High Court Kerala High Court

Muhammadali vs Thajudheen on 8 December, 2009

Kerala High Court
Muhammadali vs Thajudheen on 8 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 287 of 2009()


1. MUHAMMADALI, AGED 44 YEARS,
                      ...  Petitioner

                        Vs



1. THAJUDHEEN,
                       ...       Respondent

2. UNITED INDIA INSURANCE CO. LTD.,

                For Petitioner  :SMT.JEENA JOSEPH

                For Respondent  :SMT.T.C.SOWMIAVATHY

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

 Dated :08/12/2009

 O R D E R
                        M.N. KRISHNAN, J.
                     ...........................................
                     M.A.C.A.No.287 OF 2009
                    .............................................
             Dated this the 8th day of December, 2009

                           J U D G M E N T

This is an appeal preferred against the award of the

Claims Tribunal, Irinjalakuda in OP(MV)No.593/2004. The

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

and the Tribunal has awarded him a compensation of

Rs.13,000/= and exonerated the insurance company from

the liability. It is against that decision, the claimant has come

up in appeal.

2. Let me first consider about the liability of the

insurance company. Para7 of the award makes it clear that

the vehicle is covered by a package policy. The Insurance

Regulatory and Development Authority has issued a circular

dated 16.11.2009 which makes it clear that the insured’s

liability in respect of occupants carried in a private car and

a pillion rider carried in two wheeler is covered under the

standard motor package policy. Therefore by virtue of this

circular the contention that a package policy will not cover

the risk of a pillion rider does not survive for determination.

: 2 :
M.A.C.A.No.287 OF 2009

The two Division Benches 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)

considered the clause in Section II(1)(i) i.e., death or bodily

injury to any person including occupants carried in motor

vehicle provided such occupants are not carried for hire or

reward but except so far it is necessary to meet the

requirements of the motor vehicles Act. In both those cases,

the Division Benches had taken the view that by virtue of

the conditions of the policy, the insurance company is bound

to pay the amount.

3. Therefore, I set aside the finding of the Tribunal and

make the insurance company liable for the amount. Now

the second question is regarding the quantum. The

learned counsel would contend that the Tribunal has

awarded an adequate compensation. A perusal of the award

would reveal that the claimant had sustained fracture of the

distal end of his right radius and he was treated in a hospital

as inpatient for one day. He was aged 40 years and as a

business man by profession, I feel the following compensation

: 3 :
M.A.C.A.No.287 OF 2009

can be awarded.

4. No medical expense was granted. He was treated

in a private hospital and his hand was under plaster cast.

I am inclined to grant Rs.1,000/= towards medical expenses.

Considering the age of the person, I fix his monthly income

at Rs.2,000/= and thereby grant Rs.1,000/= more towards

loss of earnings. The Tribunal has only awarded him a

compensation of Rs.2,000/= towards loss of amenities and

enjoyment in life. Certainly the fracture would have caused

temporary disability and loss of amenities and enjoyment in

life and he would have been prevented from doing any

work. Therefore taking into consideration all these aspects, I

award Rs.3,000/= towards loss of amenities and enjoyment.

Therefore the claimant will be entitled to an additional

compensation of Rs.5,000/=.

5. In the result, the MACA is partly allowed and the

claimant is awarded an additional compensation of

Rs.5,000/= with 7% interest from the date of the petition till

realisation and the respondent insurance company is

directed to deposit the said amount as well as the amount

: 4 :
M.A.C.A.No.287 OF 2009

already awarded by the Tribunal for the reason that finding

of the Tribunal that the insurance company is not liable is

set aside. The insurance company is directed to deposit the

amount within a period of 60 days from the date of receipt of

a copy of this judgment.

Disposed of accordingly.

M.N. KRISHNAN, JUDGE

cl

: 5 :
M.A.C.A.No.287 OF 2009