High Court Kerala High Court

Rajappan vs Pradeesh on 23 November, 2010

Kerala High Court
Rajappan vs Pradeesh on 23 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1605 of 2010()


1. RAJAPPAN,S/O.GOPALAN,AGED 39,
                      ...  Petitioner

                        Vs



1. PRADEESH,S/O.PEETHAMARAN,MADASSERY HOUSE
                       ...       Respondent

2. SANU T.S,A/O.T.R.SASI,"NISARI",

3. NATIONAL INSURANCE CO.LTD,

                For Petitioner  :SRI.SHIJU VARGHEESE

                For Respondent  :SRI.GEORGE CHERIAN (THIRUVALLA)

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

 Dated :23/11/2010

 O R D E R
                       M.N. KRISHNAN, J.
                   ...........................................
                    M.A.C.A.NO.1605 OF 2010
                   .............................................
          Dated this the 23rd day of November, 2010.

                          J U D G M E N T

This is an appeal preferred against the award of the

Claims Tribunal, North Paravur in OP(MV)No.894/2003. The

claimant, a pillion rider, sustained injuries in a road accident

and the Tribunal has awarded him a compensation of

Rs.43,000/=, but exonerated the insurance company from

the liability on the ground that additional premium is not paid

for the coverage of pillion rider. It is challenging the same,

the claimant has come up in appeal.

2. Heard the learned counsel for the appellant as well

as the insurance company. A perusal of the award makes it

very clear that the two wheeler involved in the accident was

covered by a package policy. There was a confusion

regarding the coverage of pillion rider, but by virtue of two

decisions of this Court and later by a clarificatory circular

issued by the Insurance Regulatory and Development

Authority dated 16.11.2009, it has been cleared. As per the

clarificatory circular, after quoting the conditions of policy,

: 2 :
M.A.C.A.NO.1605 OF 2010

it was stated that the persons carried in a two wheeler and

passengers carried in a private vehicle are covered by a

standard motor package policy. Similarly in the decisions

reported in New India Assurance Co. Ltd. v. Hydrose

(2008 (3) KLT 778) and in Mathew v. Shaji Mathew (2009

(3) KLT 813) after analysing the conditions, the Division

Benches held that terms and conditions of the policy cover

the risk of pillion rider and no additional premium is

necessary.

3.Therefore in the light of the authoritative

pronouncements, the insurance company is liable to pay but it

has to be made clear that from the date 16.7.2008 to

17.8.2010 the claimant will not be entitled to claim any

interest for the reason that there was a delay.

4. In the result, the MACA is partly allowed and finding

of the Tribunal exonerating the insurance company from the

liability is set aside and the insurance company is made

liable. The insurance company is not liable to pay interest for

the period from 16.7.2008 to 17.8.2010. It is also made clear

that, if the cost ordered in the delay condonation petition is

: 3 :
M.A.C.A.NO.1605 OF 2010

not paid as ordered on or before 23.12.2010, the appeal will

stand dismissed.

M.N. KRISHNAN, JUDGE.

cl

: 4 :
M.A.C.A.NO.1605 OF 2010

M.N. KRISHNAN, J.

…………………………………….
A.S.NO.389 OF 2001
………………………………………
11th day of November, 2010.

J U D G M E N T