High Court Kerala High Court

National Insurance Company Ltd vs Saleesh on 17 August, 2010

Kerala High Court
National Insurance Company Ltd vs Saleesh on 17 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1802 of 2008()


1. NATIONAL INSURANCE COMPANY LTD.,
                      ...  Petitioner

                        Vs



1. SALEESH, S/O THARAYIL CHANDRAN, POST
                       ...       Respondent

2. PAULSON,S/O LONAPPAN, CHERTHALAN

3. PAUL, S/O LONAPPAN,

                For Petitioner  :SRI.RAJAN P.KALIYATH

                For Respondent  :SRI.P.V.CHANDRA MOHAN

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

 Dated :17/08/2010

 O R D E R
                           M.N. KRISHNAN, J.
                           = = = = = = = = = = =
                              M.A.C.A. No. 1802 OF 2008
                           = = = = = = = = == =
           DATED THIS, THE 17TH DAY OF AUGUST, 2010.

                              J U D G M E N T

This is a appeal preferred against the award of the Motor Accidents

Claims Tribunal, Irinjalakuda, in O.P.(MV) 631/2001.

2. The claimant, employed in a brick factory, while standing on the

road side, was hit by a motor cycle bearing Reg. No. KL 8 K 9669 driven by

the second respondent. The learned Tribunal awarded a sum of Rs. 48,088/-

and directed the Insurance Company to pay the amount. This appeal is filed

by the Insurance Company, challenging the finding regarding the existence

of a valid policy. It is submitted that the policy was issued with respect to

Vehicle No. KL 8 K 9662 and it is contended by the Insurance Company

that it is a good vehicle having a seating capacity of three passengers and

valid from 11.12.1999 to 10.12.2000. The policy is issued in the name of

one Mr. K.K. Shaji. Now we find from the records available here that the

owner of the vehicle is one Paulson and there was a policy issued by the

National Insurance Company, which was valid up to 18.12.2001. The said

policy is not forthcoming in this case. So the question is whether the policy

issued relates to the motor cycle involved in the accident or the goods

MACA 1802/2008 2

vehicle. It can easily be found because the chassis number, engine number

etc. are available in the copy of the policy. If it can be connected with the

particular vehicle, then there will be the end of it and the court can find the

fact that whether there was a valid policy or not. Similarly, a chance can be

taken to summon the owner also, so that he can be directed to produce the

registration certificate as well as the insurance policy. Therefore, the matter

requires reconsideration.

3. The award under challenge is set aside and the matter is remitted

back to the Tribunal with a direction to permit all concerned to adduce all

oral evidence as well as documentary evidence in support of their

contentions and dispose of the matter in accordance with law.

The parties are directed to appear before the court below on

24.9.2010.

M.N. KRISHNAN,
(JUDGE)

KNC/-