2002 INSC 0509 SUPREME COURT OF INDIA Oriental Insurance Co. Ltd. Vs. Ranjit Saikia C.A.Nos.4861-76 of 2002 (Doraiswamy Rajuu Raju and Shivaraj V. Patil JJ.) 09.08.2002 ORDER The Text below is only a summarized version of the order pronounced Owner and driver of vehicle failed to appear in Court. Insurance company can substantiate its claim that driver of vehicle did not had a valid license. Supreme Court gave liberty to insurance company to proceed against owner or driver to recover money paid to the claimant in excess of its liability. 1 SpotLaw