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 2, Cited by 7]

National Consumer Disputes Redressal

Reliance General Insurance Co. Ltd. vs Dharwin K. David on 11 May, 2011

  
 
 
 
 
 
 OP 10/1998




 

 



 

NATIONAL CONSUMER DISPUTES REDRESSAL
COMMISSION 

 

NEW DELHI 

 

  

 

  

 

  

 

REVISION PETITION NO. 1349 OF 2011  

 

[Against
the order dated 26.11.2010 in Appeal No. 286/10 of the  

 

Kerala
State Consumer Disputes Redressal Commission] 

 

  

 

Reliance General Insurance Co. Ltd. 

 

Zonal Office  

 

60, Okhla Industrial Area, Phase-III 

 

New Delhi  Petitioner 

 

  

 

Versus 

 

  

 

Dharwin K. David 

 

3/266, Kolancherry House 

 

Mattoor P.O. Kalady 

 

Ernakulam  Respondent 

 

  

 

Before :  

 

  

 

 HONBLE MR.
JUSTICE R.C. JAIN, PRESIDING MEMBER 

 

 HONBLE MR.
S.K. NAIK, MEMBERS 

 

  

 

  

 

For the Petitioner : Mr. Sameer Nandwani, Advocate 

 

  

 

  

 

Pronounced on :  11th
May, 2011 

 

   

 

 O R D E R 

PER S.K. NAIK, MEMBER   Petitioner-Reliance General Insurance Co. Ltd. by this revision petition seek to challenge the order dated 26th of November, 2010 of the Kerala State Consumer Disputes Redressal Commission (for short the State Commission), who have set aside the order dated 24th of February, 2010 of the District Consumer Disputes Redressal Forum, Ernakulam (for short the District Forum) dismissing the complaint, and have directed the petitioner-Insurance Company to reimburse the amount of Rs.1,39,000/- as assessed by the surveyor with interest @ 9% per annum from the date of the complaint and in addition pay a cost of Rs.5000/- within two months from the date of the order.

Brief facts of the case are that the insured Innova car registered as tourist taxi during the currency of its insurance met with an accident on 30th of June, 2008. The vehicle at the time of the accident was carrying no passenger and was being driven by the complainant alone. The damage to the vehicle after the accident, though was assessed at Rs.1,39,000/-, the claim was repudiated on the ground that the vehicle was being plied without a valid permit. In the complaint that was filed before the District Forum by the respondent/complaint, his contention that no permit was necessary, at the time of the accident as he was returning from the workshop, did not find favour with the District Forum, who dismissed the complaint. The respondent/complainant thereafter filed an appeal before the State Commission and vide the order impugned the State Commission has accepted the plea of the complainant that in terms of Section 66 (3) (p) of the Motor Vehicle Act, 1988, a transport vehicle can be plied without a permit for proceeding empty to any place for the purpose of repair. Accordingly, the State Commission has set aside the order of the District Forum, resulting in the order now being impugned in this revision petition.

We have heard Shri Sameer Nandwani, learned counsel for the petitioner.

Main thrust of his argument is that it was incumbent upon the complainant to have a permit to drive a tourist taxi on the public road and in this case the State Commission has failed to appreciate that he did not possess any permit when the accident occurred.

We are afraid, the same argument had been advanced before the State Commission as well, who has after discussing the evidence of the parties before the District Forum has clearly held that the petitioner has not challenged or rebutted the affidavit of the complainant that at the time of the accident he was returning from the workshop after getting the defective lights etc. repaired. Shri Nandwani agrees that under Section 66(3)(p) of the Motor Vehicle Act use of a vehicle without permit as mandated under Section 66(1) will not apply in case the empty vehicle plies on the road for the purpose of repair.

He has not been able to show us any evidence contrary to the one filed by the complainant. Once the complainant has filed his affidavit that he was returning from the workshop after repairs, the burden to prove otherwise shifted to the petitioner/opposite party. If the complainant had indeed not gone to the workshop for repair, they could have obtained the records of the workshop to prove their case. In the absence of any records, we do not find that the State Commission has committed any illegality. We also do not find any material irregularity or jurisdictional error and, therefore, dismiss the revision petition in limine. The petitioner is directed to comply with the order of the State Commission within a period of one month from the date of passing of the order, failing which the complainant will be entitled to interest @ 12% per annum from the date of the order till its payment.

Sd/-

( R. C. JAIN, J. ) PRESIDING MEMBER   Sd/-

(S.K. NAIK) (MEMBER)   Mukesh