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 3, Cited by 76]

Supreme Court of India

Kashiram Yadav & Anr vs Oriental Fire & Gen. Insurance Co. & Ors on 10 August, 1989

Equivalent citations: 1989 AIR 2002, 1989 SCR (3) 811, AIR 1989 SUPREME COURT 2002, (1989) 3 JT 504 (SC), (1990) 1 MAD LW 515, (1989) 15 ALL LR 613, (1989) 2 GUJ LH 382, 1989 SCC (CRI) 702, (1990) 1 CIVLJ 202, (1990) 1 ACC 1, (1990) 1 LJR 158, 1989 (4) SCC 128

Author: K.J. Shetty

Bench: K.J. Shetty, A.M. Ahmadi

           PETITIONER:
KASHIRAM YADAV & ANR.

	Vs.

RESPONDENT:
ORIENTAL FIRE & GEN. INSURANCE CO. & ORS.

DATE OF JUDGMENT10/08/1989

BENCH:
SHETTY, K.J. (J)
BENCH:
SHETTY, K.J. (J)
AHMADI, A.M. (J)

CITATION:
 1989 AIR 2002		  1989 SCR  (3) 811
 1989 SCC  (4) 128	  JT 1989 (3)	504
 1989 SCALE  (2)343


ACT:
    Motor Vehicles Act, 1939: Sec. 96--Fatal accident caused
by unlicensed driver--Compensation awarded--Insurance compa-
ny-Whether liable to indemnify owner of vehicle.



HEADNOTE:
    A  Constable while returning home after  performing	 his
duties was knocked down by a tractor owned by appellant	 No.
1, and driven by appellant No. 2 who had no driving licence.
As  a  result of the accident, the Constable  died  and	 his
widow  and children claimed compensation, before the  Tribu-
nal.
    Awarding  a compensation of Rs.96,000 the Tribunal	held
that  at  the time of the accident the vehicle	belonged  to
appellant  No. 1 and was driven by appellant No. 2, who	 had
no driving licence, that the accident took place due to	 his
rash  and negligent driving, and appellant No. 1  alone	 was
liable to pay the compensation.
    The	 appellant  has come in appeal,	 by  special  leave,
contending that the insurer alone would be liable to pay the
compensation amount, even though the tractor was not  driven
by a licensed driver.
Dismissing the appeal,
    HELD:  1.  Section 96 of the Motor	Vehicles  Act,	1939
imposes	 a duty on the insurer to satisfy judgments  against
persons insured in respect of third party risks. Sub-section
2 thereof provides exception to the liability of the  insur-
er.  Sub-sec. 2(b) of sec. 96 provides that the	 insurer  is
not  liable  to satisfy the judgments  against	the  persons
insured if there has been a breach of a specified  condition
of the policy. One of the conditions of the policy specified
under  clause (ii) is that the vehicle should not be  driven
by any person who is not duly licensed or by any person, who
has  been  disqualified from holding  or  obtaining  driving
licence, during the period of disqualification. It is not in
dispute that the certificate of insurance concerned in	this
case  contains	this condition. If, therefore,	there  is  a
breach of this condition, the insurer will not be liable  to
indemnify the owner. [813C-E]
812
    2. In the present case, the onus of the insurer has been
discharged  from  the evidence of the insured  himself.	 The
insured took a positive defence stating that he was not	 the
owner of the vehicle since he had already sold the same to a
third  party. This had not been proved. Secondly, he took  a
defence	 stating that the vehicle at the relevant  time	 was
driven'	 by a licensed driver. This was proved to be  false.
There is no other material even to indicate that the vehicle
was  entrusted	to the licensed driver on the  date  of	 the
fatal accident. [814D-F]
    Skandia Insurance Co. Ltd. v. Kokilaben Chandravadan and
Ors., [1987] 2 SCC 654, distinguished.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 2183 of 1988.

From the Judgment and Order dated 25.3.1988 of the Allahabad High Court in F.A.F.O. No. 951 of 1987. N.D.B. Raju and N. Ganapathy for the Appellants. M.S. Ganesh and Murlidhar for the Respondents. The Judgment of the Court was delivered by K. JAGANNATHA SHETTY, J. The question raised in this appeal relates to the liability of the owner of an insured vehicle to pay compensation for the accident caused by negligence of an unlicensed driver.

The facts which are now found are these.

A constable while returning home after performing his duties was knocked down by a tractor owned by appellant no. 1--Kashiram Yadav. Appellant No. 2--Raghuraj was then driv- ing the tractor. He had no driving licence. The widow of the constable and her children claimed compensation from the appellants and the insurer. The owner resisted the claim contending inter alia that he had already sold the vehicle to a third party and that vehicle was driven by the licensed driver Gaya Prasad at the time of the accident. Both these facts were not established. The Tribunal held that Raghuraj Singh was driving the tractor and the accident took place due to his rash and negligent driving and not due to any fault on the part of the constable. Since Raghuraj Singh had no driving licence, the Tribunal held that the 813 owner of the vehicle alone is liable to pay the compensa- tion. Having reached that conclusion, the Tribunal deter- mined the amount of compensation payable to the claimants. A sum of Rs.96,000 was awarded with interest at the rate of 12 per cent per annum till realisation. This award of the Tribunal has been affirmed by the High Court. We are not concerned with the quantum of compensation determined by the Tribunal. That question has not been agitated before us. The only contention that was canvassed before us is as to the liability of the insurer to indemnify the owner to satisfy the judgment against him. Section 96 of the Motor Vehicles Act, 1939 imposes duty on the insurer to satisfy judgments against persons insured in respect of third party risks. Sub-section 2 thereof provides exception to the liability of the insurer. Sub-sec. 2(b) of sec. 96 provides that the insurer is not liable to satisfy the judgments against the persons insured if there has been a breach of a specified condition of the policy. One of the conditions of the policy specified under clause

(ii) is that the vehicle should not be driven by any person who is not duly licensed, or by any person who has been disqualified from holding or obtaining driving licence during the period of disqualification. It is not in dispute that the certificate of insurance concerned in this case contains this condition. If, therefore, there is a breach of this condition, the insurer will not be liable to indemnify the owner.

Counsel for the appellants however, submitted that insurer alone would be liable to pay the award amount even though the tractor was not driven by a licensed driver. In support of the contention, he placed reliance on the deci- sion of this Court in Skandia Insurance Co. Ltd. v. Kokila- ben Chandravadan and Ors., [1987] 2 SCC 654. We do not think that that decision has any relevance to the present case. There the facts found were quite different. The. vehicle concerned in that case was undisputedly entrusted to the driver who had a valid licence. In transit the driver stopped the vehicle and went to fetch some snacks from the opposite shop leaving the engine on. The ignition key was at the ignition lock and not in the cabin of the truck. The driver has asked the cleaner to take care of the truck. In fact the driver had left the truck in the care of the clean- er. The cleaner meddled with the vehicle and caused the accident. The question arose whether the insured (owner) had committed a breach of the condition incorporated in the certificate of insurance since the cleaner operated the vehicle on the fatal occasion without driving licence. This Court expressed the view that it is 814 only when the insured himself .entrusted the vehicle to a person who does not hold a driving licence, he could be said to have committed preach of the condition of the policy. It must be established by the Insurance Company that the breach is on the part of the insured. Unless the insured is at fault and is guilty of a breach of the condition, the insur- er cannot escape from the obligation to indemnify the in- sured. It was also observed that when the insured has done everything within his power in as much as he has engaged the licensed driver and has placed the vehicle in his charge with the express or implied mandate to drive himself, it cannot be said that the insured is guilty of any breach. We affirm and reiterate the statement of law laid down in the above case. We may also state that without the knowl- edge of the insured, if by driver's acts or omission others meddle with the vehicle and cause an accident, the insurer would be liable to indemnify the insured. The insurer in such a case cannot take the defence of a breach of the condition in the certificate of insurance. But in the present case, the onus of the insurer has been discharged from the evidence of the insured himself. The insured took a positive defence stating that he was not the owner of the vehicle since he had already sold the same to a third party. This has not been proved. Secondly, he took a defence stating that the vehicle at the relevant time was driven by a licensed driver, Gaya Prasad, (PW-2). This was proved to be false:There is no other material even to indicate that the vehicle was entrusted to the licensed driver on the date of the fatal accident. With these distin- guishing features in the present case, we do not think that the ratio of the decision in Skandia Insurance Co. Ltd. 's case could be called to aid the appellants.

In the result, the appeal fails and is dismissed. In the facts and circumstances of the case, we make no order as to costs.

G.N.					   Appeal dismissed.
815