Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 22, Cited by 0]

Delhi High Court

H D F C Ergo General Insurance Co Ltd vs Prakash Singh & Ors on 7 March, 2025

Author: Neena Bansal Krishna

Bench: Neena Bansal Krishna

                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %
                                                             Pronounced on: 7th March, 2025

                          +          MAC.APP. 848/2018 & CM APPL. 38642/2018 (stay)

                               HDFC ERGO GENERAL INSURANCE CO LTD.
                               C-25, Sector 62, Noida, U.P.                .....Appellant
                                                 Through: Mr. Sameer Nandwani, Advocate

                                                 versus

                               1.    PRAKASH SINGH                        .....Respondent No.1

                               2.    NARINDER KAUR
                                     Both R/o H.No. 114, Vill. HardoSarli Kalan
                                     Tehsil Taran, District Taran
                                     Amritsar, Punjab                     ....Respondent No. 2

                               3.    SAVINDER PAL SINGH
                                     S/o Sh. Balvinder Singh
                                     R/o Darrawa, PO Salala
                                     PS Bhogpur, District Jalandhar
                                     Punjab                               ....Respondent No. 3

                               4.    PRATIBHA INDUSTRIES
                                     DMRC, Uptown
                                     Khadarpur Road, Sector 66
                                     Gurugaon, Haryana                    ....Respondent No. 4

                                                 Through:      Mr. Ritesh Kumar Chowdhary &
                                                               Mr.Akash K. Singh, Advocates for
                                                               respondent No.1
                          CORAM:
                          HON'BLE MS. JUSTICE NEENA BANSAL KRISHNA
                                                 J U D G M            E N T


Signature Not Verified
Digitally Signed          MAC.APP. 848/2018                                            Page 1 of 17
By:VIKAS ARORA
Signing Date:07.03.2025
17:57:02
                           NEENA BANSAL KRISHNA, J.

1. Appeal under Section 173 of the Motor Vehicle Act, 1988 (hereinafter referred to as „M.V. Act‟) has been filed on behalf of the Appellant/H.D.F.C. Ergo General Insurance Co. Ltd., to challenge the Impugned Award dated 13.07.2018, passed by MACT, Delhi granting compensation in the sum of Rs.17,32,900/- along with the interest @9% p.a. to the Claimants, on account of demise of their son Mr. Prabhjot Singh, in a road accident on 16.11.2014.

2. Briefly stated, on 14.11.2014, construction work was going on at the Hauz Khas Metro Station and the Hydra Crane bearing No. HR 55 N 9985 was shifting the Boards. The deceased, Mr. Prabhjot Singh was standing near the crane, when all of a sudden the crane moved and the Board hit the leg of Mr. Prabhjot Singh. Consequently, he fell and the front wheel of the crane ran over his stomach and he suffered injuries. Mr. Prabhjot Singh was taken to Adiva Hospital, Green Park and was thereafter referred to AIIMS Trauma Centre, where he succumbed to the injuries suffered by him on 16.11.2014.

3. FIR No.1488/2014 under Section 279/304A of the IPC, 1860 registered at Police Station Malviya Nagar, against the driver/Mr. Savinder Pal Singh.

4. After investigations, the Charge-Sheet was filed before the learned Metropolitan Magistrate. The Detailed Accident Report (for short „DAR‟) was filed before the learned Tribunal.

Signature Not Verified Digitally Signed MAC.APP. 848/2018 Page 2 of 17 By:VIKAS ARORA Signing Date:07.03.2025 17:57:02

5. After considering the evidence and the documents, the compensation in the sum of Rs.17,32,900/- along with the interest @9% p.a. was granted to the Claimants.

6. The Insurance Company has challenged the compensation, on the following grounds:-

(i) that the compensation has already been awarded to the legal heirs of the deceased under Workmen Compensation Act, 1923 and consequentially, the compensation under M.V. Act, 1988, was not maintainable; Reliance is placed upon OIC vs. Daya Mava, 2013 (9) SCC 406 and NIC Ltd. vs. Mastan & Anr., 2006 (2) SCC 641;
(ii) that DAR is to be considered as Petition under Section 166 of the M.V. Act, in which negligence is required to be proved;

Since, the eye witness has not been examined, no negligence on part of the Crane driver is proved;

(iii) that the income of the deceased under the Workmen Compensation Act, 1923 was assessed @Rs.8,484/- whereas in the present case, it has been assessed incorrectly as Rs.18,281/- per month, without deducting all the perk; and

(iv) that driving license of the Driver was fake and Insurance Company is, therefore, not liable to pay the compensation and as such liability attributes to the Driver/Owner;

7. Submissions heard and record perused.

Maintainability of the Claim Petition: -

Signature Not Verified Digitally Signed MAC.APP. 848/2018 Page 3 of 17 By:VIKAS ARORA Signing Date:07.03.2025 17:57:02

8. The first objection taken by the Appellant is qua the maintainability of grant of Compensation under the Motor Vehicle Act, 1988. It has been argued that the Claimants have already got the compensation under Workmen Compensation Act, 1923, the compensation under M.V. Act, 1988 is not maintainable, in terms of S.167 M.V. Act, 1988.

9. Admittedly, the accident occurred on 14.11.2014 and the DAR was filed on 16.11.2014 before the Ld. Tribunal. The Respondent No. 4/ Owner, in their Written Statement/Response to DAR, took a preliminary objection that he had already paid a sum of Rs. 8,61,120/- under the Employee Compensation Act, 1923 at Employee Compensation Commissioner, Circle 3, Amritsar Punjab, therefore, no other compensation is liable to be paid under the M.V. Act, 1988.

10. At this juncture it would be apposite to understand Section 167 of the M.V. Act, 1988, and S.3 of Workmen‟s Compensation Act, 1923, which read as under:-

"167. Option regarding claims for compensation in certain cases-
Notwithstanding anything contained in the Workmen‟s Compensation Act, 1923 (8 of 1923) where the death of, or bodily injury to, any person gives rise to a claim for compensation under this Act and also under the Workmen‟s Compensation act, 1923, the person entitled to compensation may without prejudice to the provisions of Chapter X claim such compensation under either of those Acts but not under both."

11. Relevant Part of Section 3 Workmen‟s Compensation Act, 1923, reads as under:-

Signature Not Verified Digitally Signed MAC.APP. 848/2018 Page 4 of 17 By:VIKAS ARORA Signing Date:07.03.2025 17:57:02
"3. Employer's liability for compensation. --
(1) If personal injury is caused to an employee by accident arising out of and in the course of his employment, his employer shall be liable to pay compensation in accordance with the provisions of this Chapter: Provided that the employer shall not be so liable --
(a) in respect of any injury which does not result in the total or partial disablement of the employee for a period exceeding three days;
(b) in respect of any injury, not resulting in death or permanent total disablement caused by an accident which is directly attributable to--
(i) ....
(ii)....
(iii)....
(2) ....
(2A) .....
(3) .....
(4) .....
(5) Nothing herein contained shall be deemed to confer any right to compensation on an employee in respect of any injury if he has instituted in a Civil Court a suit for damages in respect of the injury against the employer or any other person; and no suit for damages shall be maintainable by an employee in any Court of law in respect of any injury--
(a) if he has instituted a claim to compensation in respect of the injury before a Commissioner; or
(b) if an agreement has been come to between the employee and his employer providing for the payment of compensation in respect of the injury in accordance with the provisions of this Act."

12. From a bare perusal of the Sections, it emerges that that if a victim of a motor accident has grounds to claim compensation under both the Motor Vehicles Act, 1988 and the Workmen's Compensation Act, 1923, they Signature Not Verified Digitally Signed MAC.APP. 848/2018 Page 5 of 17 By:VIKAS ARORA Signing Date:07.03.2025 17:57:02 must choose to pursue compensation under one Act only. This Section is based on the "doctrine of election," which prevents the claimant from receiving compensation from both sources for the same injury/death.

13. However, in the present, since admittedly the Compensation under the Employee Compensation Act, 1923 has been paid suo moto by the Employer, the core question for consideration becomes whether merely receiving the compensation under the Employee Compensation Act, 1923 bars the Claimants from exercising their right to seek compensation under the Motor Vehicle Act, 1988.

14. In a similar case of Shantabai Parshuram Mule vs. Sharda Prasadsingh And Ors., (1992) ACJ 270, Division Bench of Bombay High Court, while considering this aspect had observed that to institute a claim under Section 3(5) of the Workmen's Compensation Act, the workman must have initiated a claim for compensation before the Commissioner. The Section itself makes it imperative that a litigant, i.e. the dominus litis, must affirmatively go before the authority constituted under the Workmen's Compensation Act and claim that he wants to avail of his right to compensation as provided by the Act; the liability for which is created by section 3 of the Act. Thus, it was held that since the employer had suo motu deposited the compensation amount, before the Commissioner for Workmen Compensation, the mere filing of an Application by the Claimants for disbursement of the amount, cannot be treated as a Claim "instituted" under the Workmen's Compensation Act. Consequently, the Claim Petition for compensation under M.V. Act, 1988 was held to be maintainable.

Signature Not Verified Digitally Signed MAC.APP. 848/2018 Page 6 of 17 By:VIKAS ARORA Signing Date:07.03.2025 17:57:02

15. Similarly, in the case of National Insurance Company vs. Mastan & Anr., 2006 (2) SCC 641, the Apex Court opined that Section 167 provides an option to the Claimant where the death of or bodily injury to any person gives rise to a claim for compensation under the 1988 Act as also the 1923 Act, the person entitled to compensation may without prejudice to the provisions of Chapter X, claim such compensation under either of those Acts but not under both. Section 167 contains a non obstante clause providing for such an option notwithstanding anything contained in the 1923 Act. Since in the facts of the case, the Claimant had initiated proceedings under 1923 Act for the purpose of obtaining compensation against his employer, he was precluded from falling back upon the provisions of the 1988 Act, inasmuch as the procedure laid down under both the Acts are different, save and except those which are covered by Section 143 of the M.V. Act, 1988.

16. It was further expatiated that the exclusiveness of the jurisdiction of the Motor Accidents Claims Tribunal has been taken away by Section 167 of the Motor Vehicles Act in one instance, when the Claim could also fall under the Workmen's Compensation Act, 1923. A claimant, who becomes entitled to claim compensation under both the Motor Vehicles Act, 1988 and the Workmen's Compensation Act, has the choice of proceeding under either of the Acts before the forum concerned, but not both. By confining the claim to the authority or the Tribunal under either of the Acts, the legislature has incorporated the concept of election of remedies, insofar as the claimant is concerned. However, Section 167 of the Act gives a Claimant even under the Workmen's Compensation Act, the right to invoke the provisions of Signature Not Verified Digitally Signed MAC.APP. 848/2018 Page 7 of 17 By:VIKAS ARORA Signing Date:07.03.2025 17:57:02 Chapter X of the Motor Vehicles Act, 1988, which deals with "no fault"

liability in case of an accident and even Section 143 re-emphasises that the provisions of Chapter X of the Motor Vehicles Act, 1988, would apply even if the Claim is made under the Workmen's Compensation Act, 1923.

17. In the case of Oriental Insurance Company vs. DayaMava, 2013 (9) SCC 406, in similar situation it was reiterated that the deposition of compensation amount at the behest of the employer suo moto, cannot be termed as imitation of claim proceedings by the Claimant under the Workman‟s Compensation Act, 1923 and thus, the subsequent filing of the Claim Petition is tenable. However, it is noteworthy, that the Apex Court upheld the deduction of Rs 3,26,140 (paid to the claimants under the Workmen's Compensation Act, 1923) from the entire compensation amount computed under the M.V. Act, 1988 by observing that the deduction gives full effect to Section 167 of the Motor Vehicles Act, 1988, inasmuch as it awards compensation to the respondent Claimants under the enactment based on the option first exercised, and also ensures that the Claimants are not allowed dual benefit under the two enactments.

18. Similar view has been taken in the case of S. Lalitha vs.Md. Zakir Hussain & Ors. (2004) 1 ACC 628 wherein it was reiterated that Section 167 of the M.V. Act, 1988 clearly stipulates that one cannot have multiple or double advantage for the same cause of action. In the recent judgment of United India Insurance Co. Ltd. v. Lalitha Rathan, 2017 SCC OnLine Kar 1554, a co-ordinate Bench of the Karnataka High Court, while discussing the law laid down in Dayamawa (Supra) and Mastan (Supra) has also made similar observations.

Signature Not Verified Digitally Signed MAC.APP. 848/2018 Page 8 of 17 By:VIKAS ARORA Signing Date:07.03.2025 17:57:02

19. Thus, applying the above principles in the present case, it becomes clear that only if the Claimants have initiated proceedings under one Act, they are barred from seeking compensation for the same cause in the other Act, which is not the case at hand. Merely accepting the amount deposited suo moto by the Employer under Workmen Compensation Act would not tantamount to exercise of option by the Claimants, to claim compensation under Workmen Compensation Act.

20. Pertinently, here also the compensation has been granted on the basis of Detailed Accident Report, which was filed before the learned Tribunal, pursuant to filing of the Charge-Sheet in the Court of learned Metropolitan Magistrate. Therefore, it cannot be said that this present Petition under M.V. Act, 1998 is barred merely because some compensation has been paid by the owner under the Workmen Compensation Act.

21. Thus, the Learned Tribunal has rightly held that the Claim petition is maintainable and rightly the deducted the amount of Rs. 8,61,120/- deposited under the Workman Compensation Act, 1923 by the employer from the total compensation amount under the M.V. Act, 1988.

Negligence and Involvement of the Offending Vehicle: -

22. The next challenge raised by the Insurance Company is that the Detailed Accident Report filed before the learned Tribunal has to be considered as a Petition under Section 166 of the M.V. Act, 1988 in which the negligence is required to be proved, which has not been proved in the present case.

Signature Not Verified Digitally Signed MAC.APP. 848/2018 Page 9 of 17 By:VIKAS ARORA Signing Date:07.03.2025 17:57:02

23. Pertinently, the DAR on the basis of the investigations, conducted in the FIR No.1488/2014 under Section 279/304A of the IPC, 1860, in which the Charge-Sheet has also been filed, was submitted before the learned Tribunal. In the Charge-Sheet, one witness, Mr. Sonu was cited as an eye witness, who had stated that while the deceased was standing near the Hydra Crane, which was engaged in the shifting of the Boards, it hit the leg of the deceased, who came under the front wheel of the crane and suffered fatal injuries.

24. Pertinently, PW-1/Mr. Prakash Singh, father of the deceased, had deposed that he had received information about his son having suffered injuries in the accident. No cross-examination of this witness was done either by the Insurance Company or by the Driver/Owner to question the rashness or negligence on the part of the Driver.

25. RW1/Mr. Arun Pratap Singh, working as a Labour Welfare Officer, Pratibha Industries Ltd. (the owner of the offending vehicle) in his testimony deposed that on the date of accident, Mr. Savinder Pal Singh, the driver was driving the crane. R2W-1 has further admitted that not only the Crane was being driven by the driver/Mr. Savinder Pal Singh, but also that the construction site was uneven and when the Crane was shifting the Barricades from one side to the other, Mr. Prabhjot Singh fell and came under the wheel of the crane. Though he claimed that there was no negligence on the part of the driver who was driving the crane slowly and with caution, but the factum of deceased, Mr. Prabhjot Singh having been run over by the crane, is not disputed. It is also on record that there was construction work going at the Metro site, which required the driver to Signature Not Verified Digitally Signed MAC.APP. 848/2018 Page 10 of 17 By:VIKAS ARORA Signing Date:07.03.2025 17:57:02 ensure that there were no persons standing in the periphery, who could get hurt.

26. Clearly, neither the factum of accident has been denied nor the involvement of the offending Crane or its driver/Ms. Savinder has been disputed. Further the evidence also reflects that it was the bounden duty of the driver to have exercised due care and caution to ensure that nobody was in the range while the crane was shifting the Boards from one end to the other. Thus, the driver has failed to exercise due care and the circumstances bring forth the negligence on the part of the crane driver.

27. Further, the Police after conducting due investigations also found the negligence to be that of Mr. Savinder Pal Singh, the driver of the crane and the Charge-Sheet was accordingly filed. In the case of National Insurance Co.,vs Pushpa Rana 2009 ACJ 287 Delhi, it has been held that filing of Chargesheet is sufficient proof of the negligence and involvement of the Offending Vehicle. The Apex Court has opined in the judgment of Mangla Ram vs. The Oriental Insurance Company Ltd., AIR 2018 SC 1900 that filing of Chargesheet against the driver of the offending vehicle prima facie points towards the complicity in driving the vehicle negligently and rashly. Similar observations have been made in the case of United India Insurance Co. Ltd. v. Deepak Goel and Ors., 2014 (2) TAC 846 Del, Amanti Devi and Ors. v. Maheshwar Rai, MAC Appeal no. 831/2015 decided on 19.11.2022

28. In light of the above, it is, therefore, proved that the accident occurred on account of rash and negligent driving of Mr. Savinder Pal Singh, the driver of the Crane, resulting in the death of Mr. Prabhjot Singh.

Signature Not Verified Digitally Signed MAC.APP. 848/2018 Page 11 of 17 By:VIKAS ARORA Signing Date:07.03.2025 17:57:02

29. The argument of the Insurance Company that no eye witness has been examined, is of a little consequence, as the proceedings under the Motor Vehicle Act are Inquiry proceedings where the negligence on part of the driver is to be established on the principle of preponderance of probabilities and only the totality of circumstances are required to be appreciated.

30. Thus, the learned Tribunal has, therefore, rightly concluded the negligence on the part of the driver of the crane.

Challenge to the Quantum of Compensation: -

31. The next challenge to the Award is that the Income of the deceased under the Workmen Compensation Act, 1923 was assessed as Rs.8,484/- per month while in the present Case, it has been taken as Rs.18,281/- per month, after deducting all the Perks. It was further contended that the deceased, Mr. Prabhjot Singh was employed as a Rigger through Sub-contractor, M/s Badal Construction Company and was employed in October, 2014 as casual worker. His monthly salary was taken as Rs. 8,484/- per month under the Workmen Compensation Act by the employer, who thus, deposited a compensation amount in the sum of Rs. 8,61,120/-.

32. At the outset, it becomes apposite to note that there was per se no determination or assessment of the income of the deceased under the Workman Compensation Act, 1923 by way of leading evidence; rather it was the Employer who had self-assessed the income, which cannot have any bearing in the present case. It cannot be overlooked that the Employer would have taken a lower amount to calculate the compensation and the same cannot tantamount to a finding on merits of the case which would be binding Signature Not Verified Digitally Signed MAC.APP. 848/2018 Page 12 of 17 By:VIKAS ARORA Signing Date:07.03.2025 17:57:02 on the Ld. MACT while assessing the Loss of Dependency. Thus, the argument of the Insurance Company, that the Income assessed by the Employer should have been taken as the basis for assessing income in the Claim Petition under the M.V. Act, 1988, is not tenable.

33. As regards the income of the deceased, PW-1/Sh. Prakash Singh, has stated that his son was working at M/s. Pratibha Industries. During his cross- examination he admitted that his son was doing overtime and was earning Rs. 18,000/- (approx.) per month including overtime.

34. RW1/Sh. Arun Pratap, the Labour Welfare Officer in M/s. Pratibha Industries Ltd. has deposed that the deceased Mr. Prabhjot Singh was employed as a Rigger through Sub-contractor, M/s Badal Construction Company and was employed in October, 2014 as casual worker. He was being paid the minimum wages as notified by the government and since he had also worked overtime, he was paid an additional Rs. 9,797/-in that month towards overtime at double rate due to statutory obligations. Thus, his total earning for the month of October, 2016 was Rs. 18,281/- p.m. after statutory deductions of P.F. Rs. 1,018/-.

35. The learned Tribunal relied upon the Salary Record, Ex.RW-1/7 to assess the salary of the deceased as Rs.18,281/- per month. The Salary details therein shows that Mr. Prabhjot Singh was getting a basic salary of Rs.8,484/-, and in addition he had got the overtime of Rs.9,797/- and thereby his total came to Rs.18,281/-.

36. Pertinently, this amount received towards over-time has not been disputed by the Insurance Company. Further, perusal of the Salary Record register further reveals that all the workers engaged had been working Signature Not Verified Digitally Signed MAC.APP. 848/2018 Page 13 of 17 By:VIKAS ARORA Signing Date:07.03.2025 17:57:02 overtime and earning more than the basic pay. Also, the column "No. of days worked" shows that the deceased had worked for 21 days, which is the highest number of days as compared to the days other workers.

37. Therefore, the learned Tribunal has rightly assessed the monthly salary of the deceased as Rs.18,281/- per month as reflected in the Salary Record. The same does not merit any interference.

Recovery Rights/Liability: -

38. The Insurance Company has further asserted that the driver of the crane, was found to be fake and therefore, the Insurance Company is entitled to recovery rights from the Driver/Owner.

39. In this regard, the Insurance Company had examined R3W1/Mr. Deependra Singh, Legal Officer, who had deposed that pursuant to the Notice issued under Order 12 Rule 8 CPC, 1908 to the Owner and Driver of the offending vehicle, they were directed to produce the driving license, permit certificate, fitness certificate and copy of Insurance policy. Th License submitted, on verification from the Licensing Authority, Kanpur, Uttar Pradesh, was found to have never been issued by the RTO, Kanpur. The driver had been challaned under Sec. 468 and 471 of the I.P.C. 1860, in the Charge-Sheet, for possessing fake driving license at the time of the accident.

40. The Verification Report issued by the RTO, Kanpur, Uttar Pradesh, was exhibited as Ex.R3W1/5 and the copy of the driving license was marked „A‟ which had been issued for LMV, motorcycle with gear, non-transport vehicle from 04.8.1997 to 03.8.2017 and had been renewed.

Signature Not Verified Digitally Signed MAC.APP. 848/2018 Page 14 of 17 By:VIKAS ARORA Signing Date:07.03.2025 17:57:02

41. The Owner, Pratibha Industries Ltd. had examined RW1/Mr. Arun Pratap Singh, its Labour Welfare Officer, who had deposed that Mr. Savinder Pal Singh, the driver of the vehicle had been in their service for last more than three years, prior to the accident. At the time of the appointment in the Company, his driving license was taken and he was found competent to drive the crane. His original license looked genuine and was accepted on its face value.

42. While the Insurance Company, to prove that the driving license of Mr. Savinder Pal Singh was fake, had relied upon the report of RTO, Kanpur wherein it had been stated that the said license was not issued from their Authority but pertinently, no witness from the Transport Authority, was examined in the Court. Even otherwise RW1/Mr. Arun Pratap Singh on behalf of the Owner, had deposed that all due care and caution was taken at the time of employment of the driver and they had also looked at the driving license of the driver, Mr. Savinder Pal Singh, which appeared to be genuine.

43. It has been settled by the judgment of United India Insurance and Co. Ltd. v. Lehru and Ors. 1(2003) ACC 611 (SC), that the Insurance Company cannot be permitted to avoid its liability only on the ground that the person driving the vehicle at the time of accident, was not having a valid license. It is not expected of the employer to verify the genuineness of a driving licence from the issuing authority at the time of employment. The employer needs to only test the capacity of the driver and if after such test, he has been appointed, there cannot be any liability on the employer.

44. It has been held in the case of United India Insurance Co. Ltd. vs. Anil Kumar and Ors., 2019 SCC OnLine Del 12181, if a vehicle owner finds the Signature Not Verified Digitally Signed MAC.APP. 848/2018 Page 15 of 17 By:VIKAS ARORA Signing Date:07.03.2025 17:57:02 driving license valid on face value and has satisfactorily tested the driver‟s skills before employment, they would be covered for liability against Claims.

45. When the owner hires a driver, he has to check whether the driver has a valid driving licence and has to satisfy that the driver is competent. If the owner is satisfied then it can be said that the owner had taken reasonable care in employing a person who is qualified as well as competent to drive the vehicle. However, the owner cannot be expected to confirm the validity of the driving license not only from the Transport Authority which has issued the driving license, but also to verify the antecedents from the previous Transport Authority, as held in the case of Pepsu Road Transport Corporation Vs. National Insurance Company,(2013) 10 SCC 217.

46. The testimony on behalf of the Owner sufficiently proves that due care and caution had been taken by the Owner while employing the driver.

47. Therefore, the learned Tribunal has rightly concluded that the Respondent No. 2/Owner, fulfilled the conditions of the Insurance Policy in regard to the use of vehicle by a duly licensed driver. The Insurance Company was held liable to pay the compensation with no recovery rights from the Driver/Owner.

48. The findings of the learned Tribunal do not merit any interference.

Conclusion: -

49. There is no infirmity in the impugned Award dated 13.07.2018 passed by the learned Tribunal.

Signature Not Verified Digitally Signed MAC.APP. 848/2018 Page 16 of 17 By:VIKAS ARORA Signing Date:07.03.2025 17:57:02

50. The Appeal is accordingly dismissed, along with the pending Application(s), if any.

51. The statutory deposit be returned to the Insurance Company in accordance with Law.

(NEENA BANSAL KRISHNA) JUDGE MARCH 07, 2025/RS Signature Not Verified Digitally Signed MAC.APP. 848/2018 Page 17 of 17 By:VIKAS ARORA Signing Date:07.03.2025 17:57:02