Bombay High Court High Court

M/S. Traders Pvt. Ltd. vs Smt. Sunanda Widow Of Krishna on 27 August, 2008

Bombay High Court
M/S. Traders Pvt. Ltd. vs Smt. Sunanda Widow Of Krishna on 27 August, 2008
Bench: Ranjana Desai, R.P. Sondurbaldota
          This Order is modified/corrected by Speaking to Minutes Order


    AJN
                                                1

            IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                          
                    CIVIL APPELLATE JURISDICTION

                  LETTERS PATENT APPEAL NO.121 OF 2000




                                                                 
    1. M/s. Traders Pvt. Ltd., Janasatta                )
       Karyalaya,   Mirazapur     Road,                 )




                                                                
       Ahmedabad, (Owner of Motor                       )
       Vehicle No.MHT 1835).                            )
    2. The Oriental Insurance Co. Ltd.,                 )
       30-B,      Swastik      Society,                 )




                                                   
       Navrangpura, Ahmedabad - 380                     )
       009 (Insurer of Motor Vehicle                    )
       No.GBL-8335.)
                                 ig                     )      ....       Appellants

                  Versus
                               
    1. Smt. Sunanda widow of Krishna )
       Machivale.                    )
        

    2. Kum. Nutan Krishna Machivale, )
       daughter of the deceased.     )
     



    3. Kumar       Niranjan      Krishna )
       Machivale, son of the deceased. )
    4. Kum. Kavita Krishna Machivale, )





       daughter of the deceased.      )
    4A Yeshodabai        Babu Machivale,                )
          mother of the deceased.                       )
          All resident of 24-A, Nanabhai                )
          Chawl, Room No.2, Parel Village,              )





          Back Road, Bombay - 400 012.                  )
    5. Shri Tukaram Maruti More, 16,                    )
       Hanuman Building, R/76, S.V.                     )
       Road, Bombay - 400 007.                          )
       (Owner of Truck No.MHT 1835)                     )
       (since deceased).                                )




                                                                  ::: Downloaded on - 09/06/2013 13:46:15 :::
           This Order is modified/corrected by Speaking to Minutes Order


    AJN
                                                2




                                                                                         
    5A Jijabai Tukaram More, widow of )
          Tukaram Maruti More, 16, New )




                                                                 
          Hanuman Building, R/76, S.V. )
          Road, Bombay - 400 007.      )
    6. Shri Sampat Yeshwant Dhanwat,                    )
       Uday      Housing     Company,                   )




                                                                
       Kavarana Bldg., 26, P. D'Mello                   )
       Road, Bombay - 400 009 (Driver                   )
       of Truck No.MHT 1835)                            )
    7. The New India Assurance Co.                      )




                                                   
       Ltd., New India Bhavan, 34-38,                   )
       Bank Street, Fort, Bombay - 400
                                 ig                     )
       023. (Insurer of Motor Truck                     )
       No.MHT 1835) (Discharged).                       )    ... Respondents
                               
    Mr. M.G. Barve for the petitioners.

    Mr. P.M. Patel for respondents 1 to 3.
           


    Mr. R. Mahadik i/b Mr. S.R. Singh for respondent 7.
        



                            CORAM  :  SMT. RANJANA DESAI &
                                         SMT. R.P. SONDURBALDOTA, JJ.

DATE ON WHICH THE JUDGMENT
RESERVED : 13TH JUNE, 2008.

DATE ON WHICH THE JUDGMENT
PRONOUNCED : 27TH AUGUST, 2008.

JUDGMENT : (Per Smt. Ranjana Desai, J.)

1. Rule. Respondents waive service. By consent of the parties,

taken up for hearing forthwith.

::: Downloaded on – 09/06/2013 13:46:15 :::

This Order is modified/corrected by Speaking to Minutes Order

AJN
3

2. In this letters patent appeal, order dated 8/3/2000 passed by

learned Single Judge of this court in First Appeal No.807 of 1994 is

under challenge. Respondents 1 to 4A are the heirs of one

Krishna Babu Machivala. They filed Application No.827 of 1988

under the Motor Vehicles Act, 1939 (for short, “the said Act”) in the

Motor Accident Claims Tribunal at Bombay, (for short, “the

Tribunal”) for compensation on account of the death of the said

Krishna (for convenience, “the deceased”) in a car accident on

16/12/1987.

3. We shall now state how the parties are arraigned in the

application before the Tribunal. Respondents 1 to 4A are the

original applicants-claimants (for convenience, “the applicants).

Appellant 1 firm is opposite party No.3. It is the owner of Maruti

Car No.GBL 8335. Maruti Car No.GBL 8335 shall be referred to as

the said car and appellant 1 shall be referred to as the owner of the

said car. Appellant 2 is the 2nd insurer. It is the insurer of the said

car and shall be referred to as such. Respondent 5 is the owner of

Motor Truck No.MHT 1835. He is opposite party No.1. Motor

Truck No.1835 shall be referred to as the offending truck and

respondent 5 shall be referred to as the owner of the offending

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
4

truck. Respondent 5A is the widow of respondent 5. Respondent

6 is the driver of the offending truck. He is opposite party No.2 and

shall be referred to as the driver of the offending truck.

Respondent 7 is the 1st insurer. It is the insurer of the offending

truck and shall be so referred to.

4. On 16/12/1987, at about 11.40 p.m., the deceased was

driving the said car. One Anil Dwarkanath Chudji, an employee of

the Indian Express Newspaper Ltd. (for short, “the Indian Express”)

and another colleague from the Indian Express Office, were with

him. They were proceeding from Nariman Point to Pune. When the

said car approached Sion-Trombay Road near R.K. Studio,

suddenly the offending truck coming from the opposite direction

driven by opposite party No.2 in fast and uncontrollable speed

dashed against Maruti Motor No.CGZ-6272 which was ahead of it,

then went over the driver and dashed against the said car driven by

the deceased with such a great force that it turned round on the

spot killing the deceased instantaneously. Other inmates of the

said car were injured. Soon, the wireless van of the police came to

the spot of incident and removed the injured to the Rajawadi

Hospital, Bombay.

::: Downloaded on – 09/06/2013 13:46:15 :::

This Order is modified/corrected by Speaking to Minutes Order

AJN
5

5. The case of the applicants is that the sudden death of the

only earning member of the family has caused irreparable loss,

pain and suffering to them. The deceased was young and of

robust health. He could have lived upto 75 years but for this

accident. Besides driving in Bombay for the Indian Express who

was his employer, he was required to go to Pune, almost daily on

overtime wages.

6. The applicants’ further case is that the accident took place

because of the rash and negligent driving of the driver of the

offending truck. The owner of the truck is liable to pay

compensation to the applicants because its driver was driving the

truck as its servant in the course of employment with him and/or as

the agent of and/or on behalf of and/or with his knowledge and/or

permission. The insurer of the offending truck is also liable to

indemnify any driver holding license after issuing the certificate of

insurance under the said Act. It is also the case of the applicants

that the deceased was driving the said car as a servant of the

owner of the said car in the course of employment with it and/or as

the agent of and/or on behalf of and/or with the knowledge of

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
6

and/or with its permission and, therefore, the owner of the said car

was liable to pay compensation to the applicants. According to the

applicants, the insurer of the said car driven by the deceased was

also liable to indemnify the deceased holding license after issuing

the certificate of insurance under the provisions of the said Act.

The applicants, therefore, prayed that the Opposite Parties may be

ordered to pay to the applicants a sum of Rs.4,00,000/- or such

other sum as may be deemed fit by way of general and special

damages with interest thereon from the date of the application till

payment.

7. Before the Tribunal, Opposite Party Nos.1 to 3 i.e. the owner

of the offending truck, driver of the offending truck and owner of the

said car respectively, remained absent. The insurer of the

offending truck filed written statement admitting their liability to the

extent of Rs.1,50,000/- and deposited Rs.1,50,000/- with the

Tribunal. The applicants then made an application and requested

the Tribunal that the insurer of the offending truck be discharged.

The Tribunal granted this prayer. Notice as against the said

insurer was discharged.

::: Downloaded on – 09/06/2013 13:46:15 :::

This Order is modified/corrected by Speaking to Minutes Order

AJN
7

8. Insurer of the said car who is appellant 2 herein denied the

claim. It contended that the deceased was employed by the Indian

Express. He was not the employee of the owner of the said car i.e.

M/s. Traders Private Limited (appellant 1 herein). Therefore, even

though he was driving the said car belonging to the owner of the

said car, the insurer of the said car was not liable to pay

compensation to the applicants either in the claim made under the

said Act or under the Workmen’s Compensation Act. According to

the insurer of the said car, assuming the applicants are entitled to

compensation they would be entitled to it only under the

Workmen’s Compensation Act and, therefore, the Tribunal has no

jurisdiction to entertain the application. According to the insurer of

the said car, as there was no negligence on the part of the

deceased, there was no question of the insurer of the said car or

the owner of the said car paying any compensation to the

applicants.

9. Upon consideration of the evidence, the Tribunal concluded

that the driver of the offending truck drove it in a rash and negligent

manner which resulted in the offending truck colliding against the

said car driven by the deceased causing him fatal injuries. The

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
8

Tribunal held that the insurer of the said car was not liable even

under the Workmen’s Compensation Act to pay compensation to

the applicants as the deceased was not an employee of the owner

of the said car. The Tribunal held that the owner of the offending

truck and the insurer of the offending truck are liable to pay

Rs.2,98,000/- minus Rs.15,000/- already paid under section 92A of

the said Act i.e. Rs.2,83,000/- as compensation to the applicants

with interest at the rate of 12% per annum from the date of

application till payment, jointly and severally.

10. The Tribunal further held that the liability of the insurer of the

offending truck is however limited to Rs.1,50,000/- minus

Rs.7,500/- already paid under section 92A of the said Act.

The Tribunal ordered that balance amount of award (Rs.2,83,000/-

– Rs.1,42,500/-) i.e. Rs.1,40,500/- with interest and proportionate

costs be recovered from the owner of the offending truck. The

application was dismissed as against the driver of the offending

truck and the owner of the said car and notice against the insurer

of the said car was discharged.

11. Being aggrieved by this judgment and order, the applicants

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
9

preferred First Appeal No.807 of 1994. Main contention of the

applicants before learned Single Judge was that the deceased was

an employee of the owner of the said car and was driving his car

and, hence, the insurer of the said car was liable to pay

compensation to the applicants as the insurance policy included

liability to third parties. It was contended that therefore, the insurer

of the said car had paid compensation under section 92A of the

said Act. It was urged that the Tribunal ought to have called upon

the insurer of the said car to produce the insurance policy. It was

also urged that the compensation awarded was inadequate and the

entire amount claimed ought to have been granted.

12. Learned Single Judge directed the insurer of the said car to

produce the policy of insurance. On a consideration of certain

clauses of the policy, learned Single Judge came to a conclusion

that the insurer of the said car cannot avoid its liability to pay

compensation to the applicants. He observed that the employer of

the deceased had ordered him to drive the car of its subsidiary

company i.e. the owner of the said car. Learned Single Judge held

that the insurer of the said car was liable to indemnify the

applicants under its ‘Comprehensive Policy’ insuring the said car.

::: Downloaded on – 09/06/2013 13:46:15 :::

This Order is modified/corrected by Speaking to Minutes Order

AJN
10

Learned Single Judge was of the view that the compensation

awarded was inadequate and the applicants would be entitled to

the amount claimed by them that is Rs.4,00,000/-. Learned Single

Judge observed that the insurer of the offending truck had

accepted its liability and deposited Rs.1,50,000/- and that amount

has been received by the applicants. Hence, the balance amount

i.e. Rs.2,50,000/- should be recovered from the insurer of the said

car.

Insurer of the said car was, therefore, directed to pay

Rs.2,50,000/- to the applicants with interest thereon at the rate of

12% per annum from the date of the order of the Tribunal.

13. The said judgment and order is challenged in the instant

letters patent appeal by M/s. Traders Private Limited i.e. owner of

the said car (appellant 1 herein) and the Oriental Insurance

Company Limited – the insurer of the said car (appellant 2 herein).

14. We have heard, at some length, Mr. Barve, learned counsel

for the appellants and Mr. Singh, learned counsel for the New India

Assurance Company Limited i.e. the insurer of the offending truck,

who is respondent 7 herein. We have also heard Mr. Patel,

learned counsel for the claimants.

::: Downloaded on – 09/06/2013 13:46:15 :::

This Order is modified/corrected by Speaking to Minutes Order

AJN
11

15. Mr. Barve, learned counsel for the appellants took us through

the written submissions tendered in the court by the appellants. He

submitted that learned Single Judge erred in taking the insurance

policy issued by the insurer of the said car to the owner of the said

car, on record. He submitted that application to bring on record

the said document was rejected by the Tribunal. That order was

not challenged. The said policy, therefore, could not have been

read in evidence at the appellate stage. Mr. Barve submitted that

taking of the said policy on record has occasioned serious

miscarriage of justice because the appellants had no opportunity to

lead evidence to prove the extent to which IMT 5 purported to

extend Personal Accident Insurance Cover.

16. Mr. Barve submitted that section 110 of the said Act

conferred upon the Tribunal jurisdiction to adjudicate upon claims

for compensation in respect of accidents involving the death of or

bodily injury to and/or damage to any property of Third Party. The

deceased was neither a Third Party within the meaning of section

95(1)(b)(i) nor was he in the employment of the owner of the said

car so that liability under the Workmen’s Compensation Act, 1923

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
12

can be fastened on it. The deceased was in fact a First Party and

the liability, if any, of the appellants would have been in respect of

acts of his negligence resulting into death of or bodily injury to

and/or damage to any property of Third Party.

17. Mr. Barve submitted that learned Single Judge has wrongly

interpreted clause 3 of section II of the said policy. He pointed out

that section II is titled as Liability to Third Parties. Clause 3 thereof

only states that the insurer of the said car was liable in respect of

liability of the driver for his tortuous acts towards Third Party

personal injury or property damage. Learned Single Judge has

wrongly held that the insurer of the said car is liable to compensate

the deceased who was driving the car of the owner of the said car.

18. Mr. Barve submitted that endorsement IMT 5 on which

reliance is placed by learned Single Judge pertains to “Accidents to

unnamed passengers other than the insured and his paid Driver or

Cleaner”. Thus the deceased not being a passenger was not

entitled to the benefit of Personal Accidents Insurance Cover. Mr.

Barve submitted that learned Single Judge erred in treating

Personal Accidents Insurance Cover under Endorsement IMT 5 as

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
13

a contract of indemnity. He submitted that neither Personal

Accidents Insurance Cover nor Life Insurance Policy is a contract

of indemnity. Mr. Barve contended that endorsement IMT 5 is a

Personal Accidents Insurance Cover in respect of death limited to

Rs.15,000/- to unnamed passengers and specifically excludes

such compensation to person driving the vehicle.

19.

Mr. Barve submitted that enhancement of compensation has

no basis. In any event, it is the insurer of the Third Party vehicle

which has to satisfy the award and excess compensation must be

recovered from the said Insurer. He submitted that liability cannot

be fastened on the insurer of the said car in the absence of any

liability being fastened on the owner of the said car.

20. In support of his submissions, Mr. Barve has relied on

judgments of the Supreme Court in Padma Srinivasan v. Premier

Insurance Co. Ltd., AIR 1982 SC 836; National Insurance Co.

Ltd. v. Swaran Singh & Ors., AIR 2004 SC 1531; Punam Devi &

Anr. v. Divisional Manager, New India Assurance Co. Ltd. &

Ors., (FB) AIR 2004 SC 1742; M/s. National Insurance Co. Ltd.

::: Downloaded on – 09/06/2013 13:46:15 :::

This Order is modified/corrected by Speaking to Minutes Order

AJN
14

v. Baljit Kaur & Ors. AIR 2004 SC 1340; Sohan Lal Passi v. P.

Sesh Reddy & Ors., 1996 (5) SCC 21; Skandia Insurance Co. Ltd.

v. Kokilaben Chandravadan & Ors., AIR 1987 SC 1184;

National Insurance Co. Ltd. v. Deepa Devi & Ors. 2008 ACJ

705; Oriental Insurance Co. Ltd. v. Syed Ibrahim & Ors., 2007

ACJ 2816; National Insurance Co. Ltd. v. Anjana Shyam & Ors.

2007 ACJ 2129; British India General Insurance Co. Ltd. v.

Captain Itbar Singh & Ors. AIR 1959 SC 1331 and Subramania

Naicker & Anr. v. Kuppuswamy & Anr., 1990 ACJ 261. Mr.

Barve submitted that in the circumstances, the impugned judgment

and order be set aside and necessary direction be given to recover

the excess compensation from the insurer of the offending truck.

21. Mr. Singh learned counsel for the New India Assurance

Company Limited i.e. the Insurer of the offending truck, respondent

7 herein, submitted that the insurer of the offending truck had filed

written statement in the Tribunal stating that its liability was limited

to Rs.1,50,000/-. It accepted the limited liability and paid

Rs.1,50,000/- to the Claimants and the Claimants filed application

praying for deletion of its name from the proceedings. That

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
15

application was allowed and notice issued against the insurer of

the offending truck was discharged. This order was not

challenged by the appellants. In fact, the appellants have now

prayed that the judgment of the Tribunal be upheld. Therefore, the

appellants cannot now urge that the insurer of the offending truck is

liable to pay any additional compensation to the Claimants.

22.

Mr. Singh submitted that in any case, at the relevant time, the

liability of the insurer of the offending truck in respect of Third Party

risks, in case of goods vehicle was limited to Rs.1,50,000/- under

section 95(2)(a) of the said Act. Mr. Singh further submitted that

on perusal of schedule of the policy of the insurer of the offending

truck, it is clear that premium of Rs.240/- has been paid towards

“Public Risk” under section II-1(i) of the Policy and Rs.16 has been

paid for covering risk of driver/cleaner. No extra premium has

been paid for coverage of any passenger to be carried in the

vehicle or for unlimited liability for Third Party risks. Limits of

liability has been described as “such amount as is necessary to

meet the requirements of M.V. Act, 1939”. Mr. Singh submitted

that it is well settled that liability of the insurer would be limited as

provided under the statute/law except where it can be shown that

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
16

there was a special contract to enhance the liability and extra

premium was paid therefor. Mr. Singh submitted that so far as

insurer of the offending truck is concerned, there was no special

contract to enhance the liability and no extra premium was paid.

Therefore, there is no question of the insurer of the offending truck

paying any compensation to the Claimants beyond the admitted

liability of Rs.1,50,000/- as per section 95(2)(a).

23. Mr. Singh pointed out that the policy of the insurer of the

offending truck is styled as “Third Party Policy”. Third Party

Property Damage as provided under “Limits of Liability” is

Rs.50,000/- (Section II(i)(ii) of the policy). Thus Third Party

Property Damage though limited to Rs.2,000/- under section 92(2)

(d) was extended upto Rs.50,000/- however as far as “Third Party

injury and/or death” is concerned, the liability is restricted to

Rs.15,000/- as per the said Act (Section II-1(i) of the policy). Mr.

Singh submitted that in case of a Comprehensive Policy damage

caused to the vehicle and certain other risks are covered on

payment of requisite extra premium. But that does not mean that

the limit of the liability with regard to Third Party risks becomes

unlimited or higher than that which is statutorily fixed. In this

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
17

connection, Mr. Singh relied on National Insurance Company

Limited v. Jugal Kishore & Ors. 1988 ACJ 270 (SC), New India

Assurance Company Limited v. C.M. Jaya & Ors. 2002 ACJ 271

(SC), Oriental Insurance Company Limited v. Smt. Raj Kumari

& Ors. AIR 2008 SC 403, and National Insurance Company

Limited v. Anjance Shayam & Ors. (2007) 7 SCC 445.

24.

Mr. Singh further submitted that the appellant’s argument that

the insurer of the offending truck should be directed to pay the

entire award amount to the Claimants and then recover that from

the owner of the truck is misconceived. Mr. Singh submitted that

the liability of the insurer of the offending truck is limited to only

Rs.1,50,000/- and there is no provision in law under which any

insurer can be asked first to pay the Claimants and then recover

from the insured even if there is no liability and/or restricted liability.

Mr. Singh submitted that the extra-ordinary jurisdiction to make

such a direction is only enjoyed by the Supreme Court under

Article 136 read with Article 142 of the Constitution of India if the

finding under the law is that there is no liability upon the insurer to

pay the compensation to the Claimants and then recover it from the

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
18

owner. In this connection, Mr. Singh relied upon the judgments of

the Supreme Court in National Insurance Company Limited v.

Kusum Rai & Ors. (2006) 4 SCC 250, Oriental Insurance Co. Ltd.

v. Brij Mohan & Ors. (2007) 7 SCC 56. He also relied on

judgments of this court in United India Insurance Co. Ltd. v.

Anubai G. Thakore & Ors. (F.A. No.827 of 2006 decided on

26/8/2007 and New India Assurance Co. Ltd. v. Diwakar &

Ors. 2007 ACJ 215. Mr. Singh also relied on the judgment of the

Rajasthan High Court in United India Insurance Co. Ltd. v.

Madho Singh & Ors. 2005 ACJ 1953 (RAJ). Mr. Singh submitted

that in the circumstances, the insurer of the offending truck cannot

be saddled with the liability of paying any additional compensation

to the Claimants nor can it be asked to pay the amount to the

Claimants and recover it from the owners of the offending truck.

25. Mr. Patel, learned counsel for the claimants submitted that

learned Single Judge has rightly granted the claim of the claimants

in its entirety. He submitted that no case is made out for

interference with the quantum of maintenance. He submitted that

learned Single Judge has rightly held the appellants also liable to

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
19

pay compensation to the claimants but assuming this court comes

to the conclusion that they are not liable to pay the compensation,

that would entirely be a matter between the two insurance

companies and the owners with which the claimants are not

concerned.

26. We have already noted that the Tribunal has returned a

finding that the driver of the offending truck drove it in a rash and

negligent manner which resulted in the offending truck colluding

against the said car causing fatal injuries to the deceased. The

Tribunal has not found the deceased to be negligent. These

findings of the Tribunal have not been disturbed by learned Single

Judge. We concur with the above findings recorded by the

Tribunal which are endorsed by learned Single Judge. We must

also note that there is no conclusive evidence on record to

establish that the deceased was driving the said car at the instance

of or on the order of the owners of the said car.

27. So far as quantum of compensation is concerned, learned

Single Judge has come to a conclusion that the claimants are

entitled to Rs.4,20,120/-. However, since the applicants have

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
20

claimed only Rs.4 lakhs, learned Single Judge has allowed the

applicants’ claim in its entirety. Thus, learned Single Judge has

enhanced the compensation. In our opinion, the enhancement of

compensation is justified and legal. Moreover, having regard to the

fact that the deceased is survived by two daughters, one son, a

widow and a mother, we are not inclined to disturb the quantum.

The amount awarded appears to us to be reasonable.

28. We must first deal with Mr. Barve’s objection to the taking on

record of the insurance policy of the insurer of the said car by

learned Single Judge. The impugned order indicates that the

Tribunal refused to take the xerox copy of the said policy on record.

Learned Single Judge has observed that it was a basic and crucial

document which could not have been ignored by the Tribunal.

Learned Single Judge, therefore, took it on record and considered

its terms. From the impugned judgment, it does not appear that

the insurer of the said car raised any objection to taking of the said

policy on record before learned Single Judge. If such an objection

was raised, learned Single Judge would have dealt with it. It is,

therefore, not open to the insurer of the said car to raise this

objection at this stage. In any event, we do not see what prejudice

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
21

is caused to the insurer and owner of the said car. Interpretation of

the terms of policy can easily be done even at the appellate stage.

In any case, we feel that it is better to have the said policy on

record, consider its clauses, rather than keep scope for doubts and

make the determination of the issues vulnerable. In this

connection, we may refer to the judgment of the Supreme Court in

National Insurance Company Limited v. Jugal Kishore &

Others, 1988 ACJ 270, where the Supreme Court commented on

the attitude of the insurance companies, of not filing a copy of the

policy in the court and held 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. In view of the above, this submission of Mr. Barve

is rejected.

29. Before we go to the rival legal submissions, we must refer to

the observations made by learned Single Judge that the owner of

the said car is a subsidiary company of Indian Express Newspaper

Limited. It must be stated here that in the application, the

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
22

applicants have said that the deceased was working as a driver in

the Indian Express. The wife of the deceased has also said so in

the evidence. In this connection, the applicants have examined

Prem Mannalal Ramne, Chief Time Keeper of the Indian Express.

He has said in the examination-in-chief that the deceased was

serving in the Indian Express. But, he has not said that the

deceased was serving as a driver with the owner of the said car. In

cross-examination, he has stated that the deceased was not an

employee of owner of the said car. He has stated that the Indian

Express and owner of the said car are different companies. He

has admitted that the deceased was paid salary by the Indian

Express and he was not receiving any salary from the owner of the

said car. Therefore, it is clear that the deceased was an employee

of the Indian Express and not of the owner of the said car. There is

no evidence on record to establish that the Indian Express is a

sister concern of owner of the said car. This finding reached by the

Tribunal is in our opinion correct. Contrary finding recorded by

learned Single Judge is, therefore, set aside.

30. It must also be noted that learned judge has observed that

there is hardly any dispute that the owner of the said car is a

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
23

subsidiary company of the Indian Express and that the Indian

Express had asked the deceased to drive the said car. This

observation of learned Judge is factually wrong. There is no such

admission on record. In its written statement, the owner of the said

car has denied that the deceased was its employee. As we have

already noted, there is no clear evidence on record to establish that

the owner of the said car is a subsidiary company of the Indian

Express.

31. Before we go to the relevant provisions of the said Act, it is

necessary to refer to the judgment of the Supreme Court in Minu

Mehta’
s case (supra) to which our attention is drawn by Mr. Barve.

In Minu Mehta’
s case (supra), the Supreme Court was faced with

a situation where this court and the Andhra Pradesh High Court

had held that the liability of the insured and consequently of the

insurer to compensate a Third Party dying or being injured on

account of the use of the insured vehicle, is irrespective of whether

the death, injury, etc. has been caused by rash and negligent

driving. The Supreme Court was of the opinion that this view

expressed by the High Courts was without any basis in law. The

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
24

Supreme Court, therefore, analyzed the law. We may sum up what

the Supreme Court has held as that would be relevant for the

present case also.

32. The Supreme Court observed that the liability of the owner of

the car to compensate the victim in a car accident due to the

negligent driving of his servant is based on the law of tort. The

owner is made liable on the basis of vicarious liability. Before the

master could be made liable, it is necessary to prove that the

servant was acting during the course of his employment and was

negligent. With the increase of traffic and accidents it was found

that in number of cases hardship was caused where the person

inflicting the injury was devoid of sufficient means to compensate

the person affected. Therefore, in England, certain statutes were

enacted. In India, provisions relating to compulsory insurance in

respect of Third Party insurance were made by introducing Chapter

VIII in the said Act. After considering the provisions of the said Act,

particularly sections 95(1)(a) and (b), 95(1)(b)(i) and section 96, the

Supreme Court observed that the owner’s liability arises out of his

failure to discharge a duty cast on him by law. The right to receive

compensation can only be against person who is bound to

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
25

compensate due to the failure to perform a legal obligation. If a

person is not liable legally, he is under no duty to compensate any

one else. The Tribunal is constituted for expeditious disposal of

the motor claims. The general law applicable is only common law

and the law of torts. If under the law, a person becomes legally

liable then the person suffering the injuries is entitled to be

compensated and the Tribunal is authorized to determine the

amount of compensation which appears to be just. The Supreme

Court observed that the concept of owner’s liability without any

negligence is opposed to the basic principle of law and the mere

fact that a party received an injury arising out of the use of a

vehicle in public place cannot justify fastening liability on the owner.

The Supreme Court concluded that the proof of negligence

remains the lynch pin to recover compensation.

33. We must approach the present case keeping the above basic

principles in mind. The question which we have to answer is once

it is held that the death of the deceased is caused because of the

negligent driving of the driver of the offending truck who should pay

compensation to the claimants and to what extent. We shall first

examine whether the insurer of the said car and the owner of the

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
26

said car are liable to pay the compensation and if they are to what

extent.

34. The policy of the insurer of the said car is as it’s title states

Private Car Comprehensive Policy. In Jugal Kishore’
s case

(supra), the Supreme Court discussed the nature of a

comprehensive policy. We shall advert in detail to this judgment a

little later. But at this stage, we must mention that in this judgment,

the Supreme Court has in the context of Comprehensive Policy

stated that if the insured wants to cover risk with regard to driver or

passenger, etc. in excess of statutory liability, it has to be clearly

specified in the policy and separate premium has to be paid

therefor. Therefore, the terms of the policy of the insurer of the

said car will have to be carefully perused.

35. Before going to the terms of the policy, we must note that

after examining the present case in the light of the judgment of the

Supreme Court in Minu Mehta’
s case (supra), we are of the

opinion that the insurer of the said car would have been liable in

respect of acts of negligence of the deceased resulting into death

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
27

of / or bodily injury to and/or damage to any property of Third Party.

The deceased was not a Third Party within the meaning of section

95(1)(b)(i) of the said Act. The deceased was a victim in this case.

There is no evidence to establish that he was negligent. There is

nothing to establish that he was the employee of the owner of the

said car or he was driving the said car at the instance of the owner

of the said car. On first principles, we do not see how the insurer

of the said car could be held liable to pay compensation to the

heirs of the deceased. It is also difficult to understand how the

owner of the said car can be held liable to pay compensation to the

heirs of the deceased under the said Act under the policy which is

issued in its favour and which is on record.

36. In this context, before going to the terms of the policy, it is

necessary to refer to certain relevant provisions of the said Act.

Chapter VIII of the said Act is titled as Insurance of Motor Vehicles

against Third Party Risks. Section 94(1) thereof states that no

person shall use except as a passenger or cause or allow any

other person to use a motor vehicle in a public place, unless there

is in force in relation to the use of the vehicle by that person or that

other person as the case may be, a policy of insurance complying

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
28

with the requirements of Chapter VIII. Under section 95(4) a policy

shall be of no effect for the purposes of Chapter VIII unless and

until there is issued by the insurer in favour of the person by whom

the policy is effected a certificate of insurance containing, inter alia,

the conditions subject to which the policy is insured.

37. Section 95(1)(b)(i) states that a policy of insurance must be a

policy which insures the person or class of persons specified in the

policy against any liability which may be incurred by him in respect

of the death or bodily injury to any person or damage to any

property of a Third Party caused by or arising out of the use of the

vehicle in a public place.

38. Section 95(1)(b)(ii) states that a policy of insurance must be a

policy which insures the person or classes of persons specified in

the policy against the death of or bodily injury to any passenger of

a public service vehicle caused by or arising out of the vehicle in a

public place. Obviously 95(1)(b)(i) and (ii) concern themselves with

Third Parties. Proviso to section 95(1)(b) states which liability the

policy is not expected to cover. It says that a policy shall not be

required to cover liability in respect of death arising out of and in

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
29

the course of his employment, of the employee of a person insured

by the policy or in respect of bodily injury sustained by such an

employee arising out of and in the course of his employment other

than a disability arising under the Workmen’s Compensation Act,

1923, in respect of the death or bodily injury, to any such employee

(a) engaged in driving the vehicle or (b) if it is a public service

vehicle, engaged as a conductor of the vehicle or examining tickets

in the vehicle, or (c) if it is a goods vehicle, being carried in the

vehicle. The proviso limits the liability of the insured to the extent

that would arise under the Workmen’s Compensation Act in respect

of driver, conductor or ticket examiner and those who are carried in

a goods carriage.

39. Sub-clause (ii) and (iii) of the proviso however carve out

exception. Under these provisions, the insurer is required to cover

liability in respect of the death of or bodily injury to persons being

carried in or upon or entering or mounting or alighting from the

vehicle at the time of the occurrence of the event out of which a

claim arises, where the vehicle is a vehicle in which passengers

are carried for hire or reward or by reason of or in pursuance of a

contract of employment. The exemption is with reference to the

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
30

nature of the vehicle and not with reference to the persons carried

in the vehicle. Section 95(2) pertains to limits of liability to which

we shall soon advert. In the scheme of the provisions to which we

have made reference hereinabove, the driver of the said car i.e. the

deceased does not figure at all. The deceased was not a Third

Party within the meaning of section 95(1)(b)(i) of the said Act. He

was not even an employee of the owner of the said car. Assuming

he was an employee of the owner of the said car, insurer of the

said car would have been liable in respect of acts of negligence of

the deceased resulting into death of / or bodily injury to and / or

damage to any property of Third Party. Such is not the case here.

The deceased being not a Third Party, in our opinion, his heirs are

not entitled to compensation from the owner of the said car or

insurer of the said car under the said Act.

40. To fasten the liability on the insurer of the said car, learned

Single Judge has relied upon certain terms of its policy. He has

quoted clause 3 of section II i.e. Liability to Third Parties. It reads

thus :

::: Downloaded on – 09/06/2013 13:46:15 :::

This Order is modified/corrected by Speaking to Minutes Order

AJN
31

“3. In terms of and subject to the limitations of

the indemnity which is granted by this Section to the
Insured the Company will indemnify any Driver who
is driving the Motor Car on the Insured’s order or

with his permission provided that such Driver

(a) is not entitled to indemnity under any

other Policy

(b) shall as though he were the Insured observe
fulfil and be subject to the terms,

exceptions and conditions of this Policy in
so far as they can apply.”

Learned Single Judge has observed that from this clause, it is

clear that the deceased being driver of the said car was covered

and was entitled to be indemnified by the insurer of the said car. In

our opinion, learned Single Judge has not interpreted the said

clause correctly.

41. Clause 3, it must not be forgotten is under the caption

“Liability to Third Parties”. Clause 3 implies that the insurer takes

upon itself the vicarious obligation resting on the owner of the car

to make good any loss or damage caused to Third Parties by his

employee i.e. the driver due to his negligence. The words

“indemnify the driver” mean to make good the loss or damage

::: Downloaded on – 09/06/2013 13:46:15 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
32

caused to Third Parties because of the negligent driving of the

driver of the car of the insured by the insurer of the car. It does not

mean that the victim has to be compensated by the insurer of the

car.

42. Moreover, sub-clause (a) indicates that the insurer will

indemnify any driver who is driving the motor car on the insured’s

order or with his permission provided that such driver is not entitled

to indemnity under any other policy. Thus, the driver who can get

indemnity from any other company under any other policy, is under

this contractual term not to get indemnity from the company who

has issued the policy insuring the car he was driving (New Asiatic

Insurance Company Limited v. Pessumal Dhanamal Aswani &

Ors., AIR 1964 SC 1736). This case should have been examined

from this angle also. Unfortunately, this has not been done.

43. Learned Single Judge has also wrongly interpreted clause 5.

Clause 5 reads thus :

“5. In the event of the death of any person entitled
to indemnity under this Policy the Company will in

::: Downloaded on – 09/06/2013 13:46:16 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
33

respect of the liability incurred by such person

indemnify his personal representatives in the terms
of and subject to the limitations of this Policy
provided that such personal representatives shall as

though they were the Insured observe fulfil and be
subject to the terms, exceptions and conditions of
this Policy in so far as they can apply.”

Clause 5, in our opinion must also be interpreted in the

manner in which clause 3 has been interpreted by us hereinabove.

It means that if under the policy, a driver who is negligent and

causes death of a Third Party or causes damage to the property of

the Third Party and who has to be indemnified by making good the

loss caused by his action to the Third Party, dies his personal

representatives will have to be similarly indemnified in respect of

liability incurred by him against Third Parties. The said amount

cannot be recovered from the legal representatives of the

deceased driver.

44. Learned Single Judge has also relied on I.M.T. 5 which reads

as under :

“I.M.T. 5. Accidents to unnamed Passengers other
than the insured and his paid Driver or Cleaner.

::: Downloaded on – 09/06/2013 13:46:16 :::

This Order is modified/corrected by Speaking to Minutes Order

AJN
34

In considerations of the payment of an

additional premium it is hereby understood and
agreed that the company undertakes to pay
compensation on the scale provided below for bodily

injury as hereinafter defined sustained by any
passenger other than the insured and/or his paid
driver attendant or cleaner and/or a person in the

employ of the insured coming within the scope of
workmen’s compensation Act, 1923 and subsequent
amendments of the said Act and engaged in and
open the service of the insured at the time such

injury is sustained whilst mounting into
dismounting from or travelling in but not driving

the Motor Car and caused by violent accident
external and visible means which independently of
any other cause shall within six calender months of

the occurrence of such injury result in –

Death only … 100% compensation.

Learned Single Judge has observed that from this clause, it is

clear that the paid driver who comes within the scope of the

Workmen’s Compensation Act, 1923 is excluded for the reason

that he is already covered under clause 3 of section II and,

therefore, the Tribunal was not right in holding that the deceased

was not covered under the policy. This reasoning again proceeds

on the basis that under clause 3 of section II driver of the insured is

entitled to compensation. Learned Single Judge has accepted that

IMT 5 excludes the driver of the insured, but according to him this

::: Downloaded on – 09/06/2013 13:46:16 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
35

is because he is covered by clause 3 of section II. As stated by us

hereinabove under clause 3 of section II driver of the insured is not

entitled to compensation he being not a Third Party and, therefore,

in our opinion this reasoning of learned Single Judge must be set

aside as it is based on a wrong premise.

45. In any case, IMT 5 is a personal accident insurance cover

and liability in respect of death is limited to Rs.15,000/- to unnamed

passenger. Assuming that in terms of observations of the

Supreme Court in Jugal Kishore’
s case (supra), the owner of the

said car has covered risk with regard to unpaid driver on payment

of separate premium and the deceased was an unpaid driver and

was covered by IMT 5, the insurers of the said car would be

required to pay compensation on the scale provided i.e. in respect

of death, the compensation is 100%. The schedule of premium

shows that a premium of Rs.94 was paid towards IMT 5 for death

benefits in respect of 4 passengers. This covered an amount of

Rs.15,000/- per passenger and nothing more.

46. In view of the above, we are clearly of the view that learned

::: Downloaded on – 09/06/2013 13:46:16 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
36

Single Judge is not right in fastening the liability to pay the

compensation on the owner of the said car or the insurer of the

said car. We must now turn to the liability of the insurer of the

offending truck.

47. We have already noted that the insurer of the offending truck

has filed its written statement before the Tribunal stating that its

liability is limited to Rs.1,50,000/-. It had paid the amount before

adjudication of the claim. The claimants had filed a written

application praying for the deletion of the insurer of the offending

truck. That application was allowed and notice issued against the

insurer of the offending truck was discharged. The claimants did

not make any grievance about this in the first appeal filed by them.

It is pertinent to note that the order discharging the insurer of the

offending truck was not challenged by the present appellants i.e.

the owner of the said car and the insurer of the said car and,

therefore, that order has become final. In any case, since learned

counsel for the appellants has raised a serious objection to the

discharge of the insurer of the offending truck in this court by

raising legal issues, it is necessary to see whether insurer of the

offending truck has rightly been discharged, or whether the

::: Downloaded on – 09/06/2013 13:46:16 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
37

responsibility of paying the entire compensation rests on it. It is

also urged by Mr. Barve, learned counsel for the appellants that

learned Single Judge should have directed the insurer of the

offending truck to make up the amount granted by the Tribunal by

paying to the Claimants the amount in excess of Rs.1,50,000/-.

According to Mr. Barve, since the said amount has wrongly been

directed to to be paid to the claimants by the insurer of the said car,

the insurer of the offending truck may be directed to pay it to the

insurer of the said car and recover it from the owner of the

offending truck.

48. We have already referred to certain relevant provisions of the

said Act. Policy of the insurer of the offending truck is a Third Party

Policy. So far as the liability of the insurer of the offending truck is

concerned, it is necessary to refer to section 95(2) which covers

limits of liability. It reads thus:

“95(2) Subject to the proviso to sub-section
(1), a policy of insurance shall cover any liability
incurred in respect of any one accident up to the
following limits, namely :-

[(a) where the vehicle is a goods vehicle, a
limit of one lakh and fifty thousand rupees in all,

::: Downloaded on – 09/06/2013 13:46:16 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
38

including the liabilities, if any, arising under the

Workmen’s Compensation Act, 1923, in respect
of the death of, or bodily injury to, employees
(other than the driver), not exceeding six in

number, being carried in the vehicle;]

[(b) where the vehicle is a vehicle in which
passengers are carried for hire or reward or by
reason of or in pursuance of a contract of
employment, –

(i) in respect of persons other than

passengers carried for hire or reward, a
limit of fifty thousand rupees in all;

(ii) in respect of passengers, a limit
of fifteen thousand rupees for each
individual passenger;

(c) save as provided in clause (d), where
the vehicle is a vehicle of any other class, the

amount of liability incurred;

(d) irrespective of the class of the vehicle, a

limit of rupees six thousand in all in respect of
damage to any property of a third party.]”

49. The offending truck was a goods vehicle. It is necessary to

see what are the limits of liability provided under the policy issued

by the insurer of the offending truck. The relevant portion reads as

under :

::: Downloaded on – 09/06/2013 13:46:16 :::

This Order is modified/corrected by Speaking to Minutes Order

AJN
39

Limits of Liability
Limit of the amount of the Such amount as is

Company’s liability under section necessary to meet
11-1(i) in respect of an one the requirements of
accident. the Motor Vehicles
Act, 1939.

Limit of the amount of the
Company’s liability under section
11-1(ii) in respect of any claim or
series of claims arising out of one
event. Rs. 50,000/-

50.

Thus, as per section II-I(i) of the policy as far as Third Party

injury and/or death is concerned, the limits of liability set out in the

policy, the liability of the insurer of the said truck, it being a “goods

vehicle” was limited to Rs.1,50,000/- under section 95(2)(a) of the

said Act. Schedule of the premium reads as under :

B: LIABILITY TO PUBLIC RISK Rs. 240.00
Add: for L.L. To authorized non fare
paying passengers as per END IMT 14

(b) Rs.

Limit any one passenger Rs. ______

Limit any one Accident Rs. ________
Add for L.L. To paid driver and/or
Cleaner as per END IMT. is Rs. 16.00
Add for increased T.P. Limits
Section II 1(i) Unlimited
Section II 1(ii) Rs. ………..

Add : for ………. Rs.

Rs.

::: Downloaded on – 09/06/2013 13:46:16 :::

This Order is modified/corrected by Speaking to Minutes Order

AJN
40

COMPREHENSIVE PREMIUM (A+B) Rs. 256.00
Less : 10% Sp. Discount (If due) Rs.

NET PREMIUM DUE (ROUNDED OFF) Rs. 256.00

This premium of Rs.240/- has been paid towards “Public

Risk” under section 11-1(i) of the Policy and Rs.16 has been paid

for covering risk of driver / cleaner. However, no extra premium

has been paid for coverage of any passenger to be carried in the

vehicle or for unlimited liability for Third Party Risks.

51. Under the caption Limits of liability, Rs.50,000/- is covered

under section 11-1(ii) of the policy i.e. Third Party Property

Damage”. Under section 95(2)(d), Third Party Damage is limited to

Rs.6,000/-. But it appears that risk towards “Third Party Damage”

is extended and covered upto Rs.50,000/-.

52. In this connection, we shall again refer to the judgment of the

Supreme Court in Jugal Kishore’
s case (supra). In that case, the

Supreme Court was concerned with comprehensive policy which

covers more risks than Third Party Policy with which we are

::: Downloaded on – 09/06/2013 13:46:16 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
41

concerned here. The Tribunal had awarded compensation in the

sum of Rs.10,000/- recoverable jointly and severally from the

appellant insurance company and the owner of the offending bus.

The claimant preferred an appeal to the Delhi High Court

contending that the compensation was inadequate. The Delhi

High Court awarded a sum of Rs.1,00,000/- as compensation to

the claimant recoverable jointly and severally from the appellant

insurance company and the owner of the offending truck.

Aggrieved by the said judgment, the appellant insurance company

approached the Supreme Court. The policy of the appellant

insurance company indicated that the liability undertaken with

regard to the death or bodily injury to any person caused by or

arising out of the use (including the loading and/or unloading) of

the motor vehicle falling under section II(1)(i) had been confined to

“such amount as is necessary to meet the requirements of the

Motor Vehicles Act, 1939. This liability as noted by the Supreme

Court, at the relevant time as per clause (b) of sub-section (2) of

section 95 of the said Act was Rs.20,000/- only. The details of

premium indicated that no extra premium with regard to a case

falling under section II (1)(i) was paid by the owner of the offending

bus. The Supreme Court noted that only the offending bus was

::: Downloaded on – 09/06/2013 13:46:16 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
42

comprehensively insured the insured’s estimate of value including

accessories (I.E.V.) thereof having been shown as Rs.40,000/-. It

was urged that the policy was a “Commercial Vehicle

Comprehensive” policy and the premium paid was higher than the

premium of an `Act only’ policy and therefore, liability of the

appellant’s insurance company was unlimited and not confined to

Rs.20,000/- only. The Supreme Court rejected this submission.

“Even though it is not permissible to use a vehicle

unless it is covered at least under an `Act only’
policy it is not obligatory for the owner of a vehicle
to get it comprehensively insured. In case, however,
it is got comprehensively insured a higher premium

than for an `Act only’ policy is payable depending
on the estimated value of the vehicle. Such

insurance entitles the owner to claim reimbursement
of the entire amount of loss or damage suffered up
to the estimated value of the vehicle calculated

according to the rules and regulations framed in
this behalf. Comprehensive insurance of the vehicle
and payment of higher premium on this score,
however, do not mean that the limit of the liability
with regard to third party risk becomes unlimited or

higher than the statutory liability fixed under sub-

section (2) of section 95 of the Act. For this
purpose, a specific agreement has to be arrived at
between the owner and the insurance company and
separate premium has to be paid on the amount of
liability undertaken by the insurance company in
this behalf. Likewise, if risk of any other nature, for
instance, with regard to the driver or passengers etc.

::: Downloaded on – 09/06/2013 13:46:16 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
43

in excess of statutory liability, if any, is sought to be

covered it has to be clearly specified in the policy
and separate premium paid therefor.”

53. In our opinion, ratio of this judgment is clearly attracted to the

present case.

54. In C.M. Jaya’s
case (supra), the deceased was riding the

pillion seat of a two wheeler when it met with accident with a truck

insured by the appellant insurance company. The Tribunal

awarded a sum of Rs.1,03,360/- as compensation and held that the

liability of the appellant-insurer was limited to Rs.50,000/- and the

balance amount was recoverable from the driver and owner of the

truck. In appeal, the High Court held that the liability of the

appellant insurer was unlimited as the truck was comprehensively

insured. The High Court allowed the cross-objections preferred by

the claimants and placed the full pecuniary liability on the insurer

while enhancing the compensation. Submissions were advanced

on the extent of liability of the insurer. The question which was

posed for consideration before the Constitution Bench of the

Supreme Court was whether in a case of insurance policy not

::: Downloaded on – 09/06/2013 13:46:16 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
44

taking any higher liability by accepting a higher premium, in case of

payment of compensation to a third party, the insurer would be

liable to the extent limited under section 95(2) or the insurer would

be liable to pay the entire amount and he may ultimately recover it

from the insured. Since there was conflict of opinion in the

decisions of the Supreme Court, the Constitution Bench took a

resume of its earlier decisions. On facts, the Constitution Bench

noted that the policy disclosed that the limit of the amount of the

insurer’s liability under section 11(1)(ii) in respect of one accident

was Rs.50,000/-. The limit of the amount of the insurer’s liability

under section 11(1)(ii) in respect of series of claims arising out of

one event was Rs.50,000/-. No higher premium was paid to cover

higher liability than the statutory liability fixed in the policy. The

Constitution Bench referred to Jugal Kishore’
s case (supra) and to

New India Assurance CO. Ltd. v. Shanti Bai, 1995 ACJ 470 (SC)

and observed that the liability of the insurer is limited, as indicated

in section 95 of the said Act, but it is open to the insured to make

payment of additional higher premium and get higher risk covered

in respect of third party also. But in the absence of any such

clause in the insurance policy, the liability of the insurer cannot be

::: Downloaded on – 09/06/2013 13:46:16 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
45

unlimited in respect of third party and it is limited only to the

statutory liability. The Constitution Bench added that this view has

been consistently taken in its other decisions. Though the

Constitution Bench did not in so many words state that if the

insurance company’s liability is limited, it cannot be made to pay

the entire compensation amount and recover it from the insurer

while holding that the appellant insurance company’s liability was

limited, it was made clear that the liability of the driver of the

offending vehicle and owner of the offending vehicle was not

affected. The Constitution Bench did not direct the appellant

insurance company to pay the compensation amount and recover it

from the owner and driver of the vehicle. The judgments of the

Supreme Court in Jugal Kishore’
s case (supra) and C.M. Jaya’
s

case (supra), in our opinion, apply to the present case. There is no

extra premium paid for coverage of any passenger to be carried in

the vehicle for `unlimited liability’ for third party risks. Liability of the

insurer of the offending truck as per the schedule is limited to such

amount as is necessary to meet the requirements of the said Act.

There is no special contract to enhance the liability and hence, no

extra premium was paid therefor. We therefore hold the liability of

::: Downloaded on – 09/06/2013 13:46:16 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
46

the insurer of the offending truck being limited, it cannot be saddled

with liability to pay additional compensation.

55. We now come to a very crucial aspect of the matter. The

claimants have already received the total amount of compensation

i.e. Rs.4,00,000/- as awarded by learned Single Judge. Out of that

amount, Rs.1,50,000/- has been paid by the insurer of the

offending truck. Remaining amount has been paid by the insurer of

the said car. We have already held that the liability of the insurer of

the offending truck is rightly limited to Rs.1,50,000/- and that the

owner of the said car and the insurer of the said car cannot be held

liable to pay any compensation to the claimants. The insurer of the

said car is therefore entitled to get back the said amount. The said

amount obviously cannot be recovered from the claimants because

apart from the fact that they are entitled to this amount in law, such

a direction would cause great hardship to the claimants. Since, the

liability of the insurer of the offending truck is limited to

Rs.1,50,000/- the remaining amount may have to be paid by the

owner of the offending truck, who would be vicariously liable to pay

for the tortious acts of his employee, the negligent driver of the

offending truck. Mr. Barve learned counsel for the insurer of the

::: Downloaded on – 09/06/2013 13:46:16 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
47

said car urged that the insurer of the offending truck may be

directed to pay the said amount so that it can recover it from the

owner of the offending truck.

56. In our opinion, we cannot in all cases issue a direction to any

insurance company if it is not bound in law to pay compensation, to

pay it and recover it from the owner of the offending vehicle. We

have already referred to the Constitution Bench judgment in C.M.

Jaya’
s case (supra), where this question fell for consideration and

the Constitution Bench did not direct the insurance company to pay

the entire amount, that is including the amount in excess of it’s

limited liability and recover it from the insured. The Constitution

Bench had before it the judgment of the Supreme Court in Jugal

Kishore’
s case (supra), where the Supreme Court held that the

liability of the appellant insurance company was limited to

Rs.50,000/- and observed that this finding did not affect in any

manner the liability of the truck owner and the driver to pay the full

amount of the award. Similarly, in National Insurance Co. Ltd. v.

Bommithi Subbhayamma & Ors., 2005 ACJ 721, the Supreme

Court held that the insurance company was not liable to pay

::: Downloaded on – 09/06/2013 13:46:16 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
48

compensation on the death of gratuitous passenger in the truck

when it met with accident but the claimants are entitled to recover

the amount of compensation granted by the Tribunal from the

owner of the vehicle.

57. It is also necessary to refer to Smt. Raj Kumari’s
case

(supra) , on which Mr. Singh has placed reliance. In that case, the

High Court had held that though the liability of the insurer was

limited to Rs.50,000/-, yet it was to first pay the amount awarded to

the claimants and recover the amount in excess of Rs.50,000/-

from the owner and the driver of the offending vehicle. The insurer

carried an appeal to the Supreme Court. The Supreme Court

observed that the liability of the insurer was limited to quantum

which was to be indemnified in terms of the policy. The Supreme

Court observed that in certain cases, it has, after looking into the

fact situation, directed the insurance company to make payment

with liberty to recover the amount in excess of the liability from the

insured. The Supreme Court clarified that those decisions were

given on the fact situation of the cases concerned. The Supreme

Court directed that the insurer shall pay an amount of Rs.50,000/-

::: Downloaded on – 09/06/2013 13:46:16 :::

This Order is modified/corrected by Speaking to Minutes Order

AJN
49

with interest awarded to the claimants and the balance has to be

paid by the insured.

58. We may also refer to Anjana Shyam’
s case (supra) which

lends support to our above conclusion. In that case, the question

before the Supreme Court was whether the Insurance Company’s

liability was confined only to the extent of the number of

passengers insured by it and could not be extended to cover

persons not covered by the insurance policy. The Supreme Court

held that the insurance company can be made liable only in

respect of the number of passengers for whom insurance can be

taken under the Motor Vehicles Act and for whom insurance has

been taken as a fact and not in respect of other passengers

involved in the accident in case of overloading. The Supreme

Court observed that since there was no means of ascertaining

who, out of the overloaded passengers, constituted the passengers

covered by the insurance policy, insurance company in such a

case, would be bound to cover the higher of the various awards

and would be compelled to deposit the higher of the amounts of

compensation awarded to the extent of number of passengers

::: Downloaded on – 09/06/2013 13:46:16 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
50

covered by the insurance policy. The Supreme Court observed

that it would be for the Tribunal thereafter to direct distribution of

the money so deposited by the Insurance Company proportionately

to all the claimants and leave all the claimants to recover the

balance from the owner of the vehicle.

59. In our opinion, directions facilitating recovery of the amount

from the owner of the offending vehicle issued by the Supreme

Court in Baljit Kaur’
s case (supra), in Oriental Insurance Co. Ltd.

v. Nanjappan & Ors. (2004) 13 SCC 224, in Kusum Rai’
s case

(supra), in Oriental Insurance Co. Ltd. v. Brij Mohan & Ors.

(2007) 7 SCC 56 and in Syed Ibrahim’
s case (supra) are in

exercise of its jurisdiction under Article 142 of the Constitution of

India read with Article 136 thereof for doing complete justice to the

parties. Such powers do not vest in us. It is therefore not possible

for us to pass similar orders. We may note that learned Single

Judge of Aurangabad Bench of this court (Kingaonkar, J.) has

taken a similar view in First Appeal No.827 of 2006 and First

Appeal No.826 of 2006 decided on 4/8/2007. However, learned

Single Judge of Nagpur Bench of this court (Kharche, J.) has taken

::: Downloaded on – 09/06/2013 13:46:16 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
51

a contrary view in National Insurance Co. Ltd. v. Prakash

Sakharam Dudhankar & Ors. 2006(1) BCR 412. The view taken

by Kingaonkar, J. commends itself to us.

60. We will now turn to Padma Srinivasan’
s case (supra) on

which reliance is placed by Mr. Barve. In that case, the accident

had taken place on 5/4/1970. The claimant filed appeal under

section 110-A of the Motor Vehicles Act, 1939. The respondent-

insurance company denied its liability. The Tribunal held that the

claimant is entitled to recover compensation in the sum of

Rs.60,000/-. The Tribunal limited the liability to Rs.50,000/-. The

insurance company filed an appeal in the High Court. It contended

that on the date on which the insurance policy was issued, its

statutory liability was limited to a sum of Rs.23,000/- only and,

therefore, the Tribunal was in error in passing an award in the sum

of Rs.50,000/-. The Supreme Court considered the relevant

provisions of the Motor Vehicles Act, 1939 and held that the

material date for ascertaining the extent of liability of the insurer is

the date of the accrual of the cause of action for a claim arising out

of an accident, which in general would be the date of the accident.

::: Downloaded on – 09/06/2013 13:46:16 :::

This Order is modified/corrected by Speaking to Minutes Order

AJN
52

The Supreme Court noted that the accident had taken place after

2/3/1970. Under section 95(2)(a) of the Motor Vehicles Act, 1939,

the limit of the liability was increased from Rs.20,000/- to

Rs.50,000/- vide Act, 56 of 1969. This amendment came into

force on 2/3/1970. Thus, in section 95(2)(a), the liability of

Rs.20,000/- was increased to Rs.50,000/-. The Supreme Court

held that since the accident had taken place after the amendment

came into effect and the liability amount was increased, the

claimant would be entitled to Rs.50,000/- and not Rs.20,000/-.

Material date means the date of the accident.

61. In this case, the accident took place on 16/12/1987. Under

section 147(2)(a) of the Motor Vehicles Act, 1988, the liability in

case of death is “liability incurred” that is unlimited. The new Act

came into force from 1/7/1989. Since the accident occurred prior

to this date, in the light of Padma Srinivasan’
s case (supra), the

liability of the insurer of the truck cannot be enhanced to that which

is granted by the Tribunal, because it is not unlimited.

62. In Swaran Singh’
s case (supra) on which Mr. Barve has

::: Downloaded on – 09/06/2013 13:46:16 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
53

relied upon, the Supreme Court was concerned with interpretation

of section 149 of the Motor Vehicles Act, 1988, which pertains to

duty of insurers to satisfy judgments and award against persons

insured in respect of third party risks. The Supreme Court

concluded that if the insurer has satisfactorily proved its defence in

accordance with the provisions of section 149 (2) read with sub-

section (7), the Tribunal can direct that the insurer is liable to be

reimbursed by the insured for the compensation and other amounts

which it has been compelled to pay to the Third Party under the

award of the Tribunal. The Supreme Court further observed that

such determination of claim by the Tribunal will be enforceable and

the money found due to the insurer from the insured will be

recoverable on a certificate issued by the Tribunal to the Collector

in the same manner under section 174 of the Motor Vehicles Act,

1988 as arrears of land revenue. The Supreme Court observed

that where the adjudication of the claims of the insured and the

insurer might delay the adjudication of the claims of the victims, the

Tribunal may relegate them to the remedy before the regular court.

63. In Captain Itbar Singh’
s case (supra) on which Mr. Barve

::: Downloaded on – 09/06/2013 13:46:16 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
54

has placed reliance, the Supreme Court observed that if the insurer

has been made to pay something which on the contract of the

policy, he was not bound to pay, he can under the proviso to sub-

section (3) and under sub-section (4) of section 96 of the Motor

Vehicles Act, 1939 recover it from the assured.

64. Mr. Barve sought to rely on the above provisions of law and

the above judgments and contended that the insurer of the

offending truck must be made to pay the entire amount and recover

it from the owner.

65. The question which arises is what is the effect of section 96

(3) and (4) of the said Act and section 149(4) and (5) of the Motor

Vehicles Act, 1988. Can it be said that because of these

provisions, the insurance company can be compelled to make

payment of the awarded amount and recover it from the insured in

all cases? We have carefully considered these provisions. On the

basis of these provisions, we are unable to lay down a broad

proposition that in all cases, the insurer must be made to pay the

entire compensation amount and then recover it from the owner of

the offending vehicle.

::: Downloaded on – 09/06/2013 13:46:16 :::

This Order is modified/corrected by Speaking to Minutes Order

AJN
55

66. Section 96 of the said Act corresponds to section 149 of the

Motor Vehicles Act, 1988. These provisions state the duty of the

insurers to satisfy judgments against persons insured in respect of

Third Party risks. These provisions make the insurer deemed

judgment debtor if award against the insured is passed subject to

notice and defences/grounds. Section 96(2) and section 149(2)

state the conditions under which the insurer can deny Third Party

risks. They contain the defences available with the insurer. The

effect of proviso to section 96(3) and section 149(2) is that the

insurer can recover amount from the insured if it is made liable to

pay because of this section. Under section 96(3) and (4) of the

said Act and under section 149(4) and (5) of the Motor Vehicles

Act, 1988, if the amount which the insurer becomes liable to pay

under the policy exceeds the amount which the insurer would,

apart from the provisions of section 96 or section 149 as the case

may be liable under the policy in respect of that liability, the insurer

shall be entitled to recover the excess from that person. In our

opinion the legislature has given statutory right to the insurer under

sub-section (2) of section 96 of the said Act and under section 149

of the Motor Vehicles Act, 1988 to defend a claim on limited

::: Downloaded on – 09/06/2013 13:46:16 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
56

grounds. That right cannot be defeated by interpreting sub-section

(3) and (4) of section 96 of the said Act or sub-section (4) and (5)

of section 149 of the Motor Vehicles Act, 1988 in a manner which

will result in giving benefit by one hand and withdrawing it by other

hand.

67. In Swaran Singh’
s case (supra), and in Captain Itbar Singh’
s

case (supra), the Supreme Court was concerned with situations

where the insurance company was compelled to pay

compensation. The Supreme Court observed that if the insurer

proves the available satisfactory defences, or if he has been made

to pay something which on the contract of policy he was not bound

to pay, he can recover the same from the assured under the above

mentioned provisions. These judgments, in our opinion, do not lay

down a proposition that in all cases the insurance company has to

pay the awarded amount and then recover it from the assured,

whether it is liable to pay the amount or not. Such a course may

be available under certain fact situations only. For instance, under

the Motor Vehicles Act, 1988, for Third Party property damage, the

liability is limited to Rs.6,000/- and if there is any policy which

::: Downloaded on – 09/06/2013 13:46:16 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
57

covers lesser amount viz. Rs.2,000/-, as under the said Act, the

amount of Rs.4,000/- would be recoverable from the insured by the

insurer after paying it.

68. We have already referred to Padma Srinivasan’s case

(supra), and stated that the accident took place on 16/12/1987 i.e.

prior to amendment whereby limit of liability was increased, the

insurer of the offending truck cannot be made to pay the enhanced

liability. However, had the accident taken place after the

amendment which enhanced the liability to unlimited liability, the

insurer would be liable to pay the difference between the limited

liability and the amount awarded and recover it from the insured. In

this connection, we may usefully refer to Madho Sen’
s case (supra)

where the Rajasthan High Court has considered this aspect and

laid down the law. We find substance in Mr. Singh’s submission

that the legislature has given statutory right under sub-section (2)

of section 96 of the said Act and sub-section (2) of section 149 of

the Motor Vehicles Act, 1988. Sub-sections (3) and (4) of section

96 or (4) and (5) of section 149 confer rights on the insurer to

recover from the insured under certain contingencies as explained

::: Downloaded on – 09/06/2013 13:46:16 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
58

above and, therefore, the said ‘rights’ granted by the legislature

cannot be converted into ‘obligation or liability of the insurer to pay

to the claimants first in all cases whether they are liable or not and

then recover it from the insured. Section 96(2) / section 149(2)

would become superfluous if any other interpretation is put on the

above provisions.

69.

In our opinion, judgments of the Supreme Court in Punam

Devi’s
case (supra), Sohan Lal’s
case (supra), Skandia Insurance

Company’
s case (supra), Deepa Devi’
s case (supra) and

Subramania Naicker’
s case (supra), have no application to the

issues involved in this case and, hence, need not be elaborately

discussed.

70. In the view that we have taken, the letters patent appeal is

disposed of in the following manner :

(a) The compensation amount awarded by

::: Downloaded on – 09/06/2013 13:46:16 :::
This Order is modified/corrected by Speaking to Minutes Order

AJN
59

learned Single Judge to the claimants is

confirmed.

(b) The appellants are held not liable to pay any

compensation to the claimants

(c) Liability of the insurer of the offending truck is

limited to Rs.1,50,000/- and nothing more can

be recovered from it.

(d) The appellants would be at liberty to recover

the amount paid by them from the owner of

the offending vehicle if they so desire.

(e) The impugned judgment and order is set

aside to the above extent and is substituted

by the present judgment and order.

71. Letters patent appeal is disposed of in the aforestated terms

with no order as to costs. Needless to say that all connected civil

applications stand disposed of.

::: Downloaded on – 09/06/2013 13:46:16 :::

This Order is modified/corrected by Speaking to Minutes Order

AJN
60

[SMT. RANJANA DESAI, J.]

[SMT. R.P. SONDURBALDOTA, J.]

::: Downloaded on – 09/06/2013 13:46:16 :::