Karnataka High Court
New India Assurance Co Ltd vs Smt Shantha on 28 March, 2008
Equivalent citations: 2008 (4) AIR KANT HCR 225, 2008 A I H C 2913, (2009) 5 KANT LJ 68, (2009) 4 TAC 502, (2010) 1 ACC 369, (2009) 3 TAC 141, (2009) 2 ACJ 908
Author: A.N. Venugopala Gowda
Bench: A.N. Venugopala Gowda
IN THE HIGH court? or KARRATAKA AT H DATED 'nus THE 28?" DAY on 20iVi8«' " mm uommn MR. ausT1cE"c:H:1)ANA1vDA "l'I.'l'fl'. I.I'l"I'II'9fl'lI! Ill) _'lI!fl"I"Il"I'n'...:; slant lava! nuns nuns: uyvuuvgv .-.aAnIu.v my gc_gunneous I-'irit ' 93:.-at" fietgeem ' NEW mam ASS LIRA,is_i€: :3 (ad «L'1*b_ REP BY THE ::'sEN;0R"bms1<:-MAL" ' a.' panama? KEMPEGOWDA reorgp, BANK oF;zN:)1A BUILDING BANGALQRE _ _ V' 1 .. SMT SH1'1N"I'E.1':Tx, Ivi1'u.5GR " mo up MuDD;a;L;'N(3A1AH ' svRi;Hu1§&EED, MAJOR ' mi:-*3 A1::r"\'f_!I,~~ run cum' C1I.IA1\l"l" A 54'"! \.(f \--V 'I-IIVJ-4.: VJIIJII-III-II-IL '% R/AT no 34, 4TH MAIN -- F-RASHANTHNAGAR ..VIJ_AYNAGAR, BANGALORE-10 ¢_ Sm LAXMAMMA, AGED ABOUT 25 YEARS '4 ca " g 4 GANGAMMA, T AGED ABOUT 7 YEARS (Tl AI-*'PELLPsN'l' 'vu~_u;«/ TN) 6 RANGAIAH AGED ¢L%LI'l' C28 YEARS 7 SMT. LAXMAMMA. W_/O RANGAIAH AGED ABOUT 58 YEARS 35'-D RESPONDENT IS THE WIFE,
RESPONDENTS 4 AND 5 ARE ' CPHLDREN OF RAJU, T. GT" AND 7T" RESPONDEN'1'S'AR.E PARENTS V OF UECEASED EXJU, 4 8.5 5 RESPONDENTS ARE MINORS, _ REPRESENTED BY 35?" RESPQ--NDEN'I';' KUNIGAL TALUK, 'rL1rp1KLiR..DxsT£:}1ci';'~, " ' jv .. RESPONDENTS (BY SRL. FCIR £<3_-5 V .
SR1. rim. suN':'xa..gAJ-Q*u_PrA_ I-'oR,R1,.' RI. SHRIPAIEV SH:-\S=TRI._FfJR"R6 AND R7) :1*?i§i:é{ r§9i'L»:~it'; Uréfiék SECTIGN 173(1) MV ACT AGAINST THE JUDC.-M_Ei*J'I' 'AND-AWARD DATED: 27.12.2002 PASSED IN Mvc r¢Qf131o;'20c::;'-Agra»__'ma - LE 0;? THE MEMBER, M!-.CT-\.»', ADDL.JUD(3_E, CC)UR'1"'v.C)F' SMALL CAUSES, BANGALORE CITY, (SCC-H 1310.5}, PART L11' ALL'.")'.'J_ING '!"'14.E.'L'-£".I.-.A.!d1\."£ PETITEQN FOR COMPENSATLON. This laaving Lt-sex: 1':-;sc1'\.r:-:1, tiulilillg «.11; .['t_ir " preiiouncexpent, day, VENUGOPALA GOWDA. J., » pi'i)j}GuI'lQBQ "fly: fuilowillgz
-T'I1'T\l"&-Il'i'.'NI"I' Afipullm;L was the im-sn.u'e1' of bus bca1'i11g 1'cgisu'atio11 ' A 02 9900. The said bus has met with an accident, V ""-311 '?.Q5...00!), en a:x_=_n_;11I_. ,1' wL1i:l;, one Raja @ Raju having sustained faiai iiljllfififi, has lat:-31* sui:<.:Luii'u'-ed. His \\ '// /, -
Ht§EJf_Li R. Jaiprakaesh, ieaI11er;i Cuuiistil PT ui"
U) legal I'Cpl't:SBI1LaliVtiS, r¢::spondt:11t 3 In 7 l1cI'Bi11,M_1i:':1Vd' a claim petition under Stzctiuli 166 of U16 AJL, 1988 (i'I.11' s.s11¢_)1't.. 'am Act') Qeiilxsi;'t.}..1e-4.ap}_Jr:Iia11L'i11 the Ivioior Ac<:ide11'L. Ciaim:-3 'FI*ibuna}--'v', Ba31"aiL="<: Cit" "v{f{::
short Tribulial') clajmitug L(}1V1Ti1Jc11sat;i4J_Ii:? 'f'i'ibunuI considc1'i11g the said (31%_diI1I_: p¢:iiiiQ1,iValo11g vAvil"l1 a11olhc1' clailn petition, filed by_w_e3;t T1<3_1V.l;'é__i' fi11j=u1'.t':dfl_' ;1éi'su11 in the said accidczzi, by31L:f;;::;11r11i.;u1%; j';.L1;,:ej.1t~..ai1d scparatt: award, has awa1'(it;d*f_4i3;1 i'£tv'0_1,i1*:.'L_'Qi""'fl1ég of Raja @ Ram, Rs.3,6{ii.{{.ei;9sL aLW8"/'o per a11:uum, I'asl.ening the 1iabi1i_Ly "i;1ppella11i.. Being a.gg1'i::ved, (ht: appgsiiant liiés éxppcal.
ap pr:1lLajiL'va:i'i1d S1"iyulhs Rajanna and Sripad V. Shaslzty, ::2;uf11t:V(i Counsel for the I'ti:5].)0lldt.':IlLS 3 Lo 7. We also g§é1'Liscd the 1'cc01'd 111aj11La1':ut:d by the 'I'1'ibuI1al. K-
/_ .
£»
3. Sri R. Jaip1'akas11, learned Counsel *=1P1lella:¢1L contended that the vehicle ' _¢.;.i_e11L i..: 5;; pubh: ee1viee:v"'vel'1ie1e; -tile" '-_deC'eased ar.imii.i.ediy was a in aisd "11:-:i1*:e '=:l'1e.L appellant. was not required tl1e_'1"ieV.k ame1eane1'V under Section 147 :4_'t.he 1. Cetiixsel relied upon the decision of CuuI'L in the case of Fnm¥;$'?-'mi!-* -7. #131 L; Asemgneg C99 Ltd and 'a¢i2i«m;, re_15e?f'ted"'e'in"';iiFR 2063 S" 23 eolxtend 'i*i.sk._c5{TVV__Ll1e_* elea.ue1' wurking in a public sewiee fieliic:1e'eai1:1u!._4be,"held Lu have been covered under Lln-:_ policy. Ceellsel eulxtended that the Tribuxlal " ".. I O 5 as-.-if ::\u§uVcyuw11il1i}1t) Lin IQ-fit->\:!..I'I' 'l'|1'l\)\;1.|-2Il)1l_\: Egg.' .-IJHHU \.ov¥4I-La-v 1-1 1.24': 'I' fa':§I_.e11eti""_ii;eV.0'Vi'iéibfiiLy on the appeiiallt. Lczarned Goullsei euB111it£edv""fl1at., in pursuance of the sun motu order . 0y this Cou1'L on 27.06.2006, the appellant, has pi9odh.ced the policy issued in respect of the said vehicle "eev-"iii" lhe "eried "Wm: 24.12.1991 « H .. uuu .. 23.12 -000 1'11;
\_ //k.
I order 4} Eu UPI the perusal of which, it is clear that the 1isI§...pii'.;-i'})e1'ee11 employed as a cleaner is not covered.
",1 _ _ __-_- f'o.'~I,, '
4. Per """
contended that, in the faeL's._.a1.1Li cii*eui1iela1°1ces of the ease, eoilsiderilig the: c0vcI''ii11ctLe 1. issued by Allie appellant in respect of the velii_ele_ :que~siiLi1;1_, the laibuixal is ,n_1e1il'1et_1 __1f£;'1&_L_.'i.Jl_,'_, ,.c _.- _ 7'7 -. - - _.e_1.rpell__uI_-I_-e.1ne;. ®u isel def} ._V111i¢1i:'tl1e'g éippeiiaili having not pmdueed l_l1e5'.in§u1ia1--1ce«policy in respect of the vehicle in quesliuii.__bcfu19e=._l.l1e'Tiibeiiel, it is not e11LiLled to produce LllC4§aIIl1.t3 iii Learned Counsel coniended that .V 1 1 e "27' 'PC anu hence the policy v--._':prediuced by the appellant should not be i eciieicleled. Leauied Cuu11sell'u1'Lhe1' conlelided, by relying the decision of the learned Single Judge passed in 1 11ii'E:i, Ieafiieu QJi.amsei=.1uii i'CSpUij1uéiii.S «.1 '3 the liability ofa cleaner wou'd "ei. "i:Eude'1 in..$;}1e':.:4r_}v+.:i'as.;-ii _ of two more workman and hence Ll.;e»ap1>eii:11"i&.f}- ii'1'5l1!A'Vt3'I'__iS" . V liable Lu pay compe11salio11.
5. '{;'unei:.le1'é31-' me xiv:-:1 e;)1.sL;1;iiL.;11e a11d.,Ll1e»51'ecu1'd of the case, the points 'L'uai.'a1i 'C,_ff;)if 0ij1%'fc:5i1side*"'{ic11 are:
1. W1_1e(I1e_1' U;1e'1ir-Qduczgd' by the appellant appeal i:.==4n"!2e"~rer;eived on record and g'con«.sideI*ed fu. j deefiding the appeal?
2;. """ t.he'---1'iek""e1'--v3$1 pe1'so11 employed as a * _ .c1ea..:1e_r"«ir1'«.a"pueblic service vehicle is covered ' _u11z._';e1~-.4'i;};e=p01i;:§'? ll' _3. L"~W1'1e131e1'A'~!i1e.. ~'5i'1'ibLu1a1 is jusmieci 'I1 fasteiiiir ' " th*c..1_iabilit;v on the appellant? No.1:
15.3; Wit.l"i:'1-.V_:*ega1'Li to the pI'0dl.1Cli0I1 of additional evidence 'in (".l\ in ., Wm-L, sub 1--...«.=,-e -:1; «_£1e.a_»1e 12.7 of Order 41 of states ihat, the parliets 1.0 an appeal} shali ii-at ue
1..
_ __€:ntil.led to preduce additional evidence, whether oral or dueumcmtaly, except Luuler celiain ci1'eu111sl.ances em1u=.:ez'a.L_.t_i 11; Clauses (.21). [_aa) and (b) tlzerein. Said \ provision enables the appellate court to allow K document to be produced, to enable it to -p:1'otf_1ou13dt:e rx passed by this Court on i27.t'36p.si2i)u6 reads as S':
"Havi11 heard both Sides for Vs~:.11'1ie--V-tjlxie '. . c 3 , ' 'e feel that it is in t..he~---fit;neee of t_h.*i:1rr._,§Mj:r_.1 W V A _ direct the a13pe£I:c11__1t--I11stu';;1__1ee Co. to produce the Doiicv 'ir1'£t§c'lst:ton;--. Le Lt.1eL»--.be oue week fi"'"1I1 ttiis _by e u.*'1':%e}~---for t..e Ins. Co. $11 J'aip1*e1sas1jx.__ 'iist-. this'-~r:1é1ttcr week after i;1ext_..'_' "
_ V. clear U1id:lt',Wt.t]!3 said order has been passed by _L1I1de"'1f cl;_iuse'~" (1)) of sub-Ruie (1) of Rule '4'. I1' 1 F1.
---- P1 .-1' ..3. .
K 15ursua11t to the said order, appellant has produced "relevant policy of the vehicle in question. The said order has been passed, in order to enable the Court to I I pro""ou1'ce the _}ud:._-;me1.... and .,.r sI...,n.;t.s.-mI_1..l _.ause, Hon'ble Supreme Court in its decision in the 01' P. Purushotham Reddy and another :18 M/s L:-.1, reported :11 AIR 2002 so 771, consiqcriizg rtheiiirscopig ..x- ...1... fiw' K U1 Oiupi iiiib-V}'=f'1" ""
of clause: (11) 01' Rifle 2?
follows:
'"'....yci. siigiuid 'Li1iv'.}fii'«'a'i.i:-{iii as depriving the HiI§.;hfCo1--1r't§.of power to require any document to bc;_p1'u:ii11;t:d_,"1.1:: witnc:-is to be exammed 1:9 r:.1f.:.ah1_::.it.to.,pr::~:1ou11<ie judwent, or for a_11y,_o~%11eIif within the mcaniI1g--_pf ;?:'iau$é.i'u:i}_ of s_iIb~i':iit'-;*{1} of E1116 2? of O1'dt:1°::'4 1.} .T.i1eiL poxjawi"-i;i1<_1¢*;:ft::s. in the Court and that can 1t"t- alone: whicfi": risi hcéariiig the appeal. It i-.~.-;"Liie C3Lli_i1'i; '(:_-1_ut_.i moi of any 0f the parfics) Var:-d~.. _»ti1e"c;_cins_cie11ce of the Court feeling ini'ii't1i§.cci i11':sé1i,ii-';iTs;1(3ip1:y ciispussai of 1-is whit}: rule the cxclvsisé of"'t;1r1i$"'1:1oiovcr"
,4.,11f1 :,;cias»::_ of tilt; "" 'Venkatararnaiah us A.Seetharama r.i__1€Eq2;."¢:id_g:j:"s:n:;titiA.4::¢b_thers, reported in AIR 1963 sc 1526, E-Iu1s;'!...*¢~'.S-u}};1'e1nc Csuu1'l..h..-.2 11-::l.. as .01 t was:
".... Apart frolu ifnis, ii. is wail to r6ii1t:.mi:i:'I'- AA ' . tliat the appellate court has the power to allow additional evidence not only if it 1'c:qui1'cs such ggriggncg "ta fin,-;a_!;11e it in prone! Inca iudmnent"
. '0" 'V--'--'----"" ."""'flJ"' but also for "any other subaslz-uitial cause". T1lt.'.l't3 may well be cases where even fhcirugh the Cfilift finds that it is able Lo pI'0llUuI1Ct: judgment. on the state of the record as it is, and so, it cannot :~;{1'i<:%}.:y' Lira'. it mquircs 9.-.1-.1-1I..:«.,~um cvidezicc \\ _/:, '~C> "to enable it to pronounce jL1dgu1e111.'{...__'iL "
considers that the interest r._".r~i3'__ something which relnains obscure :-;£_;ouid " be filled up so that it can pror1_o1;u:1ce it-s"judg11ent'i11 a more fiii-1-:far.;!.o1';;,»' Ill5.:l.1111¢.'.!?4.'= Sue}; will one of allowing additional': fevi'def1ee'~ 113 .._ other subsiamiai cauee" Lii1de:* R 27' . u" of 'wee V Code.
{1'?'} 1!, is easy L; soul; -'eqL;1'e1i1..1;L -1"
the Court to ellable it'to_ p1'o_;1oi;Lr,1ce judgme 1t or for any o'L'ue1' suiJ%zsta11i,i:fai'}::au§ seVielsoi likely to arise ordinarily 11111658 vso:j1e--"'i11l1e.' lacuna or defect beeuz.:1e:s;'appa1.'e;1i;..jo;1 :;t1i,exa111i11atio11 of the e'.'i:"1e1*;::e. 'I'hatfi is' why i:.1"Parsoti1.n Thakur 1! Lal !}«Ioi'1aV1'~-'TE-;ak«i_1;f," 53 "-'Imi App 254: (AIR 1931 PC ;j_the" ._ Viiourgcii whiie discussing w'i1e1l;t;'$-' a(i:litio1;al evidexice can be admitted ;')bee1.ve('é_:V ' " ._ ",IL ' 1z.1a"y.fi;e""i:¢§'(1Lii1ed to enable the Court Lo pronmmce judgment, or for any" other ':-_'-ubsla11E,ia1 'camse, but in either case it. must be requires it. This is the plain g1'a3s.;1"aalical reading of the eub--clau-ee. Tlze 3 T. Ieg_ii'imate occasion for the exercise of this « disc1fetio1"1 is not wllelievt-.:_;r bei'o1'e the appeal is heat-ti a party applies to adduce fresh evidence, buL*"wl1e11 on examining the evidence as it :-stanue, some inherent lacuna or defect becomes V» * appansllt."
(18) As the Privy _Council proceeded to point out:
"IL may well be that the defect may be pointed out by a party, or that a party may move Lhe Court to supply the defect, but the \ L /\ 1'equi1\e111e11l. must be the 1'equi1'en1enL.__e!' * V. Court. upon its appreciation of the evidence' .it*-1 ' _ stands." v ' Hence, the contention p:t1pLft1e'1:*LiiV by Counsel for the 1'espo11de11Le.:V4'l-gas Lo of by the appellant , nmtu order passed by this Court, be received on 1'eeo1'd as Lhere is no dispute ammpuxe gd:ii¢i1a:¢:iLyiogmuicustody of the said polit:__v_, Lhe p_ _'1§._g_fi;rd_ing Point ii9o.2 and 3:
' I" E?.i'1"sL:v'peLi_Lio11c:1'i11 the Tribunal has deposed as PW 1 axiasms that the 211*' and 3"! petitioners are her 1ni1io1.';ud_:1ds_g11Le1's, that. her husband was aged about 33 ;.;ea%;&=s at the Lune his dean, \.=vs.-..: eaxnizag ...s.5,()Q0 ~ Lo '5'.-
11.! ':2s.6,000/'-- per month and was spending upio Rs.4,0i'1 ; -
for their 111a:i11i.enanee. Tliere is no dispute that the \\ ..il,is aphblic selvice vehicle, engaged as a couducicr cl' ui - g..-
I---
deceased was a cleaner of the bus, which was":§i"-fiiiblic service vehicle.
8. C111.-l.pl._1' XI of the Act. covefs L:i.1e"'sL1hjecL V'i1..:lt3-'E.l._l.i7§.:_1VaILi':'.l'§3§3 of Ivioior 'sfeiiicles "--Tl|;::i1's1 -3.-;..__*I,.y' Sectioizsl 146(1) provides that 1;o._pe1'soiI -use H'ii'1~'Oi.'."i; vehicle in public, unless there is a:.'vali¢l'~i11smu11ce which complies -with ' 1*ei--,1uii'ei.§1e1.1i;s"_:ofVV "tile ' chapter. Section 147 1s:sa.1it.ia.Le_s*_Llie' "--1edj;1ji1eune;1£s of policies and 1i1uiLs of iiahiliiy. Ii.i'~_'"';he i.is1..-e1' sliefl not be ('.1 requiied, to covei'A:_ijVi1_le'--.liabiiiLy in Iespeci. U1 ueaili, outj.-o.fLa11(l' ii1'Lhe of eluploymellt other than a l' " 1i:§ti;:ilil§' ai'isi11g Liiide1' the Wo1'kme11's Clompeiisalioii Act, 199.3 {em 192:3}, "L1 iespect of the death of or bodily injury £o",~..a11_y smell einpioyee eiigaged driviiig 1.1;... vehicle or if vehicle or in tixalllillillg t.ickeLs of the vehicle or if it is 3.
"goals caniage goods being carried in the vehicle or to cover ccn*.1'.a=.cLu..1 Ila-.1._Ii1'_,.y.
-.sn'b1., -.,I..ipi.._ Cs)'-;=..,_
1...1.: n,1.1i,,, , 11C-1U E115 IUIIUWSI ag:?::..M.:1e-.1:-L" in cover ul.lis1' smplsysss, °1111~:1erx the prsviso to s. 147(1)(b), it is clear "10. The appt>i'ia11L'sV"i31's'i Sub1i!iS§i0Il:§ was Lhat Shashi Bi11,;'shs_n ",w'.*~,-'.~.*.=. "5-g passcngtzr. The appcilaiiilfs .sub1i1i$si(>n ighal. the phrases 'aiiy? .pcrsQr1"' aiici passsiiger"
in Cls. (I) and (ii-) ¢..l' sub:-sscLi01i"'{ib) to S. 147 (1) are of wide amplituti-sjis CQ1T6Cf.'v__ (See New I1ir.1i.a. Assu1_°a11c::VACm1i}>a11_\g 'S;r-gpai' Sing}: slid others, 2000 (ii) SQC -.2'.;.'?«._ However, the p1'ovisg;i.05;'s'ii,,'_i1t:. "siii:-s<:_c:i.io1'1 Ciiivcs out an cxcept1'oz_1~--.iir'1"rcspsc1:"'-Inf"one class of persons and pa.sse;::_;1gt:1s,"~ iiaiiasiy, fsliiployccs of the iT.1S'J.I"':1d,Ijin'iI:éfl'l€F E%?0rd.'?L;"Vfi the "person" or "}Jasss1igi:i:'".. fl1'£_f}1!_l],2l(Jy¢3t3, than the insurer is"--requi1'ed"Vi;iz1dsr'-iifis statute to cover oniy ce1'l3ai11ii cifisplcyess; As stated earlier, this _would" allow the insured to enter into an but iiial; ~fO1'~. the purposes of 3. 146(1), a policy ~ iiQt_}. be 1'equirt:d to cover liability in '--..Vi'1es}.tt:<;L'*¢;JI' the death arising out of and in the lawn.
CO}JJ,'S€:.-- of any smployrnsiit. of t..u\.« "arson iiisulhtid unless; first; the liability of the AA Compsiisation Act, 1923 and sccund. 'WorkInen's II' the insunsci arises under the _A'.-'employee is engaged in driving the vehicle and LI'! llilillsu-I I I 'F 1' uugaguxl 33 1.1. .l'.I.« is 9. public ssivics vehicle, is conductor of the vehicle or in examining tickets on the vehicle. if Liic C0l1Ct:'I'11t!d ciiiployee is I1t'3il11('31'a driver nor cund uulor nor examiner of tickets, the insured cannot claim that the *~'*-*-"Wes WOLi1'u1.€.3GIii6 ui'ds1' I I 5.1,;
LrI.l.I PIG' L11':
i\ V/,.
I» -I- JCILEJ , i.lUL:l,C-TlI1g~ uypcuw 1:.
desc1'ipLio11 of "any person" or "paese11ge.1'.'_'_.4' » ll' L. V this were permissible, 'then there wotlldibe 'V' need to make special p1'oviesio11s for empleyejes of the insured. The mere mention (if thee'x;voi"d "cleaner" while descrll.-izlg the aseaéizlg siapaelly " ' M of the vehicle does not that the Cleaner "
was l11e1efu1'e a passe1;ge1'. Besides Li.:e.ciaiu1"'. of the deceased emgzlpjree was adjludieate. upon by the Wo1'k111e1l'S* .Co111pe1i:sal.ie1i Ceufl. which could have assumed j-~1.n*ied.ieriQn_.JsI.nd passed an o1flez'.__(liI'ec:li11:g Vl't:e;z;V})c:1%1:saLio11 only on the basis that' t'héi* ;deCeaseti, was an employee. VThis Q1'd_e:.'_ca11:lol;"now' jlre enfowed on the basis ;;tl1atj.: the...l"--deee'a3ed was a 3 ''''.I ~ -
yaee-e:1gei'.;,~ V . --A L' '"IV'l1e_l_1:-.-.111 l'1'a111ed issue No.3 with reganl ll Le . llle. «V the peliliollers to claim eu1;1_;pe1s5alio11, ..l_1ew Illtlllll and frum whom, still by me1'el__y ...¢ . .." ......-.....I'l.u..l gm."
.1 4. .3"
u Laauu to be liable to indelmlify the 1"
1'ee.p4J11¢le11{;/ owner of Lhe bus. The Tribunal llae not euneidezed the admitted l'acL that Lhe deceased was 2:1 eleeile1', lllere was no statutory eovemge for a cleaner and "L. .-r .1.....'...:..... ..
111 vlcw U1 the use; '.lU11 u i' the H"1i'bl'* Si_i"I"\'."Iiifi (leurl. in Ramasllray Singh (supra), the appellant liable to pay the compellsation £iIl10UI1LaW.ElI;tl£ltl'lly lit} T'
10. 'Tile deceased was a elea11e1'and'11ot bei11gV"al' ti1*3':\fe1' or' a conductor' or exalniner of' the'. could not 111ai11tai11 any appellalltfalltl hence the 'I'rlbunal is got liability on the relying /2004 disposed of on 5.01.'lt)O6 tl1.isWC',ou1~t has held that, if the t.e1'ms and unambiguous, despite eolleCtio11 of a..leslse1'V'p1'e1niLu11, the liabflity of the l1.lSuI'('Jl' "er the clear terms of the "e'"'~ amount. of premiullt collected. Learned Cottzlsellfoil the olaimallts/1'esponde11t.s 3 to 7 contended that, the appellant has collected Rs.30/ -- as premium "tolwa1'ds employee 1 and 2 and hence the decision in the 'ease (3'll.i';(l at ' award .ll:tSl.t3I1l1Ig the liability on the appellant, as j K sustainable. We do not find any Inerit in L11(';'.._(_§4().1vVii.i:4.41"'Vlii.i't'Ii1, considcrilig the fact that then: is no slal.L1l.oi*y..'Vco9s14agc a .21.-mm}. I...!;'.'£'.'.l¢£. £3L:.g1.. -JI_..1g- .. - ~.:-.it.i 11...'. 11-31.. that two additioliai wo1'iux1c;.1_a1*c covc:1*c(i co:1ii'ai';tuéiii liability and hence liability in the special U0vc1'agt:;"t§l' thus the Insurer was lialoic to per the tcmis of Wo1'l.4.1ucz1's " the -sc.c ...1-.1 ci1'cwnstaiiccs_" a cicai' admission that the iii public St:l'Vi(Jt3 vehicle and since tiiclfc is 'not cove;-ggc for a clcancif and as tlicijc was olsoiio contractual liability l.ll1(it:I'l.a.kt3I1 by the xitiostioiii;~v.Li1cjdccisio11 has no application. * 4_ For the l'o1'cgoi11g discussion and reasons, the is allowed. Consequently the judgment. and award a1IJ|;1|u 1 I1 ° ' gauxal. uifi -Hliant only, is hablc to be set asuis F and is acco1'di11g]y hczrc-by set aside. The amount if any I \, .4/«' deposited by the apptillalli. is hereby 1'(')fl.l1ldt'3d to it. In the facts and c'i1cLu11asi1a11(.'(£:es;of_'Lli{': Case, V'
-I pa-u'Li..,s ...;c «.ilrr.:.r.:p_..i J. L_.__r 1.11-11' ::*<:.:p£:'c!,ivc uus1,s.._ _ ' "