High Court Kerala High Court

The Oriental Insurance Co.Ltd vs Liju on 5 April, 2010

Kerala High Court
The Oriental Insurance Co.Ltd vs Liju on 5 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2562 of 2009()


1. THE ORIENTAL INSURANCE CO.LTD.,
                      ...  Petitioner

                        Vs



1. LIJU, REPRESENTED BY HIS FATHER LEVI,
                       ...       Respondent

2. S.VELUSWAMY, KUTTAITHOTTAM,

3. ANURUDHAN, ALAMCODE VEEDU,

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  :SRI.R.T.PRADEEP

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

 Dated :05/04/2010

 O R D E R
                     M.N. KRISHNAN, J.
                  ...........................................
                 M.A.C.A.No.2562 OF 2009
                 .............................................
            Dated this the 5th day of April, 2010.

                        J U D G M E N T

This appeal is preferred against the award of the

Claims Tribunal, Neyyattinkara in OP(MV)No.1016/2000.

The claimant, who sustained injuries in a road accident, was

awarded a compensation of Rs.50,500/= and the insurance

company was directed to pay the amount. The accident had

taken place on 24.07.2000. The tribunal relied upon

Ext.B1 document as a copy of the policy for the period

14.7.2000 to 13.7.2001 and therefore found the insurance

company liable to pay the amount.

2. If there is a policy as stated, necessarily the

insurance company is bound to pay the amount. The

contention of the insurance company is to the effect that

there is no policy as stated in the award. According to the

insurance company, the policy relates to the period from

4.8.2000 to 3.8.2001. If it is correct, unless it is proved

that there is a policy prior to that, the insurance company

cannot be saddled with the liability. I am also informed that

: 2 :
M.A.C.A.No.2562 OF 2009

this was based on production of a certificate of insurance

by the investigating agency. I do not know how the learned

tribunal marked the document as Ext.B1 when it is

produced by the claimant. As correctly stated by the

learned counsel for the respondents that the court must be

realistic and more concerned about the correctness of the

policy, I totally agree with the learned counsel. Therefore

what is required to be found out is whether there is a policy

as stated.

3. Therefore the matter requires reconsideration by

permitting all concerned to produce both documentary as

well as oral evidence in support of their respective

contentions to find out the existence of valid policy as on

the date of accident. Since the owner has not chosen to

appear before the court, the insurance company is directed

to take out notice to the owner as well since he will be

affected, he be also heard before a final decision is taken in

the matter. Parties are directed to appear before the

tribunal on 20.5.2010.

Disposed of accordingly.

M.N. KRISHNAN, JUDGE

cl

: 3 :
M.A.C.A.No.2562 OF 2009

: 4 :
M.A.C.A.No.2562 OF 2009