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 15, Cited by 0]

Chattisgarh High Court

Branch Manager, National Insurance ... vs Faiyja Kausar on 20 March, 2025

                                                            1 / 25




                                                                              2025:CGHC:13423

                                                                                            NAFR

                                   HIGH COURT OF CHHATTISGARH AT BILASPUR

                                                   MAC No. 1384 of 2018
                                                Order reserved on 06/09/2024

                                                Order delivered on 20/03/2025

                        Branch Manager, National Insurance Company Limited Branch Office-
                        Kampthi Line, Rajnandgaon, Chhattisgarh., District : Rajnandgaon,
                        Chhattisgarh
                                                                                       ... Appellant
                                                           versus


                        1 - Faiyja Kausar S/o Mohammad Ali Aged About 7 Years Resident- Babda
                        Rui Bhandar Goal Bazar Bilaspur, Present Address Ambedkar Ward,
                        Dongargaon,     Thana/tehsil      Dongarhgaon,    District-   Rajnandgaon,
                        Chhattisgarh, Respondent No. 1 And 2 Are Minor Through Guardian Nana
                        Mohammad       Sharif    S/o    Aadamrani,   Resident-   Ambedkar     Ward,
                        Dongargaon,      Thana/tehsil     Dongargaon,     District-   Rajnandgaon,
                        Chhattisgarh., District : Rajnandgaon, Chhattisgarh


                        2 - Mohammad Tausif S/o Mohammad Ali Aged About 8 Years Resident-
                        Babda Rui Bhandar Goal Bazar Bilaspur, Present Address Ambedkar Ward,
                        Dongargaon,     Thana/tehsil      Dongarhgaon,    District-   Rajnandgaon,
                        Chhattisgarh, Respondent No. 1 And 2 Are Minor Through Guardian Nana
                        Mohammad       Sharif    S/o    Aadamrani,   Resident-   Ambedkar     Ward,
                        Dongargaon,      Thana/tehsil     Dongargaon,     District-   Rajnandgaon,
                        Chhattisgarh., District : Rajnandgaon, Chhattisgarh


           Digitally
           signed by
           VEDPRAKASH
VEDPRAKASH DEWANGAN
DEWANGAN   Date:
           2025.03.20
           19:18:53
           +0530
                                          2 / 25



3 - Mohammad Sharif S/o Aadamrani Resident- Ambedkar Ward
Dongargaon,        Thana/tehsil        Dongargaon,         District-     Rajnandgaon,
Chhattisgarh.......(Claimants)


4 - Dhaniram Sonwani S/o Ani Sonwani Aged About 46 Years Resident-
Village Sachkana, Gram-Panchayat Talmana, Thana- Junagadh, District-
Kalahandi, Odisha.....(Vehicle Driver), District : Kalahandi, Orissa


5 - Harjindar Singh Bhatia S/o Late Amolak Singh Aged About 59 Years
Resident- Kailashnagar Ward No.-27, Thana City Kotwali, Rajnandgaon,
Tehsil And      District-   Rajnandgaon,          Chhattisgarh......(Vehicle   Owner),
District : Rajnandgaon, Chhattisgarh


6 - Mohammad Ali S/o Mohammad Sarif Aged About 40 Years Resident
Goal Bazar Bilaspur (Babda Rui Bhandar).......(Husband Of Deceased),
District : Bilaspur, Chhattisgarh

                                                                       ... Respondents

                  (Cause title taken from Case Information System)


For Appellant                     :      Mr. Sudhir Agrawal, Advocate

For Respondents No. 1 to 3        :      Mr. Rakesh Thakur, Advocate


                Hon'ble Shri Justice Ravindra Kumar Agrawal

                                      C.A.V. Order


1.    The present Miscellaneous Appeal has been filed by the insurance

      company under Section 173 of Motor Vehicles Act, 1988 against the

      impugned award dated 18.05.2018, passed by Learned 2 nd Additional

      Motor Accident Claims Tribunal, Rajnandgaon, in Claim Case No.

      104 of 2017, whereby the amount of Rs. 9,77,200/- is awarded as

      compensation in favour of the claimants and the liability has been

      fastened upon the insurance company to pay the compensation.
                                    3 / 25



2.   The brief facts of the case are that, the claimants No. 1 & 2 are the

     children of the deceased and claimant No. 3 is father of the

     deceased- Smt. Aasma. The non-applicant No.4 is the husband of

     the deceased.


3.   On 11.05.2014, when the deceased was going from Rajnandgaon to

     Dongargaon by a passenger bus bearing registration No. CG-04/E-

     1794, at about 9:00 PM near Jungalpur culvert turning, the offending

     vehicle truck bearing registration No. CG-08/B-1394 coming from

     opposite side, driven rashly and negligently by its driver (non-

     applicant No.1) and dashed the passenger bus and caused accident.

     The deceased Smt. Aasma received grievous injuries on her head

     and she died on the spot. The offence has been registered against

     the non-applicant No. 1 and charge sheet has been filed against him.


4.   The claimants have filed a claim case for compensation of total Rs.

     25,60,000/- with the pleading that the deceased was a homemaker

     and she was earning Rs. 5,000/- per month by sewing and knitting

     and the claimants No. 1 & 2 were dependent upon their mother and

     therefore they may be awarded the compensation as claimed.


5.   The non-applicants No. 1 & 2 have remained ex-parte and have not

     contested the claim.


6.   The non-applicant No. 3/insurance company have filed its written

     statement and have submitted that the offending vehicle truck was

     being driven by its driver in violation of policy condition as he was not

     having in possession of valid and effective driving license. Further,

     the said truck was not having any valid permit and fitness certificate.
                                    4 / 25



     It is also pleaded in the written statement that the owner and driver of

     the passenger bus No. CG-04/E-1794 have not been made as a

     party/non-applicant and the driver of the said passenger bus was

     also not having any valid driving license. The excessive amount has

     been claimed by the claimants and therefore their claim application is

     liable to be dismissed.


7.   The non-applicant No. 4/husband of the deceased, has also filed his

     written statement and submitted that the deceased was his legally

     wedded wife and his children are residing in the guardianship of

     claimant No. 3 and he is having no objection in granting

     compensation to the claimants.


8.   On the basis of pleadings made by the respective parties, the

     Learned Claims Tribunal has framed five issues and after recording

     evidence of the parties and hearing them, passed the award on

     18.05.2018 and awarded Rs. 9,77,200/- as compensation in favour

     of the claimants and liability has been fastened upon the insurance

     company, which is under challenge in the present appeal.


9.   Learned counsel for the appellants would submit that the FIR has

     been registered against the driver of unknown truck, therefore, the

     involvement of the vehicle of non-applicants No. 1 & 2 are

     suspicious, as there is no eyewitness to the accident that the said

     truck has caused the accident and dashed the passenger bus. He

     would also submit that it is an accident between two vehicles and the

     driver of the passenger bus is also negligent and responsible for

     accident equally and therefore, both the drivers of the two vehicles
                                     5 / 25



      are contributory negligent in the accident and the liability upon the

      insurance company is only to the extent of 50%, because the driver

      of the passenger bus is also negligent to the extent of 50% for the

      accident. He would further submit that in the present case, there is

      no permit and fitness certificate of the offending vehicle and thereby

      there is a breach of policy condition and the insurance company is

      not liable to pay any compensation to the claimants.


10.   On the other hand, learned counsel for the respondents No. 1 to 3

      have supported the impugned award and have submitted that the

      learned Claims Tribunal has rightly assessed the compensation and

      awarded to the claimants, which is strictly in accordance with law and

      needs no interference.


11.   I have heard learned counsel for the parties and perused the record.


12.   The death of the deceased- Smt. Aasma in the motor accident is not

      in dispute in the present case. She was travelling in the bus, which

      was dashed by the truck and in the said accident she died on the

      spot. Further, from the inquest report (exhibit P-4) and post-mortem

      report (exhibit P-5), it is duly proved that the deceased died due to

      the motor accident, which has been occurred on 11.05.2014.

      Learned counsel for the appellants would submit that the FIR has

      been lodged against the driver of the unknown truck and there is no

      eyewitness to the accident, which proves the involvement of the truck

      in question, in the accident and there is no identification of the truck.

      From perusal of the FIR (exhibit P-1), it appears that one Tulsi Ram

      Sahu has lodged report to the police on 11.05.2014 itself, who is the
                              6 / 25



driver of the passenger bus and stated in the FIR that an unknown

truck has dashed his passenger bus by driving his vehicle rashly and

negligently, by which 4-5 passengers of his bus have got injured. The

injured person were taken to the hospital in 108 vehicle and the

accident was witnessed by the conductor Suraj Sahu and other

passengers. Although the police has filed charge sheet against the

non-applicant No. 1 after completion of the investigation, but there is

no evidence produced by the parties on record that submission of the

final report against the non-applicant No. 1 is challenged by him or

any of the parties that the said truck driven by the non-applicant No.

1 has falsely been falsely been implicated in the accident. The said

truck was seized in the case vide seizure memo (exhibit P-2),

therefore, even if there is no eyewitness to the incident examined in

the case, it has been found proved that the truck of the respondents

No. 1 and 2 bearing No. CG-08/B-1394 is involved in the accident

and it cannot be said that the accident was occurred due to rash and

negligent driving of the unknown truck. The insurance company has

also not led any evidence to the effect that the said vehicle was not

involved in the accident. The NAW-1/C. Toppo, who is the Assistant

Manager of the insurance company has not deposed in his evidence

that the said truck was not involved in the accident, but he is the

witness to the effect that the said truck bearing No. CG-08/B-1394

was not having any valid permit and fitness certificate at the time of

accident. Further, the non-applicants No. 1 and 2 (the driver and

owner of the offending vehicle truck) have remained ex-parte and

have not contested the claim, which is the additional fact available in

the case that their vehicle was met with an accident and dashed with
                                     7 / 25



      the passenger bus, for which the non-applicant No. 1 was prosecuted

      for the offence of Sections 279, 337, 338 and 304-A of IPC.

      Therefore, the submissions made by learned counsel for the

      appellants that the said truck bearing No. CG-08/B-1394 is not

      involved in the accident, does not have any merits.


13.   The judgement of "Sunita vs. Rajasthan State Road Transport

      Corporation and Others" 2020 (13) SCC 486 is relevant to this

      issue in which the Hon'ble Supreme Court has held that only the

      defence raised by the opposite party that FIR was based on wrong

      facts and charge sheet was filed in connivance between the

      complainant and the police, no evidence was produced by the party

      concerned before the Tribunal to prove this point, the involvement of

      the vehicle in the accident cannot be denied. Para 25 to 28 of the

      judgement held that:-


                   "25. The Tribunal had justly accepted the appellants'

                   contention that the respondents did not challenge the

                   propriety of the said FIR No. 247/2011 (Exh. 1) and

                   charge sheet (Exh. 2) before any authority. The only

                   defence raised by the respondents to this plea was

                   that the said FIR No. 247/2011 was based on wrong

                   facts and was filed in connivance between the

                   appellants/complainants    and   the   police,   against

                   which the respondents complained to the in charge of

                   the police station and the District Superintendent of

                   Police but to no avail. Apart from this bald assertion,

                   no evidence was produced by the respondents before

                   the Tribunal to prove this point. The filing of the FIR

                   was followed by the filing of the chargesheet against
                  8 / 25



respondent No.2 for offences under u/Sections 279,

337 and 304A of the IPC and Sections 134/187 of the

Act, which, again, reinforces the allegations in the

said FIR insofar as the occurrence of the accident

was concerned and the role of respondent No.2 in

causing such accident. Be that as it may, the High

Court has not even made a mention, let alone record

a finding, of any impropriety against FIR 247/2011

(Exh. 1) or chargesheet (Exh. 2) or the conclusion

reached by the Tribunal in that regard. Yet, the FIR

and the Charge sheet has been found to be deficient

by the High Court.


26. Before the Tribunal, respondent No.1 has neither

denied that respondent No.2 was in its employment at

the time of the accident nor has it denied that

respondent No.2 was driving the offending bus no.

RJ26/P.A. 0042 at the time of the accident. The

Tribunal has also referred to the Postmortem report

(Exh.4) which establishes that Sitaram died due to

shock arising from various fractures on his body,

which, undoubtedly, were rendered due to his

accident with the offending bus. All of the aforesaid

evidence    remained      uncontroverted.     While      the

Tribunal has accepted these depositions and the

evidence presented in that regard, the High Court

has, surprisingly, not even referred to it or even the

numerous    documents        presented   by       the   said

witnesses   as   evidence,    apart   from    a    passing

reference to FIR 247/2011 (Exh.1).


27. The Tribunal's reliance upon FIR 247/2011 (Exh. 1)

and chargesheet (Exh. 2) also cannot be faulted as
                                         9 / 25



                   these    documents          indicate    the    complicity     of

                   respondent No.2. The FIR and chargesheet, coupled

                   with the other evidence on record, inarguably

                   establishes the occurrence of the fatal accident and

                   also point towards the negligence of the respondent

                   No.2 in causing the said accident. Even if the final

                   outcome      of    the     criminal    proceedings       against

                   respondent No.2 is unknown, the same would make

                   no difference atleast for the purposes of deciding the

                   claim petition under the Act. This Court in Mangla

                   Ram (supra), noted that the nature of proof required

                   to establish culpability under criminal law is far

                   higher than the standard required under the law of

                   torts to create liability.


                   28. Accordingly, we have no hesitation in upholding

                   the finding recorded by the Tribunal that there was an

                   accident on 28102011 at around 7AM between the

                   motorcycle driven by Sitaram bearing registration

                   number RJ 25 SA 6923 and a bus belonging to

                   respondent        No.1.    (the    Rajasthan     State    Road

                   Transport Corporation) bearing registration number

                   RJ26/P.A. 0042 coming from the opposite direction

                   and     being     driven      rashly   and    negligently    by

                   respondent No.2, which resulted in the death of

                   Sitaram."


14.   It is also relevant to note here that on 02-09-2024, the appellant filed

      an application under Order 41 Rule 27 of the Civil Procedure Code,

      1908, for taking additional evidence on record. Along with the

      application, the appellant has filed xerox copies of the final report

      dated 31-05-2014 submitted in Crime No. 182/2014 of police station
                                   10 / 25



      Lalbag, Rajnandgaon and the final report dated 16-12-2015

      submitted in the same offence. It is submitted by the learned counsel

      for the appellant that initially, in the FIR of crime No. 182/2014

      registered at police station Lalbag, Rajnandgaon, involvement of the

      subject vehicle was not found by the police and a closure report was

      submitted, but subsequently, another final report was filed in which

      the subject vehicle Truck No. CG 08 B 1394 was involved, which

      itself is suspicious. On the earlier occasion, when the police did not

      search the offending vehicle and submitted a closure report, the

      subsequent filing of the charge sheet shows that the truck was falsely

      implicated by the police.


15.   As has been discussed earlier, the said charge sheet has not been

      challenged by non-applicants no. 1 and 2 before any forum that their

      vehicle has falsely been implicated in the offence and no accident

      has occurred from their vehicle. Even in the present case, no

      evidence has been led by them. The appellant/insurance company

      has not filed the aforesaid document before the claims tribunal during

      the trial of the case. Even no defence has been taken in their written

      statement that earlier, the police had not found involvement of truck

      no. CG 08 B 1394 and the closure report has been submitted by the

      police but subsequently found the involvement of the said truck in the

      accident and filed the charge sheet against the non-applicant no. 1.

      Even, the result of closure report submitted by the police has not

      been filed as to what order has been passed by the concerned

      magistrate with respect to closure report. Even otherwise, the police

      can file the charge sheet when they find evidence against the alleged
                                      11 / 25



      offence. The appellant/insurance company has its own agency/

      mechanism to investigate the accident, but they have not filed any

      such report of their investigator. Even the said final report has not

      been filed by the appellant/insurance company during the trial of the

      claim case. In the facts and circumstances of the case, it cannot be

      expected that the appellant/insurance company was not in

      knowledge of the closure report or subsequent charge sheet. The

      document has been filed about 07 years after the filing of the written

      statement in the claim case, and its Xerox copy has been filed.


16.   Order 41 Rule 27 of CPC deals with the production of additional

      evidence in the appellate court. The general principle is that the

      parties to the appeal are not entitled to produce additional evidence

      in the appellate court to fill up its lacuna, but the exceptions are that if

      the appellate court requires any documents to be produced, it may

      allow such documents to be produced. The paramount consideration

      is the interest of justice. If the court is of the opinion that pronouncing

      a judgment in the absence of such evidence would result in a

      defective decision, such document can be taken as additional

      evidence. But it is not the case here, and in the absence of any

      challenge to the charge sheet, in the absence of any defence by the

      appellant and also in the facts and circumstances of the case, the

      additional evidence produced by the appellant (xerox copies of the

      closure report and final report) cannot be said to be essential in the

      case and the effective judgement can be passed without such

      evidence/document also. Thus, the application of Order 41 Rule 27
                                     12 / 25



      of CPC filed by the appellant for taking additional evidence is hereby

      rejected.


17.   The appellant/insurance company has also raised the ground of their

      appeal that the driver of the passenger bus is also contributory

      negligent in the accident. "Negligence" is the breach of a duty caused

      by the omission to do something that a reasonable man, guided by

      those considerations which ordinarily regulate the conduct of human

      affairs, would do, which a prudent man would not do. Negligence

      becomes actionable on account of injury resulting from the act or

      omission amounting to negligence attributable to the person sued.

      The essential components of negligence are three: duty, breach and

      resulting damage. There may be negligence in civil law and in

      criminal law. In a civil proceeding, a mere preponderance of

      probability is sufficient and the defendant is not necessarily entitled to

      the benefit of every reasonable doubt, but in a criminal proceeding,

      the persuasion of guilt must be proved beyond reasonable doubt.

      While considering the negligence actionable in tort and negligence

      punishable as a crime, the negligence in later one has to be gross. In

      view of the above, evaluation of the evidence adduced and

      conclusion of negligence fixed on non-applicant No. 1/driver of the

      truck cannot be said to be manifestly illegal or perverse as a case of

      no evidence warranting intervention.


18.   In the present case, the deceased was the passenger of the bus that

      was dashed by the truck, and the legal heir of the deceased claimed

      compensation from the truck, stating therein that it was the offending

      vehicle. There may be composite negligence or contributory
                                13 / 25



negligence, but the claimant being the third party, can claim

compensation from any of the vehicles. The extent of their liability, if

any, is to be decided in an appropriate proceeding. The Hon'ble

Supreme Court in the case of Khenyei vs. New India Assurance

Company Limited and Others, 2015 (9) SCC 273, has held in para

15 to 17 that:-


              "15. There is a difference between contributory and

              composite negligence. In the case of contributory

              negligence, a person who has himself contributed to

              the extent cannot claim compensation for the injuries

              sustained by him in the accident to the extent of his

              own negligence; whereas in the case of composite

              negligence, a person who has suffered has not

              contributed to the accident but the outcome of

              combination of negligence of two or more other

              persons. This Court in T.O. Anthony v. Karvarnan &

              Ors. [2008 (3) SCC 748] has held that in case of

              contributory negligence, injured need not establish

              the extent of responsibility of each wrong doer

              separately, nor is it necessary for the court to

              determine the extent of liability of each wrong doer

              separately. It is only in the case of contributory

              negligence that the injured himself has contributed

              by his negligence in the accident. Extent of his

              negligence is required to be determined as damages

              recoverable by him in respect of the injuries have to

              be   reduced   in    proportion    to   his    contributory

              negligence.    The   relevant     portion     is   extracted

              hereunder :
            14 / 25



"6.   'Composite     negligence'    refers   to   the

negligence on the part of two or more persons.

Where a person is injured as a result of

negligence on the part of two or more wrong

doers, it is said that the person was injured on

account of the composite negligence of those

wrong-doers. In such a case, each wrong doer,

is jointly and severally liable to the injured for

payment of the entire damages and the injured

person has the choice of proceeding against all

or any of them. In such a case, the injured need

not establish the extent of responsibility of each

wrong-doer separately, nor is it necessary for

the court to determine the extent of liability of

each wrong- doer separately. On the other hand

where a person suffers injury, partly due to the

negligence on the part of another person or

persons, and partly as a result of his own

negligence, then the negligence of the part of

the injured which contributed to the accident is

referred to as his contributory negligence.

Where the injured is guilty of some negligence,

his claim for damages is not defeated merely by

reason of the negligence on his part but the

damages recoverable by him in respect of the

injuries stands reduced in proportion to his

contributory negligence.


7. Therefore, when two vehicles are involved in

an accident, and one of the drivers claims

compensation from the other driver alleging

negligence,   and     the   other   driver   denies
                   15 / 25



     negligence or claims that the injured claimant

     himself     was    negligent,    then   it   becomes

     necessary to consider whether the injured

     claimant was negligent and if so, whether he

     was solely or partly responsible for the accident

     and the extent of his responsibility, that is his

     contributory negligence. Therefore where the

     injured is himself partly liable, the principle of

     'composite negligence' will not apply nor can

     there be an automatic inference that the

     negligence was 50:50 as has been assumed in

     this case. The Tribunal ought to have examined

     the extent of contributory negligence of the

     appellant    and       thereby   avoided     confusion

     between composite negligence and contributory

     negligence. The High Court has failed to correct

     the said error."


     The decision in T.O. Anthony v. Karvarnan &

     Ors. (supra) has been relied upon in Andhra

     Pradesh State Road Transport Corpn. & Anr. v. K

     Hemlatha & Ors. [2008 (6) SCC 767].


16. In Pawan Kumar & Anr. v. Harkishan Dass Mohan

Lal & Ors. [2014 (3) SCC 590], the decisions in T.O.

Anthony (supra) and Hemlatha (supra) have been

affirmed, and this Court has laid down that where

plaintiff/claimant himself is found to be negligent

jointly and severally, liability cannot arise and the

plaintiff's claim to the extent of his own negligence,

as may be quantified, will have to be severed. He is

entitled to damages not attributable to his own

negligence.    The law/distinction with respect          to
                    16 / 25



contributory as well as composite negligence has

been considered by this Court in Machindranath

Kernath Kasar v. D.S. Mylarappa & Ors. [2008 (13)

SCC 198] and also as to joint tort feasors. This Court

has referred to Charlesworth & Percy on negligence

as to cause of action in regard to joint tort feasors

thus:


        "42. Joint tortfeasors, as per 10th Edn. of

        Charlesworth & Percy on Negligence, have been

        described as under :


        Wrongdoers are deemed to be joint tortfeasors,

        within the meaning of the rule, where the cause

        of action against each of them is the same,

        namely, that the same evidence would support

        an   action    against    them,      individually.....

        Accordingly, they will be jointly liable for a tort

        which they both commit or for which they are

        responsible    because   the   law    imputes   the

        commission of the same wrongful act to two or

        more persons at the same time. This occurs in

        cases of (a) agency; (b) vicarious liability; and

        (c) where a tort is committed in the course of a

        joint act, whilst pursuing a common purpose

        agreed between them."


17. The question also arises as to the remedies

available to one of the joint tort feasors from whom

compensation has been recovered. When the other

joint tort feasor has not been impleaded, obviously

question of negligence of non-impleaded driver could

not     be   decided    apportionment        of   composite
                                     17 / 25



                   negligence cannot be made in the absence of

                   impleadment of joint tort feasor. Thus, it would be

                   open to the impleaded joint tort feasors after making

                   payment of compensation, so as to sue the other joint

                   tort feasor and to recover from him the contribution to

                   the extent of his negligence. However, in case when

                   both the tort feasors are before the court/tribunal, if

                   evidence is sufficient, it may determine the extent of

                   their negligence so that one joint tort feasor can

                   recover the amount so determined from the other joint

                   tort feasor in the execution proceedings, whereas the

                   claimant has right to recover the compensation from

                   both or any one of them."


19.   In view of the above and also in the facts and evidence of the present

      case, the submissions made by the learned counsel for the appellant

      do not convince this court to accept the same, and in the absence of

      any evidence, it is very difficult to hold that the driver of the

      passenger bus, as well as the truck, are contributory negligent in the

      accident.


20.   The other submission made by the learned counsel for the appellant

      is that the truck was being plied without having any valid driving

      license, valid permit and fitness certificate at the time of the accident.


21.   In the present case, the non-applicant no. 3/insurance company

      (present appellant) has examined his witness, C. Toppo, (N.A.W. 1),

      who is the Assistant Manager of the insurance company. He stated in

      para 6 of his evidence that the driver of the offending vehicle had a

      valid driving license at the time of the accident, and the truck also
                                     18 / 25



      had a valid permit. He proved an intimation issued by the RTO,

      Rajnandgaon (Ex. D-2), by which it has been informed that the truck

      bearing No. CG 08 B 1394 did not have any valid fitness certificate

      on 11-05-2014, which is the date of the accident. Earlier, the vehicle

      had a fitness certificate from 04-04-2013 to 03-04-2014 and then

      from 30-12-2014 to 29-12-2015.


22.   The issue of the requirement of a fitness certificate at the time of the

      accident came up for consideration before the Hon'ble Division

      Bench of this Court in M.A.(C) No. 1289/2014, "Adesh Kumar vs.

      Smt. Satarupa Bai Yadav and Others" and other connected

      appeals, and vide order dated 19-11-2020, it has been held that

      non-availability of fitness certificate of the vehicle at the time of the

      accident is a fundamental breach of the insurance policy. In para 17

      to 21, the Hon'ble Division Bench of this Court has held that:-


                    "17. Requirement of certificate of fitness is envisaged

                    under Section 56 of the Act of 1988. Section 56 (1) is

                    reproduced below for ready reference :-


                         "Subject to the provisions of sections 59 and 60,

                         a transport vehicle shall not be deemed to be

                         validly registered for the purposes of section 39,

                         unless it carries a certificate of fitness in such

                         form containing such particulars and information

                         as   may    be   prescribed    by    the   Central

                         Government, issued by the prescribed authority,

                         or by an authorized testing station mentioned in

                         sub-section (2), to the effect that the vehicle

                         complies for the time being with all the
                    19 / 25



     requirements of this Act and the rules made

     thereunder:


     Provided that where the prescribed authority or

     the "authorized testing station" refuses to issue

     such certificate, it shall supply the owner of the

     vehicle with its reasons in writing for such

     refusal."


18. Perusal of above provision would show that

unless and until there is valid certificate of fitness,

transport vehicle shall not be deemed to be validly

registered. Requirement of certificate of fitness is

mandatory and fundamental for its registration.

Section 39 of the Act of 1988 envisages for

registration of vehicle, which reads as under :-


     "39. Necessity for registration. --No person shall

     drive any motor vehicle and no owner of a motor

     vehicle shall cause or permit the vehicle to be

     driven in any public place or in any other place

     unless the vehicle is registered in accordance

     with   this    Chapter        and   the    certificate   of

     registration    of      the   vehicle     has   not   been

     suspended or cancelled and the vehicle carries a

     registration mark displayed in the prescribed

     manner :


     Provided that nothing in this section shall apply

     to a motor vehicle in possession of a dealer

     subject to such conditions as may be prescribed

     by the Central Government.
                   20 / 25



19. It prescribes that no person shall drive any motor

vehicle in public or other places unless vehicle is

registered. Conjoint reading of provisions of Section

39 and 56 of the Act of 1988 makes it clear that if the

transport vehicle is plied on public road or any place

without certificate of fitness will be in breach of policy

condition and such breach will be a fundamental

breach.


20. This issue has been considered by the five judges

Bench of Kerala High Court in case of Pareed Pillai vs.

Oriental Insurance Company Co. Ltd reported in AIR

2019 Kerala 9 and held thus :-


     "17. The stipulations under the above provisions

     clearly    substantiate        the      importance      and

     necessity to have a valid Fitness Certificate to

     the transport vehicle at all times. The above

     prescription       converges     on      the   point    that

     Certificate of Registration, existence of valid

     Permit and availability of Fitness Certificate, all

     throughout, are closely interlinked in the case of

     a transport vehicle and one requirement cannot

     be segregated from the other. The transport

     vehicle should be completely fit and road worthy,

     to be plied on the road, which otherwise may

     cause     threat    to   the    lives    and    limbs    of

     passengers and the general public, apart from

     damage to property. Only if the transport vehicle

     is having valid Fitness Certificate, would the

     necessary Permit be issued in terms of Section

     66 of the Act and by virtue of the mandate under

     Section 56 of the Act, no transport vehicle
             21 / 25



without Fitness Certificate will be deemed as a

validly registered vehicle for the purpose of

Section 39 of the Act, which stipulates that

nobody shall drive or cause the motor vehicle to

be driven without valid registration in public

place or such other place, as the case may be.

These requirements are quite 'fundamental' in

nature; unlike a case where a transport vehicle

carrying more passengers than the permitted

capacity or a goods carriage carrying excess

quantity of goods than the permitted extent or a

case where a transport vehicle was plying

through a deviated route than the one shown in

the route permit which instances could rather be

branded as 'technical violations'. In other words,

when a transport vehicle is not having a Fitness

Certificate, it will be deemed as having no

Certificate of Registration and when such vehicle

is not having Permit or Fitness Certificate,

nobody can drive such vehicle and no owner can

permit     the   use   of     any   such     vehicle

compromising with the lives, limbs, properties of

the passengers/general public. Obviously, since

the safety of passengers and general public was

of serious concern and consideration for the law

makers, appropriate and adequate measures

were taken by incorporating relevant provisions

in   the    Statute,   also   pointing     out   the

circumstances which would constitute offence;

providing adequate penalty. This being the

position, such lapse, if any, can only be regarded
                                      22 / 25



                        as a fundamental breach and not a technical

                        breach and any interpretation to the contrary,

                        will only negate the intention of the law makers."


                   21. In view of very specific aforementioned provisions

                   of the Act of 1988 and the ruling of Kerala High Court

                   authored    by   one   of   us    Hon'ble   Justice   P.R.

                   Ramachandra Menon, we hold that, absence of fitness

                   certificate for the offending vehicle is fundamental

                   breach of policy condition."


23.   Since, the vehicle was being driven in violation of policy condition as

      there was no valid fitness certificate, the Insurance Company is

      exonerated from its liability to pay the compensation on the ground that

      on the date of accident there was no valid fitness certificate with the

      offending vehicle. The liability to pay the compensation has been

      considered by Hon'ble Supreme Court in Amrit Paul Singh Vs. Tata

      AIG General Ins. Co. Ltd, 2018 (7) SCC 558. Para 14 of the aforesaid

      judgment passed by the Hon'ble Supreme Court is as under:-


                   "14. The Court posed the question as to whether an

                   insurer can avoid its liability in the event it raised the

                   defence as envisaged in sub-section (2) of Section

                   149 of the Act corresponding to sub- section (2) of

                   Section 96 of the Motor Vehicles Act, 1939. The Court

                   analysed the language employed in sub- section (2)

                   of Section 149, specifically clause (a), and, after

                   scrutinising the same and referring to various

                   authorities, opined: (Swaran Singh case, SCC pp.

                   330-31 & 335, paras 69-71 & 83)
             23 / 25



"69. The proposition of law is no longer res

integra that the person who alleges breach must

prove the same. The insurance company is,

thus, required to establish the said breach by

cogent evidence. In the event the insurance

company fails to prove that there has been

breach of conditions of policy on the part of the

insured, the insurance company cannot be

absolved of its liability. (See Sohan Lal Passi)


70. Apart from the above, we do not intend to lay

down anything further i.e. degree of proof which

would satisfy the aforementioned requirement

inasmuch as the same would indisputably

depend upon the facts and circumstances of

each case. It will also depend upon the terms of

contract of insurance. Each case may pose a

different problem which must be resolved

having regard to a large number of factors

governing the case including conduct of parties

as regards duty to inform, correct disclosure,

suppression, fraud on the insurer, etc. It will

also depend upon the fact as to who is the

owner of the vehicle and the circumstances in

which the vehicle was being driven by a person

having no valid and effective licence. No hard-

and-fast rule can, therefor, be laid down. If in a

given case there exists sufficient material to

draw an adverse inference against either the

insurer or the insured, the Tribunal may do so.

The parties alleging breach must be held to

have succeeded in establishing the breach of
             24 / 25



conditions of the contract of insurance, on the

part of the insurer by discharging its burden of

proof. The Tribunal, there cannot be any doubt,

must arrive at a finding on the basis of the

materials available on records.


71.   In   the   aforementioned     backdrop,     the

provisions of sub-sections (4) and (5) of Section

149 of the Motor Vehicles Act, 1988 may be

considered as to the liability of the insurer to

satisfy the decree at the first instance.


                         ***

83. Sub-section (5) of Section 149 which imposes a liability on the insurer must also be given its full effect. The insurance company may not be liable to satisfy the decree and, therefore, its liability may be zero but it does not mean that it did not have initial liability at all. Thus, if the insurance company is made liable to pay any amount, it can recover the entire amount paid to the third party on behalf of the assured. If this interpretation is not given to the beneficent provisions of the Act having regard to its purport and object, we fail to see a situation where beneficent provisions can be given effect to. Sub-section (7) of Section 149 of the Act, to which pointed attention of the Court has been drawn by the learned counsel for the petitioner, which is in negative language may now be noticed. The said provision must be read with sub-section (1) thereof. The right to avoid 25 / 25 liability in terms of sub-section (2) of Section 149 is restricted as has been discussed hereinbefore. It is one thing to say that the insurance companies are entitled to raise a defence but it is another thing to say that despite the fact that its defence has been accepted having regard to the facts and circumstances of the case, the Tribunal has power to direct them to satisfy the decree at the first instance and then direct recovery of the same from the owner. These two matters stand apart and require contextual reading."

24. The deceased was a third party, hence in view of the judgment passed by Hon'ble Supreme Court in the matter of Amrit Paul Singh (supra), it is directed that the Insurance Company shall first deposit the entire amount of compensation along with the interest and thereafter may recover the same from the owner and driver of the offending vehicle i.e. Respondent Nos. 4 & 5.

25. With this observation, this appeal is partly allowed to the extend indicated hereinabove.

Sd/-

(Ravindra Kumar Agrawal) Judge ved