High Court Kerala High Court

Vintoy vs M/S. National Insurance Co. Ltd on 20 November, 2008

Kerala High Court
Vintoy vs M/S. National Insurance Co. Ltd on 20 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1699 of 2006()


1. VINTOY, S/O. VINCENT, AGED 20 YEARS,
                      ...  Petitioner

                        Vs



1. M/S. NATIONAL INSURANCE CO. LTD.,
                       ...       Respondent

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  :SRI.E.M.JOSEPH(B/O)

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :20/11/2008

 O R D E R
               J.B.KOSHY & THOMAS P. JOSEPH, JJ.
              ================================
                    M.F.A.No.993 of 2001 - D
                                and
                   Cross Objection 82 of 2004
                                in
                    M.F.A.No.993 of 2001 - D
                                and
                   M.A.C.A.No.1699 of 2006 - D
               ===============================
            Dated this the 20th day of November, 2008.

                         J U D G M E N T

KOSHY, J.

Husband of the 1st petitioner sustained injuries in a motor

accident on 24.1.1997. He succumbed to the injuries on

27.1.1997. His wife and three minor children filed application for

compensation under Section 163-A of the Act. The insurance

company though admitted coverage of insurance policy,

contended that the accident occurred due to the negligence of the

deceased himself and therefore, no compensation is payable.

The motor cycle which the deceased was riding capsized and

death was caused. Merely because of the fact that the motor

cycle capsized and death was caused, it cannot be said that the

deceased was negligent. There can be speedy crossing of the

road by an animal, skidding etc. and the vehicle capsized. Since

the rider of the motor cycle died, he cannot come and give

evidence regarding the cause of accident. There is no

independent witness regarding the accident. So, we cannot

M.A.C.A.No.1699 of 2006 – D
and
M.F.A.No.993 of 2001 – D
2

presume negligence of the deceased. Under Section 163A,

negligence need not also be proved. In this connection, we refer to

the decision of the Full Bench decision of this Court in National

Insurance Co. Ltd. v. Malathi C. Salian (2003(3) KLT 460 FB). A

similar matter was considered by this Court in Oriental

Insurance Company v. Smt.Baby and Others (2008(4) KHC

103). It was held as follows:

“The need for Section 163-A was explained by
the Hon’ble Supreme Court in Oriental Insurance Co.
v. Hansrajbhai
(2001(5) SCC 175). The Supreme
Court in the above case held that if the Insurance
Company is permitted to prove that insured is not at
fall, though his vehicle is involved then the whole
purpose of Legislature in introducing Section 163-A
will be frustrated. It was further held that if the
insurance company is permitted to prove the
negligence even of the victim or no negligence of the
insured, then the purpose for which the Legislature
introduced Section 163-A would be frustrated.
Sections 140 and 163-A are based on strict liability
principle formulated in Rylands v. Fletcher (1861-73
All ER (Reprint) 1). A joint reading of sections would
show that for death or permanent disablement
suffered due to accident arising out of the use of
motor vehicles, the claimants need not prove the
wrongful act or neglect or default of anyone. So,
third party need not be involved in this case. The
Apex Court in Kaushnuma Begum and Others v. New
India Assurance Co. Ltd., (AIR
2001 SC 485)
awarded compensation where the accident occurred
due to the bursting of tyres. A Full Bench of this
Court has considered the matter in detail in National
Insurance Co. Ltd. v. Malathi C. Salian
(2003 (3) KLT
460 (FB))”.

M.A.C.A.No.1699 of 2006 – D
and
M.F.A.No.993 of 2001 – D
3

2. In the above referred Division Bench Decision,

difference between claims under Sections 166, 163-A and 140 is

also mentioned. In this case, since the appellants filed claim

petition under 163-A, they did not adduce any evidence regarding

the accident, as negligence need not be proved. In fact, no

evidence was adduced by the insurance company to prove that

the deceased was negligent. They only produced the policy. In

the above circumstances, we are of the opinion that the Tribunal

ought to have considered the claim for compensation based on

Section 163-A. Against the award of the Motor Accidents Claims

Tribunal, the insurance company filed the appeal M.F.A.No.993 of

2001. According to the appellant when a claim petition was filed

under Section 163-A, the Tribunal cannot award compensation

under Section 140. The claimants did not file any application

under Section 140. It is well settled law that when claim petition

is filed under Section 163-A, compensation cannot be granted

under Section 140 as both are entirely different. It is true that,

after granting compensation under Section 140, Section 166 will

lie. The Tribunal went wrong in awarding compensation under

Section 140. Therefore, we allow the appeal preferred by the

M.A.C.A.No.1699 of 2006 – D
and
M.F.A.No.993 of 2001 – D
4

insurance company so far as the award allowed under Section

140.

3. One of the claimants filed cross objection 82 of 2004

and another claimant, who at the time of accident was minor son,

on becoming major filed the appeal as M.A.C.A.No.1699 of 2006.

We are of the opinion that the Tribunal went in wrong in not

awarding compensation under Section 163-A, for the reasons

already stated. In the above circumstances, the matter is

remanded to the Tribunal. Both the appeal and cross objection

are allowed to the above extent. We are of the opinion that the

Tribunal ought to have granted compensation under Section 163-

A. It is true that if the owner (insurer) himself was a rider, the

claim under Section 163-A will not lie against insurance company

as essentially the liability is on the owner of the vehicle. Here,

the deceased was not the owner of the vehicle and the insurance

company is liable to deposit the amount under Section 163-A.

For calculating compensation, monthly income of the claimants at

the time of filing the application and age of the accident victim

have to be found out. If the annual income of the deceased was

more than Rs.40,000/-, claim under Section 163-A will not lie.

M.A.C.A.No.1699 of 2006 – D
and
M.F.A.No.993 of 2001 – D
5

But the income claimed was only Rs.3,000/- per month

(Rs.36,000/- per year). Both sides are allowed to adduce

evidence only regarding age of the victim and income so as to

calculate compensation payable to the claimants. The parties are

directed to appear before the Tribunal on 3.1.2009.

Both appeals and cross objection are allowed to the above

extent.

J.B.KOSHY, JUDGE

THOMAS P. JOSEPH, JUDGE

bkn/-