Chattisgarh High Court
M/S Sharad Saurabh Collection vs Smt.Sheela Painkara And Ors. 48 ... on 27 August, 2018
NAFR
HIGH COURT OF CHHATTISGARH, BILASPUR
MAC No. 863 of 2014
Reserved on 7-8-2018
Decided on 27-8-2018
• M/s Sharad Saurabh Collection Thru- Rajendra Agrawal, R/o
Kosabadi Korba, P.S. And Tah. Korba, Distt. Korba C.G.,
Chhattisgarh - Non-applicant No-2 (Owner).
----Appellant
Versus
1. Smt. Sheela Painkara W/o Late Pandey Singh Aged About 40
Years R/o Pathiapali, Tah. Kartala, Distt. Korba C.G.,
Chhattisgarh
2. Ku. Anupama Painkara D/o Late Pandey Singh Aged About 16
Years Minor, Thru- Mother Smt. Sheela Painkara, R/o Pathiapali,
Tah. Kartala, Distt. Korba C.G., District : Korba, Chhattisgarh
3. Ankit Singh S/o Late Pandey Singh Aged About 12 Years Minor,
Thru- Mother Smt. Sheela Painkara, R/o Pathiapali, Tah. Kartala,
Distt. Korba C.G., District : Korba, Chhattisgarh
4. Smt. Kusum Bai W/o Late Chamru Singh Aged About 65 Years
R/o Pathiapali, Tah. Kartala, Distt. Korba C.G., District : Korba,
Chhattisgarh (Applicants No.. 1 to 4/claimants).
5. Sheikh Mehboob Khan S/o Noor Mohammed Aged About 40
Years R/o In Front Of Shivam Motors, Korba C.G., District :
Korba, Chhattisgarh ( Non-applicant No.1 driver).
6. Bajaj Allianz General Insu.Co.Ltd. S/o Thru- Branch Manager,
Plot No. 102, Indra Commercial And Residential Complex,
Behind Hotel Natraj, Transport Nagar, Korba, Tah. Korba, Distt.
Korba C.G., District : Korba, Chhattisgarh (Non-applicant No.3).
---- Respondents
--------------------------------------------------------------------------------------------------------------
For Appellant : Mr. Sanjay Patel, , Advocate. For respondent No. 1 to 4 : Mr. Mirza Baeg, Advocate. For respondent No.6 ` : Mr. Shokie Yadav, Advocate.
--------------------------------------------------------------------------------------------------------------
SB: Hon'ble Mr. Justrice Ram Prasanna Sharma CAV Order 2
1. The appellant has preferred this appeal under Section 173 of the Motor Vehicle Act, 1988 against the award dated 9-4- 2014 passed by the Additional Motor Accident Claims Tribunal, (FTC), Korba (CG) in Claim Case No. 85 of 2013, wherein the said Tribunal awarded compensation of Rs.6,90,500/- on account of death of one Pandey Singh Paikara who died in a motor accident occurred on 11-11- 2008.
2. As per case of the claimant, on 11-11-2008 deceased along with his wife Smt. Sheela Paikara was going in a motorcycle bearing registration No. CG-12-4904 by driving the same towards main road Champa, at the same time the Minibus bearing registration No. CG-12-9836 dashed the said vehicle as the driver of the said bus who is respondent No.5 was driving the vehicle negligently resulting in instantaneous death of said Pandey Singh Paikara.
3. The Claims Tribunal after recording the evidence and after hearing both the parties, decided that the deceased was also negligent as per evidence of Pradeep Kumar Agrawal (NAW3) and the vehicle Bus was driven by respondent No.1 who was not having a driving licence to drive the transport vehicle, therefore, the Insurance Company is not liable to pay compensation, but the owner of the bus who is appellant 3 herein is liable to pay compensation. After recording the finding of contributory negligence, the Tribunal calculated 50% negligence on the part of deceased and awarded 50% sum of the total assessment i.e., Rs.13,80,852.90 and awarded a sum of Rs.6.90,500/ against owner/appellant.
4. Learned counsel for the appellant submits that driver of the said offending vehicle who is respondent No.5 was having valid driving licence and it was valid on the date of incident, therefore, the Insurance Company who is respondent No.6 herein cannot be absolved from its liability.
5. In view of this court, the Tribunal recorded its finding on the basis of the evidence of Pradeep Kumar Agrawal (NAW/3). As per evidence of this witness, deceased was driving in wrong direction and dashed the said Minibus which is alleged to be offending vehicle. He has clearly stated that he was travelling in the said minibus and the incident was seen by him directly. Looking to the evidence of this witness, the trial Court opined that the deceased has also contributed in accident and assessed his contributory negligence to be 50%. Finding of the Tribunal is based on the evidence adduced by the parties and it is not rebutted by the evidence of Smt. Sheela Paikara (AW/1), therefore, finding regarding contributory negligence on the part of the deceased is based 4 on the evidence of both sides and this court has no reason to interfere with the finding recorded by the Tribunal. The Tribunal assessed the compensation on the basis of monthly salary of the deceased and again future prospects and conventional head have also been taken into account and assessed the total compensation to the tune of Rs. 13,80,852.90 and awarded 50% of the sum i.e., Rs.6,90,500/- against owner/appellant.
6. The next point for consideration of this Court is whether the driver of the said Minibus/respondent No.5 was having a valid driving licence to drive the same or the driving licence was not effective on the date of incident.
7. In the present case, date of incident is 11-11-2008. From the evidence of Santosh Pal (NAW/1), it is established that respondent No.1 was having driving licence from 15-9-1998 to 13-9-2018 for driving the light motor vehicle. As per evidence of Punit Rathore (NAW/4), who is Law Officer of respondent No.3 Bajaj Allianz General Insurance Company Limited, respondent No.1 was not having driving licence to drive the transport vehicle. As per version of Heeralal Dhruw (NAW/5) who is an employee of Regional Transport Office, Bilaspur stated that the Minibus was having permit from 1-11- 2008 to 30-11-2008. From the evidence adduced by the 5 persons of Transport Department, it is established that on the date of incident i.e., 11-11-2008 respondent No.1 was having licence to drive the light motor vehicle from 15-9-1998 to 13- 9-2018.
8. As per law laid down in the matter of Mukund Dewangan vs. Oriental Insurance Company Ltd., reported in (2017) 14 SCC 663, Hon'ble the Apex Court held that the "light motor vehicle" as defined under Section 2(21) of the Motor Vehicles Act, 1988 Act includes transport vehicle or omnibus, the gross vehicle weight of either of which does not exceed 7500 kgs and it includes tractor or road roller, unladen weight of, which, does not exceed 7500 kg., and holder of a driving licence to drive class of "light motor vehicle" is competent to drive the transport vehicle or omnibus, the gross vehicle weight of which does not exceed 7500 kg i.e., to say that no separate endorsement on the licence is required to drive the transport vehicle of light motor vehicle as enumerated above.
9. In the present case, Insurance Company has not proved that unladen weight of the offending vehicle was more than 7500 kg, therefore, respondent No.5 who was having a valid and effective driving licence for light motor vehicle, was authorised to drive any transport vehicle or omnibus, the 6 gross vehicle weight of which does not exceed to limit. In absence of any proof by the Insurance Company, the Insurance Company cannot be absolved from its liability.
10. In view of the pronouncement by Hon'ble the Supreme Court in every case where the driver is having a valid driving licence to drive the light motor vehicle, the Insurance Company has to prove that unladen weight of the offending vehicle was more than 7500 kg. In absence of any proof regarding unladen weight of the offending vehicle, person having driving licence to drive the light motor vehicle is authorised to drive such vehicle even if it is goods vehicle or passenger vehicle.
11. In the present case, Insurance Company did not lead any evidence regarding unladen weight of the offending vehicle. In absence of the evidence that respondent No.5 was not having effective driving licence to drive the said vehicle, Insurance Company cannot be absolved from its liability. Therefore, the finding arrived at by the trial Court is liable to be and hereby reversed and it is decided that the respondent No.6/Insurance Company is liable to pay compensation to the claimant.
12. Accordingly, the appeal is allowed and award is modified as under.
7
I) Respondent No.6 Insurance Company
shall pay Rs. 6,90,500/- to the
claimants/respondents No. 1 to 4 within 60
days from the date of passing of the order,
failing which 9% interest shall be charged.
ii) Remaining part of the award of the claims Tribunal remains as it is.
Sd/-
(Ram Prasanna Sharma) JUDGE Raju