High Court Kerala High Court

National Insurance Company Ltd vs Yousuf on 5 October, 2010

Kerala High Court
National Insurance Company Ltd vs Yousuf on 5 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 434 of 2004()


1. NATIONAL INSURANCE COMPANY LTD.
                      ...  Petitioner

                        Vs



1. YOUSUF, S/O.HASSAINAR,
                       ...       Respondent

2. HASSAINAR, S/O.ABDULLA, AGED 55 YEARS,

3. P.ABDUL RAHMAN @ ADHRUMA,

4. DHANANJAYA POOJARY,

                For Petitioner  :SMT.RAJI T.BHASKAR

                For Respondent  :SRI.SURESH KUMAR KODOTH

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :05/10/2010

 O R D E R
                 A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                             M.A.C.A.No.434 OF 2004
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 5th day of October 2010

                                      JUDGMENT

Basheer, J.

This appeal is directed against the award passed by the Motor

Accident Claims Tribunal in a petition filed under Section 166 of the

Motor Vehicles Act.

2. The Tribunal directed the appellant/insurance company to pay a

sum of Rs.71,100/- towards compensation to the claimant-respondent

No.1 herein. The only grievance of the appellant is that the Tribunal was

not justified in denying liberty to the appellant to recover the amount of

compensation from the owner of the vehicle, since he had permitted the

driver to drive the vehicle though he did not possess a valid driving

license and badge.

3. It is seen from the award that the appellant had taken a specific

contention that it would not be liable to indemnify the owner, since his

action was in violation of the policy conditions. The owner of the vehicle

did not appear before the Tribunal and contest the case though he was

served with notice. The driver in his counter statement contended that he

was not negligent. It is also seen from the record that the appellant had

filed I.A.358/02 seeking for a direction to the owner to produce the

driving license and badge issued in favour of the driver of the vehicle.

M.A.C.A.No.434 OF 2004
:: 2 ::

But the owner did not produce these documents even though the

interlocutory application was allowed.

4. We have carefully perused the materials available on record and

heard learned counsel for the appellant. Respondents 3 and 4, the owner

and driver, have not appeared before this court, though notice has been

served through paper publication.

5. Having regard to the entire facts and circumstances of the case,

we are satisfied that the appellant has to be given liberty to recover the

amount of compensation from the owner. We do so.

The award is modified to the above extent. The appeal is allowed.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE
jes