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 5, Cited by 0]

Telangana High Court

The New India Assurance Company Ltd., ... vs Uppari Narsamma, Nizamabad 5 Others on 21 June, 2022

Author: G. Sri Devi

Bench: G. Sri Devi

                 THE HON'BLE JUSTICE G. SRI DEVI

                    M.A.C.M.A. No.1676 of 2015

JUDGMENT:

This appeal is preferred by the appellant-Insurance Company, questioning the order and decree, dated 07.04.2015 passed in O.P.No.663 of 2012 on the file of the Chairman, Motor Accidents Claims Tribunal (District Judge), Nizamabad (for short, the Tribunal).

2. For the sake of convenience, the parties have been referred to as arrayed before the Tribunal.

3. The claimants filed a petition under Section 163-A of the Motor Vehicles Act claiming compensation of Rs.8,00,000/- against the respondents for the death of one Uppari Sanjeevulu (hereinafter referred to as "the deceased"). It is stated that on 15.05.2012 the deceased was working as Labourer on Tractor bearing No.AP 25 AE 2806 in brick fields situated at Pitlam Village Shivar. The driver of the Tractor drove the vehicle in a rash and negligent manner with high speed and in zigzag manner, due to which the tractor turned turtle and the deceased came under the Tractor and sustained fractures and died on the spot. Considering the claim and the counter filed by the Insurance Company, appellant herein, and on evaluation of the evidence, both oral and documentary, the learned Tribunal has allowed the O.P. and awarded compensation of 2 GSD, J Macma_1676_2015 Rs.8,00,000/- with interest at 7.5% per annum, holding the owner of the offending vehicle and the insurance company jointly and severally liable to pay the compensation.

4. Heard both sides and perused the record.

5. The main contention of the learned counsel for the appellant/Insurance Company is that the owner of the offending vehicle has violated the terms and conditions of the Policy by allowing the deceased to travel on the mudguard of the tractor, the Insurance Company cannot be even fastened with the liability of pay and recovery.

6. Learned Counsel appearing for the claimants would submit that the Tribunal passed a well reasoned order which needs no interference. He further submits that though the deceased travelled in the tractor as an unauthorized passenger, the liability of insurance company cannot be exonerated and hence the Tribunal has rightly passed the order, and the same does not need any interference. He further contended that even, for the sake of argument, the liability of insurance company is exonerated the insurance company is still liable to pay the claimants at the first instance and then recover from 3 GSD, J Macma_1676_2015 the owner of the vehicle, in accordance with the decisions of the Supreme Court.

7. There is no dispute with regard to the manner of the accident and the rash and negligent driving on the part of the driver of the offending vehicle in causing the accident. The ground now taken by the learned counsel for the Insurance Company is that since the owner of the offending vehicle has violated the terms and conditions of the policy, the Tribunal ought to have directed the Insurance Company to first pay the compensation and then recover the same from the owner of the offending vehicle.

8. As seen from Ex.B.1 policy, the offending vehicle was insured with the 2nd respondent and the policy was in force as on the date of accident. Even as per the evidence on record, the deceased was sitting on the mudguard of the tractor and he comes under the category of unauthorized passenger and his risk is not covered by the policy. In similar circumstances, in the case of Manuara Khatun v. Rajesh Kr. Singh1, the Hon'ble Supreme Court dealt with the case of gratuitous passengers and held that the claimants are entitled for an order against the insurer to pay the awarded sum to the claimants and then to recover the said amount from the insured in the same 1 (2017) 4 SCC 796 4 GSD, J Macma_1676_2015 proceedings. Further, in a recent judgment in Anu Bhanvara v. Iffco Tokio General Insurance Company Limited2, the Hon'ble Supreme Court dealt with the similar issue by referring its earlier judgments in National Insurance Co. Ltd. V. Baljit Kaur3 and Manuara Khatun (supra) apart from other judgments, invoked the principle of 'pay and recover', in the peculiar facts and circumstances of the case. In Manuara Khatun (supra), the Apex Court at para No. 16 held as under:-

"16. This question also fell for consideration recently in Manager, National Insurance Company Limited v. Saju P. Paul and another (2013 (2) ALD 95 (SC)), wherein this Court took note of entire previous case law on the subject mentioned above and examined the question in the context of Section 147 of the Act. While allowing the appeal filed by the Insurance Company by reversing the judgment of the High Court, it was held on facts that since the victim was traveling in offending vehicle as "gratuitous passenger" and hence, the Insurance Company cannot be held liable to suffer the liability arising out of accident on the strength of the insurance policy. However, this Court keeping in view of the benevolent object of the Act and other relevant factors arising in the case, issued the directions against the Insurance Company to pay the awarded sum to the claimants and then to recover the said sum from the insured in the same proceedings by applying the principle of "pay and recover"."
2

Laws (SC) 2019 840 3 2004 ACJ 428 5 GSD, J Macma_1676_2015

9. In view of the above, the order of the Tribunal to the extent of directing the insurance company to pay the compensation amount is liable to be modified considering the principle "pay and recover". Hence, to that extent, the order of the learned Tribunal is set aside. The Insurance Company shall deposit the compensation amount, as awarded by the learned Tribunal, at the first instance and recover the said amount from respondent No. 1 thereafter.

10. Accordingly, the Motor Accident Civil Miscellaneous Appeal is disposed of.

Miscellaneous petitions pending, if any, shall stand dismissed.

__________________ JUSTICE G. SRI DEVI 21.06.2022 gkv