IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 15 of 2009()
1. A.UNNI, S/O.APPU
... Petitioner
Vs
1. THE NEW INDIA ASSURANCE COMPANY LTD
... Respondent
2. RAJU,, S/O.SAMUEL
3. PARAMESWARAN, S/O.CHELLAPPAN NADAR
For Petitioner :SRI.G.SUDHEER
For Respondent :SRI.N.S.MOHAMMED USMAN
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :03/03/2009
O R D E R
J.B.KOSHY, Ag.C.J. & THOMAS P. JOSEPH, J.
--------------------------------------
R.P.NO.15 of 2009 in
M.A.C.A.No.1381 of 2006
-------------------------------------
Dated 3rd March, 2009
ORDER
Koshy, Ag.C.J.
Since the accident occurred while claimant was travelling in a
goods vehicle, following the decision in New India Assurance Co. Ltd. v.
Asha Rani and others ((2003) 2 SCC 223), we have exonerated the
insurance company from the liability for payment of compensation to the
claimant and directed the owner and driver to pay the amount awarded. In
view of the judgment of the Hon’ble Supreme Court, we see no ground to
review the judgment.
The review petition is dismissed.
J.B.KOSHY
ACTING CHIEF JUSTICE
THOMAS P. JOSEPH
JUDGE
tks