Karnataka High Court
M/S National Insurance Co. Ltd vs Mr. G Babu Prasad on 29 May, 2024
Author: Rajendra Badamikar
Bench: Rajendra Badamikar
-1-
NC: 2024:KHC:18029
MFA No.7393/2022 C/W
MFA No.7396/2022 MFA No.7397/2022
MFA No.7398/2022 MFA No.7402/2022
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 29TH DAY OF MAY, 2024
BEFORE
THE HON'BLE MR. JUSTICE RAJENDRA BADAMIKAR
MFA No.7393/2022(MV-I)
C/W
MFA No.7396/2022, MFA No.7397/2022,
MFA No.7398/2022 AND MFA NO.7402/2022
IN MFA NO.7393/2022:
BETWEEN:
M/S NATIONAL INSURANCE CO. LTD.,
SUBHARAM COMPLEX,
NO.144, M.G. ROAD,
BANGALORE - 560 001.
REPRESENTED BY
MS. REKHA S. MENON, DEPUTY MANAGER.
...APPELLANT
(BY SMT. GEETHA RAJ., ADVOCATE)
Digitally AND:
signed by
SOWMYA D 1. MR. G. BABU PRASAD,
S/O KULLAYAPPA,
Location:
High Court AGED ABOUT 42 YEARS,
of Karnataka R/AT NO.107/3,
7TH CROSS, MAGADI ROAD,
CHOLURPALYA,
BANGALORE-560 023.
2. MRS. PUSHPALATHA,
W/O KATE VEDAMURTHY,
NO.22-1, PURA,
-2-
NC: 2024:KHC:18029
MFA No.7393/2022 C/W
MFA No.7396/2022 MFA No.7397/2022
MFA No.7398/2022 MFA No.7402/2022
MANDYA TALUK AND DISTRICT,
MANDYA - 571 401.
...RESPONDENTS
(BY SRI. MANJUNATHA REDDY T., ADVOCATE FOR R1;
SRI. RAMANJANAIAH H., ADVOCATE FOR R2)
THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 31.05.2022 PASSED IN MVC
NO.3690/2016 ON THE FILE OF THE MEMBER, PRL. MACT,
BENGALURU SCCH-1, AWARDING COMPENSATION OF
RS.1,38,000/- WITH INTEREST AT 6 PERCENT P.A. FROM THE
DATE OF PETITION TILL REALIZATION.
IN M.F.A NO.7396/2022:
BETWEEN:
M/S NATIONAL INSURANCE COMPANY LTD.,
SUBHARAM COMPLEX,
NO.144, M.G. ROAD,
BANGALORE - 560 001.
REPRESENTED BY
MS. C.K. PARIMALA,
ASSISTANT MANAGER.
...APPELLANT
(BY SMT. GEETHA RAJ., ADVOCATE)
AND:
1. MASTER JAGANNATH,
S/O G. BABU PRASAD,
AGED ABOUT 16 YEARS,
MINOR,
REPRESENTED BY HIS NATURAL
GUARDIAN FATHER G.BABU PRASAD S/O
KULLAYAPPA,
AGED ABOUT 42 YEARS,
-3-
NC: 2024:KHC:18029
MFA No.7393/2022 C/W
MFA No.7396/2022 MFA No.7397/2022
MFA No.7398/2022 MFA No.7402/2022
RESIDING AT NO.107/3,
7TH CROSS,
MAGADI ROAD, CHOLURPALYA,
BANGALORE - 560 023.
2. MRS. PUSHPALATHA,
W/O KATE VEDAMURTHY,
NO.22-1, PURA,
MANDYA TALUK AND DISTRICT,
MANDYA - 571 401.
...RESPONDENTS
(BY SRI. GANGARAJU C., ADVOCATE AND
SRI. MANJUNATHA REDDY, ADVOCATE FOR R1;
SRI. RAMANJANAIAH H., ADVOCATE FOR R2)
THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 31.05.2022 PASSED IN MVC
NO.3691/2016 ON THE FILE OF THE MEMBER, PRL. MACT,
BENGALURU SCCH-1, AWARDING COMPENSATION OF
RS.40,000/- WITH INTEREST AT 6 PERCENT P.A. FROM THE
DATE OF PETITION TILL REALIZATION.
[
IN MFA NO.7397/2022:
BETWEEN:
M/S NATIONAL INSURANCE COMPANY LTD.,
SUBHARAM COMPLEX,
NO.144, M.G. ROAD,
BANGALORE - 560 001.
REPRESENTED BY
MS. C.K. PARIMALA,
ASSISTANT MANAGER.
...APPELLANT
(BY SMT. GEETHA RAJ., ADVOCATE)
-4-
NC: 2024:KHC:18029
MFA No.7393/2022 C/W
MFA No.7396/2022 MFA No.7397/2022
MFA No.7398/2022 MFA No.7402/2022
AND:
1. SMT. VENKATALAKSHMAMMA,
W/O KULLAYAPPA,
AGED ABOUT 71 YEARS,
RESIDING AT NO.107/3,
7TH CROSS,
MAGADI ROAD,
CHOLURPALYA,
BANGALORE - 560 023.
2. MRS. PUSHPALATHA,
W/O KATE VEDAMURTHY,
NO.22-1, PURA,
MANDYA TALUK AND DISTRICT
MANDYA - 571 401.
...RESPONDENTS
(BY SRI. GANGARAJU. C, ADVOCATE AND
SRI. MANJUNATHA REDDY, ADVOCATE FOR R1;
SRI. RAMANJANAIAH H., ADVOCATE FOR R2)
THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 31.05.2022 PASSED IN MVC
NO.3693/2016 ON THE FILE OF THE MEMBER, PRL. MACT,
BENGALURU SCCH-1, AWARDING COMPENSATION OF
RS.4,68,000/- WITH INTEREST AT 6 PERCENT P.A. ONLY ON
RS.4,28,000/- FROM THE DATE OF PETITION TILL
REALIZATION.
IN MFA NO.7398/2022:
BETWEEN:
M/S NATIONAL INSURANCE COMPANY LTD.,
SUBHARAM COMPLEX,
NO.144, M.G. ROAD,
BANGALORE - 560 001.
REPRESENTED BY
-5-
NC: 2024:KHC:18029
MFA No.7393/2022 C/W
MFA No.7396/2022 MFA No.7397/2022
MFA No.7398/2022 MFA No.7402/2022
MS. C.K. PARIMALA, ASSISTANT MANAGER.
...APPELLANT
(BY SMT. GEETHA RAJ., ADVOCATE)
AND:
1. MRS. G. KRISHNAVENI,
W/O G.BABU PRASAD,
AGED ABOUT 39 YEARS,
RESIDING AT NO.107/3,
7TH CROSS, MAGADI ROAD,
CHOLURPALYA,
BANGALORE - 560 023.
2. MRS. PUSHPALATHA,
W/O KATE VEDAMURTHY,
NO.22-1, PURA,
MANDYA TALUK AND DISTRICT
MANDYA - 571 401.
...RESPONDENTS
(BY SRI. GANGARAJU C., ADVOCATE AND
SRI. MANJUNATHA REDDY, ADVOCATE FOR R1;
SRI. RAMANJANAIAH H., ADVOCATE FOR R2)
THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED 31.05.2022 PASSED IN MVC
NO. 3692/2016 ON THE FILE OF THE MEMBER, PRL. MACT,
BENGALURU SCCH-1, AWARDING COMPENSATION OF
RS.50,000/- WITH INTEREST AT 6 PERCENT P.A. FROM THE
DATE OF PETITION TILL REALIZATION.
IN MFA NO.7402/2022:
BETWEEN:
M/S. NATIONAL INSURANCE COMPANY LTD.,
SUBHARAM COMPLEX,
NO.144, M.G. ROAD,
-6-
NC: 2024:KHC:18029
MFA No.7393/2022 C/W
MFA No.7396/2022 MFA No.7397/2022
MFA No.7398/2022 MFA No.7402/2022
BANGALORE - 560 001.
REPRESENTED BY
MS. C.K. PARIMALA, ASSISTANT MANAGER
...APPELLANT
(BY SMT. GEETHA RAJ., ADVOCATE)
AND:
1. MR. KULLAYAPPA @ GUGUDU,
S/O GUGUDU KULLAYAPPA,
AGED ABOUT 76 YEARS,
RESIDING AT NO.107/3,
7TH CROSS,
MAGADI ROAD,
CHOLURPALYA BANGALORE - 560 023.
SINCE DEAD BY LR'S.
1) MR. GUDUGU BABU PRASAD,
S/O LATE GUDUGU KULLAYAPPA,
AGED ABOUT 42 YEARS,
RESIDING AT NO.18/1,
12TH CROSS,
NEAR GANESHA TEMPLE ROAD,
CHOLURPALYA BANGALORE - 560 023.
2) MR. GUDUGU SHIVA SHANKAR,
S/O LATE GUDUGU KULLAYAPPA,
AGED ABOUT 36 YEARS.
RESIDING AT NO.7-81,
KUMMARI STREET,
TADPATHRI, ANANTHAPURA DISTRICT,
ANDHRAPRADESH - 519 411.
3) MR. GUDUGU PEDDIRAJU,
S/O LATE GUDUGU KULLAYAPPA,
-7-
NC: 2024:KHC:18029
MFA No.7393/2022 C/W
MFA No.7396/2022 MFA No.7397/2022
MFA No.7398/2022 MFA No.7402/2022
AGED ABOUT 31 YEARS.
RESIDING AT NO.7-81,
KUMMARI STREET,
TADPATHRI,
ANATHAPURA DISTRICT,
ANDHRAPRADESH - 519 411.
4) MR. GUDUGU VENKTALAKSHMAMMA,
W/O LATE GUDUGU KULLAYAPPA,
AGED ABOUT 71 YEARS,
RESIDING AT NO.8/195-2,
BANAKAMATI STREET,
TADPATHRI, ANATHAPURA DISTRICT,
ANDHRAPRADESH - 519 411.
5) MRS. PUSHPALATHA,
W/O KATE VEDAMURTY,
NO.22-1, PURA,
MANDYA TALUK AND DISTRICT,
MANDAY - 571 401.
...RESPONDENTS
(BY SRI. GANGARAJU C., ADVOCATE AND
SRI. MANJUNATHA REDDY, ADVOCATE FOR R1 AND R4;
SRI. RAMANJANAIAH, ADVOCATE FOR R5)
THIS MFA IS FILED U/S.173(1) OF MV ACT, AGAINST THE
JUDGMENT AND AWARD DT.31.05.2022 PASSED IN MVC
NO.4123/2016 ON THE FILE OF THE PRL. MACT, MEMBER,
BENGALURU, (SCCH-1), AWARDING COMPENSATION OF
RS.13,64,801/- WITH INTEREST AT 6 PERCENT P.A. FROM THE
DATE OF PETITION TILL REALIZATION.
THESE APPEALS COMING ON FOR 'DICTATING
JUDGEMENT' THIS DAY, THE COURT DELIVERED THE
FOLLOWING:
-8-
NC: 2024:KHC:18029
MFA No.7393/2022 C/W
MFA No.7396/2022 MFA No.7397/2022
MFA No.7398/2022 MFA No.7402/2022
COMMON JUDGMENT
All these appeals are filed by the appellant/Insurance Company, who is Respondent No.1 before the Tribunal under Section 173(1) of M.V. Act, 1988, challenging the common Judgment dated 31.05.2022 passed by the Member, Principal MACT, Bengaluru, in MVC No.3690/2016, 3691/2016, 3692/2016, 3693/2016 and 4123/2016.
2. The brief factual matrix leading to the case are that, respondent No.2-Pushpalatha is the owner of the car bearing No.KA.41/2184 and the said vehicle was returning towards Bengaluru on 20.05.2016 at 10.30 p.m., near Kiraganduru Gate, Mandya, it met with an accident. As a result, the petitioners/claimants sustained grievous injuries in the said accident. Hence, the petitioners/claimants have filed the claim petitions for seeking compensation under Section 166 of M.V. Act. -9-
NC: 2024:KHC:18029 MFA No.7393/2022 C/W MFA No.7396/2022 MFA No.7397/2022 MFA No.7398/2022 MFA No.7402/2022
3. Respondent No.1-Insurance Company, who is the appellant herein has resisted the claim petition on various grounds. The specific defence raised by the Insurance Company is that the driver was not holding a valid and effective Driving Licence and there is breach of policy conditions and thereby disputed the liability.
4. The Tribunal after appreciating the oral and documentary evidence has allowed the petitions in-part by awarding compensation to the petitioners/claimants by fastening the liability of both Respondent Nos.1/Insurance Company and Respondent No.2- Owner and primary liability is fastened on Respondent No.1/Insurance company, the appellant herein.
5. Being aggrieved by the impugned Judgment of fastening the liability on the Insurance Company/Respondent No.1 in the claim petitions is before this Court by filing this appeal.
- 10 -
NC: 2024:KHC:18029 MFA No.7393/2022 C/W MFA No.7396/2022 MFA No.7397/2022 MFA No.7398/2022 MFA No.7402/2022
6. Heard the learned counsel for the appellant/Insurance Company and learned counsel for the respondents/claimants. Perused the records.
7. Learned counsel for the appellant/Insurance Company would contend that, admittedly RW.5-Smt. Pushpalatha is the owner of the vehicle and RW.2- Sri.Sandesh K.S., who was the driver of the offending car was possessing only Learner's Licence Registration (LLR) and it cannot be termed as a valid driving license to consider that he is duly authorised to drive the vehicle. In this regard, the learned counsel for the appellant/Insurance Company invites the attention of the Court to Section 3(2) of the M.V. Act., as well as the Rules framed by the Central Government under the M.V. Act., as well as Section 149 (2A) of M.V. Act,. It is further submitted that, though there is a defence regarding authorised license holder was accompanying the driver, the said person is not examined and his D.L. is also not produced and she has also submitted that, the DL holder
- 11 -
NC: 2024:KHC:18029 MFA No.7393/2022 C/W MFA No.7396/2022 MFA No.7397/2022 MFA No.7398/2022 MFA No.7402/2022 accompanied the driver of offending vehicle was also not cited as a witness in the charge sheet and in Ex-R9-The Motor Insurance Claim Form produced by the owner, there is no reference regarding the authorized license holder accompanying RW.2-Sandesh K.S., the driver of the offending car. Hence, she would contend that there is a clear breach of policy conditions and as such she would contend that the liability cannot be fastened on Insurance Company and though the claimant is a third party, an order regarding 'Pay and Recovery' needs to be passed.
8. Per Contra, the learned counsel for the claimants/respondents would support the order of the Tribunal and contended that as per the decision of the Apex Court reported in (2004) 3 SCC 297 (National Insurance Co. Ltd. Vs. Swaran Singh and Others) the Learner's Licence Registration (LLR) is required to be treated as valid for all the purposes and it is to be considered that the driver was authorized to drive the vehicle and hence, he sought for dismissal of the appeals.
- 12 -
NC: 2024:KHC:18029 MFA No.7393/2022 C/W MFA No.7396/2022 MFA No.7397/2022 MFA No.7398/2022 MFA No.7402/2022
9. Having heard the arguments and perusing the records. it is evident that there is no serious dispute regarding the quantum of compensation awarded to the claimants.
10. The appellant/Insurance Company is not disputing the quantum of compensation and at the same time the owner has also not challenged the award disputing the quantum. The Insurance Company is only disputing the liability. The undisputed fact in the instant case is that RW.2-K.S. Sandesh was the driver of the offending car. He was examined as RW-2. There is no serious dispute of the fact that he was possessing LLR. No doubt the LLR is being issued under the provisions of Indian Motor Vehicle Rules.
11. The evidence on record discloses that RW-2 had Learner's License for the period from 26.02.2016 to 25.08.2016 and regular license was issued on 21.06.2016 i.e., one month after the accident. The accident has
- 13 -
NC: 2024:KHC:18029 MFA No.7393/2022 C/W MFA No.7396/2022 MFA No.7397/2022 MFA No.7398/2022 MFA No.7402/2022 occurred on 20.05.2016 itself. There is no evidence to show that any authorised instructor was travelling along with RW-2 in the offending vehicle. Though RW-2 and owner RW-5 tried to take up a defence that one Mr. Murali, who was authorized driver was traveling in the vehicle along with the driver, but the said person is not examined. Apart from that the D.L. of so called Murali is not produced before this Court and no attempt has been made to examine him.
12. Further, Ex.R-9 is the Motor Insurance Claim Form submitted by the owner-RW.5. In Ex.R9 there is only reference that RW-2 was the driver, who was authorized to drive the vehicle, but there is no reference of Murali travelling in the offending vehicle. Hence, it is evident that respondent No.2/RW-5 and RW.2 tried to put forward a new story of one Mr.Murali being accompanying RW-2 during the accident period holds no water. Even otherwise, the said Murali himself was not examined and his D.L. was
- 14 -
NC: 2024:KHC:18029 MFA No.7393/2022 C/W MFA No.7396/2022 MFA No.7397/2022 MFA No.7398/2022 MFA No.7402/2022 not produced to substantiate contention of RW.5, who is the owner of the vehicle.
13. The main reliance placed by the claimant is on Swaran Singh's case cited supra.. The Trial Court has considered observation made in Swaran Singh's Case in para-95. But in the said case there was no condition in insurance policy that the vehicle is required to be driven by authorized D.L. holder. Admittedly, the person having LLR cannot be termed as a authorised person. Even RW.5- Smt.Pushpalatha, who is the owner of the offending car did not assert that she has verified the D.L. of RW-2 and so-called Murali and there is no explanation as to why she did allow RW-2, who was holding LLR to drive the vehicle, when there is a regular driver in the vehicle. However, in the instant case there is a specific condition in policy Ex.R6 that the vehicle is required to be driven by a authorized license holder and that condition is also breached in the instant case. Considering these facts and circumstances, the principles of decision reported in (1996) 2 SSC 328.
- 15 -
NC: 2024:KHC:18029 MFA No.7393/2022 C/W MFA No.7396/2022 MFA No.7397/2022 MFA No.7398/2022 MFA No.7402/2022 (New Indian Insurance Company Ltd. vs. Mandhar Madhava Tambe's) would prevail, which was distinguished in Swaran Singh's case. But, the facts and circumstances of Swaran Singh's case are entirely different. Even in Swaran Singh's case, there is an observation in Para No.110 that, even where the insurer is able to prove the breach on the part of the insured concerning the policy conditions regarding holding of a valid license by the driver or his qualification to drive during the relevant period, the insurer would not be allowed to avoid its liability towards the insured unless the said breach or breaches on the condition of driving license is/are so fundamental as are found to have contributed to the cause of accident. But at the same time, it is further observed that the fundamental breach includes the defences available to the Insurance Company under Section 149(2) of the M.V. Act, and the said defence is raised by the Insurance Company in the instant case which is available. Under these circumstances, the evidence on record clearly discloses that the owner has clearly breached the conditions of the
- 16 -
NC: 2024:KHC:18029 MFA No.7393/2022 C/W MFA No.7396/2022 MFA No.7397/2022 MFA No.7398/2022 MFA No.7402/2022 policy and handed-over the vehicle to a person, who is not authorised to drive the vehicle. Under such circumstances, it is the owner who is responsible to pay the compensation. The Tribunal has erred in completely fastening the liability on the Insurance Company. However, at the same time it is also evident that the claimant is third party and hence the liability of the Insurance Company cannot be absolved all together. However, the Insurance Company is required to first satisfy the award and recover the same from the owner, in view of the breach of policy conditions.
14. Since there is no dispute regarding quantum of compensation passed by the Tribunal, the quantum of compensation awarded by the Tribunal in this case stands confirmed.
15. However, as far as liability is concerned, the award of the Tribunal stands modified to the effect that appellant/Insurance Company shall satisfy the award and
- 17 -
NC: 2024:KHC:18029 MFA No.7393/2022 C/W MFA No.7396/2022 MFA No.7397/2022 MFA No.7398/2022 MFA No.7402/2022 thereafter, it is entitled to recover the same from respondent No.2-Owner of the vehicle in the same execution proceedings. Accordingly, the appeals are allowed-in-part.
The amount if any deposited by the appellant/Insurance Company in all these appeals, shall be transmitted to the concerned Tribunal.
Sd/-
JUDGE PTM List No.: 1 Sl No.: 21