High Court Punjab-Haryana High Court

Niranjan Singh vs Om Suta And Ors. on 23 March, 2004

Punjab-Haryana High Court
Niranjan Singh vs Om Suta And Ors. on 23 March, 2004
Equivalent citations: 2005 ACJ 548, (2004) 137 PLR 505
Author: V Bali
Bench: V Bali, J Singh


ORDER

V.K. Bali, J.

1. This appeal under Clause X of the Letters Patent has been filed against judgment dated December 17, 1998 passed by the learned Single Judge in F.A.O. No. 269 of 1994, whereby order passed by the Motor Accidents Claims Tribunal was upheld, according to which it was the appellant owner of the vehicle involved in the accident, who was to pay compensation on account of death of two persons as the victims were held to be non-fare passengers and were also unauthorised to travel as per terms of the insurance policy.

2. At the time when matter came up for hearing before a Motion Bench of this Court on January 9, 2000, the learned counsel for the appellant had cited a judgment of the Hon’ble Supreme Court in New India Assurance Company v. Satpal Singh and Ors., (2000-1)124 P.L.R. 464 (S.C.), to contend that the new Motor Vehicles Act came into force on October 14, 1988 and the accident had taken place on September 25, 1989 and in the situation as mentioned above appellant-owner was not liable to pay compensation even with regard to death of the passengers who were travelling in the vehicle that met with an accident. The matter was admitted only on the basis of judgment in Satpal Singh’s case (supra).

3. Shri Amit Jain, Advocate, learned counsel for the appellants very fairly states that the judgment in Satpal Singh’s case (supra) has since been over-ruled by a larger Bench of the Supreme Court in New India Assurance Company Ltd. v. Asha Rani, (2003-1)133 P.L.R. 1 (S.C.). He, however, contends that the appellant was paying Rs. 240/- in addition to the premium, by virtue of which, non-fare (non-paying) passengers could also travel in the vehicle and, therefore, premium paid by the appellant owner had covered death or bodily injuries even with regard to the person who was travelling in the vehicle but was non-fare passenger. We have perused original insurance policy shown by learned counsel for the appellant. In our view, Rs. 240/- were paid by the appellant on account of “Liability to public risk”. Immediately underneath the column to liability to public risk, the mentioning of the word “Add: for L.L. to authorised non-fare paying passengers as per END IMT 14(b) Limit any one passenger Rs. …. Limit any one Accdt. Rs…..” the net amount payable on account of heads as mentioned above is blank, what really transpires is that no additional premium was paid by the appellant for so-called authorised non-fare passengers and as mentioned above, Rs. 240/- were towards liability to public risk.

4. Even though the learned Courts below have examined the aforesaid contention of the learned counsel on the basis as if the appellant had paid amount of Rs. 240/- as premium towards authorised non-fare travelling passengers and yet repelled the contention of the learned counsel for the appellant, but it appears that while dealing with the issue aforesaid the policy as such was not seen. It has been mentioned above that the insurance policy does not show the appellant having paid any additional amount for vehicle’s authorised non-fare passengers.

Finding no merit in the appeal, the same is dismissed, however, leaving the parties to bear their own costs.