IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 485 of 2003(P)
1. JOHNY S/O. PAILY, MOOLANCHERRY HOUSE,
                      ...  Petitioner
                        Vs
1. K.U.KRIPAL, KAMALAYAM, PERUVARAM,
                       ...       Respondent
2. GIREESH O.P. S/O. PAPPU,
3. UNITED INDIA INSURANCE CO. LTD.,
                For Petitioner  :SRI.G.BALAMURALEEDHARAN (PARAVUR)
                For Respondent  :SRI.JOHN KOSHY
The Hon'ble MR. Justice M.N.KRISHNAN
 Dated :18/09/2008
 O R D E R
                         M.N.KRISHNAN, J.
                         --------------------------
                      M.A.C.A. No. 485 OF 2003
                            ---------------------
             Dated this the 18thday of September, 2008
                              JUDGMENT
This appeal is preferred against the award passed by the
Motor Accident Claims Tribunal, North Paravur, in OP(MV) 894/00.
The Tribunal awarded a sum of Rs.10,850/- with 9% interest and
directed respondents 1 & 2 to pay the entire amount. It also
exonerated the Insurance Company from the liability on the ground
that there was no valid permit for the autorickshaw. It is challenging
that decision, the claimant has come up in appeal.
2. Heard the counsel appearing for both sides. The two
fold contentions raised by the Insurance Company are that there was
no valid driving licence as well as valid permit to ply the
autorickshaw. As far as driving licence is concerned, it was held that
since no steps were taken to prove the absence of driving licence,
that contention was negatived. But so far as it related to the permit,
an application was filed for summoning the permit. In spite of the
same, the owner did not produce the same and so the court held that
there was no evidence to prove the existence of a valid permit and
MACA No. 485/03
 2
therefore totally exonerated the Insurance Company from the liability.
The claimant who was only a passenger in the autorickshaw is
entitled to get compensation. Absence of a permit would only
amount to a breach of policy condition. When there is only a breach
of policy condition, the Insurance Company is bound to pay the
amount to the claimant and get it reimbursed from the owner.
Therefore the award under challenge is modified and the
Insurance Company is directed to pay compensation to the claimant
and on satisfaction of the same, the Insurance Company can
recover it from the owner of the autorickshaw.
The appeal is disposed of accordingly.
 M.N.KRISHNAN, JUDGE
vps
MACA No. 485/03
 3