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 19, Cited by 7]

Allahabad High Court

National Insurance Co. Ltd. vs Smt. Asha Devi And Ors. on 18 November, 2002

Equivalent citations: I(2003)ACC226, 2004ACJ418, 2003(2)AWC1227, 2003 ALL. L. J. 247, 2003 A I H C 1048

Author: M.P. Singh

Bench: M.P. Singh

JUDGMENT

 

S.P. Srivastava, J.
 

1. Heard the learned counsel for the insurer-appellant as well as the learned counsel representing the claimants-respondents.

2. Perused the record.

3. Feeling aggrieved by the grant of the award of an amount of Rs. 4,25,000 along with simple interest @ 9% per annum in the proceedings under Section 166 of the Motor Vehicles Act as compensation to the claimants-respondents on account of the untimely death of Ravindera Singh Chauhan and an amount of Rs. 2,94.000 on account of the death of Babbu alias Ram Bilas in the same accident involving the offending Motor Vehicle bearing registration No. MKA 9723, the appellant has now come up in appeal seeking redress praying for setting aside of the impugned award.

4. The facts in brief shorn of details and necessary for the disposal of this appeal lie in a narrow compass.

5. The deceased Babbu was employed as a driver of the Motor Vehicle--a Truck bearing registration No. MKA 9723 which was owned by Devendra Kumar Mishra and was insured with the National Insurance Company--the present appellant.

6. The aforesaid driver along with a mechanic of the Truck was coming in the aforesaid Truck towards Mirzapur. At the place of occurrence of the accident, the aforesaid Truck got stopped due to shortage of fuel. The deceased driver parked the Truck at the road side. This happened at about 1,00 a.m. in the night. The driver of the Truck sent the Khalasi Sattan to get diesel and both the driver and the mechanic spreading a blanket lied down in front of the Truck. All of a sudden another motor vehicle--a Truck--bearing registration No. UGZ 885 came from behind at a fast speed which was being driven by Vishwadhari Lal and collided with the Truck bearing registration No. MKA 9723 which was standing standstill. This Truck was hit from behind. The impact was so strong that the stationary Truck moved ahead and crushed the driver Babbu and mechanic Ravlndra Singh Chauhan both of whom died on the spot. Ravlndra Singh Chauhan at the time of the death was aged about 26 years while Babbu the driver was aged about 30 years.

7. The insurer appellant contested the claim on various grounds asserting that it had no knowledge of the alleged accident as no immediate information was communicated to it about the same and, therefore, the occurrence of the alleged accident was being denied. The amount claimed by the claimants was claimed to be highly excessive. It was further asserted that on the own showing of the claimant it was a case where the Truck bearing registration No. UGZ 885 on account of the negligence of the driver of the said Truck had dashed against Truck bearing registration No. MKA 9723 which was standing on the left side patri and, therefore, the insurer was not liable at all to indemnify the insured. This was so stated in paragraph No. 25 of the written statement.

8. The Tribunal after carefully considering the evidence and the materials brought on the record came to the conclusion that the claimants had successfully established the involvement of the offending vehicle the truck bearing registration No. MKA 9723 in the accident. It was also found that the driver of the Truck No. MKA 9723 had stopped the Truck on the road and had not even taken care to keep the parking light on. The Truck bearing registration No. UGZ 885 was not insured. The plea of the 'insurer that the driver had no valid licence for driving the Truck was negatived. Drawing support on the decision of the Rajasthan High Court in the case of United India Insurance Company Limited v. Smt. Beta Marya, 1996 (2) TAG 519, the Tribunal came to the conclusion that the manner in which the driver of the Truck bearing registration No. MKA 9723 had acted was sufficient to indicate that he had been grossly negligent.

9. Taking into consideration the facts as established on record, the Tribunal held that the driver of Truck bearing registration No. MKA 9723 was not only negligent but had taken no care for the protection of his own Truck and himself which resulted in the accidental death of two individuals.

10. The Tribunal found Ravindra Singh Chauhan to be aged about 26 years at the time of the accident and holding his income to be Rs. 3.000 per month and taking into account that his family consisted of 6 units and determining the extent of dependency at figure of Rs. 27,000 per annum, the amount of compensation was calculated applying the multiplier of sixteen. So far as Babbu alias Ram Bilas was concerned, his age was found to be 30 years at the time of accident and his income was determined to be Rs. 2,000 per month. Holding the extent of dependency at figure of Rs. 19,600 per year taking into account the family members including drivers. So far as the multiplier is concerned, the Tribunal considering the age of the deceased applied a multiplier of fifteen for determining the amount of compensation.

11. The learned counsel for the appellant has vehemently urged that in the present case, the accident on the own showing of the claimants had occurred on account of the rash and negligent driving of the Truck bearing registration No. UGZ 885 which had hit the Truck bearing registration No. MKA 9723 from behind and since the aforesaid motor vehicle, i.e., Truck bearing registration No. MKA 9723 had not been insured by the present insurer-appellant, no liability could be fastened upon it for the payment of the compensation.

12. The learned counsel for the claimants has, however, urged that on the facts found and established on record, the death had occurred on account of the movement of the Truck bearing registration No. 9723 which movement was caused on account of the impact of Truck bearing registration No. UGZ 885. The contention is that the death had arisen out of the use of the Motor Vehicle bearing registration No. MKA 9723 and, therefore, the insurer could not escape from the liability to pay the amount of compensation.

13. According to the learned counsel for the claimants-respondents the fact that the source of the force for moving the truck which had resulted in the accidental death of 2 individuals was the Truck bearing registration No. UGZ 885 was wholly immaterial and could not be taken to exonerate the insurer who had insured the offending motor vehicle the Truck bearing registration No. MKA 9723 as the death was caused on account of the movement of this Truck. The contention is that the source of power for this movement was wholly immaterial.

14. It has further been urged by the learned counsel for the appellant that the amount of compensation awarded by the respondent-Tribunal, considering the facts and circumstances of the case, is excessive and the amount of compensation deserved to be reduced.

15. The learned counsel for the claimants has, however, contended that considering the number of the dependants and the amount which the deceased was contributing to his family the quantum of compensation determined by the motor accident claims Tribunal is just and sustainable in law.

16. We have given our anxious consideration to the rival submissions of the learned counsel for the parties.

17. Before proceeding further, it may be noticed that vide an order dated 15.11.2002 this appeal has already been dismissed as against respondent Nos. 4 and 5 the driver and the owner in F.A.F.O. No. 1211 of 1999 and respondent Nos. 7 and 8 in F.A.F.O. No. 1210 of 1999.

18. The Apex Court in its decision in the case of Smt. Rita Devi and Ors. v. New India Assurance Company Limited and Anr., 2000 (5) SCO 113, while noticing the implications arising under Section 163A of the Motor Vehicles Act, had emphasised that a victim of the motor accident or his heirs are entitled to claim from the owner/Insurance company, a compensation for death or permanent disablement suffered due to accident arising out of the use of the motor vehicle without having to prove wrongful act or neglect or default of anyone. Observing so, it was indicated that if it is established by the claimants that the death or disablement was caused due to an accident arising out of the use of the motor vehicle, then they will be entitled for payment of compensation. Going further while interpreting the implications, it was clarified that from the expression "death due to accident arising out of the use of the motor vehicle", a distinction was drawn between accidental murder and death holding that if during the course of duty of the driver of the motor vehicle, the passengers decided to commit an act of felony of stealing the motor vehicle and in the course of achieving the said stealing the motor vehicle, they had to eliminate the driver of the motor vehicle, then it could not be said that the death so caused to the driver of the motor vehicle was an accidental murder, finding that the death of the driver was caused accidentally in causing the theft of the motor vehicle and further that the expression "caused by" and the expression "arising out or had a wider connotation. Reiterating its earlier view that the casual relationship between the use of the motor vehicle and the accident resulting in death or permanent disablement was not required to be direct and proximate and indicating that it can be less immediate, the award of the Motor Accidents Claims Tribunal was upheld holding that the murder of the deceased driver was due to an accident arising out of the use of the motor vehicle.

19. We are of the clear opinion that taking into consideration the observations made by the Apex Court in its decision in the case of Gujarat State Road Transport Corporation, Ahmedabad v. Ramanbhai Prabhatbhai and Anr., AIR 1987 SC 1690, as well as Smt. Rita Devi and others (supra), there can be no escape from the conclusion that the provisions contained in Section 140 or 163A of the Act, cannot be taken to be procedural in nature and from the apparent legislative intent, it has to be held that there has been a departure from the usual common law principle that a claimant should establish negligence on the part of the owner or driver of the motor vehicle before claiming any compensation for the death or permanent disablement caused on account of a motor vehicle accident and to that extent, the substantive law of the country stands modified.

20. In its decision in the case of New India Assurance Co., Shimla v. Kamla and Ors., 2001 (2) AWC 1405 (SC) : 2001 AIR SCW 1340, the Hon'ble Apex Court on a consideration of Sections 145 to164 of the New Motor Vehicles Act, 1988, had observed that it was the duty of the insurer to satisfy the judgments and awards in respect of third party claims as provided under Section 149 of the Act, wherein it has been stipulated that the insurer shall pay to the person entitled to the benefit of a judgment or award as if the insurer were the Judgment debtors in respect of the liability, when any such Judgment or award is obtained against the insured in whose favour a certificate of insurance has been issued, indicating further that "of course, the said liability of the insurer is subject to the maximum sum assured payable under the policy."

21. Referring to Sub-sections (4) and (5) of the Section 149 of the new Act which correspond to Section 36(3) and 96 (4) of the old Act, the Apex Court had clarified that these provisions would indicate that they are intended to safeguard the interest of an insurer who otherwise has no liability to pay any amount to the insured but for the provisions contained in Chapter XI of the Act. It was also observed that "this means, the insurer has to pay to the third parties only on account of the fact that a policy of insurance has been issued in respect of the vehicle, but the insurer is entitled to recover any such sum from the insured if the insurer were hot otherwise liable to pay such sum to the insured by virtue of the conditions of the contract of insurance indicated by the policy."

22. Indicating the effect of the above provisions, it was pointed out by the Apex Court that when a valid insurance policy has been issued in respect of a vehicle as evidenced by a certificate of insurance, the burden is on the insurer to pay to third parties, whether or not there has been any breach or violation of the policy conditions. But the amount so paid by the insurer to third parties can be allowed to be recovered from the insured if as per the policy conditions the insurer had no liability to pay such sum to the insured.

23. Referring to its earlier decision, it was clarified by the Apex Court that the insistence of the Legislature that a motor vehicle can be used in a public place only if that vehicle is covered by a policy of insurance is not for the purpose of promoting the business of the Insurance Company but to protect the members of the community who become sufferers on account of accidents arising from use of motor vehicles. Such protection would have remained only a paper protection if the compensation awarded by the Courts were not recoverable by the victims or dependents of the victims of the accident. This was indicated to be raison d'tre for the Legislature making it prohibitory for motor vehicles being used in public places without covering third party risks by a policy of insurance.

24. It may be noticed that the provisions contained in Section 96 of the old Act now retained as Section 149 in the new Act are intended to enable the third parties who suffered on account of the user of the motor vehicle to get the damages/ compensation which has not been made dependent on the financial condition of the driver of the offending motor vehicle or the contractual rights and obligations between the insurer and the insured.

25. It may further be noticed that the liability of the insurer to pay the compensation to the third parties in accordance with the provisions contained in Section 149 of the Act and the right of the third parties to recover the amount of compensation from the insurer flows from the statute.

26. The liability of the insurer to pay the compensation which becomes due under an award given on the application under Section 166 of the Motor Vehicles Act, 1988 (Section 110A of the old Act) is in the capacity of a Judgment-debtor which flows from the statute as there is no privity of contract between the insured and the third parties. The liability to this extent which stands cast upon the insurer and the right of the third parties to recover the compensation from the insurer clearly indicates that such liability is the statutory liability. However, this statutory liability is subject to the condition stipulated in Section 96 (4) of the old Act now retained as Section 149(5) in the new Act, which protects the interest of the insurer to the extent that if the amount which an insurer becomes liable 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 Section 96 of the old Act now retained as Section 149 in the new Act, be liable under the policy in respect of that liability, the insurer shall be entitled to recover the excess amount from that person.

27. The statutory liability contemplated under Section 149(5) of the Motor Vehicles Act (corresponding to Section 96 (4) of the old Act) means and extends only to the making of the payment of the amount of award to the victim/claimant for which ultimate liability has been fastened on the owner. It, in its real meaning, is a statutory measure to give a speedy relief to the claimant in the matter of recovery of the amount of award. In doing so, the insurer does not in any way indemnify the owner's liability inasmuch as that the amount so paid by the insurer is recoverable by it from the insured. The insurer does not stand exonerated of its liability to make the payment of award. The payment of the amount by the insured remains only deferred by the intervention of the insurer, in other words it is a stop-gap arrangement towards payment of the compensation amount fixing a statutory liability on the insurer in the interest of the claimant.

28. It may be noticed at this stage that in its decision in the case of Oriental Insurance Co. Ltd. v. Cheruyakkara Nafeesu and Ors., 2001 (1) AWC 574 (SC) : (2001) 2 SCC 491, after examining various provisions of the Motor Vehicles Act, the Apex Court had reiterated the position in law as indicated in its earlier decision in the case of New Asiatic Insurance Co. Ltd. v. Pessumal Dhanamal Aswani, AIR 1964 SC 1736. pointing out that "The Act contemplates the possibility of the policy of insurance undertaking liability to third parties providing such a contract between the insurer and the insured, that is, the person who effected the policy, as would make the company entitled to recover the whole or part of the amount it has paid to the third party from the insured. The insurer thus acts as security for third party with respect to its realising damages for the injuries suffered, but vis-a-vis the insured, the company does not undertake that liability or undertakes it to a limited extent.

29. The High Court of Madhya Pradesh in its decision rendered by a Division Bench in the case of Nani Bai and others v. Ishaque Khan and others, 1994 JLJ 296. had observed that the words unless there is in force in relation to the use of the vehicle of that person..... a policy of insurance clearly indicated that it is the vehicle that is required to be insured and not the person or the owner of the vehicle and in such a situation, the Insurance Company cannot escape its liability. Drawing support from the observations made by the Apex Court in its decision in the case of Skandia Insurance Co. Ltd. v. Kokilaben Chandravadan, AIR 1987 SC 1184, it was pointed out that the law may provide for compensation to victims of the accidents who sustain injuries in the course of an automobile accident or compensation to the dependants of the victims in the case of a fatal accident. However, such protection would remain a protection on paper unless there is a guarantee that the compensation awarded by the Courts would be recoverable from the persons held liable for the consequences of the accident and it was clearly indicated that the insurance is liable to pay compensation to the heirs of the deceased and to the injured in the accident if they are aggrieved by the concealment of fact or misrepresentation or fraud, if any, they can make a grievance before the appropriate forum separately.

30. It will be noticed that earlier the view expressed was that the provision for recovery of the amount of compensation from the person held liable for the consequences of the accident and the statutory liability in this respect being cast on the insurer was to provide a guarantee in respect of the payment of the compensation. However, this position stands amply clarified by the later decision of the Apex Court wherein it has been indicated that the insurer acts as a security for the third party with respect to its realising damages for the injuries suffered but vis-a-vis the insured, the company does not undertake that liability or undertakes it to a limited extent.

31. Obviously, to protect the interest of insurer, provision had to be made enabling him to recover any amount paid in excess of the amount which was liable to be paid to the insured towards indemnifying him and the provision in Section 149(5) of the new Act (corresponding to Section 96 (4) of the old Act) was incorporated to achieve this object.

32. If the matter is viewed from this angle and that being the only view possible, we have no hesitation to hold that the status of the insurer in law so far as the statutory liability sought to be fastened upon him under the Act is concerned, it cannot be more than that of a guarantor and he acts as a security for the third party with respect to its realising damages for the injuries suffered but a right to get any amount paid in excess refunded to it by the insured stands secured. The ultimate burden always remains cast or fastened on the insured/owner of the motor vehicle.

33. There is yet another aspect of the matter. Where the liability stands cast upon the insurer to pay the third parties the amount due under the award, a statutory liability is also cast upon the insured to pay back to the insurer the amount so paid by the insurer to the third parties in all those cases where in fact on account of any breach of the conditions either no amount is required to be paid by the insure or any amount in excess of the amount secured under the insurance policy had in fact been paid by the insurer to the third parties.

34. As has already been noticed hereinabove, the compulsory insurance in the coverage of third party risks is provided to ensure the third parties to get the compensation in the event of an accident resulting in injuries even without reference to the financial condition of the driver or the owner of the motor vehicle.

35. The expression "against any liability which may be incurred by him" as used in Section 147 of the new Act (corresponding to Section 95 of the old Act) is clearly indicative of the fact that what is intended to be covered by the policy of insurance is the risk of a person who has incurred liability for the death or bodily injury or damage to any property of a third party caused by or arising out of the use of the vehicle in a public place. The policy covering a third party risk, therefore, comes into play and is enforceable when it is proved that the insured had incurred the liability. This legal liability may be vicarious liability and the owner may be responsible for the negligent act of his driver or the owner-servant. In the circumstances, therefore, if the owner has not incurred any liability in respect of the death or bodily injury to any person or damage to the property of a third party, there is no liability which is intended to be covered by the insurance.

36. It is, therefore, obvious that the insurer cannot be held liable even under Section 149 of the new Act (corresponding to Section 96 of the old Act) where the insured himself stands exonerated of any such liability.

37. The statutory liability indicated hereinabove, therefore, has to be understood to be subject to the aforesaid condition. The statutory liability is, thus, limited to the extent that the insured must have been proved to be under a liability first and the liability cast on him must be covered by the insurance policy. If the insured himself stands exonerated of any liability, the question of forcing the insurer to make payment whether within the limits of the insurance policy or in excess thereof even on the terms and conditions subject to which the policy had been issued in favour of the insured cannot be said to arise. This is so as the role of the insurer primarily is that of an indemnifier. Further as observed by the Apex Court in its decision in the case of Oriental Insurance Co. Ltd. v. Sunita Rathi and Ors, AIR 1988 SC 257, the liability of the insurer arises only when the liability of the insured has been upheld for the purpose of indemnifying the insured under the contract of insurance.

38. Further, if the liability of the insured is proved to be irrespective of the limit of the liability or even in the case of any breach of the conditions subject to which the policy had been issued, the liability of the insurer has been made enforceable protecting its right to recover the amount so paid to discharge the liability cast upon it, from the insured. In the circumstances, therefore, notice to the insured before enhancing the statutory liability whether cast under the terms and conditions of the policy or in excess of the amount secured thereunder or irrespective of the breach of the terms and conditions subject to which the insurance policy had been given to the insured is a matter where the insured ought to be afforded an opportunity of being heard as his interest is necessarily bound to be affected adversely in case there is any enhancement of the amount of compensation which under the statutory provision becomes recoverable from the insured.

39. As has already been indicated hereinabove, the appeal has already been dismissed as against the respondent-owner and driver of Truck No. UGZ 885.

40. In view of what has been indicated hereinabove, the insurer-appellant could not be exonerated from the statutory liability fastened upon it for payment of the amount of compensation in question awarded in respect of the accident involving the death of the person caused by and arising out of the use of the motor vehicle in a public place.

41. In our considered opinion, it would be safe to proceed to assess the compensation by adopting the method of multiplier making a judicious use of the appropriate number of the years of purchase. The multiplier is to be chosen having regard to the peculiar facts of each case. If it is found that the deceased prematurely died at a very young age and if it is further revealed that the longevity in his/her family was more, then it would be safe to take a higher multiplier with a view to arrive at a figure of total compensation.

42. So far as the use of multiplier is concerned, it may be noticed that for the purpose of calculating the just compensation, the annual dependency of the dependants has to be determined in terms of the annual loss due to the abrupt termination of life. The suitable multiplier has to be determined by taking into consideration the number of years of the dependency of various dependants as well as the number of years by which the life of the deceased was cut short and the various imponderable factors, such as the early natural death or the deceased becoming incapable of supporting the dependants due to illness or other natural handicap or calamities, the age of the dependants and their developing, their independent sources of income etc. excluding, however, the amount of insurance policies of the deceased to which the dependants may become entitled on account of its maturity on account of the death. It must further be emphasized, however, that the method of multiplying the amount of annual loss to the dependants with the number of years by which the life has been cut short without anything else cannot be sustained.

43. The choice of multiplier has, however, to be made by the Court using its own experience and having due regard to the peculiar facts of each case because the ultimate goal is not to adhere to any rigid formula, but to award a compensation which is just. The age of the deceased person cannot be taken to be either a conclusive or a paramount factor in the determination of the compensation, except in those cases where the remaining years of the life expectancy are less than the multiplier which is sought to be applied.

44. As the determination of the question of compensation depends on several imponderables and there is always a likelihood of there being a margin of error, if the assessment made by the Tribunal is not considered to be unreasonable, it will not be proper to interfere in the same.

45. Since it is the just compensation which is required to be awarded, no method of calculation of compensation would be justified if it does not result in awarding the amount which is not Just' looking to the peculiar facts of each case.

46. However, it is open to the insurer to claim refund from the owner the amount paid in excess, if any, on establishing its right by initiating appropriate proceeding before the Motor Accident Claims Tribunal where this dispute can be decided effectively after affording an opportunity to the owner/insurer of being heard.

47. At this stage, it may also be noticed that an insurer who has been made a party to a proceeding for recovery of compensation can resist the claim only on those grounds mentioned in Sub-section (2) of Section 149 of the Act and it is not open to it to raise any other plea. The consensus of judicial opinion is to the same effect. See Vanguard F & G.I. Company v. H.G.I. Society, Vanguard Insurance Co. Ltd. v. Shajali Mukherji and B.J.G. Insurance Co. v. Itbar Singh (supra) in support of the contention that under the terms of the policy, the right to defend the claim proceeding has been reserved to the insurer.

48. The situation where for reasons to be recorded in writing, the insurer is permitted to contest the claim on all or any of the grounds that are available to the person against whom the claim has been made as contemplated under Section 170 of the aforesaid Act will, however, be entirely different. In the present case, no such permission had been obtained which could be taken to entitle the insurer to contest the claim raising a different defence on the statutory defences permitted under the Act.

49. The contentions urged by the learned counsel for the appellant are devoid of merit and the submissions made are not at all acceptable.

50. Taking into consideration the totality of the circumstances, we are of the considered opinion that the impugned award cannot be held to be vitiated in law so as to warrant an interference by this Court in the present proceedings.

51. These appeals consequently fail and are dismissed in limine.