Allahabad High Court
National Insurance Company Ltd. vs Smt. Seema & Others on 30 November, 2011
HIGH COURT OF JUDICATURE AT ALLAHABAD Reserved Case :- FIRST APPEAL FROM ORDER No. - 2148 of 2010 Petitioner :- National Insurance Company Ltd. Respondent :- Smt. Seema & Others Petitioner Counsel :- A.K. Sinha Hon'ble Satya Poot Mehrotra,J.
Hon'ble Shyam Shanker Tiwari,J.
The present Appeal has been filed under Section 173 of the Motor Vehicles Act, 1988 (in short "the Act") against the judgment and order / award dated 28.4.2010 passed by the Motor Accidents Claims Tribunal, Jhansi in Motor Accident Claim Petition No. 477 of 2008 filed by the claimant-respondent nos. 1 to 5 on account of the death of Mukesh in an accident, which took place on 17.8.2008 at about 2.30 p.m. It was, interalia, averred in the Claim Petition that on 17.8.2008, the said Mukesh with his relative Ram Pratap was going from Ghusguwan to Chirgaon on Motor Cycle bearing Registration No. UP 93 S-6580; and that when at about 2.30 p.m., the said Ram Pratap and Mukesh reached beyond Matrai Nala, they met Komal and Dharmendra of village Dhwani whereupon the said Ram Pratap and Mukesh stopped the Motor Cycle and while sitting on the Motor Cycle itself, they started talking with the said Komal and Dharmendra, and then Bharat Lal Patel (respondent no.6 herein) of the same village, driving his Motor Cycle bearing Registration No. UP 93 R-6474 (hereinafter also referred to as 'the vehicle in question') rashly and negligently, came from behind and hit the aforesaid Motor Cycle bearing Registration No.UP 93 S-6580 whereby the said Mukesh, Komal and Dharemendra were injured and were taken to the Medical College, Jhansi for treatment, and on reaching the Medical College, Jhansi, the said Mukesh expired.
It was, interalia, further averred in the Claim Petition that the said Mukesh was doing the business of selling vegetables whereby he earned Rs. 6,000/- per month.
The Claim Petition was contested by the said Bharat Lal Patel, owner of the vehicle in question (respondent no.6 herein) as well as by the Appellant-Insurance Company. Arvind Kumar (respondent no.7 herein) ,owner of the aforesaid Motor Cycle bearing Registration No. UP 93 S-6580 also filed his Written Statement.
In the Written Statement filed on behalf of the said Bharat Lal Patel (respondent no.6 herein), the averments made in the Claim Petition were denied.
It was, interalia, further averred that in fact when on 17.8.2008, the said Bharat Lal Patel (respondent no.6 herein) was driving his Motor Cycle, i.e., the vehicle in question, and reached near Matrai Nala beyond the village, he saw that two persons sitting on a stationary Motor Cycle were talking to two persons standing by the side of the said stationary Motor Cycle; and that as soon as the said Bharat Lal Patel (respondent no.6 herein) tried to drive the vehicle in question beyond the said stationary Motor Cycle, two buffaloes fighting with each other suddenly came in front of the vehicle in question as a result of which, the said Bharat Lal Patel (respondent no.6 herein) lost control of the vehicle in question, and the vehicle in question collided with the aforesaid stationary Motor Cycle, and consequently, the riders of the said stationary Motor Cycle fell down, and they as well as the persons standing by the side of the said Motor Cycle sustained injuries by the said buffaloes , and no injury was caused by the vehicle in question.
It was, interalia, further averred in the said Written Statement filed on behalf of the said Bharat Lal Patel (respondent no.6 herein) that the said Bharat Lal Patel was a skilled driver and he was having Licence for driving the Motor Cycle, which was valid till 1.4.2012; and that the vehicle in question was duly registered, and the same was insured with the Appellant-Insurance Company for the period w.e.f. 18.2.2008 to 17.2.2009.
The Appellant-Insurance Company filed its Written Statement denying the averments made in the Claim Petition. It was, interalia, further averred in the said Written Statement that the owner of the vehicle in question was not having valid Registration, Fitness and Driving Licence, and the vehicle in question was being driven in contravention of the terms and conditions of the Insurance Policy; and that the Appellant-Insurance Company was not liable to pay any compensation.
The said Arvind Kumar (respondent no.7 herein), owner of the aforesaid Motor Cycle bearing Registration No. UP 93 S-6580 filed his Written Statement admitting the averments made in the Claim Petition. It was, interalia, further averred by the said Arvind Kumar (respondent no.7 herein) that his relative Ram Pratap was driving the said Motor Cycle bearing Registration No. UP 93 S-6580 with Mukesh as pillion rider; and that the accident occurred in the manner stated in the Claim Petition; and that there was no fault on the part of the said Ram Pratap in the said accident; and that Ram Pratap was a skilled Motor Cycle driver, and he was having valid and effective Driving Licence; and that the said Motor Cycle was duly insured.
The Tribunal framed four Issues in the case.
Issue No.1 was regarding factum of the accident having taken place on 17.8.2008 on account of rash and negligent driving by the driver of the vehicle in question resulting in the death of the said Mukesh.
Issue No.2 was as to whether the vehicle in question was validly insured with the Appellant-Insurance Company on the date of the accident.
Issue No.3 was as to whether the driver/ owner of the vehicle in question (i.e. respondent no.6 herein) was having valid and effective Driving Licence for driving the vehicle in question.
Issue No.4 was as to whether the claimant-respondent nos. 1 to 5 were entitled to get any compensation, and if yes, the quantum of such compensation and against which opposite party in the Claim Petition.
The claimant-respondent nos. 1 to 5 examined two witnesses on their behalf. Further, the claimant-respondent nos. 1 to 5 filed documentary evidence including copy of the application given before the Senior Superintendent of Police, and its registered postal receipt,copy of the Driving Licence of the said Bharat Lal Patel (respondent no.6 herein), Registration Certificate regarding the vehicle in question, copy of the Insurance Policy in respect of the vehicle in question, copy of the Registration Certificate in respect of the aforesaid Motor Cycle bearing Registration No. UP 93 S-6580, copy of the Driving Licence of Ram Pratap, copy of the cover note in respect of the aforesaid Motor Cycle bearing Registration No. UP 93 S-6580, copy of the post-mortem report, copies of the marksheet and the ration card in respect of the said Mukesh.
The said Bharat Lal Patel (respondent no.6 herein) filed copy of the Driving Licence, copy of the Registration Certificate and the Insurance Policy in respect of the vehicle in question.
The said Arvind Kumar (respondent no.7 herein) filed copies of the Registration Certificate, Driving Licence and Insurance Policy in respect of the aforesaid Motor Cycle bearing Registration No. UP 93 S-6580.
On consideration of the material on record, the Tribunal recorded its findings on various Issues.
As regards Issue No. 1, the Tribunal held that the accident in question took place on account of rash and negligent driving by the driver/owner of the vehicle in question, namely, Bharat Lal Patel (respondent no.6 herein), which resulted in the death of the said Mukesh. Issue No.1 was accordingly decided in the affirmative.
As regards Issue No.2, the Tribunal held that the vehicle in question was insured with the Appellant-Insurance Company on the date of the accident in question. Issue No.2 was accordingly decided in the affirmative.
As regards Issue No.3, the Tribunal held that the driver/ owner of vehicle in question (Bharat Lal Patel - respondent no.6 herein) was having valid and effective Driving Licence for driving the Motor Cycle (i.e. the vehicle in question) on the date of the accident. Issue No.3 was accordingly decided in the affirmative.
As regards Issue No.4, the Tribunal held that the claimant-respondent nos. 1 to 5 were entitled to get compensation amounting to Rs. 6,84,500/-/- with simple interest @ 6% per annum with effect from the date of presentation of the Claim Petition till the date of payment.
On the basis of the above findings, the Tribunal gave the impugned Award awarding Rs. 6,84,500/- as compensation to the claimant-respondent nos. 1 to 5 with simple interest @ 6% per annum with effect from the date of presentation of the Claim Petition till the date of payment.
The Appellant-Insurance Company has filed the present Appeal against the said Award.
A Supplementary Affidavit has been filed on behalf of the Appellant-Insurance Company annexing thereto copies of the statements of witnesses examined on behalf of the claimant-respondent nos. 1 to 5 before the Tribunal.
We have heard Shri Anand Kumar Sinha, learned counsel for the Appellant-Insurance Company, and perused the record filed with the Appeal.
From a perusal of the record, it is evident that an Application under Section 170 of the Act was filed on behalf of the Appellant-Insurance Company. However, by the order dated 17.4.2010, the Tribunal rejected the said Application ,interalia, observing that the Claim Petition was being contested by the owner of the vehicle in question (respondent no.6 herein).
Section 170 of the Act lays down as under :
"170. Impleading insurer in certain cases .- Where in the course of any inquiry, the Claims Tribunal is satisfied that-
(a) there is collusion between the person making the claim and the person against whom the claim is made, or
(b) the person against whom the claim is made has failed to contest the claim, it may, for reasons to be recorded in writing, direct that the insurer who may be liable in respect of such claim, shall be impleaded as a party to the proceeding and the insurer so impleaded shall thereupon have, without prejudice to the provisions contained in sub-section (2) of Section 149, the right to contest the claim on all or any of the grounds that are available to the person against whom the claim has been made."
Section 149 of the Act referred to in Section 170 of the said Act is reproduced below:
"149. Duty of insurers to satisfy judgments and awards against persons insured in respect of third party risks.- (1) If, after a certificate of insurance has been issued under sub-section (3) of Section 147 in favour of the person by whom a policy has been effected, judgment or award in respect of any such liability as is required to be covered by a policy under clause (b) of sub-section (1) of Section 147 (being a liability covered by the terms of the policy) [or under the provisions of Section 163A] is obtained against any person insured by the policy, then, notwithstanding that the insurer may be entitled to avoid or cancel or may have avoided or cancelled the policy, the insurer shall, subject to the provisions of this Section, pay to the person entitled to the benefit of the decree any sum not exceeding the sum assured payable thereunder, as if he were the judgment debtor, in respect of the liability, together with any amount payable in respect of costs and any sum payable in respect of interest on that sum by virtue of any enactment relating to interest on judgments.
(2) No sum shall be payable by an insurer under sub-section (1) in respect of any judgment or award unless, before the commencement of the proceedings in which the judgment or award is given the insurer had notice through the Court or, as the case may be, the Claims Tribunal of the bringing of the proceedings, or in respect of such judgment or award so long as execution is stayed thereon pending an appeal; and an insurer to whom notice of the bringing of any such proceedings is so given shall be entitled to be made a party thereto and to defend the action on any of the following grounds, namely:-
(a) that there has been a breach of a specified condition of the policy, being one of the following conditions, namely:-
(i) a condition excluding the use of the vehicle-
(a) for hire or reward, where the vehicle is on the date of the contract of insurance a vehicle not covered by a permit to ply for hire or reward, or
(b) for organised racing and speed testing, or
(c) for a purpose not allowed by the permit under which the vehicle is used, where the vehicle is a transport vehicle, or
(d) without side-car being attached where the vehicle is a motor cycle; or
(ii) a condition excluding driving by a named person or persons or by any person who is not duly licensed, or by any person who has been disqualified for holding or obtaining a driving licence during the period of disqualification; or
(iii) a condition excluding liability for injury caused or contributed to by conditions of war, civil war, riot or civil commotion; or
(b) that the policy is void on the ground that it was obtained by the nondisclosure of a material fact or by a representation of fact which was false in some material particular.
(3) Where any such judgment as is referred to in sub-section (1) is obtained from a Court in a reciprocating country and in the case of a foreign judgment is, by virtue of the provisions of Section 13 of the Code of Civil Procedure, 1908 (5 of 1908) conclusive as to any matter adjudicated upon by it, the insurer (being an insurer registered under the Insurance Act, 1938 (4 of 1938) and whether or not he is registered under the corresponding law of the reciprocating country) shall be liable to the person entitled to the benefit of the decree in the manner and to the extent specified in sub-section (1), as if the judgment were given by a Court in India:
Provided that no sum shall be payable by the insurer in respect of any such judgment unless, before the commencement of the proceedings in which the judgment is given, the insurer had notice through the Court concerned of the bringing of the proceedings and the insurer to whom notice is so given is entitled under the corresponding law of the reciprocating country, to be made a party to the proceedings and to defend the action on grounds similar to those specified in sub-section (2).
(4) Where a certificate of insurance has been issued under sub-section (3) of Section 147 to the person by whom a policy has been effected, so much of the policy as purports to restrict the insurance of the persons insured thereby by reference to any condition other than those in clause (b) of sub-section (2) shall, as respects such liabilities as are required to be covered by a policy under clause (b) of sub-section (1) of Section 147, be of no effect:
Provided that any sum paid by the insurer in or towards the discharge of any liability of any person which is covered by the policy by virtue only of this sub-section shall be recoverable by the insurer from that person.
(5) If the amount which an insurer becomes liable under this Section to pay in respect of a liability incurred by a person insured by a policy exceeds the amount for which the insurer would apart from the provisions of this Section be liable under the policy in respect of that liability, the insurer shall be entitled to recover the excess from that person.
(6) In this Section the expression "material fact" and "material particular" means, respectively a fact or particular of such a nature as to influence the judgment of a prudent insurer in determining whether he will take the risk and, if so, at what premium and on what conditions, and the expression "liability covered by the terms of the policy" means a liability which is covered by the policy or which would be so covered but for the fact that the insurer is entitled to avoid or cancel or has avoided or cancelled the policy.
(7) No insurer to whom the notice referred to in sub-section (2) or sub-section (3) has been given shall be entitled to avoid his liability to any person entitled to the benefit of any such judgment or award as is referred to in sub-section (1) or in such judgment as is referred to in sub-section (3) otherwise than in the manner provided for in sub-section (2) or in the corresponding law of the reciprocating country, as the case may be.
Explanation.-For the purposes of this section, "Claims Tribunal" means a Claims Tribunal constituted under Section 165 and "award" means an award made by that Tribunal under Section 168."
Reading Sections 170 and 149(2) of the Act together, it is evident that in case the Tribunal grants permission to the insurer under Section 170, the insurer will get right to contest the Claim Petition on all or any of the grounds that are available to the person against whom the claim has been made. However, if such permission is not granted by the Tribunal, then the insurer will be entitled to contest the Claim Petition on the limited grounds mentioned in sub-section (2) of Section 149 of the Act. It follows, therefore, that in case an appeal is filed by the insurer against an Award in a case where its application under Section 170 of the Act was rejected by the Tribunal, it (insurer) will be able to challenge the Award only on the limited grounds mentioned in sub-section (2) of Section 149 of the said Act.
Reference in this regard be made to the decision of the Supreme Court in National Insurance Co. Ltd., Chandigarh v. Nicolletta Rohtagi and others, AIR 2002 SC 3350 (paragraphs 17,26 and 27) : (2002) 7 SCC 456.
The first question to be considered is as to whether the Tribunal was right in passing the order dated 17.4.2010 rejecting the said application under Section 170 of the Act filed on behalf of the Appellant-Insurance Company.
Section 170 of the Act contemplates the following two situations where the insurer may be given, without prejudice to the provisions contained in sub-section (2) of Section 149, the right to contest the claim on all or any of the grounds that are available to the person against whom the claim has been made:
(a) where there is collusion between the person making the claim and the person against whom the claim is made, or
(b) where the person against whom the claim is made has failed to contest the claim.
In the present case, no collusion has been shown between the claimant-respondent nos. 1 to 5 and the owner of the vehicle in question namely, Bharat Lal Patel (respondent no.6 herein). Therefore, situation (a), mentioned above, has not been shown to exist in the present case.
As is evident from the impugned Award, the said Bharat Lal Patel (respondent no.6 herein) filed his Written Statement denying the averments made in the Claim Petition. Further, various documents including copy of the Driving Licence, copy of the Registration Certificate and the Insurance Policy in respect of the vehicle in question were filed on behalf of the said Bharat Lal Patel (respondent no.6 herein). The witnesses examined on behalf of the claimant-respondent nos. 1 to 5 were cross-examined on behalf of the said Bharat Lal Patel (respondent no.6 herein).
It is, thus, evident that the owner of the vehicle in question (respondent no.6 herein), against whom the claim was made, was effectively contesting the Claim Petition, as rightly noted by the Tribunal in its order dated 17.4.2010.
Therefore, situation (b), mentioned above, does not exist in the present case.
In view of the above, we are of the opinion that the application under Section 170 of the Act, filed on behalf of the Appellant-Insurance Company, was rightly rejected by the said order dated 17.4.2010.
The next question to be considered is as to on what grounds, the Appellant-Insurance Company can challenge the impugned Award, and as to whether such challenge is valid.
As noted above, in the present case, the Tribunal rejected the application of the Appellant-Insurance Company for permission under Section 170 of the Act.
In view of the rejection of the said application under Section 170 of the Act, it is evident that the Appellant-Insurance Company can challenge the impugned Award only on the grounds mentioned in sub-section (2) of Section 149 of the Act. Such grounds are evidently in respect of Issue Nos. 2 and 3.
As noted above, in regard to Issue No.2, the Tribunal has recorded finding of fact that on the date of the accident, the vehicle in question was insured with the Appellant-Insurance Company. In this regard, it is noteworthy that copy of the Insurance Policy in respect of the vehicle in question was brought on record before the Tribunal by the claimant-respondent nos. 1 to 5. The respondent no.6 (Bharat Lal Patel) also filed before the Tribunal the copy of the Insurance Policy. The said documents clearly showed that the vehicle in question was insured with the Appellant-Insurance Company at the time of the accident.
As regards Issue No.3, the Tribunal has recorded finding of fact that on the date of the accident, the driver/ owner of the vehicle in question (respondent no.6 herein) was having valid and effective Driving Licence. In this regard, the Tribunal has noted that copy of the Driving Licence of the said Bharat Lal Patel (respondent no.6 herein) was filed on behalf of the claimant-respondent nos. 1 to 5. The Tribunal further noted that the said Bharat Lal Patel also filed copy of his Driving Licence. The said documents, the Tribunal noted, showed that the Driving Licence of the said Bharat Lal Patel (respondent no.6 herein), who was driving the vehicle in question, was valid for the period with effect from 2.4.2007 to 1.4.2012 and, thus, the said Bharat Lal Patel (respondent no.6 herein) was having valid and effective Driving Licence on the date of the accident i.e. 17.8.2008.
Shri Anand Kumar Sinha, learned counsel for the Appellant-Insurance Company has not been able to show any error or infirmity or illegality in the aforesaid findings recorded by the Tribunal on Issue nos. 2 and 3.
Having perused the record filed with the Appeal, we are of the opinion that findings recorded by the Tribunal on the aforesaid Issues were correct, and the same do not suffer from any error or infirmity or illegality.
Therefore, we are of the view that the Appellant-Insurance Company has failed to establish any error or infirmity or illegality in the impugned Award on the grounds open to the Appellant-Insurance Company to raise in view of the provisions of sub-section (2) of Section 149 of the Act.
Shri Anand Kumar Sinha, learned counsel for the Appellant-Insurance Company submits that the findings recorded by the Tribunal in respect of Issue No.1 regarding factum of the accident having taken place on account of rash and negligent driving by the said Bharat Lal Patel (respondent no.6 herein) was erroneous.
Shri Anand Kumar Sinha, learned counsel for the Appellant-Insurance Company further submits that the quantum of compensation as determined by the Tribunal in deciding Issue No.4 is not correct.
In our opinion, as the application of the Appellant-Insurance Company under Section 170 of the Act was rejected by the Tribunal, it is not open to the Appellant-Insurance Company to raise the question of factum of the accident on account of rash and negligent driving by the said Bharat Lal Patel or the question of quantum of compensation awarded by the Tribunal in the impugned Award. The pleas raised in this regard by Shri Anand Kumar Sinha, learned counsel for the Appellant-Insurance Company, cannot, therefore, be considered.
In view of the above, we are of the opinion that the Appeal filed by the Appellant-Insurance Company lacks merits, and the same is liable to be dismissed.
The Appeal is accordingly dismissed.
However, on the facts and in the circumstances of the case, there will be no order as to costs.
The amount of Rs. 25,000/- deposited by the Appellant-Insurance Company while filing the present Appeal will be remitted to the Tribunal for being adjusted towards the amount payable under the impugned Award.
Dated : 30.11.2011 safi