), this Court, as noticed by us earlier, has referred to the judgment of the Supreme Court in the case of Asha Rani (Supra) and has taken the view that the said decision is of no assistance to the Insurance Company to avoid its liability to cover the risk of a passenger travelling in a private car. Therefore, we are of the view, the decision of this Court in the case of Kusum (Supra) relied upon by Sri Poonacha, does not lay down correct law and the same is hereby overruled. Further, the decision rendered by the Learned Single Judge of this Court in the case of Veerappa (Supra) also does not lay down the correct law, as the change in the law brought out by the provisions of new Act of 1988 was not considered by the Learned Single Judge in the said case. Therefore, we are unable to subscribe to the view expressed by the Learned Single Judge of this Court in the case of Veerappa (Supra). Therefore, the view taken by this Court in the case of Veerappa (Supra) that the Insurance Company is not liable to cover the risk of a passenger in a private car, does not lay down the correct law and therefore, the same is hereby overruled.

8. In the light of the discussion made above, we have no hesitation to reiterate that the view taken by one of us (H.G Ramesh, J.) in the case of Ramachandra (Supra), lays down the correct legal position. Therefore, the above appeal is liable to be dismissed and accordingly it is dismissed. The amount deposited by the appellant before this Court is directed to be transferred to the Tribunal.