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 2, Cited by 5]

Punjab-Haryana High Court

Sushil Kumar vs National Insurance Co. Ltd. And Ors. on 31 January, 1986

Equivalent citations: 2(1986)ACC3

JUDGMENT
 

S.S. Sodhi, J.
 

1. The controversy in appeal here is with regard to the liability of the Insurance Company for the amount awarded as compensation to the claimants.

2. Krishan Lal and Suraj, while travelling in the truck CHW-6185 were killed when it met with an accident with another truck UTX-5347. This happened on October 22, 1982 at about 3-30 A.M. on the Grand Trunk Road between Ludhiana and Khanna. It was the finding of the Tribunal that the accident had been caused due to the rash and negligent driving of the driver of the truck CHW-6185. A sum of Rs. 89,700/- was awarded as compensation to the widow and children of Krishan Lal deceased and a similar amount to the mother, widow and three sons of Suraj deceased. The liability for payment of the compensation awarded was fastened upon the driver and owner of this truck. The respondents Insurance Company, with which the truck stood insured was, however, not held to be liable on the finding that the deceased were not being carried in the truck in pursuance of any contract of employment with the truck-owner, that it is, the insured.

3. There is a patent error in the reasoning of the Tribunal in absolving the respondent-insurance company from liability of in the present case. It stands established from the evidence on record that both the deceased were members of a Band party and were employed with the Sharma Band - Saharanpur. They had come to Ludhiana in connection with a marriage there and the accident occurred when they were on their way to Panipat. It is relevant to note that under Section 95 of the Motor Vehicles Act, a policy of insurance is not required to cover liability in respect of the injuries to persons being carried in a motor-vehicle, "except where the vehicle is a vehicle in which passengers are carried for hire or regard or by reason of or in pursuance of a contract of employment."

4. The expression "contract of employment", as occurring in Section 95 of the Act same came up for consideration before the Full Bench of this Court in Oriental Fire and General Insurance Co. Ltd. v. Gurdev Kaur 1967 A.C.J. 158, where it was observed that it refers not only to a contract of employment with the insured, but also to a contract of employment of a person, who is on the insured vehicle for sufficient or business reasons and has taken a contract of employment in pursuance of which he was on the vehicle. It was specifically stated that the he need not be under a contract of employment with the insured so long as he was on the insured vehicle by reason of or in pursuance of his contract of employment. In other word, he was on the vehicle because of his contract of employment.

5. Such being the settled position in law and it being clearly established on record that both the deceased were employees and members of the Sharma Band and were on the truck at the time of the accident on account of their contract of employment with the conclusion that the liability of payment of compensation arising from their death must fall upon the respondent Insurance Company Ltd. too.

6. It is accordingly hereby held that the truck-driver owner and also the respondent-insurance company shall be jointly and severally liable for the compensation awarded.

7. The appeal is hereby accepted with costs. Counsel fee Rs. 500/-.