Bombay High Court High Court

United India Insurance Co. Ltd vs Sayaji on 4 August, 2008

Bombay High Court
United India Insurance Co. Ltd vs Sayaji on 4 August, 2008
Bench: P. R. Borkar
           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                      BENCH AT AURANGABAD.


                 FIRST APPEAL NO. 1618 OF 2007




                                                                 
     United India Insurance Co. Ltd.        ]..Appellant
     Parbhani through its Divisional




                                         
     Manager and Authorised Representative
     and Signatory, Nanded Divisional Office,
     Guru Complex, G.G. Road, Nanded,
     Dist. Nanded.




                                        
                             VERSUS


     1. Sayaji s/o. Masuji Shinde                ]..Respondents
        Age. 65 years, Occ. Nil,




                             
     2. Yamunabai w/o Sayaji Shinde
        Age. 60 years, Occ. Household,
                  
     3. Girjabai w/o. Gajanan Shinde
        Age. 28 years, Occ. Household,
                 
     4. Ku. Asarabai d/o. Gajanan Shinde
        Age. 11 years, Occ. Education,

     5. Ku. Ranjana d/o. Gajanan Shinde,
        Age. 8 years, Occ. Nil,
      


     6. Ku. Swati d/o. Gajanan Shinde,
        Age. 6 years, Occ. Nil,
   



        Respondent Nos.4 to 6 are minors and
        u/g of real mother Respondent No.3.
        All are r/o. Shinde Wadi, Pan Kanergaon,
        Tal. Sengaon, Dist. Hingoli.





     7. Pankajkumar s/o. Champaklal Gandhi
        Age. Major, Occ. Business, R/o. 221,
        T.P. Nagar, Indoor (M.P.).


     Shri A.B.Gatne, Advocate for the appellant.





     Shri P.S.Agrawal, Advocate for respondent Nos. 1 to 6.


                                CORAM : P.R. BORKAR, J.
                          RESERVED ON : 29.07.2008
                        PRONOUNCED ON : 04.08.2008




                                         ::: Downloaded on - 09/06/2013 13:39:31 :::
                                                    (   2    )




     JUDGMENT :

. Shri A.B. Gatne, Advocate for the appellant

and Shri P.S. Agrawal, Advocate for respondent Nos.

1 to 6 are present. With the consent of the parties

this appeal is heard finally at the stage of

admission.




     2.           This        is an appeal preferred by the                          insurance




                                                      
     company,           which         is     original           opponent        No.2         being

     aggrieved           by
                               ig the       judgment and award passed                   by     the

     Member,          Motor           Accident Claims Tribunal,                  Hingoli         in
                             
     M.A.C.P.              No.         176       of 2001 decided          on     10.10.2005.

     Respondent             Nos.           1 to 6 are the original                 claimants.

     They     are legal heirs of deceased Gajanan s/o.                                    Sayaji
      


     Shinde,          who        was       son     of respondent No.               1    and      2,
   



     husband          of      respondent No.3 and father of                        respondent

     Nos.         4     to       6.     Respondent No.7 is the                  insured        and





     owner of truck No.                    MP-09-KA-9549.



     3.           It        is original case of the claimants that                               on

     22.01.2001             the       deceased         Gajanan was          travelling           in





     Truck        No.       MP-09-KA-6549 and went to Chor Pangra.                               He

     was     on       duty as a cleaner.                   One Shaikh Abdul was                the

     driver        of       the        said       truck.        When      the      truck       was




                                                                  ::: Downloaded on - 09/06/2013 13:39:31 :::
                                                 (    3   )




     returning              back,       it    was        being      driven        rashly          &

     negligently             and     in excessive speed.                 When the          truck




                                                                                         
     came     near Ganeshpur, the driver lost his control                                     and

     suddenly          he     applied breaks.                Due to severe jerk               and




                                                                 
     fast     speed          of the truck, the deceased was thrown                              on

     road     and had sustained severe injuries and                                 fractures




                                                                
     on     various parts of the body and become                               unconscious.

He was taken to the hospital at Risod, but died on the

next day. In the claim petition it is also mentioned

that deceased Gajanan had gone to Chor Pangra for

taking

out

Jawar and Wheat. Thus the original case

in the claim petition is that Gajanan was on duty
made

as a cleaner and as such an employee of owner of the

truck respondent No.7-Pankajkumar Gandhi.

4. It is argued on behalf of the present

appellant that in-fact, Gajanan was one of the members

of a marriage party which was illegally being

transported in the truck. Gajanan was sitting on

“Falka” (rear side of wooden gate of the truck). As

he was hit against a branch of a tree, he fell down

from the truck and sustained injuries. In the truck,

passengers were being carried illegally. There was

breach of terms and conditions policy and as such the

appellant is not liable. The appellant does not

::: Downloaded on – 09/06/2013 13:39:31 :::
( 4 )

dispute the award of compensation of Rs.2 lakhs to

respondent Nos. 1 to 6. It is stated that the owner

of the truck is liable and the appellant insurance

company is not liable to reimburse the owner of said

compensation due to breach of terms and conditions of

the policy.

5. It is also argued before this Court that the

Trial Court has not considered this aspect while

deciding the matter inspite of the fact that there was

evidence

filed by the

led by the appellant.

                                  appellant    is
                                                         The written statement

                                                        at    Exh.12        and      it     is
                           
     specifically            stated that deceased Gajanan was not                           on

     duty as a cleaner.              He was not carrying any goods like

     Wheat      and        Jawar.      When the         written         statement         was
      


     filed,      necessary          particulars of the policy were                        not
   



     given.          Therefore, it is also stated that the                           policy

was not obtained, but now it is admitted position that

the policy was obtained. It is further stated in para

19 that there was breach of policy terms as passengers

were carried in the goods truck.






     6.         Girjabai           (respondent      No.3)          is      examined         at

     Exh.27.          She     stated that the incident took place                           at

     about      7     1/2 years ago.          On that day along                 with      her




                                                             ::: Downloaded on - 09/06/2013 13:39:31 :::
                                              (    5    )




     husband,          she     and     respondent No.1 had gone                    to     Chor

     Pangra       to     see     her         ailing        maternal       uncle.          They




                                                                                       

purchased one quintal Wheat and one quintal Jawar from

her uncle and kept it in the truck which was to come

to Chor Pangra. Near Ganeshpur, when they were

travelling with the goods, the truck was in high speed

and due to negligence of the driver, the deceased fell

down from the truck and sustained injury on the head.

7. So, the case that the deceased was employee of

the truck owner and was on duty as a cleaner is not at

all stated by the witness of the claimants. In para

3, respondent No.3-Girjabai stated that the deceased

was doing work as a “Hamal” (coolie), but in the same

breath she stated that elder brother of the deceased

owned an Adat Shop and the deceased was working as a

“Hamal” with him and was getting Rs. 150/- to

Rs.175/- per day. It is contrary to what is stated in

the claim petition. In cross-examination the witness

admitted that she had given instructions to her

advocate and accordingly the claim petition was filed.

She also said that the claim petition is filed on the

basis of police papers. She admitted that she had not

stated in the claim petition that her husband was

working as a “Hamal” with his brother.

::: Downloaded on – 09/06/2013 13:39:31 :::

( 6 )

8. At Exh.30 Shivaji Shinde – brother of the

deceased is examined. He was not eye-witness to the

incident, but he said that the deceased was working as

a “Hamal” in his shop. It falsifies the case made out

in the claim petition that the deceased was working as

a cleaner on the truck.

9. On behalf of the appellant, Advocate Shri

Mahendra Gaikwad is examined as a witness at Exh.32.

collected

He was appointed as an Investigator in the matter.

copies of F.I.R., spot panchanama,
He

statements of the witnesses and produced them with his

report. His investigation showed that the deceased

and his wife with other persons were travelling in the

said truck, free of costs, along with bride and

bridegroom, who were sitting in the cabin. The

deceased was sitting on wooden “Falka”. He fell down

and died on the spot. The witness proved his report

at Exh.33.

10. In this case Arun Jawanjal, Branch Manager of

the appellant-insurance company is examined at Exh.34.

He produced copy of insurance note at Exh.35. He also

proved the letter appointing Advocate Shri Mahendra

::: Downloaded on – 09/06/2013 13:39:31 :::
( 7 )

Gaikwad as an Investigator.

11. In this case the petitioners have produced

certified copies of the F.I.R., spot panchanama and

inquest panchanama. Since they are certified copies,

they can be read in evidence without any additional

proof. Those are public documents. Along with

Exh.23, certified copies of F.I.R., spot panchanama,

inquest panchanama, post mortem notes and statements

of witnesses recorded by the police are produced by

the

clearly
appellant.


                    shows
                            ig       The     certified copy

that deceased Gajanan was a member
of the F.I.R.

of

the marriage party which was being transported in the

goods truck No. MP-01-KA-6549. It is mentioned in

the complaint lodged by Head Constable Khandalkar that

on investigation he came to know that deceased Gajanan

had gone to Chor Pangra for attending a marriage and

he was returning after marriage in the truck along

with other persons. The bride, bridegroom and ladies

were sitting in cabin and other were sitting in the

back side. The deceased fell down from the truck.

12. In my considered opinion, the Trial Court

could not have ignored the change in the case made out

by the appellant. It is no more disputed that the

::: Downloaded on – 09/06/2013 13:39:31 :::
( 8 )

truck in question was a goods carriage vehicle and not

a passenger carrier vehicle and as such question

arises whether risk of death of passenger is covered.

Absolutely, there is no evidence to show that the

deceased was travelling in the truck as an owner of

goods. The original case made out in the petition

that deceased was travelling as a cleaner has been

given complete go-by by petitioner Girjabai. She has

made out a new case. In the circumstances the defence

cannot be lightly brushed aside. Since Motor Accident

Claims

evidence
Tribunal
ig is a tribunal,

are not applicable and the Tribunal can very
strict rules of

well consider what was the case made out before the

Police after the incident. This Court can take into

consideration the certified copies of various

documents on record.

13. In support of their argument, the learned

advocates for the appellant and the respondents cited

few cases. The case of Oriental Insurance Co. Ltd.

V/s. Premlata Shukla and Ors., 2007 AIR SCW 3591 is

cited for the proposition that where party brings on

record certain documents, such party cannot be

permitted to contend that only part of the contents of

the documents should be read which are convenient to

::: Downloaded on – 09/06/2013 13:39:31 :::
( 9 )

it and rest part should not be read in evidence. Once

document is admitted in evidence, it can be read as a

whole. In this case, the petitioner has filed

certified copies of the F.I.R. on record and now it

does not lie in the mouth of respondent Nos. 1 to 6

that the same should not be considered merely because

its contents are against the case made out by them.

The petitioner wants this Court to rely on certified

copies produced by respondent Nos.1 to 6 to hold that

deceased Gajanan, who was travelling in the truck in

question fell down from the truck and died as a result

of injuries sustained. They also want this court to

rely on the copy of the policy on record to show that

respondent No.7 was the owner and the appellant was

the insurer of the truck in question.

14. In the case of M/s. National Insurance Co.


     Ltd.    V/s.       Prakash Sakharam Dudhankar & Ors., 2006(2)

     ALL     MR   239,
                  239 death of passenger travelling                         in     goods





     vehicle      had     occurred     and       it     was      held       that       the

     insurance         company    cannot     be        made      liable          to    pay

     compensation         if     the passenger is travelling                     in    the





     goods     vehicle.        It was not relevant as to whether the

     passenger         was travelling as fare paying passenger                          or

     as    a gratuitous passenger.               The learned advocate                  for




                                                         ::: Downloaded on - 09/06/2013 13:39:31 :::
                                    (   10   )




     respondent      Nos.    1 to 6 wanted this Court to rely                  on

     para     6 in which direction was given to the                insurance




                                                                         

company to satisfy the award and then recover the same

from owner of the vehicle. In that case the direction

was also given for the purpose of said recovery that

it would not be necessary for the insurer to file

separate suit, but it may initiate proceeding before

the executing court as if dispute between insurer and

owner was subject matter for determination before the

Tribunal.




     15.        Reliance
                        ig   was placed on the case of New                India
                      
     Assurance      Co.     Ltd.V/s.   Asha Rani and others,                2002

     AIR    SCW 5259.
                5259       In that case, in para 9 the             following

     observations are made:-
      


“9………… If the Motor Vehicles Amended

Act of 1994 is examined, particularly Section
46 of Act 6 of 1991 by which expression
‘injury to any person’ in the original Act
stood substituted by the expression ‘injury to
any person including owner of the goods or his

authorised representative carried in the
vehicle’ the conclusion is irresistible that
prior to the aforesaid Amendment Act of 1994,
even if widest interpretation is given to the
expression ‘to any person’ it will not cover
either the owner of the goods or his
authorised representative being carried in the

vehicle. The objects and reasons of clause 46
also states that it seeks to amend Section 147
to include owner of the goods or his
authorised representative carried in the
vehicle for the purposes of liability under
the Insurance Policy. It is no doubt true

::: Downloaded on – 09/06/2013 13:39:31 :::
( 11 )

that sometimes the legislature amends the law
by way of amplification of an inherent
position which is there in the statute, but a
plain meaning being given to the words used in

the statute, as it stood prior to its
amendment of 1994, and as it stands subsequent
to its amendment in 1994 and bearing in mind

the objects and reasons engrafted in the
amended provisions referred to earlier, it is
difficult for us to construe that the
expression ‘including owner of the goods or
his authorised representative carried in the

vehicle which was added to the pre-existed
expression ‘injury to any person’ is either
clarificatory or amplification of the
pre-existing statute. On the other hand it
clearly demonstrates that the legislature
wanted to bring within the sweep of Section

147 and making it compulsory for the insurer
to insure even in case of a goods vehicle, the
owner

of the goods
representative
or his
being carried in a
authorised
goods
vehicle when that vehicle met with an accident
and the owner of the goods or his

representative either dies or suffers bodily
injury. The judgment of this Court in
Satpal’s case, therefore must be held to have
not been correctly decided and the impugned
judgment of the Tribunal as well as that of
the High Court accordingly are set aside and

these appeals are allowed.”

16. In this case accident had occurred on

22.01.2001. Even in the case of National Insurance

Co. Ltd. V/s. Bommithi Subbhayamma and others, 2005

ACJ 721, it is held that where gratuitous passenger is

travelling in goods vehicle, insurance company is not

liable.

17. The learned advocate for the respondent stated

that in view of the observations of para 11 in the

::: Downloaded on – 09/06/2013 13:39:31 :::
( 12 )

case of M/s. National Insurance Co. Ltd. V/s.

Prakash Sakharam Dudhankar & Ors., 2006(2) ALL MR 239,
239

this Court should direct the insurance company to pay

the amount and recover it from the owner. The learned

advocate for the appellant relied upon case of

Oriental Insurance Co.Ltd. V/s. Rashanna Laxmanrao

Biradar, 2007(3) Bom.C.R.377, in which after referring

to various authorities it is observed that directions

given by the Supreme Court in 2007 AIR SCW 3734 and

2004 ACJ 428 cannot be construed as ratio laid down in

that behalf.

The same powers, which are available to

the Apex Court under Article 136 and under Article 142

of the Constitution, are not available to the Tribunal

or High Court. The Apex Court did not, however, lay

down that in all such cases, the insurer shall first

be liable to pay and then recover it from the insured.

18. Considering the facts and circumstances of the

case I am inclined to allow the appeal and also

inclined to give direction similar to one given in the

case of M/s. National Insurance Co. Ltd. Vs.

Prakash Sakharam Dudhankar (Supra),
(Supra) so far amounts

already received by the respondent Nos. 1 to 6.

However, I agree with observations made by this Court

in para 19 & 20 of United India Insurance Co. V/s.

::: Downloaded on – 09/06/2013 13:39:31 :::

                                             (   13    )




     Anubai        Thakare,       2008      (1)      Mh.L.J.73.          The     law      is

     correctly enunciated therein.




                                                                                   
     19.        In     this       case      the      insurance         company           has




                                                           
     produced        insurance         policy at Exh.35 and               limitations

     are      typed        on    the        insurance       certificate.                The




                                                          
     certificate           makes it clear that "(2) The policy                         does

     not     cover     use       whilst drawing a trailer                 except        the

     towing        (other       than     reward)      of    any      one         disabled




                                               
     mechanically propelled vehicles.                      (3) Use for carrying



     driver)
                           

passengers in the vehicle except employees (other than

not exceeding six in number coming under the

purview of the Workmen’s Compensation Act, 1923. Use

only for carriage of goods within the meaning of the

Motor Vehicles Act, 1988.” These limitations clearly

show that the gratuitous passengers are not included.

What is included is risk of six employees and

obviously that is provision for coolies or “Hamals”

taken for loading and unloading. This appears to be

the reason for the petitioners to take plea that

deceased was a “Hamal” (coolie) or that he was a

cleaner.






     20.        This        Court is not satisfied that the deceased

     was     in any way employed by respondent No.                          7 who       was




                                                           ::: Downloaded on - 09/06/2013 13:39:31 :::
                                        (    14   )




     stationed        at    Indore    and doing business            at     Indore.

     Now,     it is well settled law that passengers cannot be




                                                                             
     carried       in a goods carriage vehicle.              In-fact, it            is

     an     offence        to carry passengers in a          goods        carriage




                                                     

vehicle under the Motor Vehicles Act, 1988.

21. I may refer to paras 13 & 14 of National

Insurance Co. Ltd. V/s. Prema Devi & Ors., 2008 AIR

SCW 2023,
2023 which are as follows:-

“13. The difference in the language of “goods
vehicle” as appear in the old Act and “goods
carriage” in the Act is of significance. A
bare reading of the provisions makes it clear

that the legislative intent was to prohibit
goods vehicle from carrying any passenger.
This is clear from the expression “in addition
to passengers” as contained in definition of
“goods vehicle” in the old Act. The position
becomes further clear because the expression

used is “goods carriage” is solely for the
carriage of goods. Carrying of passengers in

a goods carriage is not contemplated in the
Act. There is no provision similar to Clause

(ii) of the proviso appended to Section 95 of
the old Act prescribing requirement of
insurance policy. Even Section 147 of the Act

mandates compulsory coverage against death of
or bodily injury to any passenger of “public
service vehicle”. The proviso makes it
further clear that compulsory coverage in
respect of drivers and conductors of public
service vehicle and employees carried in goods
vehicle would be limited to liability under

the Workmen’s Compensation Act, 1923 (in short
“WC Act.”). There is no reference to any
passenger in “goods carriage”.

14. The inevitable conclusion, therefore, is
that provisions of the Act do not enjoin any

::: Downloaded on – 09/06/2013 13:39:31 :::
( 15 )

statutory liability on the owner of a vehicle
to get his vehicle insured for any passenger
travelling in a goods carriage and the insurer
would have no liability therefor.”

22. Taking into consideration all circumstances

and clear mention in the insurance certificate that no

passenger is to be carried and the use only should be

for carriage of goods within the meaning of Motor

Vehicles Act, I hold that there is breach of

conditions of the policy. The insurance company is

not liable to pay.

23. In

the result the appeal is allowed. The

order of the Motor Accident Claims Tribunal, Hingoli,

as against the appellant is hereby set aside. The

award is, however, confirmed against respondent No.7 –

Pankajkumar s/o. Champaklal Gandhi (owner of the

truck in question).

. At the same time it is directed that if

already the amount is deposited by the appellant and

paid to respondent Nos. 1 to 6, in that case the

insurance company is directed to recover the amount

paid to respondent Nos. 1 to 6 from the owner of the

vehicle i.e. respondent No. 7 and for the purpose of

said recovery, it would not be necessary for the

::: Downloaded on – 09/06/2013 13:39:31 :::
( 16 )

insurer to file a separate suit, but it may initiate a

proceeding before the executing Court as if the

dispute between the insurer and the owner was the

subject matter of determination, before the Tribunal.

24. The appeal is disposed of accordingly.

Parties to bear their own costs.

[P.R. BORKAR, J.]

.

Advocate
After

Shri
igpronouncement of the judgment as above,

Gatne pointed out that already N.F.L.

amount is deposited and paid to respondent Nos. 1 to

6. However, rest of the amount is only deposited and

there is no order of payment. Considering the two

cases of this Court referred to above, this Court is

of the opinion that when already the amount is

deposited and paid to the L.Rs., it is preferable that

the insurance company should proceed against the owner

of the vehicle to recover the same as he would be

primarily liable to pay the said amount to the

claimants. Otherwise, there would be two proceedings,

one by the insurance company against the claimants for

recovery and another for recovery by claimants against

the owner. Whenever, the amounts are not paid to the

::: Downloaded on – 09/06/2013 13:39:31 :::
( 17 )

claimants, it is not proper that the insurance company

should be asked to bear the liability and then recover

it from the owner as if the insurance company is an

agent of the claimant to recover the amount. In the

circumstances, if any amount is deposited by the

appellant/insurance company in the Court and not paid

to the claimants, the same may be refunded back to the

insurance company. Such amount which is not paid

already, can be recovered by the claimants from the

owner of the vehicle.

                        ig                   [P.R. BORKAR, J.]
                      
     snk/2008/AGU08/fa1618.07
      
   






                                                   ::: Downloaded on - 09/06/2013 13:39:31 :::