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 35]

Supreme Court of India

J. Kalaivani And Ors. vs K. Sivashankar And Anr. on 31 August, 2001

Equivalent citations: I(2002)ACC613, 2002ACJ613, 2002(5)ALD91(SC), JT2001(10)SC396, 2008(1)MHLJ565

Bench: K.T. Thomas, S.N. Variava

JUDGMENT
 

 Thomas, J.
 

1. Leave granted.

2. This appears to be an unfortunate case where the dependents of a victim in a motor accident though succeeded in getting an award from Motor Accident Claims Tribunal in a sum of Rs.4.95 lakhs are disabled from collecting the amount from the insurance company. The tribunal directed the New India Assurance Company to pay the awarded sum but the insurance company wanted to disown the liability on the premise that at the time of the accident there was no policy of insurance covering the vehicle concerned. Hence, they filed an appeal before the High Court. The impugned judgment rendered by a division bench of the High Court exonerated the insurance company from,,the liability under the award by holding that at the time when the accident took place, there was no policy of insurance for the vehicle.

3. The vehicle involved in the accident was in fact covered by a policy of insurance issued by the same insurance company on 8. 2.1995 which was to expire by the midnight of 7.2.1996. It was the ill-luck of the claimants that the accident took place at 4.30 a.m. on 8.2.1996 which is only four and a half hours after the expiry of the erstwhile policy. On the succeeding day the owner of the vehicle went to the insurance company and got another policy Issued in respect of the same vehicle, but which the company specifically indicated the time of commencement of the policy as 10 a. m. on 8.2.1996.

4. The question posed before us is whether the policy issued by the insurance company on 8.2.1996 can be regarded as renewal of the earlier policy.

5. Three decisions have been placed before us. In New Indian Assurance Co. Ltd. v. Ram Dayal and Ors. (1) it was held that in the absence of any specific time mentioned in that behalf, the contract of insurance would be operative from the midnight of the day by operation of the provisions of the General Clauses Act, 1 1897. In National Insurance Co. Ltd. v. Jijubhai Nathuji Dabhi (Smt.) and Ors. (2), a three Judges bench of this Court approved the legal position adopted in the said decision. However, learned judges observed thus:

"But in view of the special contract mentioned in the insurance policy, namely it would be operative from 4.00p.m. on 25101983 and the accident had occurred earlier thereto, the insurance coverage would not enable the claimant to seek recovery of the amount from the appellant company."

This question was again considered by another three judge bench of this Court in New India Assurance v. Bhagwati Devi (3) and after following the dictum in the earlier decision that bench has stated thus:

"..The principle deduced is thus clear that should there be no contract go contrary, an insurance policy becomes operative from the previous midnight, when bought during the day following. However, in case there is mention of a specific lime for its purchase then a special contract to the contrary comes into being and the policy would be effective from the mentioned time. The law on this aspect has been put to rest by this Court. There is, this, nothing further for us to deliberate upon."

6. Therefore, the position has become now well neigh settled. The court has to look into the contract of insurance to discern whether any particular lime has been specified for commencement or expiry, as the case may be, of the policy of insurance. The copies of the erstwhile policy as well as the present policy have been produced for our perusal, the authenticity of which has not been questioned before us. The erstwhile policy shows that it expired by midnight f 7.2.1996 by specific terms incorporated in the policy. The next policy has clearly indicated that it had commenced only at 10.00 a.m on 8.2.1996. The interregnum created the void in respect of the vehicle vis-a-vis the insurance company, The unavoidable consequence of it is that the insurance company cannot now be mulcted with the liability in respect of the award granted by the tribunal.

7. We understand that the High Court has allowed the claimants to realise the amount from the owner. It is open to the claimant to take steps and we have no manner of doubt that the tribunal an or the other enforcing authorities would resort to ail steps necessary for recovery of the amount covered by the award for disbursement to the claimants. The appeal is disposed of accordingly.