IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA No. 1706 of 2006()
1. MEERAN, S/O.SIKKANDAR VAVA,
... Petitioner
Vs
1. THE MANAGING PARTNER,
... Respondent
2. AFSAL P.E., S/O. EBRAHIM,
3. M/S. ORIENTAL INSURANCE COMPANY LTD.,
For Petitioner :SRI.M.P.MOHAMMED ASLAM
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA
Dated :07/01/2008
O R D E R
J.B.KOSHY & K.HEMA, JJ.
--------------------------------------
M.A.C.A.No.1706 OF 2006
-------------------------------------
Dated 7th January, 2008
JUDGMENT
Ko
shy,J.
Appellant/claimant while travelling as a second pillion rider
met with an accident. He fell down from the motor cycle when the rider
applied sudden brake. The Tribunal rejected the application for
compensation as in the motor cycle there were three persons including
the rider, the appellant was the second pillion rider and the accident
occurred due to his negligence. Being the second pillion rider, when
sudden brake was applied, he fell down. Even otherwise, pillion riders
are not covered by the insurance policy. In any event, we are of the view
that the finding of the Tribunal that the accident occurred due to the
negligence of the appellant needs no interference.
The appeal is dismissed.
J.B.KOSHY
JUDGE
K.HEMA
JUDGE
tks