High Court Kerala High Court

The United India Insurance Co.Ltd vs Joby Tom on 3 October, 2008

Kerala High Court
The United India Insurance Co.Ltd vs Joby Tom on 3 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2356 of 2007()


1. THE UNITED INDIA INSURANCE CO.LTD.
                      ...  Petitioner

                        Vs



1. JOBY TOM,S/O. TOM,
                       ...       Respondent

2. SUNISH P.S. @ S/O. SUKUMARAN

3. VINODKUMAR, PERIYATHU HOUSE

                For Petitioner  :SMT.RAJI T.BHASKAR

                For Respondent  :SRI.MATHEW JOHN (K)

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

 Dated :03/10/2008

 O R D E R
                           M.N.KRISHNAN, J.
                           --------------------------
                      M.A.C.A. No. 2356 OF 2007
                              ---------------------
               Dated this the 3rdday of October, 2008

                                JUDGMENT

This appeal is preferred against the award passed by the

Motor Accident Claims Tribunal, Pala, in OP(MV) 1352/04. The

Insurance Company has come up in appeal challenging the finding of

the Tribunal that the conditions of policy covers the liability of a pillion

rider. In para.10 of the award the terms and conditions of the policy

are extracted by the learned Tribunal, which reads as follows:

“Subject to the limits of liability as laid down in the Schedule
hereto the Company will indemnify the insured in the event of an
accident caused by or arising out of the use of the insured vehicle
against all sums which the insured shall become legally liable to
pay in respect of

-death of or bodily injury to any person including
occupants carried in the insured vehicle (provided such
occupants are not carried for hire or reward) but except so
far as it is necessary to meet the requirements of Motor
Vehicles Act, the Company shall not be liable where such
death or injury arises out of and in the course of the
employment of such person by the insured.”

-Damage to property other than property belonging to the
insured or held in trust or in the custody or control of the
insured.”

2. A Division Bench of this court in the decision reported in

New India Assurance Co. Ltd. v. Hydrose and Others [2008 (3)

MACA No. 2356/07
2

KHC 522 (DB)] interpreted the very same clause and made it clear

that “the above clearly states that the insurer has undertaken liability

in respect of death or bodily injuries to any person including a person

conveyed in or on the motor cycle provided such person is not

carried for hire or reward.” From the above decision it is very clear

that the terms and conditions of the policy covers such a person even

without payment of wider premium. Therefore, there is nothing to

interfere with the decision of the Tribunal.

The appeal lacks merit and it is accordingly dismissed.

M.N.KRISHNAN, JUDGE
vps

MACA No. 2356/07
3