Kerala High Court
M/S United India Insurance Co.Ltd vs Viswanatha Pillai on 4 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1577 of 2008()
1. M/S UNITED INDIA INSURANCE CO.LTD.,
... Petitioner
Vs
1. VISWANATHA PILLAI, S/O CHELLAPPAN
... Respondent
2. C.P. MADHAVAN NAIR, SREE VIJAYA,
For Petitioner :SRI.S.MAMMU
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :04/10/2010
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
M.A.C.A. NO. 1577 OF 2008
= = = = = = = = = = = = = = =
Dated this the 4th day of October, 2010.
J U D G M E N T
This appeal is preferred against the award of the
Motor Accidents Claims Tribunal, Alappuzha in O.P.(MV)
880/02. The case relates to a passenger in a private
vehicle covered by a package policy. In the light of the
clarificatory circular dated 16.11.2009 issued by the
Insurance Regulatory and Development Authority, it is
made clear that the persons carried in a private vehicle
and persons carried in a two wheeler are covered under
the terms and conditions of Standard Motor Package
Policy. In the light of this, the liability of the insurance
company has to be found against it and therefore the
appeal is dismissed.
M.N. KRISHNAN, JUDGE.
ul/-