High Court Kerala High Court

The Oriental Insurance Co. Ltd vs C on 17 February, 2010

Kerala High Court
The Oriental Insurance Co. Ltd vs C on 17 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1082 of 2009()


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

                        Vs



1. C, NASEER, S/O. MOIDU,
                       ...       Respondent

2. P.P. AZEEZ, S/O. MAMMU,

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  : No Appearance

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

 Dated :17/02/2010

 O R D E R
                     M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
           M.A.C.A. NOs. 1082 & 1417 OF 2009
             = = = = = = = = = = = = = = =
      Dated this the 17th day of February, 2010.

                       J U D G M E N T

These appeals are preferred against the common award

passed by the Motor Accidents Claims Tribunal, Thalassery in

O.P.(MV)Nos.193/03 an 194/03. The claimants are the

mother and daughter who were hit by a jeep resulting in

injuries to him. In O.P.(MV)193/03 the claimant was

awarded a compensation of Rs.8,000/- and in the other the

claimant was awarded a sum of Rs.28,000/- and liability was

cast on the insurance company. It is aggrieved by that

decision the insurance company has come up in appeal.

2. The contention of the insurance company is to the

effect that the driver of the offending vehicle did not have a

valid driving licence to drive a jeep and therefore there was

breach of policy conditions and so the insurance company is

at least entitled to get the right of reimbursement. The

learned Tribunal had considered this issue in paragraph 10 of

M.A.C.A. Nos. 1082
& 1417 OF 2009
-:2:-

the award. It is made clear by the Tribunal itself that R1 was

having a driving licence to drive a motor vehicle other than a

transport vehicle. The licence was given only to drive a light

mother vehicle. The Tribunal took the view that since the

insurance company had not succeeded in proving that the

jeep involved in the accident is a transport vehicle it cannot

sustain the plea and therefore rejected its contentions.

3. At the out set I may like to state that the policy

issued to the owner itself will reveal that it is issued to a

passenger carrying commercial vehicle. The vehicle involved

in the accident is KL-11/B-7349. So the policy issued would

reveal that the jeep had been issued with a policy covering

passengers carried in commercial vehicle. A copy of the

charge sheet made available also revealed that the vehicle

involved is a taxi jeep. Whether a passenger carrying

commercial vehicle will come within the ambit of a transport

vehicle can be seen from S.2(47) of the M.V.Act which

defines the transport vehicle. A transport vehicle means a

public service vehicle, a goods carriage, an educational

M.A.C.A. Nos. 1082
& 1417 OF 2009
-:3:-

institution bus or a private service vehicle. Admittedly the

jeep in this case is a commercial vehicle to carry passengers

and therefore it has to be held that it is a transport vehicle

as contemplated u/s 2(47) of the M.V.Act.

4. The next question is whether a vehicle can be

driven with a light motor vehicle licence. There was a

previous view that as per the definition of the light motor

vehicle if the laden weight is less than 7,500 kgs. it would be

only a light motor vehicle and therefore it is sufficient to

drive. But subsequently the Hon’ble Supreme Court has

made it clear relying upon S.3 and 10 of the M.V.Act. U/s 10

of the M.V.Act the word transport vehicle is substituted and

S.3 makes it clear that,

“No person shall drive a motor vehicle in

any public place unless he holds an

effective driving licence issued to him

authorizing him to drive the vehicle; and no

person shall so drive any transport vehicle

unless his driving licence specifically

entitles him so to do.”

M.A.C.A. Nos. 1082
& 1417 OF 2009
-:4:-

5. So there must be a specific entitlement to drive

and that specific entitlement is normally called as a badge.

So as seen in this case from the materials available it can be

held that the vehicle involved in the accident is a public

service vehicle which comes under the definition of transport

vehicle and that the driver did not have an effective valid

driving licence to drive such a vehicle. When it is so there is

breach of policy conditions and therefore the insurance

company is entitled to get right of reimbursement. Therefore

the appeals are allowed and the finding of the Tribunal

making the insurance company totally liable is set aside and

it is held that the insurance company is directed to pay the

amount to the third party and recover that amount from the

owner of the vehicle by execution of the very same award.

M.N. KRISHNAN, JUDGE.

ul/-