High Court Kerala High Court

Sunil vs P.S.Paul on 11 August, 2008

Kerala High Court
Sunil vs P.S.Paul on 11 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 767 of 2004()


1. SUNIL, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. P.S.PAUL,
                       ...       Respondent

2. ABOOBACKER, S/O. KADER,

3. ORIENTAL INSURANCE CO. LTD.,

4. BAWA, S/O. IBRAHIM,

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  :SRI.V.RAJENDRAN (PERUMBAVOOR)

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :11/08/2008

 O R D E R
       C.N.RAMACHANDRAN NAIR & V.K.MOHANAN, JJ.
                       -------------------------
                    M.A.C.A. Nos.767 of 2004
                                  &
                            976 of 2004
                   ---------------------------------
             Dated, this the 11th day of August, 2008

                          J U D G M E N T

Ramachandran Nair, J.

The connected appeals, one filed by the Insurance Company

and the other by the claimant, are against the same award.

2. We have heard learned counsel appearing for the

Insurance Company, learned counsel appearing for the claimant

and those appearing for the owner and driver of the vehicle that

caused the accident.

3. The claim of the Insurance Company is that it is not

liable because the owner of the vehicle at the time of taking policy

did not disclose to the Insurance Company that the vehicle is a

tourist taxi. Learned counsel has also relied on Section 149(2)(b)

of the Motor Vehicles Act and contended that the claim under the

policy can be dishonoured by the Insurance Company. However,

we find that the accident was on 24/01/1999 when the vehicle was

a private car. In fact, permit was taken only on 08/09/2000 and so

much so the Insurance Company cannot disown liability. Moreover,

M.A.C.A.Nos.767 & 976/2004
-2-

the claim is made by a third party and not passenger of the vehicle.

In the circumstances, the appeal filed by the Insurance Company,

i.e. M.A.C.A.No.976/2004, is dismissed.

4. So far as the appeal filed by the claimant is concerned,

the prayer is for enhancement of compensation. Learned counsel

has contended that the claimant who was employed abroad had to

wait here for one year to rejoin there. However, we do not find any

tenable evidence to prove that the claimant was disabled for one

year from joining duty. We also notice that reasonable

compensation under various heads is awarded for the injury

sustained by him. We, therefore, find no ground to interfere with

the amount of compensation awarded by the MACT. Consequently,

the appeal filed by the claimant i.e.M.A.C.A.No.767/2004 is also

dismissed.

(C.N.RAMACHANDRAN NAIR, JUDGE)

(V.K.MOHANAN, JUDGE)

jg