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 2]

State Consumer Disputes Redressal Commission

The Divisional Manager,National ... vs N. Vijay Kumar, S/O. Late ... on 27 July, 2010

  
	 
	 BEFORE THE A
	 
	 
	 
	 
	 
	

 
 


BEFORE THE A.P STATE CONSUMER
DISPUTES REDRESSAL COMMISSION AT  HYDERABAD.
 


 


 


 F.A. 1357/2007   against
C.C.  73/2006,  Dist. Forum, Nellore      

 

 


 

 


 

Between:
 

 


 

The
 Divisional Manager
 

National
Insurance Company Ltd.
 

Divisional
Office-III, Second Floor
 

751,
Annasalai, 

 

Chennai-600
002. 				***			  Appellant/
 

	.									
 O.P.
 

							And


 

N.
Vijay Kumar, S/o. Late Satyanarayana
 

Age:
47 years,  109, 

 

Veerapandyan
Nagar
 

4th
West Street, Victoria  Flats
 

MMDA
Colony,  Chennai-94.			***			Respondent/
 

										Complainant


 

				
 

Counsel
for the Appellant:			M/s.  Katta Laxmi Prasad 

 

Counsel
for the Respondent: 			M/s.  V.G.S. Rao. 

 

 						
 

CORAM:


 

 


 


HON'BLE SRI JUSTICE D.APPA
RAO, PRESIDENT.
 


&
 


SMT. M. SHREESHA, MEMBER 

TUESDAY, THIS THE TWENTY SEVENTH DAY OF JULY TWO THOUSAND TEN ORAL ORDER: (Per Hon'ble Sri Justice D. Appa Rao, President.) ***

1) This is an appeal preferred by the opposite party insurance company against the order of the Dist. Forum directing it pay Rs. 2,07,500/- together with interest and costs.

2) The case of the complainant in brief is that he got his Eicher goods carrying vehicle insured with the appellant insurance company covering the period from 01.06.2005 to 31.05.2006 for Rs. 6,84,000/-. While so, on 30.

6. 2005 it met with an accident. The vehicle was damaged. On a report the police registered a case in Crime No. 83/2005 u/s 304A & 338 of IPC. When the insurance company was informed, it appointed a surveyor who in turn conducted survey. In the meantime, on instructions he got his vehicle repaired by Hex Mobiles Pvt. Ltd. spending Rs. 2,09,000/- When he claimed the amount the insurance company repudiated the claim on the ground that the driver was not having valid and effective driving license to drive the vehicle. Due to delay in settlement of claim he sustained loss for 255 days. Therefore he claimed Rs. 2,09,000/- with interest @ 9% p.a., from 13.3.2006 till the date of realization together with damages of Rs. 2,45,000/- and costs.

3) The insurance company resisted the case. While denying each and every allegation made in the complaint, however it admitted that the policy was issued in favour of the complainant. After it met with accident it had appointed a surveyor. On investigation it was found that the driver M. Sundar was holding Driving License (DL) valid from 7.12.2004 to 12.12.2007 authorized to drive LMV transport vehicles. The vehicle of the complainant comes under Medium Motor Vehicle (MMV). Its gross weight being 9500 kgs. The weight of LMV should be less than 7500 kgs. Since the driver was not having valid and effective DL the claim was repudiated by its letter dt. 6.2.2006. The surveyor estimated the loss at Rs. 1,81,333.37 ps. The complainant was not entitled to any loss of income and therefore prayed for dismissal of the complaint with costs.

4) The complainant in proof of his case filed his affidavit evidence and got Exs. A1 to A6 marked, while the appellant insurance company filed Exs. B1 to B6.

5) The Dist. Forum after considering the evidence placed on record opined that the appellant failed to place sufficient material to substantiate that there was no valid DL to drive the vehicle in question and therefore they were liable to pay the amount spent by him towards repair of the vehicle viz., Rs. 2,07,500/- and was directed to pay interest @ 9% p.a., from the date of repudiation viz., 6.2.2006 till the date of realization together with costs of Rs. 1,000/-. The claim for loss of income was rejected.

6) Aggrieved by the said decision, the appellant insurance company preferred the appeal contending that the Dist. Forum did not appreciate either facts or law in correct perspective. It ought to have seen that when the driver was not having valid and effective driving license to drive the vehicle, no liability can be fastened. Despite production of license the Dist. Forum still held that it could not prove contrary to the record. Therefore it prayed for dismissal of the complaint with costs.

7) The point that arises for consideration is whether the order of the Dist. Forum is vitiated by mis-appreciation of fact or law?

8) It is an undisputed fact that complainant got his Eicher Goods Carrying Public Carrier insured with the appellant insurance company for Rs. 6,84,000/- evidenced under Ex. B1. The policy stipulates that the driver authorized to driver the vehicle should hold an effective and valid driving license at the time of accident, lest it would not be liable to compensate. Evidently the vehicle met with accident on 30.6.2005 evidenced under Ex. A3 FIR, Ex. A4 Motor Vehicle Inspector Report.

9) The complainant asserts that a surveyor was appointed by the insurance company who in turn verified the damages, and after informing him he spent Rs. 2,09,000/- and got it repaired with M/s. Hex Mobiles Pvt. Ltd. evidenced under Ex. A1 & A6 receipts. The insurance company while admitting that it had appointed a surveyor who assessed the damages at Rs. 1,81,333.37 however noticed that the driver who drove the vehicle at the time of accident was not having valid and effective driving license.

10) The important contention that has been taken by the insurance company is that the driver who drove the vehicle at the time of accident had no valid and effective driving license and therefore it was a violation of policy terms, and therefore the complainant was not entitled to any compensation.

To prove the said fact it filed Ex. B2 driving license of the driver. The certificate shows that he was authorized to drive Light Motor Vehicle (LMV) Transport. It was issued on 28.10.2004. The vehicle involved in the accident was an Eicher a medium motor vehicle, gross weight being 9500 Kgs. The insurance policy was given for Goods Carrying Public Carrier. The driver was having only LMV license.

11) At the outset, we may state that In New India Assurance Company Ltd. Vs. Prabhulal reported in 1 (2008) CPJ 1 (SC). the Supreme Court observed :

"In our judgment, Ashok Gangadhar did not lay down that the driver holding licence to drive a Light Motor Vehicle need not have an endorsement to drive transport vehicle and yet he can drive such vehicle. It was on the peculiar facts of the case, as the Insurance Company neither pleaded nor proved that the vehicle was transport vehicle by placing on record the permit issued by the Transport Authority that the Insurance Company was held liable.
We may state that the Supreme Court had relied two more decisions in the above Prabhulal's case which we excerpt.
In the matter of Nasir Ahmed (SLP No. 7618 of 2005), the vehicle was a luxury taxi passenger carrying commercial vehicle. There also the driving licence issued in favour of the driver was to ply Light Motor Vehicle (LMV) and hence the driver could not have driven the vehicle in question. In that case too, the licence was renewed for a period of twenty years i.e. from February 5, 2000 to February 4, 2020. Again, there was no endorsement as required by Section 3 of the Act. A specific plea was taken by the Insurance Company but the Authorities held the Insurance Company liable which could not have been done. The reasoning and conclusion arrived at by us in the matter of Prabhu Lal (SLP No. 7370 of 2004) would apply to the case of Nasir Ahmed. That appeal is, therefore, allowed.
In Chandra Prakash Saxena (SLP No. 17794 of 2004), the vehicle involved in accident was a Jeep Commander made by Mahindra & Mahindra, a passenger carrying commercial vehicle, and in view of the fact that the driver was holding licence to drive Light Motor Vehicle (LMV), he could not have plied the vehicle in question. For the reasons recorded hereinabove in the main matter of Prabhu Lal i.e. SLP(C) No. 7370 of 2004, the Insurance Company could not have been held liable and that appeal also deserves to be allowed.
12) Coming to the facts the vehicle is a MMV Goods Carrier and since the driver of the vehicle was holding a driving license to drive LMV only, he was not authorized to drive MMV Goods Carrier as there was no endorsement on his driving license authorizing him to drive such vehicle.
13) The above decisions are applicable to the facts of the present case.

Since the driver was not having valid driving license and the vehicle being, MMV Goods Carrier undoubtedly the complainant was not entitled to any compensation.

14) In the result the appeal is allowed setting aside the order of the Dist. Forum. Consequently the complaint is dismissed. However, no costs.

1) _______________________________ PRESIDENT

2) ________________________________ MEMBER Dt.

27. 07. 2010.

*pnr