High Court Punjab-Haryana High Court

The Oriental Insurance Co.Ltd vs Smt. Kavita & Ors on 10 August, 2009

Punjab-Haryana High Court
The Oriental Insurance Co.Ltd vs Smt. Kavita & Ors on 10 August, 2009
FAO No.4893 of 2007                                -1-




 HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                               ****

FAO No.4893 of 2007
DATE OF DECISION: 10.08.2009

****

The Oriental Insurance Co.Ltd. . . . . Appellant

VS.

Smt. Kavita & Ors.                           . . . . Respondents

                       ****

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

Present: Mr. V.K. Kapoor, Advocate for the appellant

****

RAKESH KUMAR GARG J.(ORAL)

This is insurer’s appeal challenging the award of the

Tribunal which has granted compensation to the claimants on

account of death of one Sanjay caused due to motor vehicle

accident due to rash and negligent driving of offending vehicle.

In this case, an accident had taken place on 17th

January, 2006 and as per the findings of the Tribunal Sanjay s/o

Inder Singh had died due to the injuries suffered by him in the

said accident which took place due to rash and negligent driving of

vehicle No.HR-55A/9772 which was a heavy transport vehicle

driven by respondent No.1.

The only argument of the learned counsel for the

appellant is that driver of the offending vehicle was not having a

valid and effective driving licence at the time of accident. He has

further argued that there is evidence on record to establish that
FAO No.4893 of 2007 -2-

the original driving licence of the driver of the offending vehicle

was not issued by the competent authority.

I have perused the record of the appellant and heard the

learned counsel for the appellant.

There is no dispute with regard to the fact that entry

regarding heavy transport vehicle was added in the driving licence

No.715/R/2001 on 11.2.2003 vide entry No.285/R/2003 which was

valid upto 10.02.2006. The appellant has not disputed the factum

of genuineness of this entry in the record. It is also not in dispute

that the original licence was renewed validly.

For the sake of arguments if it is presumed that the

driving licence Exhibit P/3-R3 was originally a fake document even

in view of the case law National Insurance Co. Ltd. Vs. Swaran

Singh and others 2004 Accidents Claims Tribunal Claims Journal

1, the insurance company cannot absolve itself from the liability to

indemnify the insured on the ground of fake driving licence.

In the present case, the following observations of

Tribunal are very relevant:-

“Having heard the learned counsel for the parties and

after going through the oral as well as documentary

evidence adduced by the parties, I find no substance

in the contention of the learned counsel for the

insurance company for the reasons recorded

hereinafter. The insurance company has examined

Makhan Lal, Assistant Regional Transport Authority,

Rewari as RW2 who categorically deposed that the

driving licence No.37735/95 originally issued by the
FAO No.4893 of 2007 -3-

Licensing Authority, Una was renewed by their office

from 22.2.2001 to 21.2.2004 vide entry

No.715/R/2001 dated 22.2.2001. He further deposed

that an entry regarding Heavy Transport vehicle was

made in the driving licence No.715/R/2001 on

11.2.2003 vide entry No.285/R/2003 and the driving

licence was valid upto 10.2.2006. The true copies of

both the entries No.715 and 285 are Exhibits R1 and

R2 respectively. He, in his cross-examination,

deposed that before renewing the driving licence, ‘No

Objection Certificate’ was sought from the Issuing

Licensing Authority and after nothing was heard

from them within thirty days that the concerned

Licensing Authority had not issued a valid driving

licence, renewal was made. The ‘No Objection

Certificate’ was sought through a registered AD letter

but no objection was raised by the Licensing

Authority, Una that the driving licence No.37735/95

was not issued by that authority. He further,

explained that the practice in their licensing authority

was to renew the driving licence in which no objection

had been raised by the original issuing licensing

authority. He explained that the renewal of the

driving licence is meant that the holder was having

an authorized and legal authorization to drive the

stipulated vehicles. He also admitted that ‘No

Objection’ was raised by the original Licensing

Authority, Una regarding the genuineness of the

driving licence No.37735/95. As regards the

testimony of Sanjay, the insurance company cannot

derive any benefit from his statement as well.
FAO No.4893 of 2007 -4-

Sanjay, RW1 in his testimony before the Court that

the driving licence No.37735/95 was not issued to the

respondent No.1 on 8.2.2001 but he failed to depose

as to whether it was issued to him in the year 1995 or

not because apparently, it is evident from the

evidence led by the respondent No.3 that the driving

licence was originally issued in the year 1995 and it

was renewed for the first time on 22.2.2001. Had the

driving licence been issued on 8.2.2001, there was no

need of its renewal in the same month on 22.2.2001.

Thus the insurance company has failed to discharge

the onus.”

Thus, I find no merit in the argument raised by the

learned counsel for the appellant and no fault can be found with

the impugned award.

Dismissed.

(RAKESH KUMAR GARG)
JUDGE
10.08.2009
shonkar