IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1328 of 2006()
1. NATIONAL INSURANCE CO LTD.,
... Petitioner
Vs
1. RAHDAMANY,
... Respondent
2. THULASEEDHARAN, VRINDHAVAN,
For Petitioner :SRI.GEORGE CHERIAN (THIRUVALLA)
For Respondent :SRI.SEBASTIAN PHILIP
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :31/07/2008
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
M.A.C.A. NO. 1328 OF 2006
= = = = = = = = = = = = = = =
Dated this the 31st day of July, 2008.
J U D G M E N T
This appeal is preferred against the preliminary award
passed under Section 140 the M.V. Act. The contention of
the insurance company is that the claimant is a gratuitous
passenger in a private car, not covered by the Act only policy
and therefore it is not bound to indemnify the owner. It is a
question which can be raised by the insurance company at any
stage of the proceedings. Therefore that matter requires
reconsideration. Therefore the award under challenge is set
aside and the Tribunal is directed to consider the O.P.(MV)
itself as expeditiously as possible at any rate within a period
of two months from the date of receipt of a copy of this
judgment. All contentions of the parties can be looked into
and the matter be disposed of.
M.N. KRISHNAN, JUDGE.
ul/-