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 4, Cited by 40]

Supreme Court of India

Narcinva V. Kamat And Anr. Etc vs Alfred Antonio Doe Martins And Ors on 25 April, 1985

Equivalent citations: 1985 AIR 1281, 1985 SCR (3) 951

Author: D.A. Desai

Bench: D.A. Desai, Misra Rangnath

           PETITIONER:
NARCINVA V. KAMAT AND ANR. ETC.

	Vs.

RESPONDENT:
ALFRED ANTONIO DOE MARTINS AND ORS.

DATE OF JUDGMENT25/04/1985

BENCH:
DESAI, D.A.
BENCH:
DESAI, D.A.
MISRA RANGNATH

CITATION:
 1985 AIR 1281		  1985 SCR  (3) 951
 1985 SCC  (2) 574	  1985 SCALE  (1)947
 CITATOR INFO :
 F	    1987 SC  70	 (4)


ACT:
     Motor Vehicles Act:
     Accident claim-Motor vehicle owned by partnership firm-
Driven by one of the partners-Accident occurs Whether breach
of contract  of insurance  policy-Insurance company  whether
absolved from  liability-Burden of  proof  whether  lies  on
insurance company.



HEADNOTE:
     In a  road accident  that took  place two	ladies	were
injured.  One  succumbed  to  her  injuries.  The  offending
vehicle was  a pick-up van belonging to a firm and was being
driven by  one of  the partners.  Two claim  petitions	were
filed one  by the heirs of the deceased and the other by the
injured. The  Motor Accident  Claims Tribunal  held that the
van was	 being	driven	at  the	 relevant  time	 rashly	 and
negligently. The Tribunal awarded Rs. 75,000 as compensation
to the heirs of the deceased and Rs. 3,000 to injured.
     Before the	 Tribunal, the	Insurance company  contended
that according	to the terms of the contract of insurance as
evidenced by  the policy  of insurance,	 the vehicle  can be
driven either  by a  driver in the employment of the insured
or with	 the permission	 of the	 insured by  one who holds a
valid driving  licence. The  Tribunal found that at the time
of the	accident, the  vehicle was being driven by appellant
No. 2,	the partner  of the firm, which was the owner of the
vehicle and  as the  driver  did  not  produce	his  driving
licence, held  that the	 driver did not have a valid driving
licence and,  in the  absence of  a valid  driving  licence,
there was  a breach  of the  contract of  insurance and	 the
insurance company  was absolved from the liability under the
policy of insurance.
     A Division	 Bench	of  the	 High  Court  confirmed	 the
findings of  the Tribunal  and dismissed  the appeals by the
firm and its partners.
     On the question whether the insurance company under the
contract of insurance is liable to satisfy the award, partly
allowing the appeals,
^
     HELD: 1. The insurance company has failed to prove that
there was  a breach of the term of the contract of insurance
as evidenced  by the  policy of insurance on the ground that
the driver who was driving  the vehicle at the relevant time
did not	 have a	 valid driving	licence. Once  the insurance
company failed to prove that aspect, its liability under the
contract of insurance remains
952
intact and  unhampered and it was bound to satisfy the award
under the comprehensive policy of insurance. [959B-D]
     2. The award of the Tribunal as well as the judgment of
the High  Court are  modified. The  Insurance Company  is to
satisfy the award with interest at 12 per cent from the date
of the accident till payment. [959D-E]
     3. Where the pick-up van belonging to the firm is being
driven by a partner, it can be said that it is done with the
permission of  the owner  of the  firm or  with its  implied
authority. [956E]
     While dealing with the question whether the partner had
a valid	 driving licence  at the  relevant  time,  both	 the
Tribunal and  the  High	 Court	fell  into  an	error  which
resulted in  giving a  clean chit  to the insurance company,
Admittedly this	 pick up  van could  be used  as  a  private
carrier and the insurance company had issued a comprehensive
insurance policy  in respect of this van and at the relevant
time it was in force. [946E-G]
     5. If a breach of a term of contract permits a party to
the contract  to not  to perform the contract. the burden is
squarely on  that party	 which complains  of breach to prove
that the breach has been committed by the other party to the
contract. The  test in	such a	situation would be who would
fail if no evidence is led. [957B-C]
     In the  instant case,  not an iota of evidence has been
led by	the  insurance	company	 to  show  that	 the  second
appellant did  not have a valid driving licence to drive the
vehicle. The  High Court took no notice of the fact that the
van be. longed to the firm and every partner for that reason
would be  the owner  of the property of the firm. It limited
its enquiry  to ascertain  whether the	driver	was  in	 the
employ of  the insurer.	 It completely	overlooked the	fact
that the  driver  appellant  No.  2  was  driving  with	 the
permission of  the insured,  the firm in this case. [957C-H;
951A-B]
      6. On a proper analysis and interpretation of the term
of contract  of	 insurance,  the  insurance  company  cannot
escape the  liability if (a) the insured himself was driving
the vehicle  or (b)  the driver was in the employment of the
insurer and  was driving  on the order of the insurer or not
being in  such employment  was driving	under order  of	 the
insurer or (c) with his permission.
						    [958B-C]
	 7. The burden to prove that there was breach of the
contract of  insurance was  squarely placed on the shoulders
of the	insurance company. It could not be said to have been
discharged by  it by  a more  question in cross-examination.
The second  appellant was  under no  obligation	 to  furnish
evidence so as to enable the insurance company to riggle out
its liability  under the  contract of insurance. Further the
R.T.A. which  issued the  driving licence  keeps a record of
the licences issued and renewed by it. The insurance company
could have  got the  evidence produced	to substantiate	 his
allegation. Applying  the test who would fail if no evidence
is led, the obvious answer is the insurance company.
					      [958G-H; 959A]
953



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal Nos. 153839 Of 1985.

From the Judgment and Order dated 25.4.1984 of the Bombay High Court in First Civil Appeal Nos. 37/8 and 38/8 of 1980.

S.K. Mehta for the Appellants.

Jitendra Sharma for the Respondents.

The Judgment of the Court was delivered by DESAI, J.A monopoly successfully avoided its legally incurred liability on the wholly untenable ground. That is the scenario in these appeals. Oriental Fire and General Insurance Company Ltd., a nationalised company having the monopoly of general insurance is the Fifth Respondent in the first appeal and the second respondent in the second appeal. It would be referred to and 'insurance company' hereinafter.

An accident occurred on Praca de Jorge Barrete Road, Margao on May 17, 1976 around 10.30 A.M. in which one Sita Gomes and her sister-in-law Ida Menezes were injured. Ida succumbed to her injuries and Sita Gomes recovered. The offending vehicle was a pick-up van belonging to M/s. Narcinva V. Kamat, a firm carrying on business at Margao, Goa. The vehicle was insured with the insurance company. Two petitions claiming compensation came to be filed; one by the heirs of Ida and the other by Sita. The Motor Accident Claims Tribunal (Tribunal for short) held that the driver of the van was responsible for the accident as the van was being driven at the relevant time, rashly and negligently. The Tribunal awarded Rs. 75,000 as compensation to the heirs of Ida and Rs. 3,000 to Sita.

In the proceedings before the Tribunal, the Insurance Company, appeared and contended that according to the terms of the contract of insurance as evidenced by the policy of insurance, the vehicle can be driven either by a driver in the employment of the insured or with the permission of the insured by one who holds a valid driving licence. In respect of this contention the Tribunal framed issue Nos. 7 and 8 in both the petitions in the following terms;

954
"7. Whether the respondent No. 6 (insurance company) proves that there is no liability on them as the respondent No. 2 Narcinva Kamat who was driving the vehicle involved in the accident was not holding any effective driving licence ?
8. Whether the respondent No. 6 proves that under the provisions of Sec. 95 of the Motor Vehicles Act and the policy in force their liability in any event is limited to the extent of Rs. 50,000 in all both in respect of this Claim Petition as well as other Claim Petition filed in the same Tribunal on account of the same accident being Claim Petition Nos. 22-23/76 filed in the Tribunal on account of the same accident."

The Tribunal answered both the issues in favour of the insurance company observing that at the time of the accident the vehicle was being driven by appellant No. 2, the partner of the firm, which was the owner of the vehicle and as the driver did not produce his driving licence, it must be held that the driver did not have a valid driving licence. The Tribunal therefore, concluded that in the absence of a valid driving licence, there was a breach of the contract of insurance and the insurance company was absolved from the liability under the policy of insurance.

The firm and its partner preferred two appeals before the Panaji Bench (Goa) of the High Court of Bombay.A Division Bench of the High Court agreed with the findings of the Tribunal and dismissed the appeals. Hence these appeals by special leave.

The scope of the appeals is very limited. The appeals are by the firm, owner of the vehicle which was involved in the accident and one of its partner who it was alleged was shown to be driving the vehicle at the time of the accident and while granting leave it was limited to the question: whether both the Tribunal and the High Court were justified in holding that the insurance company was not liable to satisfy the award under the contracts of insurance.

The undisputed facts are that the pick-up van-motor vehicle bearing No. GDT-9510 belongs to the first appellant- firm, and 955 the second appellant is the partner of the firm. This vehicle was involved in an accident that occurred on May 17, 1976 at around 10.30 a.m. There is a concurrent finding that the vehicle was driven rashly and negligently by the partner who was then driving the vehicle and that in this accident, Sita and Ida suffered injuries. Ida's injuries proved fatal. The amount of the compensation awarded in both the petitions is no more open to dispute. The question is whether the insurance company under the contract of insurance is liable to satisfy the award ?

Before the Tribunal and the High Court, it was contended on behalf of the appellants that at the relevant time, it was not appellant No. 2 but one Pandu Lotlikar, who was respondent No. 4 before the Tribunal was driving the vehicle. It has been concurrently found that it was appellant No. 2 who was driving the vehicle. The concurrent finding must be accepted as correct.

Appellant No. 2 is none other than the partner of the first appellant-firm which is the owner of the vehicle. The High Court has extracted a term in the schedule of the policy of insurance pertaining to the pick-up van which may be reproduced from the judgment of the High Court.

"Driver: Any of the following;
(a) (deleted in type)
(b) any other person provided he is in the Insured's employ and is driving on his order or with his permission.

Provided that the person driving holds a licence to drive the Motor Vehicle or has held and is not disqualified for holding or obtaining such a licence." We have reproduced this term from the judgment of the High Court because the learned counsel for the insurance company did not have a copy of the policy of the insurance nor the one was shown from the record. Of course, the Tribunal records that the vehicle was insured as a private carrier and this was culled out from the claim form submitted on October 14,1976. It is produced at Ext. 37. One Jaimo Albert was examined on 956 behalf of the insurance company. He was shown Ext. 29 which was identified as a copy of the policy of insurance issued by the insurance company in favour of the first appellant. He admitted that it was a comprehensive policy meaning thereby that the insurance company would be liable to satisfy the claim of damage arising out of the use of the vehicle. He does not speak of any other term of the contract of insurance.

Now would the insurance company be discharged from the liability under the contract of insurance if as contended by it, at the relevant time, appellant No. 2 was driving the vehicle. Appellant No. 2 is the partners of the firm. All the partners of the firm if they have a valid driving licence would be entitled to drive the vehicle. Each partner of the firm is an agent of the firm as well as the other partner as provided by Sec. 18 of the Partnership Act. Every partner is entitled to attend diligently to his duties in the conduct of the business as provided in Sec. 12 of the Partnership Act. Sec. 26 provides that where by the wrongful act or omission of a partner acting in the ordinary course of the business of a firm, or with the authority of his partners, loss or injury is caused to any third party, or any penalty is incurred, the, firm is liable therefor to the same extent as the partner.

A conspectus of these provisions shall show that where the pick-up van belonging to the firm is being driven by a partner, it can be said that it is done with the permission of the owner namely, the firm or with its implied authority.

The next question is whether the partner had a valid driving licence at the relevant time. Unfortunately, while dealing with this aspect of the case, both the Tribunal and the High Court fell into an error which resulted in giving a clean chit to the insurance company. It is admitted that this pick-up van could be used as a private carrier. It is also admitted that the insurance company had issued a comprehensive insurance policy in respect of this van and at the relevant time it was in force. ' It is contended on behalf of the insurance company that the second appellant did not have a valid driving licence. It is the insurance company which complains that there has been a breach of one of the important terms of the contract of insurance as evidenced by the policy of insurance (the whole of which was 957 not shown to us) and that the second appellant who was shown to be driving the vehicle at the relevant time, did not have a valid driving licence to drive the pick-up van. The insurance company complains of breach of a term of contract which would permit it to disown its liability under the contract of insurance. If a breach of a term of contract permits a party to the contract to not to perform the contract, the burden is squarely on that party which complains of breach to prove that the breach has been committed by the other party to the contract. The test in such a situation would be who would fail if no evidence is led. The language and the format in which issues Nos. 7 and 8 have been cast by the Tribunal clearly casts the burden of proof on the insurance company. Not an iota of evidence has been led by the insurance company to show that the second appellant did not have a valid driving licence to drive the vehicle. Mr. J. Sharma, learned counsel who appeared for the appellant urged that a question was asked in the cross- examination of the second appellant whether he would produce his driving licence, and that as he failed to produce the same an adverse inference must be drawn against him that he did not have a valid driving licence. The High Court has recorded a finding in this behalf which may first be extracted in its own words:

"Mr. Cardoso's contention proceeds on a misreading of clause (b) indented above, which brings to the forefront that the person driving the vehicle must be 'in the insurer's employ' and further, being in such employment was driving the vehicle on the order of the insurer or with his permission. In this case, the very first premise is missing for the simple reason it is not even the second P appellant's case that he was every in the employment of the first appellant firm but was at all material times a partner thereof. Even if the first appellant held a valid driving licence, clause (b) would not absolve him from liability for payment, if the van had been driven by him at the relevant time."

The High Court took no notice of the fact that the van belonged to the firm and every partner for that reason would be the owner of the property of the firm because the firm is not a legal entity in the sense in which the company under the Com-

958

panies Act has a juristic personality. Firm is a compendious name for the partners. And the High Court limited its enquiry to ascertain whether the first part of the condition is satisfied viz. whether the driver was in the employ of the insurer. It completely overlooked the second clause that the driver appellant No. 2 was driving with the permission of the insured, the firm in this case. Two clauses are disjointed by a disjunctives 'or'. On a proper analysis and interpretation of the term of contract of insurance, the insurance company cannot escape the liability if (a) the insured himself was driving the vehicle or (b) the driver is in the employment of the insurer and is driving on the order of the insurer or (c) he is driving with his permission. The words with his permission does not qualify the expression 'is in the insurer's employ'. The clause can be properly read thus: 'any other person with insurer's permission.' This ought to be so because a friend can always be permitted if he has a valid driving licence to drive a friend's car. If in every such situation where the person driving the vehicle is not shown to be the insurer himself or someone in his employment, the contract of insurance would afford no protection and the insurance company having collected the premium would wriggle out of a loophole. Therefore the proper construction of this condition must be to read it as stated hereinbefore.

Approaching the matter from this angle, if appellant No. 2 was driving the vehicle belonging to the firm, it can be said to be by the insurer itself or with its permission.

The last question is whether he had a valid driving licence. The High Court has not recorded a clear cut finding on this point. The finding of the Tribunal is more evasive then the one by the High Court. Mr. Sharma did not dispute that the second appellant had driving licence. His grievance is that he having failed to produce the same when called upon to do so in the cross examination, an adverse inference be drawn against him that he did not have a valid licence to drive a pick-up van. The submission fails to carry conviction with us. The burden to prove that there was breach of the contract of insurance was squarely placed on the shoulders of the insurance company. It could not be said to have been discharged by it by a mere question in cross- examination. The second appellant was under no obligation to furnish evidence so as to enable the insurance company to wriggle out its 959 liability under the contract of insurance. Further the R.T. which issues the driving licence keeps a record of the licences issued and renewed by it. The insurance company could have got the evidence produced to substantiate his allegation. Applying the test who would fail if no evidence is led, the obvious answer the insurance company.

To some up of insurance company failed to prove that there was a breach of the term of the contract of insurance as evidenced by the policy of insurance on the ground that the driver who was driving the vehicle at the relevant time did not have a valid driving licence. Once the insurance company failed to prove that aspect, its liability under the contract of insurance remains intact and unhampered and it was bound to satisfy the award under the comprehensive policy of insurance.

Accordingly, both these appeals must succeed and are partly allowed. The award of the Tribunal as well as the judgment of the High Court are modified directing the Oriental Fire and General Insurance Co. Ltd. to satisfy the award with interest at 12 percent from the date of the accident till payment, and full costs in favour of the original claimants. The full payment to satisfy the award shall be made within a period of two moths from today.

A.P.J.					    Appeals allowed.
960