Gujarat High Court High Court

National Insurance Co. Ltd. vs Bai Shantaben And Ors. on 24 January, 2000

Gujarat High Court
National Insurance Co. Ltd. vs Bai Shantaben And Ors. on 24 January, 2000
Equivalent citations: 2002 ACJ 374
Bench: D Srivastava, H Rathod


JUDGMENT

D.C. Srivastava and H.K. Rathod, JJ.

1. These three appeals arising out of a common award rendered by Motor Accidents Claims Tribunal, Panchmahals, Godhra on 29.11.1985 are proposed to be disposed of by a common judgment inasmuch as common questions of law and fact are involved in these three appeals.

2. In First Appeal No. 636 of 1986, notice was served on respondent Nos. 1 to 6, 7 and 8. Mr. Maganbhai M. Desai filed appearance on behalf of the respondent Nos. 8/1 and 8/2 but today in spite of revision of list twice nobody appeared on behalf of these respondents. Similarly, in First Appeal No. 626 of 1986 appearance of Mr. J.C. Sheth is shown on behalf of respondent Nos. 1 and 2 and on behalf of the respondent Nos. 4/1 to 4/4 and 4/6 to 4/8 and Maganlal N. Desai respondent No. 3 has been deleted. None appears on behalf of these respondents and respondent Nos. 4 and 4/5. Mr. J.C. Sheth also did not appear despite revision of list twice. In First Appeal No. 627 of 1986, again Mr. J.C. Sheth and Mr. M.M. Desai did not appear though the list was revised twice. As such Mr. Rajni H. Mehta, the learned Counsel for the appellant was heard and the record was perused.

3. As many as 24 motor accident claim petitions were filed under Section 110-A of the Motor Vehicles Act claiming compensation for death of six persons and bodily injuries sustained by 18 persons in the accident which took place on 10.2.1982. These persons were travelling as passengers in commercial vehicle, i.e., truck No. 3206. The said vehicle was being driven by opposite party No. 1 before the Tribunal. The vehicle was owned by opposite party respondent Nos. 2/1 to 2/5 and the opposite party No. 3 before the Tribunal is appellant before us, viz., the insurance company. These appeals arise out of an award of the Tribunal in MACT Case No. 182 of 1982 awarding compensation of Rs. 98,300, in MACT Case No. 184 of 1982 awarding compensation of Rs. 25,500 and in the MACT Case No. 348 of 1982 awarding compensation of Rs. 78,800 and the amount has been made payable jointly and severally by all the opposite parties. Mr. Mehta informed that 24 persons were travelling in the said truck with the goods out of which 6 persons were labourers and 18 persons were either owners of the goods being carried in the aforesaid truck or other persons. He further informed that only these three appeals survive and other appeals have already been disposed of on one ground or the other.

4. The sole contention of Mr. Mehta has been that since the accident took place on 10.2.1982 and since at that time, the liability of the insurance company for the death or injury of persons travelling in commercial vehicle was not made under the statute nor it was covered under the specific policy issued by the insurance company appellant, hence the Tribunal was in manifest error in awarding compensation against the insurance company as well. It may further be mentioned at this stage that neither the driver opposite party No. 1 before the Tribunal nor the heirs of the deceased owner of the vehicle filed any appeal against the impugned award. Consequently, the award of the Tribunal against the driver and the legal heirs of the owner of the vehicle has become final and it cannot be questioned, altered or modified in this appeal.

5. The only point to be considered is whether insurance company appellant is liable to pay any compensation. Mr. Mehta has taken us through the findings of the Tribunal recorded on issue No. 2 and has also brought to our notice, judgment of the Supreme Court in Mallawwa v. Oriental Insurance Co. Ltd. 1999 ACJ 1 (SC) and has argued that this judgment was render ed by the Apex Court on a reference made by a Division Bench of the Supreme Court presided over by Hon’ble Mr. Justice Bha-rucha and in this case, the Supreme Court after examining the various conflicting decisions of the various High Courts has approved the view taken by Orissa High Court in the case of New India Assurance Co. Ltd. v. Kanchan Bewa 1994 ACJ 138 (Orissa).

6. So far as the factual aspect is concerned, there is not much of controversy. Mr. Mehta has, however, assailed the findings of the Tribunal on issue No. 2 and he was right in his submission that the Tribunal fell in error in observing that because there was no prohibition in the permit of the vehicle to carry passengers, the insurance company is liable to pay compensation. We are in agreement with the contention of Mr. Mehta. It is a matter of common knowledge that road permit for a vehicle is issued for plying a vehicle on the road and routes and that it has nothing to do with the prohibition or no insurance company is to be judged from the insurance policy itself. So far as commercial vehicles are concerned, there was no statutory liability on the relevant date, i.e., the date of accident for the insurance company appellant to indicate that it was not liable to pay compensation for death and injury of persons or passengers carried on commercial vehicle. Mr. Mehta has shown to us the insurance policy and the limitations as to use of the vehicles, i.e., Public Carrier are mentioned in rubber stamp which forms part of the terms and conditions of the policy. It recites that the public carrier shall be used only for a public carrier permit within the meaning of Motor Vehicles Act, 1939 and the policy does not cover:

(1) use for organised racing, pace-making, reliability trial or speed testing;

(2) use while drawing a trailer except the towing other than for reward of any one disabled mechanically propelled vehicle;

(3) use for the conveyance of passengers for hire or reward.

In this case, we are concerned with Clause (3) only which prohibits use of public carrier for conveyance of passengers for hire or reward. Thus, the insurance policy itself prohibits use of commercial vehicle, i.e., public carrier for use for conveyance of passengers for hire or reward. If this was specific in the insurance policy then we are unable to agree with the Tribunal that the liability of the insurance company could be upheld. We are again unable to agree with the findings recorded by the Tribunal that the insurance company is liable under Section 95 of the Motor Vehicles Act. There is a finding recorded by the Tribunal that in the ill-fated truck there were certain goods which were being carried at the time of accident and they were in the nature of bamboo sticks, cabins and other goods and the hotel and shops material were being carried besides labourers and other passengers and owners of those goods. On this issue, the Tribunal observed that the truck was essentially hired for public goods and six persons who were sitting in the truck at the relevant time were owners of the goods along with other persons. According to the Tribunal, it was not a case where those persons were being carried for hire or reward in the ill-fated truck.

7. There is no finding recorded by the Tribunal that the ill-fated truck on previous occasions was also being used for like purposes, i.e., for carrying goods as well as labourers, owners of goods and other persons. Therefore, it cannot be said that the truck in question was generally used for the aforesaid purposes. If on one occasion only, it was so used it cannot be said that it was a vehicle meant for carriage of passengers also.

8. The scope of Section 95(1)(b)(i) was considered by the Supreme Court in Mallawwa’s case 1999 ACJ 1 (SC). The court held in para 10 that:

10. For the purposes of Section 95, ordinarily a vehicle could have been regarded as a vehicle in which passengers have been carried if the vehicle was of that class. Keeping in mind the classification of vehicles by the Act, the requirement of registration with particulars including the class to which it belonged, requirement of obtaining a permit for using the vehicle for different purposes and compulsory coverage of insurance risk, it would not be proper to consider a goods vehicle as a passenger vehicle on the basis of a single use or use on some stray occasions of that vehicle for carrying passengers for hire or reward. For the purpose of construing a provision like proviso (ii) to Section 95(1)(b), the correct test to determine whether a passenger was carried for hire or reward, would be whether there has been a systematic carrying of passengers. Only if the vehicle is so used then that vehicle can be said to be vehicle in which passengers are carried for hire or reward. The High Courts have expressed divergent views on the question as to whether a passenger can be said to have been carried for hire or reward when he travels in a goods vehicle either on payment of fare or along with his goods. It is not necessary to refer to those decisions which were cited at the Bar as we find that all the relevant aspects were not taken into consideration while expressing one view or the other.

The Apex Court further considered the Orissa view in New India Assurance Co. Ltd. 1994 ACJ 138 (Orissa) and concluded that in our opinion, the said view is correct even otherwise and the contrary views expressed by other High Courts have to be recorded as incorrect.

9. The Apex Court has further observed in this case that the correct test to determine whether a passenger was carried for hire or reward would be whether there has been a systematic carrying of passengers. Only if the vehicle is so used then that vehicle can be said to be a vehicle in which passengers are carried for hire or reward. It would not be proper to consider a goods vehicle as a passenger vehicle on the basis of a single use or use on some stray occasion of that vehicle for carrying passengers for hire or reward.

10. Applying this law laid down by the Apex Court to the facts of the case before us, it is clear that there is nothing on record or in the award of the Tribunal that the ill-fated truck except for one occasion was used for carrying goods along with the owners of the goods, labourers and other passengers. Consequently, in our view, the Tribunal fell in manifest error in holding that the appellant insurance company is equally liable jointly as well as severally to pay the compensation assessed by it. We have, therefore, no option but to allow these appeals. In the result, these three appeals succeed.

11. First Appeal Nos. 626, 627 and 636 all of 1986 are hereby allowed. The impugned awards arising out of MACT Nos. 182, 184 and 348 all of 1982 against the appellant only are set aside. Since no appeal has been filed by the owners and driver of the vehicle, the award shall remain intact against them. Since nobody has appeared from the side of the respondents, the appellant shall bear its own costs. At this stage, Mr. Rajni H. Mehta points out that the amount of compensation, costs and interest has been deposited with the Tribunal concerned. He also informed that under the orders of the court some amount of compensation has been withdrawn by claimants. As such the remaining amount of compensation, interest and costs lying in deposit with the Tribunal concerned shall be refunded to the appellant.