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 5, Cited by 0]

Madhya Pradesh High Court

Shri Ashish Kumat Patel vs Smt. Urmila Singh on 26 July, 2024

Author: Achal Kumar Paliwal

Bench: Achal Kumar Paliwal

                                                                1                              MA-4366-2023
                                IN     THE      HIGH COURT OF MADHYA PRADESH
                                                      AT JABALPUR
                                                          BEFORE
                                        HON'BLE SHRI JUSTICE ACHAL KUMAR PALIWAL
                                                MISC. APPEAL No. 4366 of 2023
                                          SHRI ASHISH KUMAT PATEL AND OTHERS
                                                           Versus
                                              SMT. URMILA SINGH AND OTHERS
                           Appearance:
                                     Shri Alok Tiwari, learned counsel for the appellants.
                                     Mr. Tejvinder Singh Lamba, learned counsel for the Respondent No.
                           6.

                                                                  ORDER

With the consent of the learned counsel for the parties, heard finally at motion stage.

2. This appeal has been filed by the appellants i.e owner and driver against under Section 173(1) of the Motor Vehicle Act, 1988 against the impugned award dated 12.05.2023 passed in MACC No.971/2021 by 6th MACT, Rewa, District Rewa seeking setting aside of impugned award/reduction in compensation amount/exoneration from liability to pay the compensation.

3. Learned counsel for the appellants submits that the incident occurred on 4.7.2021. After referring to insurance policy Ex.D/1, it is urged that therein policy period for own damage is from 3.05.2019 to 02.05.2020 whereas policy period of liability is from 3.05.2019 to 02.05.2024. Further, after referring to IRDA Circular, it is urged that pillion rider is to be treated as third party. Therefore, present policy being a package policy, in view of Signature Not Verified Signed by: S HUSHMAT HUSSAIN Signing time: 06-08-2024 17:16:38 2 MA-4366-2023 date of accident and period of liability, instant accident would be covered under the insurance policy Ex.D/1 and therefore, insurance company is liable to pay the compensation. With respect to above submissions, learned counsel for the appellants has relied upon MA No.3121/2021 (Rammani Sahu Vs. Ramesh Kumar Shau and others) decided on 28.02.2023. On above grounds, it is urged that the impugned award be suitably modified and insurance company be held for liabilities to pay compensation.

4. Learned counsel for the respondent No.6/insurance company, after referring to paras 12 to 16 of the impugned award, submits that Ex.D/1's policy is an Act policy and not a comprehensive policy/package policy. Learned counsel for the respondent after referring to circular issued by IRDA dated 28.08.2018, submits that in para 5 of the said circular, bundle policy has been defined. In the instant case, policy period for own damage is of one year i.e. from 3.05.2021 to 02.05.2021. There was no comprehensive/package policy on the date of accident. Circular, which has been relied upon by the appellant relates to package policy and not Act policy. Therefore, Tribunal has rightly exonerated the insurance company from liability to pay compensation. With respect to above submissions, learned counsel for the respondent has relied upon M.A.No.3841/2022 (United Insurance Co.Lt. Vs. Shailendra Thakur and others) decided on 15.11.2022 and National Insurance Co. Ltd. Vs. Balakrishnan and Anr. 2013 ACJ 199. On above grounds, it is urged that the appeal filed by the appellant be dismissed.

5. I have learned counsel for the parties and perused the record of the Signature Not Verified Signed by: S HUSHMAT HUSSAIN Signing time: 06-08-2024 17:16:38 3 MA-4366-2023 case.

6. In view of submissions of rival parties, sole issue involved in the case is whether pillion rider was covered under the insurance policy Ex.D/1 ?

7. For deciding above issue involved in the case, it would be appropriate to reproduce relevant part of insurance policy Ex.D/1, which is as under:-

MOTOR INSURANCE CERTIFICATE CUM POLICY SCHEDULE MOTORISED TWO WHEELERS (5 YEARS) BUNDLED POLICY -ZONE B " Policy Period (Own Damage) : FROM 11:41 ON 03/05/2019 TO MIDNIGHT OF 02/05/2020 Policy Period : FROM 11:41 ON 03/05/2019 TO MIDNIGHT OF 02/05/2024 (Liability) Compulsory PA : FROM 11:41 ON 03/05/2019 TO MIDNIGHT OF 02/05/2020"

8. Thus, from insurance policy Ex.D/1's, it is evident that Ex.D/1 policy is a motorised two wheelers (5 years) bundled policy and therein, policy period for own damage is from 03.05.2019 to 02.05.2020 and policy period for liability is from 03.05.2019 to 25.02.2024 and also compulsory PA is from 03.05.2019 to 02.05.2020. Further, from Ex.D/1's, insurance policy, it is evident that schedule of premium is as under:-

                                     A OWN DAMAGE                             B. LIABILITY
                            BASIC OD COVER                          BASIC TP COVER
                            875.19                                  3,285.00
                            MOTOR OD BASIC                          BASIC TP TOTAL
Signature Not Verified
Signed by: S HUSHMAT
HUSSAIN
Signing time: 06-08-2024
17:16:38
                                                          4                          MA-4366-2023
                            MOTOR OD BASIC                       BASIC TP TOTAL
                            NEW          349.19                  3,285.00
                            LESS: UNDERWRITER DISCOUNT           ADD. PA FOR OWNER DRIVER
                                                  263.00          360.00
                            BASIC OD TOTAL                       TP TOTAL
                             612.19                               3,645.00
                            LESS: HEAD OFFICE DISCOUNT           TOTAL PREMIUM
                            263.00                               3,994.00
                            OD TOTAL                             STAMP DUTY
                            349.00                                   0.50
                            MOTOR TOTAL OD                       ADD:GST
                                          349.00                  359.00
                                                                 ADD: CGST
                                                                                   359.00
                                                                 TOTAL AMOUNT
                                                                  4,712.00
                            Deductibles under Section-I:        COMPULSORY DEDUTIBLE Rs.100

9. Further, with respect to issue involved in the case, Clause-5, Ref:IRDA/NL/CIR/MOT/08/2018 dated 28th August, 2018, issued by Insurance Regulatory And Development Authority of India is also relevant, which reads as under:-

"5. In respect of Motor Own Damage Insurance cover, in terms of Section 14(2) (i) of IRDA Act, 1999, the following are being set out by the Authority:
(i) Currently, as far as Motor own Damage Insurance is concerned, Package Policies (ie. comprehensive covers) are available wherein two components are covered- Motor Third Party Liability and Motor Own Damage Cover. After the introduction of long term Motor Third Party Insurance for new cars and new two -wheelers, an insured may be given the following two options:-
1. Long Term Package cover offering both Motor Third Party Insurance and Own Damage Insurance for three years of five years as the Case may be.
Signature Not Verified Signed by: S HUSHMAT HUSSAIN Signing time: 06-08-2024 17:16:38
5 MA-4366-2023 OR
2. A bundle cover with a three year or five year term (as applicable) for the third party component and a one year term for the Own Damage."

10. Thus, from above circular issued by IRDA, it is evident that bundle policy is not a package policy/comprehensive policy. It is only when both third party as well as own damage insurance is for three years or five years, then only, it would be a package policy. It is well settled that pillion rider does not come within the purview of third party. In the instant case, deceased was a pillion rider and if insurance policy is a package policy/comprehensive policy, then, pillion rider would be covered under such policy. As in the instant case, Ex.D/1's policy is not a comprehensive policy/package policy, instead, it is a bundle policy, therefore, Ex.D/1's policy, shall not cover pillion rider. Further, in above insurance policy, no premium has been paid for the pillion rider. In the instant case, accident occurred on 04.07.2021 and Ex.D/1's policy is not a package policy/comprehensive policy. Therein, policy period for own damage as well as compulsory PA is for the period from 03.05.2019 to 02.05.2020 and policy period for liability is from 03.05.2019 to 02.05.2020.

11. So far as circular No.IRDA/NL/CIR/MOT/137/08/2018 issued by IRDA is concerned, it is evident from subject matter of the same that it relates to standard motor package policy (also called comprehensive policy) and not to act-only policy. It is also evident that Ex.D/1's Insurance Policy is not a comprehensive/package policy. Therefore, above IRDA circular does not help the appellants in any way.

Signature Not Verified Signed by: S HUSHMAT HUSSAIN Signing time: 06-08-2024 17:16:38

6 MA-4366-2023

12. Hence, in view of above, in this Court's opinion, Ex.D/1's policy, not being a package policy or comprehensive policy, deceased pillion rider would not be covered under above policy. Further, no separate premium has been paid for pillion rider. Perusal of judgment delivered by co-ordinate Bench of this Court in the case of Rammani Sahu Vs. Ramesh Kumar Sahu (M.A.No.3121/2021) decided on 28.2.2023 reveals that therein issue involved was different from that involved in the present case. Hence, principle of law laid down therein does not help the appellants in any way.

13. Hence, in view of discussion in the forgoing paras, in this Court's opinion, learned Tribunal has rightly exonerated insurance company from liability to pay the compensation. There is no illegality or perversity in the findings recorded by the Tribunal. No ground is made out for interference in the findings recorded by the Tribunal.

14. Resultantly, appeal filed by the appellants is dismissed.

(ACHAL KUMAR PALIWAL) JUDGE Hashmi Signature Not Verified Signed by: S HUSHMAT HUSSAIN Signing time: 06-08-2024 17:16:38