IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 15TH DAY OF FEBRUARY..:2«C)f1{)"'--VVA'
BEFORE
THE HON'BLE MR JUSTICE K N ~ A
M.F.A. No. 34'?0}()F_"2£fiiO6"'~.
BETWEEN:
THE ORIENTAL INSIJ'1'€a£§NC_E."COl\Z;P}'XNY LT15"
GANATRA CHAMBERS No.57 ; *
SADASHIVAPET, LAKSHMI RO£fl),_-~«PU1\;iE_
REP BY ITS AI")MINIST}"*
REGEONAL QF*FIC'EE, i3ANGALORE* V.
~ ~ ..APPELLANT
[BY
AND
BAI4AlA1'~LS/OVI{ALLANNA
= AGED ABOUT51 YEARS
V. , % R,/.O.4VH~O_ROGERE,
" -- _H1jLII{U'mE HOBLI,
~ SIR_A_'FALUK.
.,_ W/O. BALAIAH
AGED ABOUT 50 YEARS
R/O HOROGERE.
HULIKUNTI33 HOBL1,
SIRA TALUK n
3 MANAGING DIRECTOR,
KESAR ROAD LINES LTD (P) LTD
CHADHA HOUSE, DESHPANDE NAGAR _
HUBLI, KARNATAKA
'
[BY SRI. S K VENKATAREDDY, ADV...' AEci4Ii"E1f't I" it
THIS M.F.A FILED U/S 175(1)
THE JUDGMENT AND AwARD*._D;'xTED»'*-oiyg1252004"T.
PASSED IN MVC NO.755/1.998 ON FILE 'OF THE'
ADDL. CIVIL JUDGE (SR.DN.)=.&ADDL;-,MACT, TUMKUR,
AWARDING COMPENSATION ..OF"»Rs.2,25,-000/-- LESS
INTERIM COMPENSATION PAID WITH
INTEREST @ 6% RA. FT<GT~.rI"TIeDe_!1ant--Insurance Company to pay the award amount
it WaiTd to recover the same from the owner of the vehicie.
K":
2) Respondents--1 & 2 as the parents of
deceased Onkaraswamy @ Onkara filed claim petition
under Section 166 of the M.V. Act
compensation from the owner and insurer.of”the’—..lor::3f
bearing registration No. KA 2521_g3,0_ for_.ti1″e” of the ” it
said Onkarswarny in the motor
occurred at about 11.45
petition was contested ‘i-n_surer’-of the lony
interalia on the ground llthvecvideceased was a
gratutous passengerrfi travelling-.’_ir1V’ goods carriage,
therefore, not liable to indemnify the
insured respec-idof “claim arising out of the said
accident.
xThe””l’ri’b’unal by its judgment and award
dated while answering Point No.1 held that
the: Onkaraswarny was travelling as an
unatrthorised passenger in goods carriage. The
l’ –..Trihunal on the basis of evidence on record quantified
…..the compensation at Rs.2,25,000/– and in the light of
“‘i
§\ ‘
4
the findings on Point No.1 held that, the insurer is not
liable to indemnify the insured, consequently, the claim
petition as against Respondent No.2–Insurance
Company came to be dismissed and the owner of» the
iorry was directed to pay the entire
amount. Subsequently, the claimants
under Order 47 Rules 1 and 2 of
the judgment and award passedllvbylithe ‘i’ri.bt1’nallV
far as it relates to dismissallo’f..:the c1aimp’etition against
the Insurance Company. Thei petition was
contested ‘appellantQlnlsurance Company inter
alia onthe petition is not rnaintajnable
in the _ light ..:lof”.thel” specific finding recorded by the
its jiidgment that the deceased was an
anaatho-risedgpassenger travelling in the goods carriage
and th-erefore, the petition was sought to be dismissed.
A. 4’)? The learned Member of the Tribunal,
however, by the order under appeal placing reliance on
several decisions éited, held that the insurance
Fa
5
Company at the first instance should pay the award
amount and thereafter, the Insurance Company is at
liberty to recover the amount from the owner. In that
View of the matter, the Tribunal allowed the preview
petition and directed the appe11ant–Insnrancf’é..éonipany
to pay the award amount with liberty
same from the owner of the vehviciief ‘Being-:
the said order allowing _.the pe.t.itio’11°§V#,’=-4
Insurance Company has presented this. alia
on the ground that error in
aiiowingitthetiirevitéigg petition,..”VVthough in the light of the
specific’findings.Ai’ecordie’d« by the Tribunal in its original
judgment the,Vrevi’ew.”‘petition was not maintajnable, as it
fall any one of the grounds on which
review its judgment under Order 47
Rules ad: of C.P.C.
#5}: Upon service of notice of this appeal, the
A’ re»spxondents/claimants have appeared through their
é/at
learned counsel. I have heard the learned counsel on
both sides and perused the records.
6) As noticed above, in its judgment f¥dated
01.12.2004 while considering Point No.1,
recorded a definite finding that the
travelling in the lorry in question
transporting any goods at that time.._ ln other” the >
finding of the Tribunal was thatiatythe of accident,
the deceased was V “trayellin.g Aidan unauthorised
passenger in they goods”’»carri’age_._ 2′ is no dispute
that the —is a goods carriage VlZ., lorry
bearing reg.istration’No- 232130. It is in the evidence
onyrecolrd that*th_e..,.deceased was a student and was
said lorry at the time of the accident to
go Therefore, the Tribunal held that the
deceased was an unauthorised passenger travelling in
V~l,”_thel”goods carriage. In that View of the matter, the
Tribunal held that the insurer is not liable to indemnify
the insured. Consequently, the claim petition was
7
dismissed against the Insurance Company. However,
strangely the Tribunal reviewed its own judgment on the
petition filed by the ciaimants and directs the Insurance
Company to pay the compensation amount the
claimants and then to recover the same
of the vehicle. it it
7] Under the
arises for my considerationyinflpthisappeal 1 V K V
1) ‘Whether the Trit5una1_ is “j1..1s”tii’ied’:§ in
reviewing its ownr-judgment ? ‘ ‘
‘A review’ sought would fail
1 = ‘vdthiri,_the”-an’;-bit’ of Order 47 Rule 1
” and..20.f
pt’-}_ As tv’totd.-£47 Rules 1 & 2 of cpc, ‘any
pe.r’sori””tfconsidering himself aggrieved by a decree or
an appeai is ailowed, but no appeal
has b<éer1.A§7pAreferred may apply for a review of the
jrcidgment, to the Court which passed the decree or
drndade the order. However, such a review can be sought
"only if the party applying for review satisfies the Court
that new and important matter or evidence has been
go»
8
discovered which were not within his knowledge even
after exercise of due diligence as such, he could not
produce the same before the Court when the decre:e*.was
passed or order was made; or that therei*”‘are.__’_sor_ney
mistake or error apparent on the face ofrecord; oi’,
that there exists other sufficient reason for”-.reviewing
the judgment or order. The -r__eview.of the ;
not sought on the ground soine new. important
matter or evidence _disc-2:)vere.d-igsufosequent to the
judgment of Tribunal} :and._ifr,1__ ioffithe exercise of
due evidence was not within the
knowledge’ of nor it was their case that
they couldéunot’ produce any such evidence at the time
when :”the_”d.ecree was passed. It is neither the case of
the that there was a mistake or error
appare’n’t’oh the face of the record, which was required
. ‘tc-.__he ‘corrected by exercising the power of review. The
judgment of the Tribunal dismissing the ciaim petition
against Respondent No.2 was based on the definite
finding recorded by it on Point No.1 that the deceased
/}
%g;/_, ..,.z
/I
9
was an unauthorised passenger in a goods carriage and
therefore, the insurer is not liable to indemnify the
insured in respect of such claims. Having rega_rd._to
such definite finding recorded by the
Tribunal in exercise of its power of revie’W’vu:nder. Order’*~ V
47 Rules 1 8: 2 could not have
directing the Insurance_'”–~CoInlpany.g
compensation amount determinegdiito the”‘cI,aj;ocfants and
then to recover the sanie «froxnVl’a-tlviel’o1éfVner._
9) It gnovvowellégsettiedllthat a policy of
insurance’ issuefdgéiri, of a goods carriage is not
statutorily..required._Vto.:_lcover the risk of any passenger
ca,rri.ed_gi’inV% a good_s_..carriage for hire or reward, unless
i there “contract to the contrary. In the case on hand,
th’e”j)olic3tfijssued was only an “Act Policy”. There was no
contract to the contrary by receiving additional
premium. Therefore, in the light of the finding on Point
“No.1, the Tribunal is not justified in reviewing its
judgment and directing the appeilant/Insurance
fit. _ ,,/’/
.5 ~. Hf”
10
Company to pay the compensation amount to the
Claimants and then to recover the same from the owner.
Therefore, the order under appeal cannot be
10) Accordingly, the appeal is a1IoWe’c’i-a§”‘~ _
order dated 15.07.2005 passed 1;} Review”»i§et.iti0:g1fiieid »
in MVC No.’755/1998 is herebjr,’ aaasaeaaa
Review Petition is dismissed’, .
The amount in deposit anp-ea} ordered to
be returned to the app.eHan’–t_. ” ‘ ‘
Sci/=~
EUDQE