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 6, Cited by 2]

Madhya Pradesh High Court

Madhu vs Narendra Kumar And Ors. on 28 July, 1988

Equivalent citations: I(1989)ACC187, 1990ACJ158

JUDGMENT
 

S.K. Dubey, J. 
 

1. A young girl aged about 12 years met with an accident on 3.1.1980, while she was playing in front of her house. A scooter driver came on his scooter No. MPN 6991 and dashed the girl, as a result of which the girl received injuriesabrasions and a compound fracture in right knee joint at end of the tibia. She remained under treatment and under plaster for about 1/2 months. An application under Section 110-A of the Motor Vehicles Act, 1939 (for short 'the Act') was filed through her father, the natural guardian, on 9.7.1980. After the trial, the Tribunal held that the application is barred by time by four days. Though the Tribunal awarded a compensation of Rs. 2,000/- for the injuries but dismissed the claim as barred by time. The respondent No. 3, the insurance company, was exonerated because the policy was not proved by the owner of the vehicle, respondent No. 1.

2. The claimant has come before this court under Section 110-D of the Act, aggrieved of the dismissal of the application as barred as well as the quantum of compensation so awarded. Before this court, on behalf of the owner, a receipt of the premium has been filed, which is dated 24.12.1979 for Rs. 95/- and certificate No. 620591 was issued for the relevant period covering the risk. The owner has filed an affidavit also to the effect that the same vehicle met with the accident, which was insured with the respondent No. 3 and the premium was paid by him of Rs. 95/-. On behalf of the respondent No. 3, i.e., the insurance company, time was sought to verify the fact whether the vehicle was insured at the relevant time or not, but today Mr. Samadani, learned counsel for respondent No. 3, informs that the record of the insurance company is not traceable being very old and also the office building collapsed, as a result of which record was destroyed. He is not able to controvert the receipt as well as the affidavit, but admits that this receipt was issued by the National Insurance Co. Ltd., which mentions the certificate so issued covering the risk, only the number of the vehicle is not mentioned therein.

3. Mr. H.S. Rajpal, learned counsel for the appellant, contended that the Tribunal could not have dismissed the claim as barred by time because the claim was on behalf of a minor, the said claim could have been filed even after attaining majority, i.e., after attaining the age of 18 years. He placed reliance on a Bench decision of this court reported in Hayatkhan v. Mangilal 1970 ACJ 254 (MP). He contends that the compensation awarded is too low looking to the nature of injuries and it ought to have been minimum Rs. 5,000/-. Reliance was placed on a Bench decision of this court reported in Vinod Kumar Shrivastava v. Ved Mitra Vohra 1970 ACJ 189 (MP). Mr. Rajpal further contended that interest at the rate of 12 per cent per annum ought to have been awarded, which the Tribunal has erred in not awarding the same. Mr. Punjwani, learned counsel for respondent No. 1, contended that in case if any liability arises, it is to be indemnified by the insurance company. Moreover, it was the duty of the insurance company to place all the material before the court showing that at the relevant time the vehicle was not insured. The insurance company keeps the record of the vehicles so insured and a copy of their policy. The scooter was insured with the National Insurance Co. Ltd. continuously, later policy was also filed. He placed his reliance on a recent decision of the apex court reported in National Insurance Co. Ltd. v. Jugal Kishore 1988 ACJ 270 (SC), more particularly paragraph 10 of the said decision. Mr. Samadani, appearing for the insurance company, could not controvert the receipt issued by the insurance company and also the affidavit, to state that whether the vehicle was insured or not. On the other hand, he has fairly conceded that the receipt filed by the owner before this court has been issued by the insurance company and it seems that the risk at the relevant time was covered.

4. After hearing the counsel, I am satisfied that this appeal deserves to be allowed. My conclusions are as under:

(a) Regarding insurance of the vehicle: The vehicle scooter No. MPN 6991 was insured with the National Insurance Co. Ltd. as would be evident from the receipt No. 10032 issued by it on 24.12.1979, in the name of the owner of the vehicle. It is not the case of the insurance company that this owner possesses other vehicle or scooter also. This receipt clearly mentions that certificate No. 620591, covering the risk, was issued by the insurance company. The insurance was in force for a period of one year from the date of the issue of the certificate, i.e., 24.12.1979. The accident occurred on 3.1.1980. Besides this receipt, which is an admitted document before this court, an affidavit is also filed by the owner of the vehicle, who has affirmed on oath that this receipt relates to the premium of insurance of the vehicle, i.e., the scooter No. MPN 6991. The insurance company though examined a witness before the Tribunal but did not produce the record stating that this vehicle was not insured nor any such premium was received by the insurance company nor any such certificate covering the risk was issued. Before this court also, after having given number of opportunities, in relation to the said scooter, the said receipt could not be controverted. The insurance company ought to have produced the policy and the record for doing justice being an instrumentality of State, it has to act fairly. The insurance company having not done its part by clearly proving the fact by producing the document before the Tribunal, it cannot be inferred that the vehicle was not insured, particularly when a receipt issued by the said company to the owner of the vehicle is admitted. See National Insurance Co. Ltd. v. Jugal Kishore 1988 ACJ 270 (SC)].
(b) Regarding limitation: The Tribunal misdirected itself to hold the claim as barred by time. The Tribunal did not consider the circumstances, in which the application was filed beyond four days. In any case it was a case of a minor, it is settled position of law that a minor even after attaining his/her majority could have filed the application, claiming the compensation. So question of limitation, in such circumstances, does not arise. See Hayatkhan v. Mangilal 1970 ACJ 254 (MP).
(c) Regarding negligence: The submissions of the learned counsel for the owner and the insurance company cannot be accepted that the driver of the vehicle was not rash and negligent. The Tribunal in paras 13 and 14 of its award has considered the evidence of PW 1 Madhu, PW 3 Gopichand, an eye-witness. PW 4 Puttilal, Head Constable, who proved the F.I.R. (Exh. P-2), spot map (Exh. P-3) and has arrived at a finding after appreciating the evidence that the driver of the scooter was rash and negligent, who dashed the girl by his scooter. Nothing has been pointed out to disbelieve these witnesses, who proved the rash and negligent act of the driver. This court will not interfere with these findings. [See Madhusudandas v. Narayanibai AIR 1983 SC 114 and Sarju Parshad Ramdeo Sahu v. Jwalesh-wari Pratap Narain Singh AIR 1951 SC 120].
(d) Regarding compensation: Admittedly the girl remained under plaster for about 1 1/2 months, there was a compound fracture in lower end of right tibia. Though there is no evidence of limping or any other deformity, even in such cases this court has awarded compensation of about Rs. 5,000/-. See Vinod Kumar Shrivastava v. Ved Mitra Vohra 1970 ACJ 189 (MP). Therefore, an award of Rs. 5,000/-would be just and proper compensation in the circumstances of the case instead of Rs. 2,000/-.
(e) Regarding interest: It is now well settled that the interest ought to have been awarded at the rate of 12 per cent per annum. See Jagbir Singh v. General Manager, Punjab Roadways 1987 ACJ 15 and Narcinva V. Kamat v. Alfredo Antonio Doe Martins 1985 ACJ 397 (SC)] and the consistent view of this court in awarding the interest at the rate of 12 per cent per annum from the date of the application till payment.

5. The result is that this appeal is allowed, the application for compensation is held within time, the award is enhanced from Rs. 2,000/- to Rs. 5,000/-, on which an interest at the rate of 12 per cent per annum from the date of the application till payment shall be payable by the insurance company. This amount shall be deposited by the insurance company within six weeks from today. No order as to costs.