Himachal Pradesh High Court
Parkash Chand vs Kamal Jeet & Others on 8 September, 2017
Author: Sanjay Karol
Bench: Sanjay Karol
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA FAO No.200 of 2016 Date of decision: 08.09.2017 .
Parkash Chand ..Appellant.
Versus
Kamal Jeet & others . Respondents
Coram:
The Hon'ble Mr. Justice Sanjay Karol, Acting Chief Justice Whether approved for reporting? Yes.
For the appellant: Mr.Lalit Kumar Sehgal, Advocate.
For the respondents: Mr.Pardeep Kumar Gupta, Advocate, for r respondent No.1.
Mr.Bhim Raj Sharma, Advocate, for respondent No.2.
Mr.Anil Tomar, Advocate, for
respondent No.3.
Mr.R.M. Bisht, Additional Advocate
General.
________________________________________ Sanjay Karol, Acting Chief Justice (oral) The short point which arises for consideration in the present appeal is as to whether the tractor fitted with trolley, so registered as vehicle for commercial purpose, is required to be plied on public highway by obtaining route permit as envisaged under the provisions of Motor Vehicles Act, 1988 or not. Also, as to whether notwithstanding the vehicle registered as a non-transport (commercial purpose) ::: Downloaded on - 13/09/2017 13:06:21 :::HCHP 2 the liability could have been fastened upon the insurer in infraction to the terms of policy.
2. In the instant case, certain facts are not in .
dispute. Tractor bearing registration No.HP-23-B-2839 is owned by appellant Parkash Chand. It is registered as a commercial vehicle. On 24th January, 2009, Pawan Kumar while driving the tractor on way to a place known as Lethwin, hit claimant Kamal Jeet resulting into serious
3. to injuries being inflicted on his body.
In a claim petition filed by Kamal Jeet, under Section 166 of Motor Vehicles Act, 1988 (for short "the Act"), Presiding Officer, Motor Accident Claims Tribunal, Bilaspur, Himachal Pradesh, in terms of impugned award dated 15th March, 2012, passed in M.A.C. No.11 of 2009, titled as Kamal Jeet vs. Pawan Kumar & others, awarded compensation to the tune of Rs.1,62,400/- alongwith interest at the rate of 7½% per annum. Since the driver was not holding an effective driving licence to drive the offending vehicle, as also the vehicle was not having a valid route permit, insurer was not held liable to pay the amount of compensation.
4. The vehicle was registered as a commercial vehicle which is not in dispute. It is also not in dispute that it had no route permit. Also, at the time of occurrence of the accident, trolley was fitted with the tractor and was plied not ::: Downloaded on - 13/09/2017 13:06:21 :::HCHP 3 in the fields but on the highway, a public place. The negligence is that of the driver is also not in dispute.
5. Thus, the only issue requiring adjudication in the .
present appeal is as to whether the vehicle required a route permit for being plied on a highway or not and this, notwithstanding the fact that the vehicle stood registered as a commercial vehicle, for this is what is being argued for the appellant.
6. Sub section (14) of Section 2 of the Act defines "goods carriage" to mean any motor vehicle constructed or adapted for use solely for the carriage of goods, or any motor vehicle not so constructed or adapted when used for the carriage of goods. In the instant case, there is no evidence that the vehicle was not being used for the purpose of carriage of goods.
7. Sub section (44) of Section 2 of the Act defines "tractor" to mean a motor vehicle which is not itself constructed to carry any load (other than equipment used for the purpose of propulsion); but excludes a road-roller. It does not include trailer attached or fitted with the tractor.
8. Transport vehicle under sub section (47) of Section 2 of the Act is an inclusive definition and includes goods carriage.
::: Downloaded on - 13/09/2017 13:06:21 :::HCHP 49. Mr.R.M. Bisht, learned Additional Advocate General, who was requested to assist in this Case, submits that by virtue of Section 41 of the Act, vehicles unless so .
exempted otherwise, are necessarily required to be registered.
10. Sub section (3) of Section 41 of the Act provides for issuance of registration certificate. Sub section (4) of the very same section enables the Central Government, by registration certificate.
r to notification, to include particulars so specified in the
11. At this juncture, it may be observed that vide notification dated 5th November, 2004, Central Government itself has provided a distinction between transport and non-
transport vehicles particulars whereof, are specified in the registration certificate. Power tiller and tractor using public roads under Item VII has been declared to be a transport vehicle.
12. Hence, this Court is of the view that the vehicle, in question, being goods carriage means a goods carriage, transport vehicle to be registered, as such. This is insofar as registration of the vehicle is concerned.
13. At this juncture, submissions made by Mr.Pradeep Kumar Gupta, Advocate, is also taken on record. He invites attention of this Court to the definition of "Agricultural ::: Downloaded on - 13/09/2017 13:06:21 :::HCHP 5 Tractor" and "Agricultural trolley" so prescribed in sub Rule
(b) and (c) respectively of Rule 2 of the Central Motor Vehicles Rules, 1989, which read as under:
.
"(b) "agricultural tractor" means any mechanically propelled 4-wheel vehicle designed to work with suitable implements for various field operations and/or trailers to transport agricultural materials. Agricultural tractor is a non-transport vehicle.
(c) "agricultural trailer" means a trailer generally left uncovered with single/double axle construction which is coupled to an agricultural tractor by means of two books and predominantly used for transporting agricultural materials."
14. Insofar as registration of the vehicle is concerned, the said definition would not make any difference and this is for the reason that: (a) the Act does not define the words "agricultural tractor"/ "agricultural trailer"; (b) the Rules cannot circumscribe the extent or limits of the Act; and (c) Rule itself do not state that an agricultural tractor even being a non-transport vehicle is not required to be registered.
15. Yet again, Mr.Pradeep Kumar Gupta, Advocate, invites attention of this Court to a notification dated 5th November, 2004 so issued by virtue of sub section (4) of Section 41 of the Act, wherein agricultural tractor and power ::: Downloaded on - 13/09/2017 13:06:21 :::HCHP 6 tiller have been categorized as non-transport vehicle. But then even this would not make any difference for the vehicle insofar as the Act is concerned once it is found to be a goods .
carriage and used as such, necessarily requires to be registered in that category.
16. To illustrate there can be several fact situations.
A farmer may use a tractor agricultural or otherwise, with an agricultural trailer or not, in his own fields for his own use, however, there can also be an entrepreneur who for his livelihood, purchases a tractor and plies it for commercial purpose on a public road highway. It is under these circumstances, law provides that the owner of a transport vehicle must have a permit as stipulated under the provisions of Section 66 of the Act.
17. It be observed that the Motor Vehicles Act, 1988, a complete Code in itself, prescribes for a complete mechanism both for registration of a vehicle and place of use thereof. Registration of motor vehicle is prescribed under Chapter IV of the Act, whereas uses i.e. control of transport vehicles is prescribed under Chapter V of the Act.
Insofar as issuance of permit is concerned, the said chapter itself prescribes, by virtue of Section 66, that no owner of the motor vehicle can use or permit use of the vehicle as a transport vehicle in any public place, save in accordance ::: Downloaded on - 13/09/2017 13:06:21 :::HCHP 7 with the condition of permit so granted by an Authority, be it State or Regional Transport Authority. This chapter itself provides for the procedure for obtaining permits. Also, it .
provides for exceptions where permits are not required to be obtained. In fact, it empowers the State Government to exempt certain category of vehicles.
18. But then transport vehicle and that being goods carriage has not been exempted under Chapter V of the Act.
Sub section (3) of Section 66 of the Act only provides that if the gross vehicle weight of goods vehicle which does not exceeds 3000 Kilograms, no permit shall be required, which is not the case in hand. To arrive at the aforesaid conclusions, this Court seeks reliance upon a decision rendered by the Apex Court in National Insurance Co. Ltd.
vs. Challa Bharathamma and others, (2004) 8 SCC 517.
19. It is also a matter of record that the vehicle in question came to be registered as a commercial vehicle way back in the year 2008 and the accident took place on 24th January, 2009. In fact, fitness certificate of the vehicle was also obtained by the owner from the competent authority.
This was from time to time. The owner was using the vehicle for commercial purposes. Also tax stood paid, as such, from time to time. Hence, route permit was required to be obtained. The vehicle was being driven without a route ::: Downloaded on - 13/09/2017 13:06:21 :::HCHP 8 permit in violation of the insurance policy, hence the insurer is not liable to indemnify the insured.
Under these circumstances, I find no merit in the .
instant appeal and the same is accordingly dismissed alongwith with pending application(s), if any.
( Sanjay Karol ) Acting Chief Justice September 8, 2017 (vt) ::: Downloaded on - 13/09/2017 13:06:21 :::HCHP