High Court Punjab-Haryana High Court

New India Assurance Company Ltd vs Smt. Ram Kalan And Others on 31 August, 2009

Punjab-Haryana High Court
New India Assurance Company Ltd vs Smt. Ram Kalan And Others on 31 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                      FAO No.3773 of 2009 (O&M)
                                      Date of decision: 31.8.2009


New India Assurance Company Ltd.                 .....Appellant(s)

                                Versus

Smt. Ram Kalan and others                        ......Respondent(s)

CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG

* * *

Present: Mr. Vinod Gupta, Advocate for the appellant.

Rakesh Kumar Garg, J.(Oral)

This is insurer’s appeal challenging the impugned award

passed by Motor Accident Claims Tribunal, Narnaul whereby the

claimant-respondents have been awarded compensation on account of

death of one Daya Ram in a motor vehicular accident caused due to rash

and negligent driving of the offending vehicle and liability to pay

compensation has been fastened upon the insurer along with driver and

owner of the vehicle jointly and severally.

Before the Tribunal, the appellant had disputed its liability to

pay compensation on the ground that respondent No.1 did not possess a

valid driving licence. The onus to prove this issue was upon the appellant.

However, no evidence was produced to show that how the driving licence

was not valid.

The contention of the learned counsel for the appellant before

this Court is that the driver of the offending vehicle was having a licence

only to drive light motor vehicle whereas he was driving the tractor for

which a specific licence is required and therefore, the driver of the

offending vehicle was not having a valid driving licence on the day of the

accident and thus, the award of the Tribunal is liable to be set

aside/modified qua the appellant.

FAO No.3773 of 2009 (O&M) -2-

I have heard learned counsel for the appellant and perused the

impugned award.

In the pleadings, the appellant has not taken any specific plea

as argued in this appeal and the defence raised was that the driver of the

offending vehicle did not possess a valid driving licence. Even to prove the

aforesaid issue, the burden of proof was upon the appellant. No evidence

was led by the appellant and even the point raised before this Court, was

not raised before the Tribunal as from the discussion under this issue, it

clearly emerges that the argument raised before the Tribunal by the

appellant was to the effect that the appellant was not liable to pay

compensation as the deceased was travelling as a gratuitous passenger

which was not accepted. It is well settled that the Insurance Company can

be absolved of its liability to pay compensation only when breach of any

terms and conditions of the Insurance Policy is proved on the part of

insured. However, in the present case, there is no such evidence to prove

any of the breach of conditions of the Insurance Policy.

Thus, I find no merit in this appeal.

Dismissed.

August 31, 2009                      (RAKESH KUMAR GARG)
ps                                              JUDGE