Andhra Pradesh High Court - Amravati
The National Insurance Company Ltd., ... vs Talada Narasinga Rao And Another on 31 January, 2022
THE HON'BLE Dr. JUSTICE K.MANMADHA RAO
M.A.C.M.A. No.1100 OF 2011
JUDGMENT:
This appeal, under Section 173 of the Motor Vehicles Act, 1988, is filed by the appellant-National Insurance Company Limited, aggrieved by the Order dated 21.12.2010 in M.O.P. No.1001 of 2009 on the file of the Motor Accidents Claims Tribunal-cum-IV Additional District Judge, Visakhapatnam ('the Tribunal', for brevity), whereby 1st respondent- claimant was awarded compensation of Rs.65,000/- for the injuries sustained by him in a motor vehicle accident that occurred on 22.11.2008.
2. Heard the submissions of the learned Standing Counsel for the appellant-Insurance Company and the learned counsel for the 1st respondent/claimant and perused the record.
3. 1st respondent herein is the claimant, 2nd respondent herein is owner of the subject vehicle and appellant herein is the insurance company. For better appreciation of facts, the parties are hereinafter referred to, as per their array in the claim petition.
4. The claimant filed the claim petition in M.O.P.No.1001 of 2009 before the Tribunal claiming compensation of Rs.2,00,000/- for the injuries sustained by him in a motor vehicle accident that occurred on 22.11.2008 due to rash and negligent driving of driver of Hero Honda Passion Plus motor cycle bearing Registration No.AP37AN 6867. It is his case that on 22.11.2008 at about 8.15 p.m., while he reached the place opposite to Tilak Hospital, near Rama Talkies bus stop, on foot, the subject vehicle, driven by rider of 1st respondent-owner rashly and negligently at high speed coming in same direction without blowing 2 horn, dashed him, and as a result, he sustained head injury and fell unconscious. It is stated that claimant was working as Mazdoor in Greater Municipal Corporation, Visakhapatnam and earning salary of Rs.6,872/- per month, and because of the head injury, he became mentally dull and lost his memory power and is unable to attend to his duties, and he spent Rs.40,000/- towards medicines and Rs.2,000/- towards transportation, and due to the accident, he was absent from duties from the date of accident till 31.12.2008 and thereby lost salary. Hence, the claim petition.
5. 1st respondent-owner filed counter denying the material allegations in the claim petition and contending that rider of the subject vehicle had a valid driving licence and the vehicle is duly insured with 2nd respondent-insurance company.
6. 2nd respondent-insurance company filed counter denying material allegations in the claim petition and contending that rider of the subject vehicle was holding LLR licence at the time of the accident, and as there is violation of terms and conditions of the policy, the insurance company is not liable to pay any compensation.
7. The Tribunal framed the follows issues for enquiry.
1) Whether the petitioner sustained injuries in the motor accident occurred due to the rash and negligent driving of the vehicle i.e. bearing No.AP37A 6867 (Motor cycle) driven by its driver ?
2) Whether the petitioner is entitled to compensation ? If so, to what amount and from which of the respondents ?
3) To what relief ?
8. During enquiry, P.Ws.1 and 2 were examined and Exs.A1 to A13 were got marked, on behalf of the claimant, and R.Ws.1 and 2 were 3 examined and Ex.B1 was got marked, on behalf of 2nd respondent-
insurance company. No oral or documentary evidence was adduced on behalf of 1st respondent-owner.
9. Vide the impugned Order, the Tribunal, on appreciation of the oral and documentary evidence on record, awarded compensation of Rs.65,000/- to the claimant jointly and severally against the respondents, with proportionate costs and future interest @ 6% per annum from the date of petition till the date of realization. Aggrieved by the same, the present appeal has been preferred by 2nd respondent- insurance company.
10. The learned Standing Counsel for the appellant-Insurance Company submits that the rider of the accident vehicle was having only a learner's licence at the time of the accident and there is violation of terms and conditions of the policy the Tribunal; that the Tribunal erroneously fixed the liability on the appellant-insurance company; that the driver of the crime vehicle is not holding valid driving license at the time of accident and is having only LLR, as per rules he should drive vehicle only in the presence of a driver, in the instant case no regular driver is present by the side of the driver of the crime vehicle.
11. On the other hand, the learned counsel for the 1st respondent-claimant contends that the Tribunal had taken all the factors into consideration and granted compensation of Rs.65,000/- as against a claim of Rs.2,00,000/-, which is just and reasonable, and there are no circumstances to interfere with the same and ultimately prayed to dismiss the appeal.
12. In order to award compensation, the Tribunal has taken into consideration the decision of Hon'ble Supreme Court reported in 4 National Insurance Co. Ltd., vs Swaran Singh & Others1, wherein, the Hon'ble Apex Court held that a person holding LLR licence is entitled to drive the vehicle and the insurance is liable to pay the amount. In this case on hand also, the rider of the motor cycle was holding LLR at the time of accident and thus, under these circumstances both the respondents 1 and 2 are jointly and severally liable to pay the said amount awarded to the petitioner/claimant.
13. During the course of arguments, learned counsel for the 1st respondent-claimant relied on a judgment of Hon'ble Apex Court reported in National Insurance Co. Ltd., Versus Swaran Singh and others2, wherein, in para-93 and 94 held as follows:
"93. The Motor Vehicles Act, 1988 provides for grant of learner's licence. A learner's licence is, thus, also a licence within the meaning of the provisions of the said Act. It cannot, therefore, be said that when a vehicle is being driven by a learner subject to the conditions mentioned in the licence, he would not be a person who is not "duly licensed" resulting in conferring a right on the insurer to avoid the claim of the third party. It cannot be said that a person holding a learner's licence is not entitled to drive the vehciel. Even if there exists a condition in the contract of insurance that the vehicle cannot be driven by a person holding a learner's licence, the same would run counter to the provisions of Section 149 (2) of the said Act.
94. The provisions contained in the said Act provided also for grant of driving licence which is otherwise a learner's licence. Section 3(2) and 6 of the Act provide for restriction in the matter of grant of driving lincece, Section 7 deals with such restrictions on granting of learner's licence. Sections 8 and 9 provide for the manner and conditions of grant of driving licence. Section 15 provides for renewal of driving licence. Learner's licences are granted under the Rules framed by the Central Government or the State Governments in exercise of their rule-making power. Conditions are attached to the learner's licences granted in terms of the statute. A person holding learner's licence would, thus, also come within the purview of "Duly licensed" as such a licence is also granted in terms of the provisions of the Act and the Rules framed thereunder. It is now a well-settled principle of law that rules validly framed become part 1 2004 (1) Supreme 243 2 (2004) 3 Supreme Court Cases 297 5 of the statute. Such rules are, therefore, required to be read as a part of the main enactment. It is also a well-settled principle of law that for the interpretation of statute an attempt must be made to give effect to all provisions under the rule. No provision should be considered a surplusage."
14. In view of the above legal settled principles of law, this Court viewed that, in this case, the rider of the motor cycle was holding LLR would, thus, also come within the purview of "Duly licensed" as such a licence is also granted in terms of the provisions of the Act and the Rules framed. Under the above circumstances, both the respondents are jointly and severally liable to pay compensation.
15. Having regard to the above, the findings of the Tribunal are based on proper appreciation of the evidence on record. Therefore, this Court feels that the Tribunal has rightly awarded compensation and the present appeal is devoid of merits and the same is liable to be dismissed.
16. In the result, the Motor Accidents Civil Miscellaneous Appeal is dismissed. On deposit of the compensation, the applicants are permitted to withdraw the entire amount along with interest accrued thereon. No order as to costs.
Miscellaneous Petitions pending, if any, shall stand closed. No order as to costs.
___________________________ Dr. K.MANMADHA RAO, J 31 .01.2022 DRK/Gvl 6 THE HON'BLE Dr. JUSTICE K.MANMADHA RAO M.A.C.M.A. No.1100 OF 2011 31.01.2022 DRK/Gvl