ALLAHABAD HIGH COURT New India Assurance Co Vs. Mahmood Ahmad F.A.F.O. No. 420 of 1979 (N.N. Mithal, J.) 25.11.1983 JUDGEMENT N.N. Mithal, J. 1. A question of comparatively some importance has been raised in this appeal under Section 110-D, Motor Vehicles Act. Following an accident between Bus No. UPZ 8963 in which the deceased Km. Saulat Nigar was travelling on 3-5- 1974 and truck No. WVK 9261 at Kanpur Mahgaon Road a claim petition was filed which was allowed and a compensation of Rs, 15,000/- was awarded against the Insurance Co. 2. The Insurance Co. has presented this appeal and Sri A.K. Banerji, learned counsel for the appellant has urged three points. Firstly, he has urged that liability of the appellant was merely to reimburse the insured and no primary liability could be fastened on it. As the award does not make the owner of the vehicle liable under no circumstances that liability could be fixed on the insurer. He also urged that having recorded a finding that both the truck and the bus driver were responsible for causing the accident, the entire amount of compensation could not be made payable by the appellant, being the insurer of the Bus. Lastly, he relies upon provisions of Section 95 (2) and urges that the total liability in any one accident cannot exceed Rupees 5,000/- per passenger and, therefore, the appellant cannot be made liable for the entire amount awarded. 3. As far as the first point is concerned that need not detain us for long. It is true that the liability primarily is of the owner of the vehicle in such cases but under the contract of insurance the insurer becomes liable for indemnifying the owner to the extent of the liability undertaken by it in view of Section 95 (2) and Section 96, Motor Vehicles Act. 4. Under Order 41, Rule 33 Civil Procedure Code which undoubtedly is applicable to appeals eider Section 110-D of the Act, the court has power to grant such relief as ought to have been granted by the court below. Merely on account of the fact, therefore, that no award had been given against the owner the Insurance Co. cannot escape its liability. It is only a mistake in the form of the award which can always corrected by the appellate court. In view of this the award passed by the curt below should be read as one against the owner of the vehicle and also the appellant-Insurance Co. subject of course to what may be decided on the remaining points involved in this appeal. 5. Coming now to the second point, the claims tribunal has recorded a clear finding that the driver of the Bus alone as rash and negligent in driving the Bus and that there was no negligence on the part of the truck driver. The learned counsel has not been able to show to me anything that this finding by the tribunal was, in any way, wrong. The portion of the road where the accident took place as under repair and the bus driver had been repeatedly warned earlier also by the passengers in the bus not to drive rashly and negligently merely because he wanted to pick up a marriage party at 1 P. M. that day from Allahabad. Despite these warnings he did not become careful and took the vehicle in the middle of the road on which the truck as coming from the other side resulting a head-long collision hereafter the bus swerved to its left and hit against a tree. I have no reason to take a different view in the matter and the findings recorded by the claims tribunal on this point are, therefore, confirmed. 6. Coming to the crucial point that arises in this appeal, learned counsel for the appellant has submitted that in view of the provisions contained in Section 95 (2) (b) of the Act the upper limit of an liability of insurer is Rs. 5000/- in any one accident involving a vehicle carrying passengers. Section 95 Motor Vehicles Act, deals with the requirement of insurance and also prescribes for limits of insurer's liability there under. Sub-section (1) lays down that policy of insurance ought to issued by an authorized insurer to the extent of liability prescribed by Sub-section (2) in respect of death or injury to a passenger or to or any other person or his property. Sub-clause (2) deals with the extent of liability which must be covered by the insurer in respect of any one accident having regard to the kind of vehicle, its registered capacity to carry passengers and whether they are carried for hire or reward or merely under terms of employment or any contract. When passengers are carried for hire or reward the limit of liability depends upon carrying capacity of the vehicles, i. e, Rupees 50,000/-, Rs. 75,000/- and Rs. 1 lakh depending upon whether the capacity was up to 30, 60 or more than 60 passengers respectively. Subject to the above limits it also prescribes the liability of Rupees 5000/- for each individual passenger in respect of a vehicle other than a motor cab. The question that has been raised is about the liability of the Insurance Co. in view of the last condition and it is urged that the same cannot exceed Rs. 5000/-. In order to appreciate the argument it will be better to extract only the relevant portion of Section 95: (1) In order to comply with the requirements of this Chapter, a policy of insurance may be a policy which : (a) is issued by a person who is an authorized insurer or......, and (b) insures the person or classes of persons specified in the policy to the extent specified in Sub-section (2). ..................... (2) Subject to the proviso to Sub-section (1), a policy of insurance shall cover any liability incurred in respect of any one accident up to following limits, namely:- (a) ..................... (b) Where the vehicle is a vehicle in which passengers are carried for hire or reward, or by reason of or in pursuance of a contract of employment:- (i) ............... (ii) in respect of passengers:- (1) a limit of fifty thousand rupees in all where the vehicle is registered to carry not more than thirty passengers; (2) a limit of seventy-five thousand rupees in all where the vehicle is registered to carry more than thirty but not more than sixty passengers; (3) a limit of one lakh rupees in all where the vehicle is registered to carry more than sixty passengers, (4) subject to the limits aforesaid, ten thousand rupees for early individual passenger where the vehicle is a motor cab, and five thousand rupees for each individual passenger in any other case; (3)-(4) ............... (5) Notwithstanding anything elsewhere contained in any law, a person issuing a policy of insurance under this section shall be liable to indemnify the person or classes of persons specified in the policy in respect of any liability which the policy purports to cover in the case of that person or those classes of persons. 7. The crucial words in the section are to be found in the earlier part of sub- Clause (2) according to which a policy of insurance "shall cover any liability up to the following limits." This clause clearly means that the later part of subsection provides merely the minimum limit of liability which must be covered by the insurer including liability arising from death of or injury to persons being carried as passengers in vehicles of various kinds and capacity. Reading sub-Clause (b) in this light would show that as regards passengers who are being carried for hire and reward the overall limit of liability undertaken by the insurance policy must vary from Rs. 50,000/- to rupees one lakh depending upon its registered capacity and Rs. 5000/- for each individual passenger. 8. The main stress in the argument of the learned counsel for the appellant was that in view of sub-Clause (4) of Section 95 (2) (b) the liability of the Insurance Co. could not exceed Rs. 5000/- for the death or injury to any one passenger. This submission, however, does not appear to be correct. The expression "subject to the aforesaid limits" only refers to the overall limit prescribed for passenger vehicle of various capacities in sub-cls. (1), (2) and (3) and the reference to Rs. 5000/- for each individual passenger would apply only in those cases where more than one passenger have either lost their lives or have been injured or both. Where in any one accident only one person has either died or injured the limit of Rupees 5000/- would not apply in view of the overall limit prescribed in sub-cls. (1), (2) and (3). The legislative policy also appears to be to ensure payment to victims of a motor accident and for this law has provided compulsory insurance up to a certain minimum so that owner's liability may be secured to that extent at least. The owner of the vehicle and the Insurance Co. being always free to contract to insure. the vehicle for any larger amount to cover any increased risk. Sub-clause (4) cannot be understood to mean that the liability of the Insurance Company is limited to just Rs. 5000/- irrespective of the number of persons injured or killed in an accident. Since there exists an upper limit to the extent of which Insurance Company is bound to indemnify the claim against the owner for each individual claimant and would be entitled to be indemnified to the extent of Rs. 5000/- at least. 9. Reference in this connection may be made to (Motor Owners Insurance Co. Ltd. v. Jadavji Keshavji Modi) 1 where Section 95 (2) (a) came in for consideration by the Court. The Supreme Court after considering the matter in detail came to the conclusion that the expression "any one accident" in Section 95 (2) and consequent liability to the extent of Rs. 50,000/- "in all' used in Section 95 (2) (a) must mean an accident not from the point of view of the vehicle but from the point of view of each individual person who is injured or who loses his life and "in all" also refers to each such individual separately. Analysis of the provisions cannot be put in better language than used by the Supreme Court itself which may be quoted below (at pp. 2064-65): "The expression "any one accident" in Section 95 (2) is susceptible of two equally reasonable meanings or interpretations. If a collision occurs between a car and a truck resulting in injuries to five persons, it is as much plausible to say that five persons were, injured in one accident as it is to say that each of the five persons met with an accident. A bystander looking at the occurrence objectively will be right in saying that the truck and the car met with an accident or that they were concerned in one accident. On the other hand a person looking at the occurrence subjectively, like the one who is injured in the collision will say that he met with an accident and so will each of the five persons who were injured. From their point of view, which is the relevant point of view "any one accident" means "accident to any one". In matters involving third party risk, it is subjective considerations which must prevail and the occurrence has to be looked at from the point of view of those who are immediately affected by it. If the matter is looked at from an objective point of view, the insurer's liability will be limited to Rs. 20,000/- in respect of injuries caused to all the five persons considered en bloc as a single entity since they were injured as a result of one single collision. On the other hand, if the matter is looked at subjectively as it ought to be, the insurer's liability will extend to a sum of Rs. 20,000/- in respect of the injuries suffered by each of the five persons since each met with an accident, though during the course of the same transaction. A consideration of preponderating importance in a matter of this nature is not whether there was any one transaction which resulted in injuries to many but whether more than one person was injured, giving rise to more than claim or cause of action, even if the injuries were caused in the course of one single transaction. If more than one person is injured during the course of the same transaction, each one of the persons has met with an accident. We are, therefore, of the opinion that the ambiguity in the language used by the legislature in the opening part of Section 95 (2) and the doubt arising out of the correlation of that language with the words "in all" which occur in clause (a) must be resolved by having regard to the underlying legislative purpose of the provisions contained in Ch. VIII of the Act which deals with third party risk. That is a sensitive process which has to accommodate the claims of the society a reflected in that purpose. Indeed, it is in this area of legislative ambiguities, unfortunately not receding, that Courts nave to fill gaps, clear doubts and mitigate hardships. In the words of learned Judge Hand ­'It is one of surest indexes of a nature and developed jurisprudence .. ... to remember that statutes always have some purpose or subject to accomplish whose sympathetic and imaginative discovery is the surest guide to their meaning "Cabell v. Markham 2 There is no table of logarithms to guide or govern statutory constructions in this area, which leaves a sufficient and desirable discretion for the Judges to interpret laws in the light of their purpose, where the language used by the law-makers does not yield to one and one meaning only. Considering the matter that way, we are of the opinion, that it is propitiate to hold that the word "accident" is used in the expression "any one accident" from the point of view of the various claimants each of whom is entitled to make a separate claim for the accident suffered by him and not from the point of view of the insurer." 10. This, therefore, is the dictum of the Supreme Court while interpreting Section 95 (2) (a) of the Act. However, can the same interpretation be applied to the provisions of clause (b) thereof. The Supreme Court was not directly concerned with that sub-clause and did not venture to express opinion thereon. It left it undecided with the following observations (at pp. 2067-68): "Different consideration may arise under Clause (b) as amended, by Article 56 of 1969, but we do not propose to make any observation on that aspect of the matter since it does not directly arise before us." 11. The language of sub-Clause (4) is certainly ambiguous and within the minimum of the prescribed limit for the liability of an Insurance Company it also prescribes a minimum liability of Rupees 5000/- for each victim. 12. Thus if in any accident ten persons die or are injured Insurance Co. will have to indemnify the owner of the vehicle up to a minimum of Rs. 5000/- for each individual passenger. However, if the number of those killed or injured exceeds ten even then the liability in respect of each passenger will not be less than Rs. 5000/- though its overall liability may remain Rs. 50,000/-. If it were not so the more heavy the pecuniary loss to the dependents lesser would be the extent of its coverage by the Insurance Company. 13. The whole provisions appear to be inequitable to those who stand in utmost need of the compensation money. As between those who are injured in any accident those who are awarded higher compensation will get more than those who are awarded lesser compensation because, due to lower income their dependency would also be lower. At the time of being indemnified by the Insurance Co. on the basis of pro ratio division of compensation the poor will be benefited to a much lesser extent than their more affluent co-passengers. This completely makes mockery of the true spirit behind the provision which was introduced mainly to ensure quick and prompt payment to the family of the victim which may need help in their moment of distress immediately. In actual practice, therefore, the benefit does not really go to those who are supposed to get it but someone else reaps its benefit. It is time that legislature should step in and make a suitable provision to ensure payment of whatever compensation that is awarded to any claimant and the same should be made fully indemnifiable by the insurer. There can be no moral or legal justification for making a distinction between passengers in car and those in any other kind of passenger or goods vehicle. The value of human life cannot depend upon the mode of travel employed by a person. Nor can it be allowed to depend upon the type of vehicle which terminates a human life in a roadside accident more, if you are hit by a car and much less if one is unluckily hurt by another kind of vehicle. The various provisions contained in sub-cls. (a) and (b) though they may not be discriminatory have no valid basis for differentiation. 14. Even the Supreme Court could not help noticing this great disparity and proceeded to draw the attention of the legislature to remove this kind of anomaly by observing thus : "We hope and trust that our lawmakers will give serious attention to this aspect of the matter and remove the serious lacuna in Section 95 (2) (d), Motor Vehicles Act. We would also like to suggest that instead of limiting the liability of the Insurance Companies to a specified sum of money as representing the value of human life, the amount should be left to be determined by a Court in the special circumstances of each case." 15. Thus in the light of the above discussion it appears to me that subject to the limits specified under sub-cls. (1), (2) and (3) of Section 95 (2) (b) of the Act the liability of the Insurance Co. to reimburse would at least be Rs. 5,000/- for each individual. Although the minimum extent of liability of the Insurance Co. to indemnify the owner of the vehicle in respect of the compensation incurred by him due to loss of life or injury to each individual passenger in a motor accident would at least be Rupees 5,000/- yet its total liability would be subject to the minimum limit prescribed. Any liability in excess thereof, if incurred by the owner, will have to be borne by the owner of the vehicle himself unless the terms of the contract of Insurance provide otherwise. In the present case a lone passenger had lost her life and, therefore, limit placed by sub-Clause (4) will not apply. Statutory liability of the Insurance Co. being up to the extent of at least Rs. 50,000/- it would be liable for satisfying the entire judgment as the claims tribunal has only awarded Rs. 15,000/- by way of compensation to the claimant. 16. A feeble effort was also made to urge that the vehicle involved in the accident was a contract carriage. That can legally make no difference in the matter of award of compensation. The plea was rightly discarded in mid-stream for the Act only contemplates two kinds of four wheeled vehicles, those carrying goods and the other for passengers. The goods vehicles may either be private or public carriers and similarly the passenger carriages may be stage carriages, contract carriages or the like. These are only various varieties of these two major kinds of vehicles, apart from other kinds of vehicles such as tractors, three and two wheelers, etc. The point has been noted only to be rejected, having no merits. 17. In view of the above, I find no force in this appeal which is accordingly dismissed with costs. Appeal dismissed. Cases Referred. 1. AIR 1981 SC 2059 2. (1945) 148 F 2d, 737, 739