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 1, Cited by 4]

Delhi High Court

National Insurance Co. Ltd vs Hasnu & Ors on 16 July, 2009

Author: J.R. Midha

Bench: J.R. Midha

27
*IN THE HIGH COURT OF DELHI AT NEW DELHI

                      +   MAC.APP.No.37/2007

                                 Date of Decision: 16th July, 2009
%

      NATIONAL INSURANCE CO. LTD             ..... Appellant
                    Through : Mr. S.L. Gupta and
                              Mr. Ram Ashray, Advs.
               versus

      HASNU & ORS                                ..... Respondents
                          Through : None.

CORAM :-
THE HON'BLE MR. JUSTICE J.R. MIDHA

1.      Whether Reporters of Local papers may               Yes
        be allowed to see the Judgment?

2.      To be referred to the Reporter or not?              Yes

3.      Whether the judgment should be                      Yes
        reported in the Digest?


                          JUDGMENT (Oral)

1. The appellant has challenged the award of the learned Tribunal whereby compensation of Rs.2,75,000/- has been awarded to the claimants.

2. The accident dated 14th May, 2004 resulted in the death of Naim aged 18 years. The deceased was survived by his father who filed the claim petition before the learned Tribunal.

3. The deceased was travelling in a Tata 407 tempo bearing No.HR-46-8313 along with stock of fish from village Kohli towards Delhi. When the tempo reached near the Canal at Village Sorkhi, Haryana, the back wheel of the said MAC .APP.No.37/2007 Page 1 of 2 tempo busted due to which the vehicle met with an accident resulting in the death of deceased.

4. The learned Tribunal took the income of the deceased at Rs.15,000/- per annum according to the Second Schedule of the Motor Vehicles Act and applied the multiplier of 15 to compute the loss of dependency at Rs.2,25,000/-. Rs.50,000/- has been awarded towards loss of love and affection and funeral expenses. The total compensation is awarded Rs.2,75,000/-.

5. The appellant has challenged the impugned award passed by the learned Tribunal on the short ground that the deceased was a gratuitous passenger in the goods vehicle and, therefore, the appellant is not liable.

6. There is sufficient evidence on record to prove that the deceased was travelling in the offending vehicle with stock of fish and, therefore, he was not a gratuitous passenger.

7. PW - 2 has specifically deposed in this regard. The deceased was a fish seller. The appellant has not led any evidence to prove that there was any breach of terms and conditions of insurance policy on the part of the insured.

9. In this view of the matter, the finding of the learned Tribunal is upheld and the appeal is dismissed.

J.R. MIDHA, J JULY 16, 2009 mk MAC .APP.No.37/2007 Page 2 of 2