High Court Kerala High Court

The Oriental Insurance Co.Ltd vs Jyothi on 7 November, 2008

Kerala High Court
The Oriental Insurance Co.Ltd vs Jyothi on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 43 of 2008()


1. THE ORIENTAL INSURANCE CO.LTD.,
                      ...  Petitioner

                        Vs



1. JYOTHI, S/O.JHANAPRAKASH, RESIDING AT
                       ...       Respondent

2. MARIYA, W/O.JYOTHI, RESIDING AT

3. VELAMKANNI, D/O.JYOTHI, RESIDING AT

4. PRABHU, S/O.JYOTHI, RESIDING AT WEST

5. SALIM, S/O.MEERAN, KANJIRAKOTTU HOUSE,

6. AZEEZ, S/O.KUNJU BHAVA,

7. REHURAMAN, S/O.NAGA RAJ, RESIDING AT

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  : No Appearance

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

 Dated :07/11/2008

 O R D E R
                            M.N.KRISHNAN, J
                        =====================
                           MACA No.43 OF 2008
                        =====================

                Dated this the 7th day of November 2008

                                 JUDGMENT

This appeal is preferred against the award under Section 140 of the

Motor Vehicles Act. The insurance Company has been directed to pay the

amount under no fault liability. The contention of the insurance company is

that the vehicle insured, viz., the jeep is not at all involved in the accident

and since the rider of the scooter did not have any valid driving license or

insurance coverage the jeep is falsely implicated and therefore no award

shall be passed under Section 140 of the said Act. The very involvement of

the vehicle is in dispute. There cannot be any summary satisfaction of the

involvement of a vehicle by a mere perusal of the first information report

or scene mahazar. Therefore it is desirable that the matter is decided on

merit.

Therefore the award under challenge is set aside and the matter is

remitted back to the Tribunal with a direction to dispose of the claim

petition itself within 3 months from the date of receipt of a copy of this

judgment so that it can render final finding. If the amount is deposited, it

MACA 43/2008 -:2:-

shall remain in deposit before the Tribunal till the disposal of the appeal and

ultimately the insurance company is found not liable, let it be reimbursed to

the insurance company.

MACA is disposed of as above.

M.N.KRISHNAN, JUDGE

Cdp/-