High Court Punjab-Haryana High Court

The New India Assurance Company … vs Haryana Roadways on 16 December, 2008

Punjab-Haryana High Court
The New India Assurance Company … vs Haryana Roadways on 16 December, 2008
FAO No. 1714 of 1993                                            1


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH




                                     FAO No. 1714 of 1993

                                     Date of Decision: .12.2008




The New India Assurance Company Ltd.                      ....Appellant

                        Vs.

Haryana Roadways, Dadri Depot, & Ors.                     ..Respondents




Coram: Hon'ble Mr. Justice Vinod K.Sharma



Present:   Ms.Radhika Suri, Advocate,
           for the appellant/petitioner.

           Mr.Madan Gupta, Sr.DAG, Haryana

           Mr.Vishal Chaudhary, Advocate,
           for the Oriental Insurance Co. in all cases.

           Mr.Mani Ram Verma, Advocate,
           for claimant-respondents in FAO Nos.1444, 1446,
           and 1447 of 1993.

           Mr.R.A.Sheoran, Advocate,

                      ---
      1.   Whether Reporters of Local Newspapers may
           be allowed to see the judgment?

      2.   To be referred to the Reporters or not?

      3.   Whether the judgment should be reported in
           Digest?
 FAO No. 1714 of 1993                                      2


Vinod K.Sharma,J.

This order shall dispose of FAO Nos.1714, 1417 to 1421, 1444

to 1450, 1470, and Revision Petitions No.2615 to 2636 and 3079 of 1993,

titled New India Assurance Co. Limited Vs. Smt. Bharto & Ors.; New India

Assurance Co. Limited Vs. Haryana Roadways & Ors.; New India

Assurance Co. Limited Vs. Haryana Roadways & Ors.; New India

Assurance Co. Limited Vs. Haryana Roadways & Ors.; New India

Assurance Co. Limited Vs. Haryana Roadways & Ors.; New India

Assurance Co. Limited Vs. Haryana Roadways & Ors.; New India

Assurance Co. Limited Vs. Raghubir Singh & Ors.; New India Assurance

Co. Limited Vs. Ashok Kumar & Ors.; New India Assurance Co. Limited

Vs. Ram Singh & Ors.; New India Assurance Co. Limited Vs. Samsudin &

Ors.; New India Assurance Co. Limited Vs. Smt.Santosh & Ors.; New India

Assurance Co. Limited Vs. Vinod Kumar & Ors.; New India Assurance Co.

Limited Vs. Sanbir & Ors. New India Assurance Co. Limited Vs. Haryana

Roadways & Ors.; New India Assurance Co. Limited Vs. Rajesh & Ors.;

New India Assurance Co. Limited Vs. Tara Chand & Ors.; New India

Assurance Co. Limited Vs. Vijender & Ors.; New India Assurance Co.

Limited Vs. Balwan Singh & Ors.; New India Assurance Co. Limited Vs.

Suresh Singh & Ors.; New India Assurance Co. Limited Vs. Sada Singh &

Ors.; New India Assurance Co. Limited Vs. Ram Phal & Ors.; New India

Assurance Co. Limited Vs. Krishan & Ors.; New India Assurance Co.

Limited Vs. Tara Chand & Ors.; New India Assurance Co. Limited Vs.

Rajinder Singh & Ors.; New India Assurance Co. Limited Vs. Bir Singh &

Ors.; New India Assurance Co. Limited Vs. Dharam Singh & Ors.; New
FAO No. 1714 of 1993 3

India Assurance Co. Limited Vs. Lakhi Ram & Ors.; New India Assurance

Co. Limited Vs. Rajbir Singh & Ors.; New India Assurance Co. Limited

Vs. Nirmlesh & Ors.; New India Assurance Co. Limited Vs. Rajesh & Ors.

New India Assurance Co. Limited Vs. Sombir & Ors.; New India Assurance

Co. Limited Vs. Sandeep & Ors.; New India Assurance Co. Limited Vs.

Alisher & Ors.; New India Assurance Co. Limited Vs. Mukesh & Ors.; New

India Assurance Co. Limited Vs. Hanuman Singh & Ors.; New India

Assurance Co. Limited Vs. Ajit Singh & Ors.; New India Assurance Co.

Limited Vs. Haryana Roadways & Ors., respectively.

For facility the facts are being taken from FAO No. 1714 of

1993 as common questions of law and facts are involved in all these

appeal/revision petitions.

The appellant/petitioner New India Assurance Company limited

has challenged the award dated 29.1.1993 passed by the learned Motor

Accident Claims Tribunal, Bhiwani on the ground that the driver of bus of

Haryana Roadways bearing No.HNB-1444 which was insured with the

appellant/petitioner did not hold a valid driving licence and was only a

Fitter employed in Haryana Roadways who was not authorised to drive the

bus at the time of accident.

The plea of the appellant/petitioner is that under the terms of

the insurance policy the appellant is only liable to indemnify Haryana

Roadways when the person who was driving the bus at the time of the

accident was duly authorised by the Haryana Roadways and had necessary

authorization from the competent authority. It was claimed that the

appellant/petitioner was wrongly held liable to pay the amount of
FAO No. 1714 of 1993 4

compensation.

The facts leading to the filing of the present appeal/revisions

are that on 22.6.1991 a vehicle Tata 407 bearing registration No.HRS-17-

0194 was coming from village Pipali to Devrala in which a marriage party

was coming. The vehicle was being driven by one Balbir son of Rameshwar

and many persons including Billu and deceased Richhpal, Rajesh, Nand

Lal, Ram Sarup, Dhanpat, Vijay, Sube and Mukesh son of Ram Kumar

were tavelling in the vehicle being members of the marriage party. When

the vehicle approached the building of Government College, Loharu a bus

of Haryana Roadways bearing registration No.HNB-1444 came from the

opposite side. Said bus was being driven by respondent No.1 Risal Singh.

The bus was said to be driven at a very fast speed rashly and negligently in a

zig zag manner. The bus tried to overtake a camel cart. In the meantime, the

bus driver lost control and as a result the bus colluded with Tata vehicle.

Balbir Singh driver of Tata vehicle No.HR/0194 and 7 other occupants of

the said vehicle expired at the spot and many other occupants of the vehicle

sustained injuries. The injured were removed to hospital where three more

persons expired. Those who died in accident included Richhpal, Rajesh son

of Man Singh, Nand Lal, Ram Sarup, Dhanpat, Vijay, Sube and Mukesh son

of Ram Kumar

Report regarding the accident was lodged with the police by

Krishan son of Balbir Singh and on the basis of said report FIR No.110

dated 22.6.1991 was registered at Police Station Loharu under sections

279/337/304-A of the Indian Penal Code.

            Different     claim     petitions    were     filed       by   the
 FAO No. 1714 of 1993                                            5


claimant/respondents.

Learned Tribunal on appreciation of evidence recorded a

finding that the accident had occurred due to rash and negligent driving of

bus driver Risal Singh and compensation to the claimants was awarded.

As the bus was insured with the petitioner/appellant learned

Tribunal held the petitioner/appellant to be responsible for payment of

compensation.

Ms.Radhika Suri, learned counsel appearing on behalf of the

appellant/petitioner in all the cases has challenged the impugned part of the

award vide which the liability has been fastened on the petitioner/appellant.

Learned counsel for the petitioner/appellant referred to driving licence of

Risal Singh produced on record as Ex.R.1 to contend that licence granted to

Risal Singh is for heavy motor transport vehicle (HMV). The contention of

the learned counsel for he appellant, therefore, was that with licence Ex.R.1

Risal Singh was not competent to drive passenger bus and therefore, no

liability could be fixed on the appellant/petitioner as he could not be said to

be a authorised person.

Learned counsel referred to provisions of Section 2 (16) and 2

(17) of the Motor Vehicles Act which reads as under:-

“2. Definitions.–

(16) ‘heavy goods vehicle’ means any goods carriage the gross

vehicle weight of which, or a tractor or a road-roller the

unladen weight of either of which, exceeds 12,000 kilograms;

(17) ‘heavy passenger motor vehicle’ means any public service

vehicle or private service vehicle or educational institution bus
FAO No. 1714 of 1993 6

or omnibus the gross vehicle weight of any of which, or a motor

car the unladen weight of which, exceeds 12,000 kilograms;

Learned counsel for the appellant also referred to Section 2 (35)

where the definition of ‘public service vehicle’ is provided.

Learned counsel for the appellant/petitioner thereafter referred

to section 3 of the Motor Vehicles Act to contend that no person is entitled

to drive a motor vehicle in any public place unless he holds an effective

driving licence issued to him authorizing him to drive the vehicle and that

no person is authorised to drive a transport vehicle other than hired for his

own use or allotted under any scheme unless his driving licence

specifically authorise him to do so.

Reference was also made to Section 10 (2) of the Motor

Vehicles Act which reads as under:-

“10. Form and contents of licences to drive.–

             (1)   xx     xx    xx

             2)    A learner's licence or, as the case may be, driving licence

shall also be expressed as entitling the holder to drive a motor

vehicle of one or more of the following classes, namely:-

             (a)     motor cycle without gear;

             (b)     motor cycle with gear;

             (c)     invalid carriage;

             (d)     light motor vehicle;

             (e)     transport vehicle;

             (i)     road-roller;

             (j)     motor vehicle
 FAO No. 1714 of 1993                                             7


By making reference to the above provisions of law the

contention of the learned counsel for the appellant/petitioner was that Risal

Singh did not hold a licence to drive a heavy passenger motor vehicle and

therefore, there was violation of terms and conditions of the insurance

policy and thus, no liability could be fastened on the appellant/petitioner.

Reference was also made to the statement made by RW 2 Ram

Kishan, duty clerk, wherein in examination-in-chief he has stated that Risal

Singh was deputed as a driver, where Rajinder as conductor. The duties

were said to have been allotted on the directions of the Duty Inspector,

Haryana Roadways, Charkhi Dadri. He produced original register and got

the entry exhibited as Ex.R.2.

Learned counsel for the appellant/petitioner referred to the

cross-examination of RW 3 wherein it was stated that Risal Singh was

working as fitter,whereas Rajinder Singh was working as Assistant Fitter in

the workshop at Charkhi Dadri. He admitted that no written orders were

given to him for deputing Risal Singh as driver. In further cross-

examination it was admitted by RW 3 that there was no order of General

Manager to depute Risal Singh as driver and Rajinder Singh as conductor.

Strong reliance was placed on the admission of RW 3 that prior

to 22.6.1991 Risal Singh and Rajinder Singh were never deputed as driver

on any bus.

By referring to the statement of RW 3 it was strongly

contended by the learned counsel for the petitioner/appellant that Risal

Singh was not an authorised driver to drive the bus and therefore, no

liability could be fixed on the appellant/petitioner qua the compensation as
FAO No. 1714 of 1993 8

there was breach of the terms of the policy.

Learned counsel for the petitioner/appellant referred to the

judgment of Hon’ble Supreme Court in the case of National Insurance Co.

Ltd. Vs. Swaran Singh and others 2004 ACJ 1, wherein Hon’ble Supreme

Court has considered with respect to liability of Insurance Company to

make payment if the person having licence of one type of vehicle and is

found driving other type of vehicle. The finding recorded by Hon’ble

Supreme Court reads as under:-

“81 Section 10 of the Act provides for forms and contents of

licences to drive. The licence has to be granted in the

prescribed form. Thus, a licence to drive a light motor vehicle

would entitle the holder to drive the vehicle falling within that

class or description.

82. Section 3 of the Act casts an obligation on a driver to

hold an effective driving licence for the type of vehicle which

he intends to drive. Section 10 of the Act enables Central

Government to prescribe forms of driving licences for various

categories of vehicles mentioned in sub-section (2) of said

section. The various types of vehicles described for which a

driver may obtain a licence for one or more of them are (a)

Motorcycle without gear, (b) motorcycle with gear, (c) invalid

carriage, (d) light motor vehicle, (e) transport vehicle, (f) road

roller and (g) motor vehicle of other specified description. The

definition clause in Section 2 of the Act defines various

categories of vehicles which are covered in broad types
FAO No. 1714 of 1993 9

mentioned in sub- section (2) of Section 10. They are ‘goods

carriage’, ‘heavy-goods vehicle’, ‘heavy passenger motor-

vehicle’, ‘invalid carriage’, ‘light motor-vehicle’, ‘maxi-cab’,

‘medium goods vehicle’, ‘medium passenger motor-vehicle’,

‘motor-cab’, ‘motorcycle’, ‘omnibus’, ‘private service vehicle’,

‘semi-trailer’, ‘tourist vehicle’, ‘tractor’, ‘trailer’, and ‘transport

vehicle’. In claims for compensation for accidents, various

kinds of breaches with regard to the conditions of driving

licences arise for consideration before the Tribunal. A person

possessing a driving licence for ‘motorcycle without gear’, for

which he has no licence. Cases may also arise where a holder of

driving licence for ‘light motor vehicle’ is found to be driving a

‘maxi-cab’, ‘motor-cab’ or ‘omnibus’ for which he has no licence.

In each case on evidence led before the Claims Tribunal, a

decision has to be taken whether the fact of the driver

possessing licence for one type of vehicle but found driving

another type of vehicle, was the main or contributory cause of

accident. If on facts, it is found that accident was caused solely

because of some other unforeseen or intervening causes like

mechanical failures and similar other causes having no nexus

with driver not possessing requisite type of licence, the insurer

will not be allowed to avoid its liability merely for technical

breach of conditions concerning driving licence.

83. We have construed and determined the scope of sub-

clause (ii) of sub- section (2) (a) of section 149 of the Act.
FAO No. 1714 of 1993 10

Minor breaches of licence conditions, such as want of medical

fitness certificate, requirement about age of the driver and the

like not found to have been the direct cause of the accident,

would be treated as minor breaches of inconsequential

deviation in the matter of use of vehicles. Such minor and

inconsequential deviations with regard to licensing conditions

would not constitute sufficient ground to deny the benefit of

coverage of insurance to the third parties.

84. On all pleas of breach of licensing conditions taken by

the insurer, it would be open to the tribunal to adjudicate the

claim and decide inter se liability of insurer and insured;

although where such adjudication is likely to entail undue delay

in decision of the claim of the victim, the Tribunal in its

discretion may relegate the insurer to seek its remedy of

reimbursement from the insured in the civil court.”

The contention of the learned counsel for the

appellant/petitioner is that in view of the judgment of Hon’ble Supreme

Court the liability of the Insurance Company is to be fixed on the facts and

circumstances of each case.

The contention of the learned counsel for the

petitioner/appellant is that the licence brought on record when seen with the

statement of RW 3 it has to be held that the main reason for accident was

that the driver was found driving one type of vehicle qua which he did not

have the valid licence nor he was authorised person, not being appointed as

driver by the State. He was said to have been deputed for the first time that
FAO No. 1714 of 1993 11

too by a person not authorised under law/ or terms of appointment.

Learned counsel for the petitioner/appellant placed reliance on

the judgment of Hon’ble Supreme Court in the case of National Insurance

Co. Ltd. Vs. Smt. Kusum Rai & Ors. JT 2006 (4) SC 9, wherein Hon’ble

Supreme Court was pleased to lay down as under:-

“11. It has not been disputed before us that the vehicle was

being used as a taxi. It was, therefore, a commercial vehicle.

The driver of the said vehicle, thus, was required to hold an

appropriate licence therefor. Ram Lal who allegedly was

driving the said vehicle at the relevant time, as noticed

hereinbefore, was holder of a licence to drive a Light Motor

Vehicle only. He did not possess any licence to drive a

commercial vehicle. Evidently, therefore, there was a breach of

condition of the contract of insurance. The appellant, therefore,

could raise the said defence.”

Reliance was also placed on the judgment of Hon’ble Supreme

Court in the case of Oriental Insurance Co. Ltd. Vs. Syed Ibrahim &

Ors. AIR 2008 SC 103, where again Hon’ble Supreme Court was pleased

to lay down that in case a person is found driving a vehicle of category

other than for which he holds licence it would amount to breach of the

terms of the policy. Paras 3 & 10 of the said judgment read as under:-

“3. Learned counsel for the appellant-insurer submitted that

the quantum, as fixed, is extremely high and is without any

basis. Further the insured was the father of the driver and it is

hard to believe that he did not know as to what type of vehicle
FAO No. 1714 of 1993 12

the driver was authorised to drive. Reliance is placed on

National Insurance Co. Ltd. Vs. Swaran Singh (2004) 3 SCC

297 to contend that on the facts established and proved

appellant has no liability.

Xx xx xx

10. In view of what has been stated in Swaran Singh’s case

(supra) we are of the view that the appellant-insurer was not

liable to indemnify the award. However, at this juncture, it

would be relevant to take note of paragraphs 11 and 19 of

National Insurance Co. Ltd. Vs. Kusum Rai and others (2006

(4) SCC 250. The quantum, as awarded by the tribunal and

deposited pursuant to the order of this Court dated 29.4.2005 is

maintained. The claimants shall be permitted to withdraw the

amount so deposited along with accrued interest.”

Finally, reliance was placed on the judgment of Hon’ble

Andhra Pradesh in the case of D.Narayanaswami Vs. Suresh Gupta and

others 1990 ACJ 220, wherein Hon’ble Andhra Pradesh High Court was

pleased to lay down that if a vehicle is driven by a person other than the

licenced driver then the Insurance Company would be absolved of its

liability.

In view of the submissions made above, learned counsel for the

petitioner/appellant contended that the State of Haryana i.e. the owner of the

bus should be directed to refund the amount of compensation paid by the

Insurance Company.

Mr. Madan Gupta, learned Deputy Advocate General,
FAO No. 1714 of 1993 13

Haryana, however, contends that the pleas sought to be raised by the

petitioner/appellant in this court with regard to the validity of the driver to

drive the bus was not taken in the written statement and only general plea

was raised to claim that the driver of the bus did not have proper and valid

driving incence. Learned counsel for the State contended that no issue was

framed with regard to the fact that respondent No.1 did not hold a valid

driving licence to drive the vehicle and thus, it is not open to the

appellant/petitioner now for the first time to raise the pleas now sought to

be raised.

It is also the contention of the learned counsel for the State that

no separate licence qua heavy passenger vehicle as is claimed by the

petitioner/appellant is referred to in Ex.R1, whereas the types of vehicles are

mentioned in the driving licence as under:-

(a) Motor Cycle/Scooter

(b) Invalid carriage

(c) Light Motor Transport vehicle

(d) Medium motor/Transport/vehicle

(e) Heavy motor Transport vehicle

(f) Road rollers/Tractor

(g) A motor vehicle hereunder described, wherein it has been

mentioned that he driver was entitled to drive

H.M.Vehicle.

Learned counsel for the appellant/petitioner also referred to the

statement of RW 1 Risal Singh, the driver of the bus who denied the factum

of his driving the bus. However, this plea of RW 1 was not accepted and he
FAO No. 1714 of 1993 14

was found driving the bus at the time of accident.

Learned Sr.Deputy Advocate General, Haryana appearing on

behalf of the State contends that in the present case the question whether

respondent Risal Singh was holding a valid licence or was authorised to

drive the vehicle was not raised and therefore, no issue was framed in this

regard and therefore, it is not open to the petitioner/appellant to raise this

plea for the first time in these appeal/revisions.

It is also the contention of the learned counsel for the State that

there is no special category of heavy passenger vehicle in the licence and

thus, the person holding heavy motor vehicle license was authorised to

drive the bus and therefore, it could not be said that there was no valid

licence.

It was contended by the learned counsel for the State that in

the present case once the bus was insured with the appellant/petitioner it

was to indemnify the owner under the terms of the policy and thus, the

appeal/revisions deserve to be dismissed.

It was also contended by the learned counsel for the State that

once a person incharge has authorised Risal Singh to drive the vehicle it

could not be said that the driver was not authorised to drive.

On consideration of the matter, I find force in the contentions

raised by the learned counsel for the appellant/petitioner.

Reading of Section 10 would show that a person to drive a

vehicle must hold the driving licence of the particular vehicle. The driving

licence Ex.R.1 would show that the category of vehicle which the person is

authorised to drive has to be mentioned therein. It may further be noticed
FAO No. 1714 of 1993 15

that in the present case the evidence has come on record that Risal Singh

was not employed as a driver with Haryana Roadways nor there was any

order by the competent authority authorizing him to drive the vehicle.

Interestingly, in the present case Risal Singh has taken a

positive stand that he was not even driving the vehicle nor he was

authorised to do so. The stand of Risal Singh has been found to be wrong in

view of the evidence brought on record. The plea of the respondent/State

that no specific plea was taken to challenge the validity of driving licence is

not correct as the insurance company had taken a stand that the driver of

the bus did not hold valid driving licence to drive the vehicle.

Even though no issue was framed in the present case with

regard to the validity of the driving license but the parties were alive to the

issue and the evidence was led on this point. Mere non-framing of that issue

cannot be a ground to reject the contention raised by the learned counsel for

the petitioner/appellant, once the parties were aware of the case and had led

evidence in support thereof.

As already observed above in the present case it is proved on

record that respondent Risal Singh did not have a valid licence to drive

heavy passenger vehicle nor he was appointed as driver or authorised to

drive the vehicle. The act for accident, therefore, has to be directly

attributed to his conduct, for absolving the insurance company of its liability

to indemnify the State as there has been breach of the terms of the policy.

However, in view of the settled law it is for the insurance

company to first pay to the claimant and then recover the same from the

State/owner.

FAO No. 1714 of 1993 16

In the present case it has been stated that compensation already

strands paid by the Insurance Company to the claimants if not already paid

and therefore, all these appeal/revisions are disposed of by modifying the

award passed by the learned Tribunal as under:

That it shall be the responsibility of the appellant/petitioner

Insurance Company to pay to the claimants if not already paid. However, it

shall be entitled to recover the same from the owner i.e. State of Haryana.

16.12.2008                                        (Vinod K.Sharma)
rp                                                     Judge