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 16, Cited by 0]

Madras High Court

The Divisional Manager vs R.Damodharan on 5 March, 2020

Equivalent citations: AIRONLINE 2020 MAD 372

Author: S.M.Subramaniam

Bench: S.M.Subramaniam

                                                                         C.M.A.No.3348 of 2017


                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED: 05-03-2020

                                                      CORAM

                             THE HONOURABLE MR. JUSTICE S.M.SUBRAMANIAM

                                              C.M.A. No.3348 of 2017
                                                       And
                                              C.M.P.No.21285 of 2017

                      The Divisional Manager,
                      Oriental Insurance Company Limited,
                      Vellore.                         .. Appellant/Respondent No.2

                                                         vs.

                      R.Damodharan                      .. Respondent No.1/Petitioner

                      M.Palani                          .. Respondent No.2/Respondent No.1


                              The Civil Miscellaneous Appeal is preferred under Section 173 of
                      the Motor Vehicles Act, 1988, against the judgment and decree dated
                      16.08.2016 passed in M.C.O.P.No.144 of 2012 on the file of the learned
                      Sub Judge, Sub Court-cum-Motor Accidents Claims Tribunal, Cheyyar.

                              For Appellant            : Mr.Elveera Ravindran

                               For Respondent-1        : Mr.S.Ravi

                               For Respondent-2        : No Appearance


                      1/18


http://www.judis.nic.in
                                                                           C.M.A.No.3348 of 2017


                                                      JUDGMENT

The present Civil Miscellaneous Appeal is directed against the judgment and decree dated 16.08.2016 passed by the learned Sub Judge, Sub Court-cum-Motor Accidents Claims Tribunal, Cheyyar in M.C.O.P.No.144 of 2012.

2. The appellant is the Oriental Insurance Company Limited filed the present Civil Miscellaneous Appeal mainly on the ground that the Motor Accidents Claims Tribunal had erroneously entertained the claim petition, which is otherwise not maintainable and awarded compensation in violation of the principles settled.

3. The accident was caused by an unknown JCB vehicle and not at the instance of the Motor Cycle bearing Registration No.TN-22-AL- 5208 and the policy in respect of Motor Cycle did not cover the risks of the rider/ owner of the insured with the appellant/Insurance Company. Even as per the findings of the Tribunal, the Motor Cycle was insured to cover the Act liability and it did not cover the risks of the rider of the Motor Cycle 2/18 http://www.judis.nic.in C.M.A.No.3348 of 2017 and therefore, the Tribunal has committed an error in awarding compensation of Rs.1,76,665/- to the claimant. The Tribunal further found that the accident occurred on account of the rash and negligent driving of the JCB vehicle and therefore, ought to have dismissed the claim petition. The Ex.P-1 itself was lodged by the claimant after a delay of 210 days. The very delay in filing the FIR itself is a ground for rejection of the claim petition. The genuinity of the claim itself is disputed by the appellant on the ground that the case was registered after 210 days. A claim under Motor Vehicles Act is maintainable only if the tort-feasor is liable and the victim being the tort-feasor is not entitled to maintain a claim either under Section 163-A of the Motor Vehicles Act, 1988.

4. As far as the accident is concerned, it occurred on 20.11.2009 at about 02.00 P.M. and the case was registered by the Keezhkodungalur Police Station in Crime No.232 of 2010 under Sections 279, 337 and 338 of IPC, after a lapse of about 210 days from the date of accident. The delay in registering the complaint is a vital factor to disbelieve the case of the claimant.

3/18 http://www.judis.nic.in C.M.A.No.3348 of 2017

5. The Tribunal adjudicated the issues and found that the factum regarding the accident was established. The Tribunal further considered the fact that the FIR itself was registered after a lapse of about 210 days from the date of accident. As far as the accident is concerned, it was contended before the Tribunal that the JCB vehicle, which came behind the two wheeler driven by the claimant hit from the backside and caused injury to the claimant. Therefore, the owner and the driver of the JCB vehicle are liable to pay compensation and they have not been impleaded as party in the claim petition. However, the Tribunal has not adjudicated the grounds raised regarding the maintainability of the claim petition under Section 163-A of the Motor Vehicles Act, 1988. The Tribunal proceeded on the basis that the accident occurred and the FIR was registered after the lapse of about 210 days and the injuries were established and there is a policy and therefore, the Insurance Company is liable to pay compensation. The factors are to be considered for entertaining the claim petition under Section 163-A of the Motor Vehicles Act, 1988, have not been considered by the Tribunal.

4/18 http://www.judis.nic.in C.M.A.No.3348 of 2017

6. In this regard, the learned counsel appearing on behalf of the appellant cited the judgment of the Hon'ble Supreme Court of India in the case of Ningamma and Another vs. United India Insurance Co. Ltd [2009 ACJ 2020], wherein in paragraphs 18 and 19, it has been held as under:-

“18. In the case of Oriental Insurance Co. Ltd. vs. Rajni Devi [(2008) 5 SCC 736 : (2008) 3 SCC (Cri) 67] wherein one of us, namely, Hon'ble S.B. Sinha, J. was a party, it has been categorically held that in a case where third party is involved, the liability of the insurance company would be unlimited. It was also held in the said decision that where, however, compensation is claimed for the death of the owner or another passenger of the vehicle, the contract of insurance being governed by the contract qua contract, the claim of the claimant against the insurance company would depend upon the terms thereof. It was held in Oriental Insurance Co. Ltd. case [(2008) 5 SCC 736 : (2008) 3 SCC (Cri) 67] that Section 163-A of the MVA cannot be said to have any application in respect of an accident 5/18 http://www.judis.nic.in C.M.A.No.3348 of 2017 wherein the owner of the motor vehicle himself is involved. The decision further held that the question is no longer res integra. The liability under Section 163-A of the MVA is on the owner of the vehicle. So a person cannot be both, a claimant as also a recipient, with respect to claim. Therefore, the heirs of the deceased could not have maintained a claim in terms of Section 163-A of the MVA. In our considered opinion, the ratio of the decision in Oriental Insurance Co. Ltd. case [(2008) 5 SCC 736 : (2008) 3 SCC (Cri) 67] is clearly applicable to the facts of the present case. In the present case, the deceased was not the owner of the motorbike in question. He borrowed the said motorbike from its real owner. The deceased cannot be held to be an employee of the owner of the motorbike although he was authorised to drive the said vehicle by its owner and, therefore, he would step into the shoes of the owner of the motorbike.
19. We have already extracted Section 163-A of the MVA hereinbefore. A bare perusal of the said provision would make it explicitly clear that persons like the deceased in the present case 6/18 http://www.judis.nic.in C.M.A.No.3348 of 2017 would step into the shoes of the owner of the vehicle. In a case wherein the victim died or where he was permanently disabled due to an accident arising out of the aforesaid motor vehicle in that event the liability to make payment of the compensation is on the insurance company or the owner, as the case may be as provided under Section 163-A. But if it is proved that the driver is the owner of the motor vehicle, in that case the owner could not himself be a recipient of compensation as the liability to pay the same is on him. This proposition is absolutely clear on a reading of Section 163-A of the MVA.

Accordingly, the legal representatives of the deceased who have stepped into the shoes of the owner of the motor vehicle could not have claimed compensation under Section 163-A of the MVA.”

7. The Apex Court held that Section 163-A of the Motor Vehicles Act, cannot be said to have any application in respect of an accident, wherein the owner of the motor vehicle himself is involved. The liability under Section 163-A of the MVA is on the owner of the vehicle. So 7/18 http://www.judis.nic.in C.M.A.No.3348 of 2017 a person cannot be both, a claimant and also a recipient, with respect to claim. Thus, the heirs of the deceased could not have maintained a claim in terms of Section 163-A of the Motor Vehicles Act.

8. In the present case also the claimant borrowed the vehicle from the owner and therefore he stepped into the shoes of the owner of the vehicle and therefore, claim petition under Section 163-A of the Motor Vehicles Act, is not entertainable. The Tribunal has not adjudicated this vital issue, despite the fact that there is a force in this regard and the counter filed by the appellant/Insurance Company also has raised defence. In this regard deposition by RW-1 Mr.Chandrasekar reveals the facts as under:-

                                      “8. vjpu;kDjhuu;       jug;gpy;     v/k/rh/1   Mf
                                   re;jpunrfud;             vd;gtu;          tprhupf;fg;
                                   gl;oUf;fpd;whu;/       mtu;     2k;     vjpu;kDjhuu;
                                   fHfj;jpy;            tsu;r;rp           mjpfhupahf
                                   gzpg[upe;J      tUtjhft[k;.           Kjy;     jfty;
                                   mwpf;ifapd;go             gjpbtz;            bjupahj
                                   n$/rp/gp    thfdj;jpd;        Xl;Lduhy;       tpgj;J
                                   ele;jjhf          brhy;yg;gl;Ls;sJ            vd;Wk;.
                                   nkw;go      thfdk;       uhkK:u;j;jp     vd;gtUf;F
                                   brhe;jkhd                   thfdk;                 vd

                      8/18


http://www.judis.nic.in
                                                                       C.M.A.No.3348 of 2017

                             brhy;yg;gl;Ls;sJ/             Kjy;          jfty;
                             mwpf;if kDjhuu; mtUf;F brhe;jkhd
                             ,Urf;fu         thfdj;ij      Xl;o     brd;wnghJ
                             gpd;gf;fkhf te;j n$rpgp thfdk; nkhjp
                             tpgj;J ele;jjhf gjpt[ bra;ag;gl;Ls;sJ
                             vd;Wk;.     Kjy;      jfty;      mwpf;if       210
                             ehl;fs;   fhyjhkjkhfnt           gjpag;gl;Ls;sJ
                             vd;Wk;.            Kdjhuu;             Xl;or;brd;w
                             l;o/vd;/v/vy;/5208     vd;w      thfdk;       jhd;
                             j';fsplk;         fhg;gPL      bra;ag;gl;Ls;sJ
                             vd;Wk;.   nkw;go     ,Urf;fu thfdk;          gHdp
                             vd;gtUf;F        cupikahdJ        vd;Wk;.    me;j
                             thfdj;ij kDjhuu; jhd; Xl;of;bfhz;L
                             brd;Ws;shu;      vd;Wk;.    kDjhuu;      gHdpaplk;
                             ntiy        vJt[k;     bra;atpy;yiybad;why;
                             rupjhd;          vd;Wk;.       Kjy;         jfty;
                             mwpf;ifapy; tpgj;Jf;Fs;shd kDjhuiu.
                             n$rpgp    thfdj;jpd;        cupikahsu;      kw;Wk;
                             Xl;Ldu;     kUj;jJtkidapy;             nru;j;jjhf
                             brhy;yg;gl;Ls;sJ            vd;Wk;.      tpgj;ij
                             Vw;gLj;jpajhf        brhy;yg;gLfpd;w        n$rpgp
                             thfdj;jpd;            cupikahsu;.           Mjd;
                             fhg;gPl;lhsu;     kl;Lnk     ,Hg;gPL     bfhLf;f
                             flikg;gl;ltu;fs; vd;Wk;. nkw;go egu;fs;
                             ,e;j      kDtpy;       jug;gpduhf        nru;f;fhj


                      9/18


http://www.judis.nic.in
                                                                             C.M.A.No.3348 of 2017

                              fhuzj;jpdhy;          j';fs;         fHfk;      ,Hg;gPL
                              bfhLf;f             ntz;oajpy;iy                  vd;Wk;
                              rhl;rpak;     mspj;Js;shu;/ mtu; jd;Dila
                              FWf;F         tprhuizapy;            j';fs;       fhg;gPL
                              epge;jidg;go thfdj;ij fhg;gPL bra;j
                              cupikahsUf;F                 tpgj;J           Vw;gl;lhy;
                              ,Hg;gPL        ju      flikg;gl;ltu;            vd;why;
                              rupjhd;         vd;Wk;.        rk;gt          neuj;jpy;
                              thfdj;ij            Xl;o     brd;w       kDjhuUf;F
                              cupkk; ,Ue;jJ vd;why; rupjhd; vd;Wk;.
                              tpgj;J      Fwpj;j         j';fs;    Ma;twpf;ifapy;
                              n$rpgp thfdj;jpd; cupikahsu;. Xl;Ldu;
                              jhd;          tpgj;jpw;F            fhuzk;         vd;W
                              brhy;yg;gl;Ls;sjh vd;why; Kjy; jfty;
                              mwpf;ifapnyna g[fhu; bfhLj;j kDjhuu;
                              n$rpgp           thfdj;jpd;               cupikahsu;
                              uhkK:u;j;jp     vd;Wk;       mjd;       Xl;Leu;     jhd;
                              tpgj;jpw;F                  fhuzk;                 vd;W
                              brhy;ypapUf;fpwhu;            vd;Wk;.         j';fsplk;
                              fhg;gPL     bra;j     thfdj;jpd;         fhuzkhfnt
                              tpgj;J        ele;jjhy;         j';fs;         epWtdk;
                              ,Hg;gPL     bfhLf;f         flikg;gl;lJ         vd;why;
                              rupay;y vd;Wk; rhl;rpak; mspj;Js;shu;/@




                      10/18


http://www.judis.nic.in
                                                                              C.M.A.No.3348 of 2017

9. The recent Judgment of Hon'ble Supreme Court in the case of Ramkhiladi and Another Vs. United India Insurance Co. Ltd and Another [2020 (1) TN MAC 1 (SC)], elaborately discussed the scope of claim petition under Section 163 (A) of the Motor Vehicles Act. Undoubtedly, the Special Provision cannot be read in isolation and the Apex Court considered Sections 147, 166 and 163-A of the Motor Vehicles Act. Thus the Special Provision is to be read conjointly and in consonance with the object, purpose as well as the intention of the Legislature.

10. In the event of interpreting any Special Provision in isolation to the other provisions of the Statute, then the very object would be defeated and therefore, the Courts cannot make an interpretation of a Special Provision, which is otherwise intended to grant certain benefits in respect of grant of compensation in the event of not establishing negligence. Thus, this Court is of the considered opinion that, even the Personal Accident Coverage cannot be considered in certain cases, where the victim is not the registered owner of the vehicle. Three conditions are required even under Personal Accident Policy (which is not a statutory coverage in 11/18 http://www.judis.nic.in C.M.A.No.3348 of 2017 terms of Section 147 of the Act.). The said three conditions are mandatory, so as to avail compensation under the Personal Accident Policy (not a statutory coverage in terms of Section 147 of the Act). The conditions are:-

(a) the owner-driver is the registered owner of the vehicle insured;
(b) the owner-driver is the insured named in the policy;
(c) the owner-driver holds an effective driving license, in accordance with the provisions of Law.

11. With reference to Section 163-A of the Motor Vehicles Act, 1988, the Hon'ble Supreme Court has taken a view that if a borrower of the vehicle met with an accident while riding the vehicle, he cannot claim compensation under Section 163-A of the Act. The reason being in the event of granting compensation without adjudication of negligence, then the same would result in defeating the very object of the Act, under Sections 147 and 166 of the Motor Vehicles Act. When Section 147 categorically enumerates requirements of policies, limits and liabilities, the same cannot be whittled down, while dealing with the claim petitions under Section 163- 12/18 http://www.judis.nic.in C.M.A.No.3348 of 2017 A of the Act. All these provisions are to be read conjointly for the purpose of granting the benefit of Special Provision enacted under Section 163-A of the Act, for payment of compensation on structured formula basis. When the Special Provision is specifically provided for a structured formula basis, it cannot be read in isolation with reference to the nature of the contracted policy and the requirement of policy and limited liabilities clauses, which all are well enumerated under the provisions of the Act. Thus, this Court is of the considered opinion that a person, who borrowed a vehicle from the registered owner and while driving the same met with an accident sustained injuries or dead, then he is not entitled to claim any compensation under Section 163-A of the Act and even for claiming Personal Accident Policy (not a statutory coverage in terms of Section 147 of the Act), he is bound to establish the three mandatory conditions and in the absence of compliance with the said three conditions, he is not entitled for compensation.

12. This Court is of the considered opinion that the Insurance Company as well as the Policy Holders are bound by the terms and conditions of the contract agreed between the parties. In the event of 13/18 http://www.judis.nic.in C.M.A.No.3348 of 2017 superseding the terms of contract, then the very legality of the Law of Contract is sacrificed under the provisions of the Indian Contract Act, which is unacceptable and therefore, in respect of the contract, Courts are bound to consider the terms and conditions and the binding clauses between the parties.

13. The Hon'ble Supreme Court in the judgment, cited supra, in unequivocal terms held that in a claim under Section 163-A of the Act, there is no need for the claimants to plead or establish the negligence and/or that the death in respect of which the claim petition is sought to be established was due to wrongful act, neglect or default of the owner of the vehicle concerned. It is also true that the claim petition under Section 163-A of the Act is based on the Principle of 'No Fault Liability'. However, at the same time, the deceased has to be a third party and cannot maintain a claim under Section 163-A of the Act, against the owner/Insurer of the vehicle, which is borrowed by him as he will be in the shoes of the owner and he cannot maintain a claim under Section 163-A of the Act, against the owner and Insurer of the vehicle. In the case before the Hon'ble Supreme Court, the 14/18 http://www.judis.nic.in C.M.A.No.3348 of 2017 finding was that the parties are governed by the contract of Insurance and under the contract of Insurance, the liability of the Insurance Company would be qua third party only. Thus the deceased cannot be said to be a third party with respect to the insured vehicle. There cannot be any dispute that the liability of the Insurance Company would be as per the terms and conditions of the Contract of Insurance. The insurance policy covers the liability incurred by the insured in respect of death or bodily injury to any person (including an owner of the goods or his authorized representative) carried in the vehicle or damage to any property of a third party caused by or arising out of the use of the vehicle. Thus Section 147 does not require an Insurance Company to assume risk for death or bodily injury to the owner of the vehicle.

14. Perusal of the judgment, it is crystal clear that the scope of Section 163-A of the Act cannot be expanded, so as to cover borrower of the vehicle, who stepped into the shoes of the registered owner and file claim petition under Section 163-A of the Act. In the event of entertaining such claim petition, undoubtedly, the other provisions namely, Section 147 15/18 http://www.judis.nic.in C.M.A.No.3348 of 2017 and other related provisions would get defeated and the object sought to be reached through Special Provision under Section 163-A of the Act, would also be defeated. Thus the fact remains that in all such cases, where a vehicle was borrowed from the registered owner by any person and such vehicle met with an accident and the rider of the vehicle sustained injury or it resulted in death, then no claim petition is entertained under Section 163- A of the Act and even in cases of claim of Personal Accident Policy (not a statutory coverage in terms of Section 147 of the Act), then also the mandatory conditions under the Personal Accident Policy are to be established by the claimant. This being the principles to be followed, this Court is of the considered opinion that in the present case, the claim petition is unsustainable and not entertainable and liable to be rejected.

15. Accordingly, the judgment and decree dated 16.08.2016 passed by the learned Sub Judge, Sub Court-cum-Motor Accidents Claims Tribunal, Cheyyar in M.C.O.P.No.144 of 2012 is quashed and consequently, C.M.A.No.3348 of 2017 stands allowed. However, there shall be no order as to costs. Consequently connected miscellaneous petition is 16/18 http://www.judis.nic.in C.M.A.No.3348 of 2017 closed.

16. The amount deposited by the appellant/Insurance Company, if any, in the credit of MCOP No.144 of 2012 on the file of the Sub Court-cum-Motor Accidents Claims Tribunal, Cheyyar, is permitted to be withdrawn by the appellant/Insurance Company, by filing an appropriate application.

05-03-2020 Index : Yes/No. Internet: Yes/No. Speaking Order/Non-Speaking Order Svn To The Sub Judge, Sub Court-cum-

The Motor Accidents Claims Tribunal, Cheyyar.

17/18 http://www.judis.nic.in C.M.A.No.3348 of 2017 S.M.SUBRAMANIAM, J.

Svn CMA No.3348 of 2017 05-03-2020 18/18 http://www.judis.nic.in