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 7, Cited by 2]

Rajasthan High Court - Jaipur

United India Insurance Co. Ltd. vs Neela Devi And Ors. on 26 April, 2001

Equivalent citations: 2003ACJ586, 2001WLC(RAJ)UC574

JUDGMENT
 

 J.C. Verma, J.
 

1. This misc. appeal has been preferred by United India Insurance Co. Ltd. against the award dated 20.12.93 passed by the Motor Accidents Claims Tribunal, Jaipur in Case No. 702 of 1991.

2. The claim application was filed by respondent Nos. 1 to 5 as legal heirs of the deceased Paras Raj Shah who was travelling in car No. RJT 8133 on 16.3.1982, when the truck No. MRL 3995 being driven by respondent No. 6 had struck the car resulting in the death of said Paras Raj Shah. He was Director in Prem Cables. The driver was proceeded ex pane, owner of the truck had appeared in the court, but later on absented.

3. The learned Tribunal had awarded an amount of Rs. 2,74,000 in favour of the claimant along with interest. The insurance company has filed the present appeal only on the ground that the maximum liability of the insurance company was restricted to an amount of Rs. 50,000 only and no enhanced liability could be fastened on the insurance company. The Tribunal was of the opinion that the policy as taken out by the insured was of comprehensive nature and, therefore, the insurance company was liable.

4. The only point being raised is about the liability of the insurance company and reliance is placed on National Insurance Co. Ltd. v. Jugal Kishore 1988 ACJ 270 (SC); New India Assurance Co. Ltd. v. Ram Lal 1988 ACJ 754 (SC); National Insurance Co. Ltd. v. Nathilal 1999 ACJ 657 (SC); and single Bench judgment of Punjab & Haryana High Court in Baldev Singh v. Punjab State Electricity Board 1997 ACJ 788 (P&H).

Record was called for.

5. The insurance company has come up in appeal on the ground that even though there was a comprehensive insurance but the liability of third party risk was not covered and, therefore, under Section 95(2)(a) prior to amending Act, the insurance company was liable to the statutory liability, i.e., of Rs. 50,000 and for the proposition relies on the judgment of Supreme Court in National Insurance Co. Ltd. v. Jugal Kishore 1988 ACJ 270 (SC) and also another judgment of the Apex Court in New India Assurance Co. Ltd. v. Ram Lal 1988 ACJ 754 (SC).

6. Reliance is also placed on National Insurance Co. Ltd. v. Nathilal 1999 ACJ 657 (SC); Rajan v. Sukumaran 1997 ACJ 778 (Kerala) and New India Assurance Co. Ltd. v. Shanti Bai 1995 ACJ 470 (SC).

7. The learned Tribunal had held that even though the insurance policy has been placed on record, but for the reason that it was not properly proved by the person who had issued the insurance cover, it is to be presumed that the insurance policy has not been proved as exhibited.

8. Counsel for the appellant states that both the parties were aware of the fact that this was the only insurance cover on which the reliance was being placed and as such observation of the Tribunal to the fact that the policy has not been proved is neither proper nor justified.

9. I agree with the submission made by the counsel for the appellant that once the insurance policy has been placed on record which otherwise is binding policy between the parties, it cannot be said that it has not been proved in accordance with law.

10. As per the settled law as discussed above, prior to the amendment in the Act, the insurance company is liable to the limited statutory liability only and, therefore, the award of the Tribunal so far as fixing of unlimited liability on the insurance company needs to be set aside.

11. For the reasons and discussions mentioned above, the misc. appeal is allowed, the liability of the insurance company is limited to Rs. 50,000 only. It is further ordered that whole of the amount shall be paid by the insurance company if already not paid, but the insurance company shall be entitled to recover the amount paid over and above its liability from the insured as has been held by the Hon'ble Apex Court in Oriental Insurance Co. Ltd. v. Cheruvakkara Nafeessu 2001 ACJ 1 (SC), as under:

In the facts and circumstances of this case, we find that despite holding the liability under the policy limited to the extent of Rs. 50,000, the Claims Tribunal and the High Court were not unjustified in directing the appellant company to pay the whole of the awarded amount to the claimants on the basis of the contractual obligations contained in clauses relating to the liability of the third parties and avoidance clause. However, the Claims Tribunal and the High Court were not justified in rejecting the right of the appellant company to recover from the insured the excess amount paid in execution and discharge of the award of the Tribunal.

12. The appeal is allowed as per the reasons and discussions mentioned above.