High Court Kerala High Court

Babu Cherian vs K.P.Varghese on 6 October, 2008

Kerala High Court
Babu Cherian vs K.P.Varghese on 6 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1895 of 2005()


1. BABU CHERIAN, AGED 46 YEARS,
                      ...  Petitioner

                        Vs



1. K.P.VARGHESE, S/O.PATHROSE,
                       ...       Respondent

2. GRACY BABU, W/O.BABU CHERIAN,

3. THE NATIONAL INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.ANIL S.RAJ

                For Respondent  :SRI.P.JAYASANKAR

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :06/10/2008

 O R D E R
        C.N.RAMACHANDRAN NAIR & HARUN-UL-RASHID, JJ.
                       -----------------------------------------
                             M.A.C.A No.1895 of 2005
                       -----------------------------------------
                Dated this the 6th day of October , 2008

                                   JUDGMENT

Ramachandran Nair .J,

This appeal is filed against the award passed by the Motor Accidents

Claims Tribunal, Muvattupuzha, dismissing the appellant’s claim petition

for damages to the vehicle and injuries sustained to him in a Motor

accident. The Maruthi car belonged to a third party being driven by the

appellant’s wife in the middle of the night with appellant as the other

passenger went out of the road and hit against a concrete wall leading to

damages to the car and injury to the appellant. The claim petition was

preferred before the M.A.C.T, contending that the accident was caused

on account of the rash and negligent driving by the appellant’s wife and

consequently the owner and insurer are liable to pay compensation.

However the M.A.C.T. noticed that the accident happened not on account

of any negligence of the driver but it happened while swerving the

vehicle to save a dog which standing in the road . We have heard

counsel for the appellant and standing counsel appearing for the

Insurance Company.

We find some force in the contentions of the appellant’s counsel that

the accident was caused on account of the negligence of the driver

though the driver was none other than the wife of the appellant. Admittedly,

the vehicle was went out of the road and hit fiercely on the road side

wall causing injury to the vehicle and to the passengers inside. Even

-2-

though the car was swerved to save a animal which is a spontaneous

and reflex action it will lead to ouster from the road and hit a roadside

wall at high speed unless the driver could not control the vehicle. Going

by the damages caused to the vehicle as recorded in the report of the

A.M.I, it is obvious that the vehicle at the time of the accident was driven

at a high speed and hence he could not control the vehicle or otherwise

the vehicle would not go out of the road. In any case the impact of the

accident itself proves high speed while driving in the middle of the night

and therefore there is intrinsic negligence of the driver is self-evident,

even though we are inclined to interfere with the finding of the M.A.C.T

holding that the driver was not negligent . The counsel for the Insurance

Company cited a decision of the Supreme Court in United India

Insurance Co.Ltd Vs. Tilak Singh 2006 (2) K.L.T. 884 wherein the

Supreme Court held that a passenger in a private vehicle is not covered by

an ‘act only policy’ which covers only third parties since the policy issued

by the insurer herein is only ‘Act Only policy’. The appellant being the

passenger of the vehicle is not entitled to compensation under the

Policy. In the above circumstances the award of the M.A.C.T. is confirmed

and consequently this appeal is dismissed.

(C.N.RAMACHANDRAN NAIR,JUDGE)

(HARUN-UL-RASHID, JUDGE)
es.

C.N.RAMACHANDRAN NAIR
&
HARUN-UL-RASHID, JJ.

—————————

M.A.C.A. No. 1895 of 2005

—————————-

JUDGMENT

6th October , 2008