IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 2238 of 2007()
1. KAMALUDEEN, S/O.BADARUDEEN,
... Petitioner
Vs
1. SHAHABUDEEN, SHAFIK MANZIL, KUTTICHIRA,
... Respondent
2. SHAJAHAN, S/O.MYTHEENKUNJU RAWTHER,
3. THE DIVISIONAL MANAGER,
For Petitioner :SRI.PRATHEESH.P
For Respondent :SRI.RAJAN P.KALIYATH
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :14/12/2009
O R D E R
M.N. KRISHNAN, J.
...........................................
M.A.C.A.No.2238 OF 2007
.............................................
Dated this the 14th day of December, 2009
J U D G M E N T
This is an appeal preferred against the award of the
Claims Tribunal, Kollam in OP(MV)No.1584/2001.The
claimant, a pillion rider, sustained injuries in a road accident
and he has been awarded a compensation of Rs.50,540/=
and the insurance company has been exonerated from the
liability and the 1st respondent is made liable for the
amount. It is against the quantum, the claimant has come up
in appeal.
2. The owner had also entered before this Court and
had shown me a copy of the policy which is a comprehensive
policy. But the policy is not readable with respect to the
number. But if the policy is a comprehensive/package policy,
in the light of the circular issued by the Insurance Regulatory
and Development Authority, the insurance company cannot
take the defence of non coverage because in the circular it
is made clear that the insured’s liability in respect of
occupants carried in a private car and a pillion rider carried
: 2 :
M.A.C.A.No.2238 OF 2007
in a two wheeler is covered under the standard motor
package policy. So, this is a matter which requires
consideration. Over and above this, two decisions of this
Court reported in New India Assurance Co. Ltd.v.
Hydrose (2008(3) KLT 778)and in Mathew v. Shaji Mathew
(2009 (3) KLT 813) also throw light on this subject. So, the
matter requires consideration so far as it relates to the
liability of the insurance company is concerned. As the
matter has to go back, I give an opportunity to the claimant
to put forward any new evidence available or produce
materials before the court to show about the inadequacy of
compensation. That also can be considered by the Tribunal.
3. In the result, the MACA is allowed and the award
under challenge is set aside and the matter is remitted back
to the Tribunal for the purpose of deciding whether the
insurance company is liable and whether the claimant is
entitled to get the enhanced compensation. For this purpose,
all concerned be permitted to adduce documentary as well
as oral evidence in support of their respective contentions
and then dispose of the matter in accordance with law. The
: 3 :
M.A.C.A.No.2238 OF 2007
parties are directed to appear before the Tribunal on
18.01.2010
Disposed of accordingly.
M.N. KRISHNAN, JUDGE
cl
: 4 :
M.A.C.A.No.2238 OF 2007