IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1069 of 2007()
1. THE NEW INDIA ASSURANCE COMPANY LTD.,
... Petitioner
Vs
1. SHAJU, S/O.KUMARAN,
... Respondent
2. SAHADEVAN, S/O.CHANDRAN,
3. JITHESH K.S/O.KRISHNAN,
For Petitioner :SRI.P.R.RAMACHANDRA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :25/09/2008
O R D E R
M.N.KRISHNAN, J.
--------------------------
M.A.C.A. No. 1069 OF 2007
---------------------
Dated this the 25thday of September, 2008
JUDGMENT
This appeal is preferred against the award passed by the
Motor Accident Claims Tribunal, Vadakara, in OP(MV) 940/02. The
claimant sustained injuries in a road accident and the Tribunal
awarded him a compensation of Rs.22,135/- and directed the
Insurance Company to pay the amount.
2. The Insurance Company has resisted the claim on the
ground that the claimant was a pillion rider not covered by the policy
and therefore the claimant is not entitled to get any compensation
from the Insurance Company. The Tribunal found that the policy is
not an Act only policy but a comprehensive policy. In para 8 of the
award the Tribunal has observed that “the policy in respect of the
vehicle involved in this case is produced and marked as Ext.B1. A
perusal of Ext.B1 will reveal that it is a comprehensive policy and
there is specific clause to the effect that it covers the death or bodily
injury to any person including the person conveyed in the motor cycle
provided such person is not carried for hire or reward. There is no
MACA No. 1069/07
2
case for R3 that the petitioner was travelling in the vehicle on hire or
reward.” This clause came up for interpretation before the Division
Bench of this court in the decision reported in New India Assurance
Co. ltd. v. Hydrose and Ors. [2008 (3) KHC 522 (DB)]. It was held
therein that such conditions will cover the risk of a person travelling in
the bike and therefore held that the Insurance Company is liable to
indemnify. In the light of this decision and on the basis of the terms
and conditions of the policy, I also hold that the Insurance Company
is bound to indemnify.
Therefore, the appeal lacks merit and it is accordingly
dismissed.
M.N.KRISHNAN, JUDGE
vps
MACA No. 1069/07
3