High Court Kerala High Court

Sunil vs Mrs.C.D.Lalitha on 29 January, 2009

Kerala High Court
Sunil vs Mrs.C.D.Lalitha on 29 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2354 of 2008()


1. SUNIL, AGED 34 YEARS, S/O.PADMANABHAN,
                      ...  Petitioner

                        Vs



1. MRS.C.D.LALITHA, W/O.LATE DAMODARAN NAIR
                       ...       Respondent

2. JAYADEEP.A, S/O.MURALEEDHARAN,

3. THE UNITED INDIA INSURANCE COMPANY

                For Petitioner  :SRI.ANIL S.RAJ

                For Respondent  :SRI.G.RAJAGOPAL

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :29/01/2009

 O R D E R
                     M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                 M.A.C.A. NO. 2354 OF 2008
             = = = = = = = = = = = = = = =
        Dated this the 29th day of January, 2009

                       J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Ernakulam in O.P.(MV)2928/00.

The claimant, a pillion rider in a two wheeler sustained

injuries in a road accident and he has been awarded a total

compensation of Rs.8,000/-. The insurance company is

directed to pay the amount. In paragraph 17 of the award it

is stated that Ext.B1 would show that it is neither an

extended policy nor any additional premium is collected to

cover the risk of a pillion rider. Admittedly the policy is a

comprehensive policy. It is true that if it is an Act only policy

the dictum laid down in Tilak Singh’s case [United India

Insurance Co. Ltd. v. Tilak Singh)2006 (2) KLT 884

(SC) would come to play and the status of the pillion rider

would be that of a gratuitous passenger not covered by the

policy. But just because it is a comprehensive policy that by

itself does not cover the risk of a pillion rider. But it depends

M.A.C.A. 2354 OF 2008
-:2:-

upon the terms and conditions of the contract and some of

the policies which are issued prior to 2002 it is seen that

there is a condition that the insurance company under S.2

(II)(i) has undertaken to cover the risk of a pillion rider

carried in a motor vehicle other than for hire or reward. The

said clause came up for consideration before the Division

Bench of this Court in the decision reported in New India

Assurance Co. Ltd. v. Hydrose and others [2008 (3)

KHC 522(DB). In that case the Division Bench held that if

there is terms of contract which cover the risk of a person

then no additional premium need be collected for the

coverage of risk. But it is matter that can be considered only

after production of the terms and conditions of the policy.

Therefore the matter requires reconsideration at the hands of

the Tribunal. Therefore the award under challenge is set

aside so far as it relates to the liability is concerned and the

parties are permitted to produce both documentary as well

as oral evidence in support of their respective contentions

and the Tribunal is directed to dispose of the matter in

M.A.C.A. 2354 OF 2008
-:3:-

accordance with law. Parties are directed to appear before

the Tribunal on 2.3.2009.

The MACA is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

ul/-