High Court Kerala High Court

M/S.New India Assurance Co.Ltd vs Jainamma Thomas on 24 June, 2008

Kerala High Court
M/S.New India Assurance Co.Ltd vs Jainamma Thomas on 24 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1101 of 2008()


1. M/S.NEW INDIA ASSURANCE CO.LTD.
                      ...  Petitioner

                        Vs



1. JAINAMMA THOMAS,D/O. KRUVILLA,
                       ...       Respondent

2. K.K.SHAJU, S/O. KURIAN,

                For Petitioner  :SRI.S.MAMMU

                For Respondent  : No Appearance

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

 Dated :24/06/2008

 O R D E R
                             M.N.KRISHNAN, J
                         =====================
                          MACA No.1101 OF 2008
                         =====================

                  Dated this the 24th day of June 2008

                                 JUDGMENT

This appeal is preferred against the award of the Motor Accidents

Claims Tribunal, Thalassery in O.P.(MV)No.1539 of 2002. The Tribunal

had fixed the responsibility on the insurance company and it is against that

decision the present appeal is filed. Learned counsel for the appellant

would strongly contend before me that being a pillion rider and applying the

dictum laid down in Tilak Singh’s case(2006(2) KLT 884(SC) the claim

amount is not to be satisfied by the insurance company. It is true that in

Thilak Singh’s case, the Apex Court has taken the view that the pillion rider

is also a gratuitous passenger. But in order to consider whether the policy

covers a pillion rider or not there must be a contention before the court

because it is a settled law that the contract between the parties can cover

wider things and so unless there is a specific pleading to that effect, the

court may not be in a position to consider whether the policy takes in a

pillion rider or not. It may not be proper for this Court at the belated stage

of appeal to entertain that argument without plea and decide the question.

MACA 1101/2008 -:2:-

Therefore the appeal fails and the same is dismissed.

M.N.KRISHNAN, JUDGE

Cdp/-