High Court Kerala High Court

The National Insuance Co.Ltd vs Jijo Paul on 15 June, 2009

Kerala High Court
The National Insuance Co.Ltd vs Jijo Paul on 15 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1066 of 2009()


1. THE NATIONAL INSUANCE CO.LTD.,
                      ...  Petitioner

                        Vs



1. JIJO PAUL,S/O.PYELI,PERAPARAMBIL HOUSE,
                       ...       Respondent

2. SHIJI JOSEPH,THANNICKAL HOUSE,

3. SIBI,S/O.JOSE,VENGACHUVATTIL HOUSE,

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :15/06/2009

 O R D E R
                       V. RAMKUMAR , J.
            ==========================
                       M.A.C.A. No. 1066 of 2009
            ==========================
               Dated this the 15th day of June, 2009.

                           JUDGMENT

In this appeal at the instance of the insurer in respect of a

motorcycle, the appellant challenges the award dated 14.01.2009

in O.P. (M.V.) No. 1073 of 2005 on the file of the M.A.C.T.,

Thodupuzha. The claimant was a pillion rider on the motorcycle.

Ext.B1 is the insurance policy which was a comprehensive

package policy. The Tribunal awarded a sum of Rs.41,200/- for

the injuries sustained by the claimant. His injuries consisted of:-

1.fracture of right clavicle

2. abrasions on right side of face, right side of frontal region,

left wrist and hand, nose and on both knees.

He was in the hospital for 9 days. Having regard to the injuries

sustained, the duration of treatment and the treatment expenses

etc., the award passed by the Tribunal cannot be said to be

excessive.

2. The appellant would contend that reliance placed by the

Tribunal on endorsement No.22 in Ext.B1 policy does not cover a

M.A.C.A. No. 1066/2009 : 2 :

claimant like a pillion rider. Of course, advertence to

endorsement No. 22 in the policy was not justified. But taking

the policy as a whole, it is a comprehensive policy which was

sufficient to cover the pillion rider. Hence, for different reasons

the conclusion reached by the Tribunal directing the appellant to

indemnify the insured is hereby endorsed. No other question

arises for consideration in this appeal. This appeal is accordingly

dismissed in limine.

Dated this the 15th day of June, 2009.

V. RAMKUMAR, JUDGE.

rv

M.A.C.A. No. 1066/2009 : 3 :