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 0, Cited by 7]

Delhi High Court

New India Assurance Co Ltd. vs Lakhi Ram Prabhu Dayal And Others on 2 November, 1989

Equivalent citations: [1989]66COMPCAS948(DELHI)

JUDGMENT

 

S.B. Wad, J.
 

1. This is an appeal filed by the New India Assurance Company Ltd., respondent No. 3, against the award of the Motor Accidents Claims Tribunal, Delhi, dated May 4, 1983. The accident was caused by motor cycle No. DHT 653 in which the claimant, Suresh Mohan Chopra, suffered a fracture of the right arm and was required to be hospitalised. He was admitted in Ganga Ram Hospital and operated upon there. The claimant claimed a compensation of Rs. 30,000. Opposing the claim petition, the insurance company stated that respondent No. 3, who was driving the vehicle at the time of the accident did not possess a valid license and the insurance company was, therefore, not liable to pay the compensation. Respondent No. 1, the driver, and respondent No. 2, the owner, filed their written statements but thereafter absented themselves from the proceedings ands they were proceeded against ex parte by the Tribunal.

2. On going through the evidence, the Tribunal came to the conclusion that the accident was caused due to rash and negligent driving o;f the motor cycle in question and that the claimant had suffered injuries, as mentioned above, because of the accident. The Tribunal awarded compensation of Rs. 30,000.

3. Neither the driver nor the owner has filed any appeal in this court. Only the insurance company has preferred this appeal. The driver of the vehicle, Shri Lekhi Prabhu Dayal, was working as a mechanic in the service station in Karol Bagh where the offending vehicle was given for repairs. The mechanic who caused the accident stated in his cross- examination that he used to take the offending vehicle for a trial with the permission of respondent No. 2, i.e., the owner and that on the date of accident the owner had given the vehicle for trial. In his examination-in-chief, he sated that when the accident took place, he was holding a driving license which was issued to him by the Transport Authority, Rajpur Road in 1977. He did not remember the number of the license. He further stated that he destroyed the license after the date o;f expiry. The insurance company also summoned the Transport Authority. The witness for the Transport Authority stated that for want of definite particulars about the license, they were unable to trace the same. The Tribunal came to the conclusion that the insurance company had failed to establish that the driver was not holding any license at the time of the accident. On consideration of the evidence on record, I find that the Tribunal's conclusion is wrong and untenable in law.

4. There is no doubt that the primary burden of proof was on the insurance company to establish that the driver was not holding a license at the time of the accident, but that burden was more than adequately discharged by the insurance company, by summoning the driver and also a witness from the Transport Authority. The story of the driver-mechanic is, on the face of it, unbelievable. A license is never destroyed after its expiry and in the normal course it is renewed. Particularly for a person who is working as a mechanic, it cannot be imagined how the license was destroyed after its expiry. The witness cannot be trusted o;n the story of destruction of the license. The witness also did not give the number of license. That was the difficulty for the insurance company in furnishing particulars to the Transport Authority. On the evidence on record, I hold that the driver of the offending vehicle did not hold any license at the time of the accident. In his cross-examination by the owner of the vehicle, he has stated that he was authorised by the owner to take the vehicle on trial. It is an admitted fact that the accident had taken place during the course of trial run. The driver was acting as the agent of the owner and, therefore, respondent No. 2, the owner, was liable in law for the accident. The driver did not hold any license and, therefore, respondent No. 3, insurance company, was not liable to pay any compensation.

5. Respondent No. 2, the owner of the vehicle has not appeared but o;n consideration of the facts, I shall modify the award of the Tribunal and hold that it is respondent No. 2, the owner, who is liable to pay the compensation of Rs. 30,000 to the claimant. The award is modify to this extent. The amount should be paid within tow months from today. The claimant shall also be entitled to simple interest at the rate of 9 per cent. per annum from the date of the application till the date of actual payment. While admitting the appeal, this court had directed that the insurance company should deposit the Tribunal. This direction of the court has been complied with by the insurance company. In view of this judgment, the insurance company is now entitled to withdraw the said amount from the Tribunal.

6. For the reasons stated above, the appeal is allowed but there shall be