Delhi High Court
Oriental Insurance Company Limited vs Master Shekhar & Ors. on 13 April, 2012
Author: G.P. Mittal
Bench: G.P.Mittal
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 13th April, 2012
+ MAC.APP. 264/2010
ORIENTAL INSURANCE COMPANY LIMITED
..... Appellant
Through: Mr. Pradeep Gaur, Advocate
versus
MASTER SHEKHAR & ORS. ..... Respondents
Through: Nemo.
CORAM:
HON'BLE MR. JUSTICE G.P.MITTAL
JUDGMENT
G. P. MITTAL, J. (ORAL)
1. The Appellant Oriental Insurance Company Limited impugns the judgment dated 09.02.2010 passed by the Motor Accident Claims Tribunal (the Claims Tribunal) whereby a compensation of Rs.35,000/- was awarded in favour of the first Respondent who suffered injuries in an accident which occurred on 01.09.2004.
2. The sole ground of challenge is that although the driver was aged less than 18 years and therefore, incompetent to hold a driving licence on the date of the accident, the Claims Tribunal not only made the Appellant liable to pay the compensation, but even the recovery rights were not granted.
3. The facts of this case are very peculiar. FIR No.421/2004 was MAC. APP. 264/2010 Page 1 of 3 registered in Police Station Kalyanpuri in respect of the accident on the basis of a statement of one Mahipal, who is the injured's father. As per his version, which he also testified in the Affidavit Ex.PW-2/A, a TSR No. DL-1RJ-0577 involved in the accident was parked at a Tea Stall by its driver. Shekhar(the injured) aged about ten years, who was residing in the neighbourhood sat on the rear seat of the TSR. In the meanwhile, one Harish son of Bhudev Giri, aged 17 years came there, sat on the driver seat, started the TSR and drove it which resulted in an accident.
4. It is urged by the learned Counsel for the Appellant that since the TSR was driven by a person aged less than 17 years, the breach of the insurance policy was writ large and the Insurance Company was entitled to at least recovery rights.
5. The contention raised on behalf of the Appellant is misconceived. It has to be borne in mind that the breach of the terms of the policy must be proved to have been committed by the Insured. It is nobody's case that the insured entrusted the TSR to a person not possessed of a valid driving licence. The driver was taking tea at the time of the accident. Harish, who drove the scooter without any permission or authorization of the owner or the driver in fact, committed theft of the TSR. Thus, It cannot be said that the owner was guilty of committing breach of the terms of the policy.
MAC. APP. 264/2010 Page 2 of 36. The instant case is squarely covered by the report of the Supreme Court in United India Insurance Company Ltd. v. Lehru & Ors., (2003) 3 SCC 338; where while relying on Skandia Insurance Co. Ltd. v. Kokilaben Chandravadan and Ors., (1987) 2 SCC 654 and Sohan Lal Passi v. P. Sesh Reddy & Ors, (1996) 5 SCC 21 the Supreme Court held as under: -
"18. Now let us consider Section 149(2). Reliance has been placed on Section 149(2)(a)(ii). As seen, in order to avoid liability under this provision it must be shown that there is a "breach". As held in Skandia and Sohan Lal Passi cases the breach must be on the part of the insured. We are in full agreement with that. To hold otherwise would lead to absurd results. Just to take an example, suppose a vehicle is stolen. Whilst it is being driven by the thief there is an accident. The thief is caught and it is ascertained that he had no licnce. Can the insurance company disown liability? The answer has to be an emphatic "No". To hold otherwise would be to negate the very purpose of compulsory insurance........."
7. In view of the above, it cannot be said that there was any conscious or willful breach on the part of the Insured, the Appellant Insurance Company, therefore, cannot avoid its liability.
8. The Appeal is devoid of any merit; the same is accordingly dismissed.
9. Pending applications also stand disposed of.
(G.P. MITTAL) JUDGE APRIL 13, 2012/vk MAC. APP. 264/2010 Page 3 of 3