High Court Kerala High Court

National Insurance Company Ltd vs Prince T.P. on 4 December, 2009

Kerala High Court
National Insurance Company Ltd vs Prince T.P. on 4 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1492 of 2008()


1. NATIONAL INSURANCE COMPANY LTD,
                      ...  Petitioner

                        Vs



1. PRINCE T.P., KOTHATTUPARACKAL,
                       ...       Respondent

2. SHEEBA SHIJU, KADUTHODIL (H),

3. ROY @ ROY ANTONY, VADAKKEVEETTIL,

                For Petitioner  :SRI.RAJAN P.KALIYATH

                For Respondent  :SRI.MATHEW SKARIA

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

 Dated :04/12/2009

 O R D E R
                        M.N. KRISHNAN, J.
                    ...........................................
                    M.A.C.A.No.1492 OF 2008
                    .............................................
            Dated this the 4th day of December, 2009

                           J U D G M E N T

This is an appeal preferred against the award of the

Claims Tribunal, Pala in OP(MV)No.233/2005. The claimant

while travelling in a Maruti van sustained injuries and the

Tribunal has awarded him a compensation of Rs.18,000/=.

The Tribunal negatived the contention of the insurance

company regarding its non-liability and directed it to pay the

amount. It is against that decision, the insurance company

has filed this appeal.

2. Heard the learned counsel for the appellant as well

as learned counsel for the claimant. The learned counsel

for the insurance company would contend before me that,

a perusal of para-9 of the award would indicate that, the

claimant has stated that he had no job at the time of the

accident. Therefore, he would contend that his case that he

was accompanying the goods of the owner cannot be

accepted and since the vehicle cover only by an Act only

policy, it will not cover the risk of the claimant.

: 2 :
M.A.C.A.No.1492 OF 2008

3. On the contra, the learned counsel for the claimant

would contend that he was really engaged in transport of

waste materials and therefore he is covered. The claimant

had given a statement to the police from the hospital on

7.1.2005 i.e., immediately after the accident. The learned

counsel for the claimant had made available a copy of that

statement to me. A reading of that statement would show

that the claimant is engaged as a worker in a super market

which belongs to Kaduthodil people. According to him, till a

week prior to the accident, he was working in a grocery

shop and on the date of the accident he has stated that he is

working in that super market. It is also specifically stated

that his work is to dress the chicken and after doing the

same, as per the directions of the owner, along with the

waste of the chicken and fish materials, he was travelling in

the vehicle. It was at that time, the accident had taken place.

So it is very clear that the accident had taken place while the

claimant as the representative of the owner of the goods was

travelling in the vehicle to unload the waste materials to a

third person as directed by the owner. When it is so, by

: 3 :
M.A.C.A.No.1492 OF 2008

virtue of the amended provisions of the Motor Vehicles Act 54

of 94, the owner of the goods or representative of the

owner of the goods is covered by the statutory policy and

therefore, the insurance company is liable.

4. I am informed that an appeal is pending for

considering the quantum about which I need not consider in

this case as not being the subject matter. On the point

that had arisen in this appeal, I do not find any error

committed by the Tribunal.

Therefore, the appeal lacks merit and the same is

dismissed.

M.N. KRISHNAN, JUDGE

cl

: 4 :
M.A.C.A.No.1492 OF 2008