High Court Madras High Court

The Oriental Insurance Co. Ltd vs Pancros … 1St on 23 January, 2009

Madras High Court
The Oriental Insurance Co. Ltd vs Pancros … 1St on 23 January, 2009
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

Dated : 23/01/2009

CORAM
THE HONOURABLE MR.JUSTICE P.MURGESEN

C.M.A.No.1094 of 2003

The Oriental Insurance Co. Ltd.,
by its Branch Manager,
North Cotton Road,
Tuticorin.		    ... Appellant/2nd Respondent

Vs

1.Pancros		    ... 1st Respondent/Petitioner
2.M/s.Neela Cold Storage Pvt. Ltd.,
  by its Manager,
  366-2, Pudur Pandiapuram,
  Tuticorin.
(II Respondent exparte in Lower Court)
3.Tamil Nadu State Transport Corporation,
  by its Managing Director,
  Kumbakonam,
  Thanjavur District.       ... Respondents 2 and 3 / 				
			        Respondents 1 and 3

Prayer

Appeal filed under Section 173 of the Motor Vehicles Act 1988, against
the judgment and decree dated 24.06.2002, passed in M.C.O.P.No.505 of 2000 by
the Motor Accident Claims Tribunal (I Additional Subordinate Court),
Tirunelveli.

!For Appellant          ... Mr.A.K.Baskara Pandian
^For 1st Respondent	... Mr.T.Selvakumaran
For 2nd Respondent	... Exparte before Tribunal
For 3rd Respondent	... No Appearance

* * * * *
:JUDGMENT

This Civil Miscellaneous Appeal is directed against the judgment and
decree dated 24.06.2002, passed in M.C.O.P.No.505 of 2000 by the Motor Accident
Claims Tribunal (I Additional Subordinate Court), Tirunelveli.

2. The appellant is the second respondent, the first respondent is the
petitioner and the respondents 2 and 3 are the respondents 1 and 3 respectively
before the Tribunal.

3. The brief case of the petitioner in the claim petition is as follows:
On 14.10.1999, the petitioner was travelling in a lorry bearing registration
number TN-69-D-5301 belonging to the first respondent from Tuticorin to Madras
by keeping his fish load in the rear storage cabin and was sitting in the cabin.
At about 2.30 A.M., when the lorry was reaching near Vinayagapuram, the same was
driven by its driver in a rash and negligent manner and dashed against the third
respondent corporation bus bearing registration number TN-49-N-0803. As a
result, the petitioner was thrown out of the lorry through the windscreen and
fall on the road and sustained multiple grievous injuries all over the body,
which resulted in permanent disability. A Criminal case was registered against
the driver of the first respondent in Crime No.984 of 1999 under Sections 279,
337 and 338 IPC on the file of the Melur Police Station. At the time of accident
the petitioner was working as a Teacher in R.C. Primary School at
Parpanammalpuram and was drawing a monthly salary of Rs.9,595/-. Due to the
accident he lost his income. Hence, he claimed a compensation of Rs.10,00,000/-
before the Tribunal.

4. The 2nd respondent insurance company before the Tribunal filed counter
wherein it was contended that the petitioner has travelled in the first
respondent’s goods vehicle as a passenger to Madras; the act of the first
respondent is against the conditions of the insurance policy; the third
respondent’s driver was also responsible for the accident; the injuries
sustained by the petitioner are simple in nature; the allegations regarding the
age, occupation, quantum of medical expenses and disability said to have
occurred are denied as false and hence, the petition is liable to be dismissed.

5. The 3rd respondent transport corporation before the Tribunal filed
counter wherein it was contended that the accident had taken place solely due to
the rash and negligence on the part of the driver of the 1st respondent; the
age, health, activities and occupation of the petitioner are not admitted; the
claim of compensation under various heads are highly excessive; this respondent
has filed a claim petition for damages to this respondent’s vehicle caused by
the 1st respondent’s vehicle in the accident and hence, the petition is liable
to be dismissed.

6. Before the Tribunal, on the side of the claimant, P.Ws.1 to 5 were
examined and Exs.P.1 to P.8 were marked. There was no oral or documentary
evidence adduced on the side of the Respondents.

7. On consideration of the evidence on both sides, the Tribunal fixed the
compensation at Rs.6,16,000/- (Rupees Six Lakh and Sixteen Thousand only) with
interest at 9% p.a. from the date of petition till the date of deposit payable
by the 2nd respondent insurance company.

8. Challenging the said award passed by the Tribunal, this appeal has been
filed by the appellant/2nd respondent insurance company.

9. The points for determination in this appeal are:

(i) Whether the appellant is liable to pay the compensation?

(ii) What is the just compensation?

10. Point (i) : On the fateful day, ie., on 14.10.1999, the claimant viz.
the 1st respondent herein was travelling in the lorry bearing registration
number TN-69-D-5301. The said lorry belonged to the second respondent herein and
insured with the appellant. At about 2.30 A.M. when the lorry was nearing
Vinayagapuram on the Madurai – Trichy Main Road, the lorry was driven rashly and
negligently and dashed against the bus bearing registration number TN-49-N-0803.
The said bus belongs to the Tamil Nadu Transport Corporation. In the said
accident, the claimant was injured.

11. The claimant/1st respondent was examined as P.W.1. He was a teacher
in R.C. Primary School at Parapanammalpuram and was getting a monthly salary of
Rs.9,500/-. His statement was confirmed by P.W.2, his son and P.W.3, the
Additional Assistant Elementary Education Officer, Nanguneri Range. The
appellant claimed that the claimant was a gratuitous passenger in a goods
vehicle, so he is not entitled to any compensation from the appellant/insurance
company.

12. In the claim petition, the claimant claimed that he took high quality
prawn fish to his daughter’s house at Chennai. In his evidence P.W.1 stated
that he kept the fish in the storage cabin. During the course of cross
examination, he has stated that for transporting the fish he got receipt after
making necessary payment, but he has not produced any receipt. Immediately
thereafter, he claimed that the officials of the 2nd respondent herein refused
to give any receipt. Though at the first instance he claimed that for transport
of fish, he made payment and got receipt, then he said that he was not given any
receipt.

13. Gnanasekar, stated to be cleaner of the Neela Cold Storage Private
Limited was examined as P.W.5. Though he claimed that he was the cleaner of the
said lorry, he admitted that he did not know the name of the owner of the lorry.
If really he was the cleaner of the said lorry, certainly he would have known
about the owner of the lorry. Under the said circumstances, it is difficult to
justify his evidence. His evidence would show that fish were taken to Airport
for export and the claimant was permitted to travel in the lorry as he is known
to the Manager of the second respondent herein. Further, he added that the
Manager has not given any receipt to the claimant for taking the fish in the
lorry. The evidence of P.Ws.1 and 5 would show that they are not speaking the
truth. Since the lorry was a goods vehicle which was engaged in the business of
transporting fish, certainly the manager of the lorry would have issued receipt
if really fish of the claimant was transported in the lorry. But the petitioner
was permitted to travel in the lorry without giving any receipts. So, the
evidence of P.Ws.1 and 5 would show that the petitioner travelled in the lorry
only as a gratuitous passenger. Hence, there is a violation of insurance policy
conditions. So, the appellant is not liable to pay the compensation to the
claimant and the second respondent/owner of the lorry is only liable to pay the
compensation to the claimant/1st respondent. However, in the interest of
justice the appellant/Insurance Company is directed to pay the award amount at
the first instance and recover it from the owner of the vehicle without
initiating any separate fresh proceedings, but by executing this Judgment
directly. Accordingly, this point is decided.

14. Point (ii): The learned counsel for the 1st respondent submitted that
the claimant was on leave without pay for the period from 09.01.2000 to
11.06.2001. It was spoken by P.W.2, son of the claimant and it was confirmed by
P.W.3, the Additional Assistant Elementary Education Officer, Nanguneri Range.
The victim was getting a salary of Rs.9,500/-. If that accident did not happen,
he would not have taken leave on loss of pay for 1 year and 5 months i.e. 17
months. So, a sum of Rs.9,500/- x 17 = Rs.1,61,500/- (Rupees One Lakh Sixty One
Thousand and Five Hundred only) could be awarded towards loss of income due to
leave on loss of pay. So, the compensation awarded towards loss of pay on leave
is enhanced from Rs.1,53,000/- to Rs.1,61,500/-. The tribunal also awarded a
sum of Rs.75,000/- towards loss of income during the remaining period of
service. P.W.1 did not say that he was forced to retire. P.W.3 deposed that
the petitioner obtained voluntary retirement. So, the compensation of
Rs.75,000/- awarded towards loss of income in the remaining period of service is
cancelled. Since, the compensation awarded under other heads are not disputed
and they are reasonable they are confirmed. So, the compensation fixed by the
Tribunal is reassessed as under:

	(i)  For loss of income due to
		leave on loss of pay	  - Rs.1,61,500.00
	(ii) For Medical Expenses	  - Rs.1,81,000.00
	(iii)For Permanent Disability     - Rs.  90,000.00
	(iv) For pain and sufferings      - Rs.1,00,000.00
	(v)  For Transport Expenses	  - Rs.   2,000.00
	(vi) For Extra nourishment	  - Rs.  10,000.00	
	(vii) For Attendants Charges      - Rs.   5,000.00
					  ----------------
				  Total   - Rs.5,49,500.00
					  ----------------


Accordingly, point No.(ii) is decided.

	

15. In the result, the Civil Miscellaneous Appeal is partly allowed and
the total compensation awarded by the Tribunal is reduced from Rs.6,16,000/-
(Rupees Six Lakhs and Sixteen Thousand only) to Rs.5,49,500/- (Rupees Five Lakhs
Forty Nine Thousand and Five Hundred only) and the appellant insurance company
is directed to pay the compensation amount to the 1st respondent/claimant at the
first instance and get it recovered from the 2nd respondent/owner of the
vehicle. In other respects, the award of the Tribunal is sustained. No costs.

sj

To:

The Motor Accident Claims Tribunal,
I Additional Subordinate Judge,
Tirunelveli.