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 15, Cited by 0]

Jharkhand High Court

Madan Singh vs The Branch Manager on 3 February, 2023

Author: Sanjay Kumar Dwivedi

Bench: Sanjay Kumar Dwivedi

                                       1                              M.A. No. 38 of 2015


            IN THE HIGH COURT OF JHARKHAND, RANCHI
                       M.A. No. 38 of 2015
                                         ----

Madan Singh, son of C.K.Singh, resident of Quarter No.CT-27, Domgarh, P.O. Domgarh, P.S.-Sindri, District-Dhanbad (Owner of Truck No.BRL-8163) ......... Defendant No.1/ Appellant

-- Versus --

1.The Branch Manager, M/s New India Assurance Co. Ltd., Shivam Mansion, Sindri Branch, P.O. Patherdih, P.S.-Patherdih and District- Dhanbad Names of Respondent Nos.2 to 5 deleted vide order dated 04.10.2016.

......... Respondent

----

CORAM: HON'BLE MR. JUSTICE SANJAY KUMAR DWIVEDI

---

       For the Appellant       :- Mr. S.K. Laik, Advocate
       For the Insurance Co.   :- Mr. G.C.Jha, Advocate
                                       ----
18/03.02.2023       Heard Mr. S.K. Laik, the learned counsel appearing on

behalf of the appellant and Mr. G.C. Jha, the learned counsel appearing on behalf of the respondent/insurance company.

Considering that the contest in this petition is between the appellant and the respondent/insurance company namely The New India Assurance Company Limited and the rest of the respondents were directed to be deleted from the array of cause title vide order dated 04.10.2016.

The present appeal has been filed against the judgment/ award dated 01.08.2005 (decree signed on 24.09.2005) passed by the learned Additional District Judge, Fast Track Court-I-cum- M.A.C.T., Dhanbad in Title (M.V.) Suit No.123 of 1999.

The claim case was filed alleging therein that on 26.03.1999 the deceased namely Brahameshwar Nath Thakur met with an accident inside the F.C.I.(Sindri) premises near computer office while he was going for official work on his scooter. The scooter was dashed by a speedy truck bearing Registration No.BRL-8163 and as a result of accident the deceased received serious injury and was rushed to F.C.I. Hospital, where he was declared dead.

It was stated that the deceased was getting Rs.9060/- 2 M.A. No. 38 of 2015 monthly income as an employee of F.C.I and on that ground on various heads the claim application was filed. On hearing the respondent and the claimants the learned Tribunal has awarded a sum of Rs.4,73,680/- with 6% interest per annum from the date of claim application till the realization for the death of the husband of the plaintiff no.1 and father of plaintiff no.2 and 3 with further order that the insurance company should make necessary payment to the plaintiffs and recover the same from the owner/ appellant.

The appellant herein is the owner of the truck in question. The appellant appeared in the compensation case and filed written statement and thereafter he has left the proceeding and has not appeared in the proceeding. Pursuant thereto, the compensation case was proceeded ex-parte since the appellant has failed to appear.

Mr. S.K. Laik, the learned counsel appearing on behalf of the appellant submits that the appellant is the owner of the truck in question and the vehicle was fully insured and instead of that, the learned Tribunal has directed to recover the amount from the owner and that part of the order is bad in law. He submits that when it has come to the knowledge of the appellant about the order, he has filed the present appeal. The appeal was filed with delay of 3361 days along with a petition under section 5 of the Limitation Act and by the order dated 04.10.2016 the condonation petition was allowed subject to payment of cost of Rs.20,000/- out of which Rs.10,000/- to the Advocate Welfare Association, Ranchi and remaining amount of Rs.10,000/- to the Member Secretary, Jhalsa, Nyay Sadan, Ranchi. He submits that the present appeal was admitted on 14.06.2018. Mr. Laik, the learned counsel for the appellant submits that only on that ground the liability has been fastened upon the appellant. The Tribunal on driving license hold that the driver was having the license of Light Motor Vehicle and the permit was not 3 M.A. No. 38 of 2015 produced. He further submits that the I.A. No.769 of 2019 has been filed under Order XLI Rule 27 of the C.P.C. for adducing the additional evidence and in the said I.A. the permit has been brought on record. He submits that the I.A. may kindly be allowed in the light of the insurance policy and that part of the order may kindly be modified. He further submits that it is an admitted position that driver was having the Light Motor Vehicle License and the learned Tribunal has held that he was driving the Medium Goods Vehicle and only on that ground the learned Tribunal has come to the conclusion that he was not having the licence for driving medium goods vehicle which is against the mandate of law to and buttress his such argument, Mr. Laik the learned counsel for the appellant relied in the case of National Insurance Company Limited v. Annappa Irappa Nesaria @ Nesaragi and Others, (2008) 3 SCC 464 . Paragraph nos.5, 8 and 9 of the said judgment has been relied by him, which are quoted hereinbelow:

"5. The learned Tribunal in support of its award on Issue 3, held:

"DW 1 in his cross-examination admitted that offending vehicle is authorised to transport 3500 kg goods. Further, in his cross-examination it was stated that LMV means transport vehicle of unladen weight which does not exceed 7500 kg. Ext. D-2 at Column 12 clearly shows that the unladen weight of the offending vehicle is 3500 kg. Thereby it is very much clear that said unladen weight of the offending vehicle is much less than 7500 kg as admitted by DW 1 in his cross-examination which is also the effect as defined in the Motor Vehicles Act. So when the unladen weight of the offending vehicle is less than 7500 kg RW 1 driver who is having DL as per Ext. D-3 is certainly authorised to drive the offending vehicle. The decision relied upon by advocate for the petitioners at Serial No. 2 ruling in United India Insurance Co. Ltd. v. Shivanna [(2000) 5 Kar LJ 473 (DB)] , our own Hon'ble High Court had clearly held that where offending vehicle is weighing 4960 kg driven by a person having DL to drive LMV, there is no breach of insurance policy, as statute classifies vehicle weighing below 7500 kg as LMVs and insurer is liable to satisfy award in respect of accident that occurred when the vehicle was being driven by driver holding such licence. So in view of the decision of the Division Bench of 4 M.A. No. 38 of 2015 our own Hon'ble High Court and also the decision of the Supreme Court referred to at Sl. No. 1 by the advocate for the petitioners it is very much clear that RW 1 is having valid DL as per Ext. D-3 and the offending vehicle's unladen weight is 3500 kg is certainly was having effective and valid DL and so R-3 has failed to prove Issue 3 and accordingly I answer the same in the negative."

8. Mr S.N. Bhat, learned counsel appearing on behalf of the respondents, on the other hand, submitted that the contention raised herein by the appellant has neither been raised before the Tribunal nor before the High Court. In any event, it was urged, that keeping in view the definition of the "light motor vehicle" as contained in Section 2(21) of the Motor Vehicles Act, 1988 ("the Act", for short), a light goods carriage would come within the purview thereof.

9. A "light goods carriage" having not been defined in the Act, the definition of the "light motor vehicle" clearly indicates that it takes within its umbrage both a transport vehicle and a non-transport vehicle."

Relying on that judgment, Mr. Laik, the learned counsel for the appellant submits that it has been held in this judgment that if a person is having Light Motor Vehicle license in view of the provisions he is also competent to drive medium goods vehicle. He further submits that this aspect of the matter has recently been considered by the Hon'ble Supreme Court in the case of Mukund Dewangan v. Oriental Insurance Company Limited, AIR 2017 SCC 3668 and relied on paragraph nos.38 and 46 of the said judgment, which are quoted below:

"38. In Annappa Irappa Nesaria [National Insurance Co. Ltd. v. Annappa Irappa Nesaria, (2008) 3 SCC 464 : (2008) 1 SCC (Civ) 945 : (2008) 2 SCC (Cri) 99] , a Division Bench of this Court has considered the question with respect to an accident which took place on 9-12-1999. The driver was driving a Matador van, a "goods carriage" vehicle, holding a licence to drive light motor vehicle. This Court referred to Forms 4 and 6 and Rules 14 and 16 of the 1989 Rules and opined that as Form 4 has been amended w.e.f. 28-3-2001, transport vehicle has been substituted for medium goods vehicle and heavy goods vehicle and provision in the form at the relevant time, covered both "light passenger carriage vehicle" and "light goods carriage vehicle". The driver who had a valid driving licence to drive a light motor vehicle, therefore, was authorised to drive a 5 M.A. No. 38 of 2015 light goods vehicle (transport vehicle) as well. The view taken with respect to the pre-amended position, before the amendment of Form 4 on 28-3-2001 appears to be correct for the reasons discussed by us. However, no change has been brought about by insertion of Form 4 after 28-3-2001 with respect to LMV category transport vehicle, thus, Annappa Irappa Nesaria [National Insurance Co. Ltd. v. Annappa Irappa Nesaria, (2008) 3 SCC 464 : (2008) 1 SCC (Civ) 945 : (2008) 2 SCC (Cri) 99] cannot be taken to be laying down correct legal position applicable after 28-3-2001. With respect to the post- amendment legal position, the decision cannot be said to be laying down the correct law. However, this Court has rightly opined in the aforesaid case that the person holding a licence to drive "light motor vehicle" could have driven "light passenger carriage vehicle" and "light goods carriage vehicle"

also. Thus, the decision is partially overruled to the aforesaid extent only.

46. Section 10 of the Act requires a driver to hold a licence with respect to the class of vehicles and not with respect to the type of vehicles. In one class of vehicles, there may be different kinds of vehicles. If they fall in the same class of vehicles, no separate endorsement is required to drive such vehicles. As light motor vehicle includes transport vehicle also, a holder of light motor vehicle licence can drive all the vehicles of the class including transport vehicles. It was pre-amended position as well the post-amended position of Form 4 as amended on 28- 3-2001. Any other interpretation would be repugnant to the definition of "light motor vehicle" in Section 2(21) and the provisions of Section 10(2)(d), Rule 8 of the 1989 Rules, other provisions and also the forms which are in tune with the provisions. Even otherwise the forms never intended to exclude transport vehicles from the category of "light motor vehicles"

and for light motor vehicle, the validity period of such licence hold good and apply for the transport vehicle of such class also and the expression in Section 10(2)(e) of the Act "Transport Vehicle" would include medium goods vehicle, medium passenger motor vehicle, heavy goods vehicle, heavy passenger motor vehicle which earlier found place in Sections 10(2)(e) to (h) and our conclusion is fortified by the syllabus and rules which we have discussed. Thus, we answer the questions which are referred to us thus:
(i). "Light motor vehicle" as defined in Section 2(21) of the Act would include a transport vehicle as per the weight prescribed in Section 2(21) read with Sections 2(15) and 2(48).

Such transport vehicles are not excluded from the definition of the light motor vehicle by virtue of Amendment Act 54 of 1994.

(ii) A transport vehicle and omnibus, the gross vehicle 6 M.A. No. 38 of 2015 weight of either of which does not exceed 7500 kg would be a light motor vehicle and also motor car or tractor or a roadroller, "unladen weight" of which does not exceed 7500 kg and holder of a driving licence to drive class of "light motor vehicle" as provided in Section 10(2)(d) is competent to drive a transport vehicle or omnibus, the gross vehicle weight of which does not exceed 7500 kg or a motor car or tractor or roadroller, the "unladen weight" of which does not exceed 7500 kg. That is to say, no separate endorsement on the licence is required to drive a transport vehicle of light motor vehicle class as enumerated above. A licence issued under Section 10(2)(d) continues to be valid after Amendment Act 54 of 1994 and 28- 3-2001 in the form.

(iii) The effect of the amendment made by virtue of Act 54 of 1994 w.e.f. 14-11-1994 while substituting clauses (e) to (h) of Section 10(2) which contained "medium goods vehicle" in Section 10(2)(e), "medium passenger motor vehicle" in Section 10(2)(f), "heavy goods vehicle" in Section 10(2)(g) and "heavy passenger motor vehicle" in Section 10(2)(h) with expression "transport vehicle" as substituted in Section 10(2)(e) related only to the aforesaid substituted classes only. It does not exclude transport vehicle, from the purview of Section 10(2)(d) and Section 2(41) of the Act i.e. light motor vehicle.

(iv) The effect of amendment of Form 4 by insertion of "transport vehicle" is related only to the categories which were substituted in the year 1994 and the procedure to obtain driving licence for transport vehicle of class of "light motor vehicle" continues to be the same as it was and has not been changed and there is no requirement to obtain separate endorsement to drive transport vehicle, and if a driver is holding licence to drive light motor vehicle, he can drive transport vehicle of such class without any endorsement to that effect.

Relying on this judgment, he submits that on that ground the finding of the learned Tribunal is not correct and in that view of the matter, the case of the appellant is fit to be allowed. He further submits that appellant has not appeared and after the appearance he has left the proceeding in the Tribunal and that is why the permit was not brought on the record and for that the said I.A. may kindly be allowed considering that the permit was also there. On that ground he submits that the order may kindly be modified to the extent that no recovery shall be made 7 M.A. No. 38 of 2015 from the appellant.

On the other hand, Mr. G.C. Jha, the learned counsel appearing on behalf of the respondent/insurance company submits that the weight of the vehicle is required to be considered as to whether the vehicle in question is a Light Motor Vehicle or a Medium Goods Vehicle or a Goods Vehicle. He draws the attention of the Court to the Annexure-1 to the memo of appeal which is the Investigator's report and by way of drawing the attention of the Court he submits that R.L.D.W has been shown at 11,250 K.g., unladen weight 4870 K.g. and total both comes to 16120 K.g. He submits that when the weight of the vehicle is less, it cannot be said that the vehicle in question was a Light Motor Vehicle and the vehicle of the appellant was a Heavy Vehicle. He further submits that it has also been held in the judgment relied by the learned counsel appearing for the appellant in the case of Mukund Dewangan v. Oriental Insurance Company Limited(supra). He further submits that so far the permit is concerned, this is not required to be considered at this stage by the Court considering that the appellant has also appeared in the proceeding and thereafter he has left the proceeding and there is no due diligence shown by the appellant and at this stage the said I.A. is fit to be rejected. He further submits that the order by which the ex-parte proceeding is proceeded against the appellant that is not under challenge and in that view of the matter the appeal is not fit to be entertained in the present case. By way of referring to the insurance policy, Mr. Jha, the learned counsel for the respondent/insurance company submits that in the policy the weight of the vehicle shown 16200 K.g. it was the Heavy Vehicle.

In view of above submission of the learned counsel for the parties, the Court has gone through the materials on record including the L.C.R as well as the judgment of the learned trial court. Admittedly, the 8 M.A. No. 38 of 2015 appellant herein has appeared before the learned Tribunal and filed written statement and thereafter has left the proceeding and pursuant thereto, the ex-parte proceeding proceeded against the appellant. The learned Tribunal considering the driving license of the driver of the vehicle in question has concluded that he was having Light Motor Vehicle license whereas he was driving the Medium Goods Vehicle and in that view of the matter, the driving license was not fulfilling the criteria of the insurance policy and the permit was not on the record and that is why the insurance company was directed to satisfy the award and to recover the same. So far driving license is concerned in view of the two judgments relied by the learned counsel for the appellant it is crystal clear that if a person who is having the Light Motor Vehicle license is competent to drive the Medium Goods Vehicle and on that ground the finding of the learned Tribunal is not correct. The further question remains that when the ex-parte proceeding is proceeded against the appellant, he has not challenged the order by which ex-parte order is allowed against the appellant and after 3361 days he has filed the present appeal. The said I.A has been filed under Order XLI Rule 27 C.P.C. annexing the permit at this belated stage. Admittedly, in the case in hand, the appellant has appeared before the learned Tribunal and filed the written statement and thereafter has left the proceeding. The order by which the ex-parte proceeding has proceeded has not been challenged and no petition was filed to recall that order. Admittedly, no petition under Order IX Rule 13 has been filed, however, in the I.A no order is annexed whereby the objection filed by the appellant has been rejected by the Court and thereafter there are ex-parte proceeding allowing the petition of the appellant under Order XLI Rule 27 of the C.P.C, that is, due diligence is required to be shown by the appellant. It is well settled that the party can seek liberty to produce additional evidence 9 M.A. No. 38 of 2015 at the appellate stage, but the same can be permitted only if the evidence sought to be produced could not be produced at the state of trial inspite of exercise of due diligence. Moreover, appeal was filed on 29.01.2015 whereas the said I.A. was filed on 24.01.2019. The said I.A. was not filed along with appeal. Thus, due diligence is lacking in the case in hand. A reference may be made to the case of State of Karnataka and Another v. K.C. Subramanya and Others, (2014) 13 SCC 468. Paragraph nos.4 and 5 of the said judgment are quoted below:

"4. However, we do not feel impressed with this argument and deem it fit to reject it in view of Order 41 Rule 27(1)(aa) which clearly states as follows:
"27. (1)(a)*** (aa) the party seeking to produce additional evidence, establishes that notwithstanding the exercise of due diligence, such evidence was not within his knowledge or could not, after the exercise of due diligence, be produced by him at the time when the decree appealed against was passed, or
(b) ***"

On perusal of this provision, it is unambiguously clear that the party can seek liberty to produce additional evidence at the appellate stage, but the same can be permitted only if the evidence sought to be produced could not be produced at the stage of trial in spite of exercise of due diligence and that the evidence could not be produced as it was not within his knowledge and hence was fit to be produced by the appellant before the appellate forum.

5. It is thus clear that there are conditions precedent before allowing a party to adduce additional evidence at the stage of appeal, which specifically incorporates conditions to the effect that the party in spite of due diligence could not produce the evidence and the same cannot be allowed to be done at his leisure or sweet will."

In view of the well settled provisions of law with regard to allow the petition under Order XLI Rule 27 C.P.C at this belated stage considering the conduct of the appellant, the said I.A. is not fit to be allowed. In that view of the mater, I.A. No.769 of 2019 is dismissed.

In view of the dismissal of the said I.A., no relief can be extended to the appellant.

10 M.A. No. 38 of 2015

Mr. Laik, the learned counsel for the appellant submits that for substantial justice, the Court can entertain the petition under Order XLI Rule 27 C.P.C at the belated stage as has been held in the case of North Eastern Railway, Administration, Gorakhpur v. Bhagwan Das (Dead) by LRs., (2008) 8 SCC 511. Moreover, the appeal was filed in the year 2015 whereas the I.A has been filed in the year 2019 for deciding the appeal under order XLI Rule 27 C.P.C, the petition was required to be first filed and get it agitated and obtained the order on that petition, which has not been done in the case in hand and after admission of the appeal, the I.A. has been filed. In the case relied by Mr. Laik, the learned counsel for the appellant the due diligence was shown by the appellant of that case and even the review petition was filed and during pendency of that case two more applications were filed by the appellant of that case in that case. Seeking permission towards adducing additional evidence in support of the amendment petition as well as review petition, those facts are lacking in the case in hand; the appellant after appearance has left the proceeding and moreover, the I.A. has been filed after admission of this appeal under Order XLI Rule 27 C.P.C., that judgment is not helping the appellant.

Accordingly, M.A. No.38 of 2015 is dismissed.

Considering that the recovery direction is there, and this appeal has been dismissed, the statutory amount deposited by the appellant shall be released in favour of the New India Assurance Company and the same shall be adjusted in the recovery proceeding initiated by the insurance company.

Pending petition, if any, is also dismissed.

Let the L.C.R be sent back to the concerned court forthwith.

( Sanjay Kumar Dwivedi, J.) SI/;