High Court Rajasthan High Court - Jodhpur

N.I.C.Ltd vs Avatar Singh & Anr on 25 September, 2008

Rajasthan High Court – Jodhpur
N.I.C.Ltd vs Avatar Singh & Anr on 25 September, 2008
                                S.B.Civil Misc. Appeal No...../07- DR(J)3535/07
                                                    National Insurance Co. Ltd.
                                                                            vs.
                                                             Avtar Singh & ors.
                               1

                S.B.Civil Misc. Appeal No..../2007
                             ( DR(J) 3535/07)
           National Insurance Co. Ltd. vs. Avtar Singh & ors.

Date of Order: 25.9.2008.

                           PRESENT
                HON'BLE MR. PRAKASH TATIA, J.

Mr. Sanjeev Johri or the appellant.

The office has reported that the appellant has not filed

the compensation certification required under Section 173 of

the Motor Vehicles Act for deposit of the requisite amount, but

according to the learned counsel for the appellant-Insurance

Company, the total award was passed by the tribunal of

Rs.35,000/-, against which Rs.25,000/- has been paid to the

claimant under no fault liability then the total amount now due

is Rs.10,000/- only. Since the appellant already paid more than

50% of the award amount to the claimant, therefore, there is no

need to deposit further amount under Section 173 of the Motor

Vehicles Act.

Heard learned counsel for the appellant on merit.

In a case of accident which was occurred on 3.12.2002,

the claimant-victim was travelling in truck LP No. RJ-13 G 3573

and he was khalasi in the truck. In the early morning of

4.12.2002 at 5.30 a.m., a mini truck RJ 26 G 0621 came and hit

the claimant’s LP truck and because of that, injuries were
S.B.Civil Misc. Appeal No…../07- DR(J)3535/07
National Insurance Co. Ltd.

vs.

Avtar Singh & ors.

2

caused to the claimant with fractures. The tribunal awarded

compensation of Rs.35,000/- only.

According to the learned counsel for the appellant, the

Insurance Company is not liable as the victim was travelling in

goods truck. I do not find any force in the the submission of the

learned counsel for the appellant. The tribunal has considered

all aspects of the matter for holding the appellant-Insurance

Company liable.

There is no merit in this appeal and the same is hereby

dismissed.

(PRAKASH TATIA),J.

mlt