High Court Karnataka High Court

Mohammad Dawalsab S/O.Nabisab … vs Bandenawaz S/O.Mehaboobsab … on 24 February, 2010

Karnataka High Court
Mohammad Dawalsab S/O.Nabisab … vs Bandenawaz S/O.Mehaboobsab … on 24 February, 2010
Author: Huluvadi G.Ramesh
'.1 [g-9' I 3: 

 __ "BANGALORE.

IN THE HIGH COURT OF KARNATAKA,
CIRCUIT BENCH AT GULBARGA A >
DATED THIS THE 24%! DAY OF FEBRUARY 20 20-1

BEFORE A  A ' 

THE RONELE MR. JUSTICE HULUVADI G...R'A§a?{VE:SH4_ T4 VV
MISCELLANEOUS FIRST APPEAL 1\;O';3'1< 1 99 

BE)! WEEN:

MOHAMMAD DAWALSAB
S/O.NAI*31SAB AGNI @ AGN1.
AGE :30 YEARS, "
OCC:DRI\/ER
R/ONAGANOOR

TQ:SHORAP__UR; A V_ 

DIST ; OUL£:sAR_CA..   V
V ....    V.  '    ...APPELLANT

{BY SR1; 1.R."E.uRADAR. AO.VOCA'rE)

AND

1. SANDENAWM S';'OV.VMEr.1AEOOESAB KOLAR.
V AGED{ABOUT21' YEARS. _
 * QACCv:'S"FU;_DAENT, R/O':*E--'EERAPUR
 *rQ:MOEODEB.1I%iAL
*NOW RESJEAINC @-- AMALIHAL
TQ:S-:a:ORA_R1S;RV.'VV---'"
O1STR1CT : G{3_I.i3ARGA.

_ THE MANACER. IFFCOK TOKIO GENERAL
INSURANCE CO.L'I'D
- _ N'O,.41';~4C1I FLOOR, CRISTU COMPLEX.
' LAVELLE ROAD

V  RESPONDENTS

‘AHNOIKA,/:{§3_/2410 drove

Ix}

(BY SR1. SANJAY A PATiL, ADVOC-ATIC

FOR r§1’g§’=.sR1.

SUDARSMAN ‘M. A..DvOCA”r1«’: FOR R2) ~

MFA FILED U/S 1.73m OF MV ACT A3;éAIV:\T’s”Tf”‘_
JUDGMENT AND AWARD DATED 3.6.2009 I_3.A.SSE{)”–.IN«. MVC, ”
NO.1245/O8 ON THE FILE OF x11T1~1V-ADDL. ;yiOTOR’_va:H:CL-1:,

ACCIDENT COURT, SHORAPUR PARTL=Y AL1,Ow’–1NO.’ CLAIM

PETITION FOR COMPENSATION AND AwA_T_{D1NO_.,AMOU1«1T’–.CO1?’
RS.1,65,042/~ WITH COST OF’ RS.:3.QaO/» AND 1N’T*E:’R;:sf1’VVVAT s%_>

P.A.FROM THE DATE OF PET1T1ON*T1j;L.. REA1;–1sA<TI_ON§';
This Miseeiianeous .F'i~rst, CID-{Ding Oh Tor Orders
this day. the Court 4de1ivere'd~'LhAe –:fO1{!OVvvi"1'1gA:7»" _
J U D G M E N __

This /fi{1r'ive1"§assai1ir1gg the Judgment
and AwardVv:'d_ate_d by the X11 Add1., M.A.C.T.,
at Shorapur

Claimant. along with one abdul

R;u,o;;.'~;gzaote1qo Motor Cycle bearing NOKAA33-H-8245

'-.,.,frOm .I{éAhCha1.ai;:3\f:i to Gundapur viliage. At. that time, the

..h_1C'_f.e_p'pe11ant 'fleeing the driver Of the Tumffum bearing

the same in a rash and negligent

3/

5. T he tribunal has fastened the liability on the owner

on the ground that the driver of the vehicle in qt1es’t.io:n..i_had

only licence to drive a light. motor vehicle and was”notiihoidiiigd

the valid and effective driving licence “to—.driv:e tirandspoirtdi

vehicle.

6. in this regard learned for the
owner has taken me thro1i*;§h the the Apex Court
reported in 2008 SCVV:906.y_”in”d.t}_1e””.:Cdse of National
Insurance Co., Anndppa –£rdp;ad:Nesar’ia & Others. in
the said Juidgmexnth

not having been

defined “‘*:i_nider”‘th’e’ i’—-\V(.i’t.,.d’the definition of a “light
rnc;_to’i’e..vehie1,e”‘ ‘1cie’a1″1y indicated that it takes
.timbra’ge,’Vboth a transport: vehicle and a
vehicle and proceeded to hoid that
“the M’ot”orVA’eI=Vehic1es Act, 1988 was enacted to
coi1so–iidiite and amend the law relating to motor

.. ve1’1icies, which is a complete Code and referred to
*SE3:C’ti0i”1 2 of the Act which defines ‘heavy goods

fivehicie’ to mean any goods carriage, the gross

motor vehicle” continued, at the relevant, point. of___
time, to cover both, a light passenger
vehicle’ and a ‘light goods carriage \r_e’li1’ele~’V~._l,:
Therefore, the driver who had a valid _li_oe’noe:.A_l.t~ol._
drive a light motor vehicle was :.aiithoris”ed

a light goods vehicle as well,
was held that the eonter1ti’on.._oI’ lilrgstirrierl
the driver not being qtialified’ to light

transport vehicle, was not ”

7. Per Contlfét-,:dl€al’rl1t3d'(lQL1D.SE’~l”_’§QI’. the insurer assails

the impugned

8. In the passe=1on.__hand._th.¢ vehicle in question is said to

be goods carria.ge~vehi–elejWhieh is involved in the commission

ofthe offe:nee;.

after awarding compensation saddled

liab1l.ity _o~1iti.1e owner/driver of the vehicle in question.

in View of the legal position that has been stated by

“-»_””t.h’e_}\peX. Court in the above said decision, there should not

ll;e:”11.e.eessai”ily an endorsement of the driving of the non~

ll”

W

transport vehicle. if he holds a licence for light motor vehicle
he also eqlmlly cover light’ goods carriage vehicle. T]’lC”?i’.L*..>I’l€€?C1

not be any specific distinction in this regard.

10. In the circumstances, liability

Tribunal on the owner/ driver is absolved’ ‘and t;ile._”‘san.}e’is to

be indemnified by the insurer since aslionthe date:of°aceiden’t,

there was said to be valid lI1SuI’e1′}’}.V(V’]€3 eove’r21_gei.–V-I “I’l*i_e defence

taken by the insurer that”‘t_he1fle. effective

driving licence to drive transp.ol’it4’\re}lit?le’ f:.é’._llI1Ql’. befdCCe,pted.

In the result, the zvlbbdesl “isV_.Val1o\2lredjjsElddl_inéthe liability
on the Insurance Co., “liability on the

OVE/I161′ .

Sol/-3
JUDGE