Punjab-Haryana High Court
Jawahar Lal And Anr. vs Union Of India (Uoi) And Ors. on 4 March, 1986
Equivalent citations: 2(1986)ACC159
JUDGMENT D.V. Sehgal, J.
1. A claim petition under Section 110-A of the Motor Vehicles Act (hereafter referred to as the Act) was filed before the Motor Accident Claims Tribunal, Karnal, by the Union of India through the Commandant 21-Bn. C.R.P.F. Ajmer (Rajasthan), wherein Bishan Dass and Jawahar Lal, the driver and the owner respectively of truck No. HRP/5535, the appellants herein, besides the New India Assurance Company, were prayed as respondent. It was alleged that truck No. AAT-1055 belonging to 21-Bn. C.R.P.F. Ajmer, left Ludhiana for Delhi on official duty at about 7.p.m. on 16-11-1983 with Laxman Ram as its driver. Shri S.P.S. Negi Deputy Superintendent of Police, was also travelling in this truck which was loaded with articles of ration and kitchen wares; When it reached near the area of village Mapra within the jurisdiction of Police Station, Samalkha, truck No. HRP/5535 being driven in a rash and negligent manner by Bishan Das, came from the opposite direction and dashed into truck No AAT; 1055 which was being driven on the extreme left at a slow speed. As a result of the collision, Laxman Ram driver and Shri S.P.S. Negi D.S.P. received injuries. The articles of ration, kitchen wares etc. the cargo of truck No. AAT-1055, were damaged. The loss caused to the Union of India. I thereby was to the tune of Rs. 57,506.40 detailed as under:
1. Damage to truck No. AAT-1055 Rs. 54,491,87
2. Damage to articles (utensils etc.) loaded in the Rs. 2,057.48 truck.
3. Damage to the articles of ration Rs. 957.05
---------------
Total Rs. 57,506.40
---------------
2. Laxman Ram driver later died as a result of the injuries sustained by him in the accident. Through the instant claim petition, the Union of India prayed for award of compensation to the tune of Rs. 57,506.40 due to the loss caused to it. The claim petition was contested by Bishan Dass and Jawahar Lal by filing a joint written statement. The New India Assurance Company filed its separate written statement disputing its liability.
3. The learned Tribunal, on the pleadings of the parties, framed the following issues:
1. Whether the Laxman Ram died in an accident caused due to rash, negligent and careless driving of truck No. HRP-5535 driven by Bishan Dass.
2. If issue No. 1 is proved, whether the petitioner is entitled to any compensation, if so, its quantum, against whom and in what proportion.
3. Whether the petition is bad for non-joinder of necessary parties?
4. Relief.
Later an additional issue was also settled to on 7-2-1985 but we are not concerned with the same in the present appeal.
4. The learned Tribunal, vide its award dated 7-6-1985, decided issue No. 1 in the affirmative and held that Laxman Ram died in the accident which was caused due to the rash, negligent and careless driving of truck No. HRP-5535 by Bishan Dass. While deciding issue No. 2, it held that the loss caused to the Union of India was to the tune of Rs. 55,010.40 and awarded this sum as compensation to it along with interest at the rate of 6 per cent per annum from the date of the claim petition till its realization. It was further provided that if the amount of compensation, so awarded, was not deposited by the respondents, who were made liable for the same by 31st August, 1985, they shall render themselves liable for payment of interest at the rate of 12 per cent per annum from the date of the claim petition till realization of the amount of compensation. The liability of the Assurance Company was determined at Rs. 6,000/- only, implying thereby that the remaining amount of compensation would be paid by the owner and the driver of truck No. HRP-5535.
5. Jawahar Lal and Bishan Dass, owner and driver respectively of the offending truck, have filed the present first appeal from the aforesaid award. Their sole grievance is that their truck No. HRP-5535 was insured with respondent No. 2 and, vide Insurance Policy, Exhibit R-6, respondent No. 2 had undertaken to indemnify the appellants to the extent of Rs. 1,50,000/-for damage to a third party. They thus submit that the entire amount of compensation is payable by respondent No. 2 in its capacity as the insurer of the offending truck.
6. I have heard the learned Counsel for the parties and also gone through the record. The column "limits of liability" in the Insurance Policy Exhibit R. 6 issued by respondent No. 2, clearly shows that its liability in respect of third party claim or series of claims arising out of one event is Rs. 1,50,000/-. It has been held by a Division Bench of this Court in Hans Raj and Anr. v. Sukhdev Singh and Anr. 1982 Accident Claims Journal 435, that once the insured is found liable for an amount which does not exceed the sum assured, the insurer should ipso facto become liable therefore in satisfaction of the award in the proceedings before the Tribunal itself. The liability of the appellants, in the present case, has been determined at Rs. 55,010.40 paise, besides interest. This amount is within the extent of the sum assured and is, therefore, required to be met with by respondent No. 2 as the insurer.
7. Consequently, I allow this appeal and modify the award dated 7-6-1985 of the learned Motor Accident Claims Tribunal, Karnal, holding that the New India Assurance Company, respondent No. 2 is liable for payment of the entire amount of compensation, i.e. Rs. 55,010.40 paise, besides interest as awarded by the learned Tribunal. There shall be no order as to costs.