Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 206 docs - [View All]
Oriental Fire And General ... vs K. Hanumantha Rao And Ors. on 1 November, 1995
The Oriental Fire And General ... vs K. Hanumantha Rao And Ors. on 28 December, 1995
National Insurance Co. Ltd. vs Dundamma And Others on 6 June, 1991
New India Assurance Company Ltd. vs Sm. Basmati Devi And Ors. on 11 March, 1987
Oriental Insurance Co. Ltd. vs Smt. Irawwa And Others on 3 March, 1992

Loading...
User Queries
[Section 95] [Complete Act]
Central Government Act
Section 95(1) in The Motor Vehicles Act, 1939
(1) In order to comply with the requirements of this Chapter, a policy of insurance must be a policy which-
(a) is issued by a person who is an authorised insurer 3[ or by a co- operative society allowed under section 108 to transact the business of an insurer], and
1. Subs. by Act 100 of 1956, s. 73. for sub- section (2) (w. e. f. 16- 2- 1957 )
2. Subs. by Act 56 of 1969, s. 53, for Explanation (w. e. f. 2- 3- 1970 ).
3. Ins. by Act 100 of 1956 s. 74 (w. e. f. 16- 2- 1957 ).
(b) 1[ insures the person or classes of persons specified in the policy to the extent specified in sub- section (2)-
(i) against any liability which may be incurred by him in respect of the death of or bodily injury to any person or damage to any property of a third party caused by or arising out of the use of the vehicle in a public place;
(ii) against the death of or bodily injury to any passenger of a public service vehicle caused by or, arising out of the use of the vehicle in a public place Provided that a policy shall not 2[ be required-
(i) to cover liability in respect of the death, arising out of and in the course of his employment, of the employee of a person insured by the policy or in respect of bodily injury sustained by such an employee arising out of and in the course of his employment 3[ other than a liability arising under the Workmen' s Compensation Act, 1923 , in 8 respect of the death of, or bodily injury to, any such employee-
(a) engaged in driving the vehicle, or
(b) if it is a public service vehicle, engaged as a conductor of the vehicle or in examining tickets on the vehicle, or
(c) if it is a goods vehicle, being carried in the vehicle], or
(ii) except 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, to cover liability in respect of the death of or bodily injury to persons being carried in or upon or entering or mounting or alighting front the vehicle at the time of the occurrence of the event' out of which a claim arises, or
(iii) to cover any contractual liability. 4[ Explanation.- For the removal of doubts, it is hereby declared that the death of or bodily injury to any person or damage, to any
1. Subs. by Act 56 of 1969, s. 54, for cl. (b) (w. e. f. 2- 3- 1970 ).
2. The words" exceptas my be otherwise provided under sub- section (3)" omitted by Act 100 of 1956, s. 74 (w. e. f. 16- 2- 1957 ).
3. Ins. by s. 74, ibid. (w. e. f. 16- 2- 1957 ).
4. Ins. by Act 56 of 1969, (w, e. f, 2- 3- 1970 ).
property of a third party shall be deemed to have been caused by or to have arisen out of, the use of a vehicle in a public place notwith- standing that the person who is dead or injured or the property which is damaged was not in a public place at the time of the accident, if the act or omission which led to the accident occurred in a public place.]