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 19, Cited by 6]

Madhya Pradesh High Court

Radhey Shyam Agarwal And Anr. vs Gayatri Devi W/O Mahendra Prasad Das And ... on 22 November, 1996

Equivalent citations: 1997(2)MPLJ179

ORDER
 

S.K. Dubey, J.
 

1. Owner of stage carriage bus CIL 9025 has filed this appeal Under Section 173 of the Motor Vehicles Act, 1988 (Act) against the award dated 17th July, 1995 passed in Motor Accident Claim Case No. 7 of 1993 by the First Additional Motor Accident Claims Tribunal, Ambikapur.

2. Facts giving rise to this appeal are thus :

On fateful day of 13-12-1992 the bus No. CIL 9025 owned by appellant, driven by respondent No. 8 and insured by respondent No. 7 was carrying excess passengers than its seating capacity permitted by the conditions of permit 47 + 1 + 1 + 1 including driver, conductor and Khalasi. Deceased Mahendra Prasad Das, aged about 30 years was one of the passengers travelling in the said bus by standing on the footboard of the gate of the bus which was closed. When it reached near village Raipur because of rash and negligent driving of the bus the door of the bus got suddenly opened as a result of which deceased was thrown out of the bus and was dragged to some distance as a result of which he received the multiple injuries and died instantaneously.

3. The respondent No. 1 aged 26 years the widow of the deceased and five minor children of the deceased age six months to 12 years respectively the respondents Nos. 2 to 6 filed an application Under Section 166 of the Act to claim compensation of Rs. 3,82,000/- with interest thereon for the death of Mahendra Prasad Das caused due to rash and negligent driving of the bus. The appellant and the respondents 7 and 8 contested the claim. The main defence of the insurer was that the vehicle was overloaded and was carrying passengers more than its seating capacity permitted by the conditions of permit in breach of the conditions of the policy and the permit, therefore, the insurer is not liable to indemnify the insured the owner of the bus or to pay compensation to the legal representatives of the deceased.

4. The Tribunal on the evidence adduced by the parties held that death of Mahendra Prasad Das was a result of rash and negligent driving of the bus, the deceased was earning about Rs. 3250/- per month from his leather business. The Tribunal on the evidence estimated dependency at Rs. 1000/- per month, yearly Rs. 12,000/-. Applying the multiplier of 25 calculated compensation of Rs. 2,70,000/- out of which was deducted towards lump sum payment and uncertainties of life. The amount was determined at Rs. 1,50,000/- wherein Rs. 5,000/- were awarded towards consortium, Rs. 15,000/- for loss of company to minor children and Rs. 2,000/- for funeral expenses. Thus, the total compensation of Rs. 1,72,000/- was awarded with interest thereon at the rate of 12% per annum from the date of application till payment. However, the Tribunal exonerated the insurer, the United India Insurance Company, as the vehicle was being driven in breach of the conditions of the permit and that of the policy, directed the owner and driver of the vehicle to pay the compensation jointly or severally.

5. Shri B. K. Rawat counsel for the appellants, Shri Sunil Sinha counsel for the respondents 1 to 6 and Shri N. S. Ruprah counsel for the respondent No. 7 heard. Record perused.

6. The first question for our consideration is whether insurer can disown its liability Under Section 149 of the Act because the policy Ex. NA 1 contained a clause that the vehicle would not be allowed to be used for the purpose not allowed by the permit and whether overloading would constitute violation of the purpose of permit. The policy lays down the limitations as to use of the vehicle, i.e., use only for carriage of passengers in accordance with the permits (contract carriage or stage carriage) issued within the meaning of Act 1988. Section 1 of the policy Ex.NA 1 deals with loss or damage. For the purpose of this appeal, Sub-clause (a) of Clause 2 of Section 1 is relevant which we quote :

"SECTION - 1 - LOSS OR DAMAGE XXX XXXX XXXX XXX
2. The Company shall not be liable to make any payment in respect of:
(a) Consequential loss, depreciation, wear and tear, mechanical or electrical breakdown, failures or breakages nor for damage caused by overloading or strain of the Motor Vehicles nor for loss of damage to accessories by burglary, housebreaking or theft unless such Motor Vehicle is stolen at the same time.
 (b)XXX                   XXX           XXX               XXX
(c)XXX                   XXX           XXX               XXX
(d)XXX                   XXX           XXX               XXX
(e)XXX                   XXX           XXX               XXX"
 

Section II of the policy deals with liability to third parties relevant part of which reads thus :
"SECTION II - LIABILITY TO THIRD PARTIES
1. Subject to the limits of liability as laid down in the Schedule hereto the Company will indemnify the insured against all sums including claimant's costs and expenses which the insured shall become legally liable to pay in respect of
(i) death of or bodily injury to any person caused by or arising out of the use (including the loading and/or unloading) of the Motor Vehicle,
(ii) damage to property caused by the use (including the loading and/or unloading) of the Motor Vehicle.
xxx xxx xxx xxx"
7. Section 149 of the Act corresponding to Section 96 of the repealed Motor Vehicles Act, 1939 casts a duty on the insurer to satisfy judgment and awards against the person insured in respect of third parties risks. The language of Sub-section (2) is plain and unambiguous. If an insurer to whom the requisite notice of the action has been given is entitled to be made a party thereto and to defend the action on any of the grounds enumerated in Sub-section (2) which we quote :
"(2) No sum shall be payable by an insurer under Sub-section (1) in respect of any judgment or award unless, before the commencement of the proceedings in which the judgment or award is given the insurer had notice through the Court or, as the case may be, the Claims Tribunal of the bringing of the proceedings, or in respect of such judgment or award so long as execution is stayed thereon pending an appeal; and an insurer to whom notice of the bringing of any such proceedings is so given shall be entitled to be made a party thereto and to defend the action on any of the following grounds, namely :
(a) that there has been a breach of a specified condition of the policy, being one of the following conditions, namely :
(i) a condition excluding the use of the vehicle -
(a) for hire or reward, where the vehicle is on the date of the contract of insurance a vehicle not covered by a permit to ply for hire or reward, or
(b) for organised racing and speed testing, or
(c) for a purpose not allowed by the permit under which the vehicle is used, where the vehicle is a transport vehicle, or
(d) without side-car being attached where the vehicle is a motor cycle; or
(ii) a condition excluding driving by a named person or persons or by any person who is not duly licensed, or by any person who has been disqualified for holding or obtaining a driving licence during the period of disqualification; or
(iii) a condition excluding liability for injury caused or contributed to by conditions of war, civil war, riot or civil commotion; or
(b) that the policy is void on the ground that it was obtained by the non-disclosure of a material fact or by a representation of fact which was false in some material particular."

The language of Sub-section (2) of Section 149 is plain and admits no doubt of confusion if the defence is outside the grounds in Sub-section (2) then an insurer cannot defend the action on the grounds which are not specified in Sub-section (2), but contained in the policy. If that is allowed that would be adding words to the statute which is not permissible. See : British India General Insurance Co. Ltd. v. Captain Itbar Singh, AIR 1959 SC 1331 and Mangilal v. Parasram, 1970 MPLJ (FB) 1 = AIR 1971 MP 5 (FB).

8. Therefore, in this case to exonerate the insurer from liability under the Act in case of third party risks it is necessary for insurer to establish that there has been violation of the conditions of the insurance policy and that the transport vehicle was used for a purpose not allowed by its permit. "Permit" as defined in Section 2(31), means a permit issued by a State or Regional Transport Authority or an authority prescribed in this behalf under the Act authorising the use of a motor vehicle as a transport vehicle. "Stage carriage" as defined Under Section 2(40) means a motor vehicle constructed or adapted to carry more than six passengers excluding the driver for hire or reward at separate fares paid by or for individual passengers, either for the whole journey or for stages of the journey. Section 2(47) defines the "transport vehicle" means a public service vehicle, a goods carriage, an educational institution bus or a private service vehicle. A stage carriage can be plied on grant of permit Under Section 72 of the Act. After grant of permit the permit may be cancelled or suspended Under Section 86 of the Act by the appropriate authority for any of the lapses or breaches of general conditions of each permit which are attached to all permit as provided in Section 84 of the Act. Carrying passengers more than the seating capacity is an offence also and the permit holder, driver and conductor are liable to be prosecuted and punished for the same.

9. The contention that this stage carriage vehicle was carrying passengers more than its seating capacity provided in the permit, therefore, it would be a case of use of the vehicle not with the purpose provided for in the permit, cannot be accepted. The purpose of the stage carriage was to carry passengers and obviously the bus was carrying passengers. It was not being used for other purposes than carrying the passengers or being used like goods carrier. The vehicle was being used for sanctioned purpose and if any condition or conditions are violated either by overspeeding or overloading or any condition or permit that will be a breach of conditions of permit, but it cannot be said that vehicle was used for the purpose not authorised by the permit.

10. Recently we have taken a view in The New India Assurance Co. Ltd. v. Smt. Pravina Singh, M. A. No. 444 of 1995, decided on 25-9-1996 that overloading of the passenger bus which met with an accident will not disentitle the third parties or a passenger to claim compensation for the death or injury arising out of rash and negligent driving in a motor accident.

11. Kerala High Court in case of Kesavan Nair v. State Insurance Officer, 1971 ACJ 219 observed that repudiation of the liability to pay compensation on ground that by overloading the bus the insured had contravened the purpose by using the vehicle for the purpose not allowed by the permit is fallacious. There has been no violation of the purpose of the permit. Overloading and overspeeding might constitute violation of the conditions of the permit but it cannot be said that the vehicle has been used for an unauthorised purpose.

12. The Madras High Court in case of National Insurance Co. Ltd. v. T. Elumalai, AIR 1990 Mad. 71 a case in which autorickshaw was plying in the city contrary to its permit condition, took the view that the policy of insurance may permit the insurer to avoid its liability under various circumstances. However, as against the liability of insurer to third parties, the terms of the policy of insurance are subject to the provisions of Section 96(2) of the Act. If there is a breach of the contract on the part of the insured the insurer could proceed against the insured, but as far as the third party risks are concerned, the liability having been created by the statute, cannot be overridden by the terms of the contract of insurance between the parties. Section 96(2) of the Act does not include violation of the terms of the permit relating to plying in certain geographical areas. Hence the plea that the autorickshaw was found plying in the city contrary to its permit, even if established factually, cannot be a ground since the same does not fall within the ambit of Section 96(2) of the Act.

13. Gujarat High Court in case of Bomaniji Rustomji Ginwala v. Ibrahim Vali Master, AIR 1982 Guj. 112, a case of breach of statutory rules committed by driver of insured vehicle, held that driving of the tractor in violation of Rule 264(2) which enjoined upon the driver of the tractor to ply the tractor as far as possible on the sidestrip of the metalled road, the driver of the tractor committed breach and drove it in the middle of the tar road. He also committed violation of Rule 266 and Rule 266(3), the court observed that breach of statutory rules on the part of the driver of the insured vehicle do not fall within any of the conditions enumerated in Section 96(2)(b)(i) to (iii) such breaches cannot enable the insurance company to escape its liability quo third party.

14. The decision relied by Shri N. S. Ruprah of Gauhati High Court in case of Ananda Ram Saikia v. Nurul Haque, 1987 ACJ 900, is of no help as question was not specifically considered and decided therein.

15. Therefore, in our opinion, the Tribunal was in error in holding that because of the violation of the condition of permit of carrying passengers in excess of seating capacity insurance company would not be liable to pay compensation is illegal as such a defence is not available in Sub-section (2) of Section 149 of the Act against the third party risks as the vehicle was not used for a purpose not allowed by the permit of transport vehicle.

16. Next question raised relates to quantum of compensation. Though the Tribunal has calculated the compensation applying the multiplier method taking into account the multiplier of 25 which, in our opinion, is higher, in that a deduction of 25% was given for lump sum payment and uncertainties of life. It is well settled that when multiplier method is applied no deductions are permissible as it takes care of all heads and circumstances. The Supreme Court in General Manager, Kerala State Road Transpport Corporation v. Susamma Thomas, 1994 MPLJ (SC) 520 = AIR 1994 SC 1654 and Lila Ben Udesingh Gohel v. Oriental Insurance Co. Ltd., 1996 (3) SCC 608 has laid down the principles to determine the multiplicand and for applying the appropriate multiplier. However, the compensation awarded by the Tribunal is low. The deceased was a young man of 30 years who left behind six dependents. According to IInd Schedule Under Section 163A , the multiplier of 17 ought to have been applied. If that multiplier is applied in the multiplicand of Rs. 12,000/- the amount of compensation would come to Rs. 2,04,000.00. But as the claimants have not filed any cross-appeal or cross objection, hence, we are not inclined to enhance the amount of compensation.

17. As a result of above discussion we direct the insurer, the respondent No. 7 to deposit the amount awarded with 12% interest from the date of application within two months from the date of receipt of certified copy of the order failing which the amount so awarded would carry interest at the rate of 15% per annum. After deposit the amount shall be disbursed to respondents 1 to 6 keeping in mind the guidelines laid down by the Supreme Court in case of Susamma Thomas (supra) and Lila Ben Udesingh Gohel (supra).

18. Accordingly the appeal is allowed with no order as to costs.