High Court Punjab-Haryana High Court

Iffco Tokio Ins.Co.Ltd vs Balbir Singh And Others on 6 August, 2009

Punjab-Haryana High Court
Iffco Tokio Ins.Co.Ltd vs Balbir Singh And Others on 6 August, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                                                 FAO No.890 of 2009 (O&M)
                                                Date of decision : 06.08.2009
Iffco Tokio Ins.Co.Ltd.
                                                                   ... Appellant
                                    Versus
Balbir Singh and others
                                                                ...Respondents

CORAM : HON'BLE MR.JUSTICE A.N.JINDAL

Present:      Mr.N.K.Malhotra, Advocate for the appellant.



A.N.Jindal, J. (Oral)

CM No.3777-CII of 2009

Application is allowed and the delay of 52 days in filing the

appeal is condoned.

FAO No.890 of 2009

This appeal preferred by the Insurance Company-respondent

No.3 (hereinafter referred to ‘appellant’) is against the award dated

11.09.2008 passed by Motor Accident Claims Tribunal, Gurdaspur whereby

claimants/respondents No.1 to 5 were awarded compensation to the tune of

Rs.1,50,000/- along with interest at the rate of 6 % per annum against the

appellant-company and respondents No.6 and 7. The case of the claimants

No.1 to 5 is that Kulwant Singh died in a motor vehicular accident which took

place on account of the fault on the part of respondent No.7. Therefore, they

being the legal representatives of the deceased are entitled to compensation.

The claim petition was contested by all the respondents.

Without challenging the negligence of driver (respondent No.7), the

appellant has taken the plea that since respondent No.7 was not holding a

valid licence at the time of accident, therefore, the appellant could not be held

liable. Finding that the parties at variance, the Tribunal framed the following

issues in the claim petition:-

FAO No.890 of 2009 (O&M) 2

“1. Whether on 4.11.2003 at 05:00 PM in the area of village
Chahal Kalan, respondent No.2 drove tractor (without
number plate of blue colour Engine No.2005534 Chasis
No.2005604) rashly and negligently and thereby caused
an accident and in that accident Kulwant Singh had died?
OPP.

2. Whether the claimants are legal representatives and were
dependent upon the deceased?OPP.

3. Whether the claimants are entitled to compensation? If so
how much and from whom? OPR.

4. Whether driver of the offending vehicle was not holding a
valid and effective driving license? OPR.

5. Whether petition was filed with the connivance of
respondents No.1 and 2? OPR.

6. Relief.”

The Tribunal accepted the petition while holding the appellant

as well as respondents No.6 and 7 as jointly and severally liable. However,

the case of the appellant is that since driver i.e. respondent No.7 was not

holding a valid driving licence therefore, the appellant could not be held

liable.

It has been vehemently contended that the tribunal did not arrive

at the right conclusion while holding that the company has failed to shift the

onus of issue No.4.

Heard.

The onus to prove Issue No.4 was upon the Insurance

Company. In order to prove this issue, respondents examined RW1

Harwinder Singh, Clerk who brought the summoned record and stated that

there is no record of driving license of Biland Raj in his office. On the basis

of the said evidence the Tribunal decided the issue in favour of the appellant

and respondents No.6 and 7 and against the claimants.

As a matter of fact, onus to prove Issue no.4 was upon the

respondents, the testimony of the clerk that there is no record in the office
FAO No.890 of 2009 (O&M) 3

pertaining to said licence is hardly sufficient to shift the onus by the company.

Neither the driver or the owner nor any Insurance official came forward the

state that if respondent No.7 was not holding a valid driving license. In order

to shift the onus, the appellant could summon the driver to produce his

licence which was issued under the signatures of competent authority with

appropriate official seal but this vague statement made by Harvinder Singh

RW1 is of no consequence and is not sufficient to shift the onus. While

examining the case from another angle, the Tribunal has also held all the

respondents including driver as well as owner responsible for the payment of

compensation, but that was also not suffice, the tribunal should have decided

issue No.4 against the appellant. Since no adequate evidence, in order to

prove this issue, was led by appellant, therefore, the trial Court fell in error in

holding the issue No.4 in favour of the appellant. Resultantly, findings on

issue No.4 are reversed and this issue is decided against the appellant.

No merits.

Dismissed.

[ A.N.Jindal ]
Judge
06.08.2009

sd