IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1530 of 2010()
1. TOMY JOHN, KARIMTHOLIL HOUSE,
... Petitioner
Vs
1. JAYESH K.K.
... Respondent
2. THE UNITED INDIA INSURANACE CO.LTD,
For Petitioner :SRI.P.V.ELIAS
For Respondent :SMT.S.JAYASREE
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :22/10/2010
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
M.A.C.A. NO. 1530 OF 2010
= = = = = = = = = = = = = = =
Dated this the 22nd day of October, 2010.
J U D G M E N T
This appeal is preferred against the award of the
Motor Accidents Claims Tribunal, Muvattupuzha in O.P.
(MV)1189/04. The claimant, a pillion rider, sustained
injuries in a road accident and the Tribunal awarded him
a compensation of Rs.43,300/- and the insurance
company has been exonerated from the liability. It is
against that decision challenging the quantum and
exoneration of the liability the claimant has come up in
appeal.
2. Heard. A perusal would reveal that the
contention of the appellant is that the vehicle is covered
by a comprehensive or package policy. The nature of
the policy is not seen stated clearly in the written
M.A.C.A. 1530 OF 2010
-:2:-
statement nor in the award. What is stated is that no
additional premium is collected and therefore the
insurance company is not liable. By virtue of the
clarificatory circular issued by the Insurance Regulatory
and Development Authority dated 16.11.2009 coupled
with the two Division Bench decisions of this Court
reported in New India Assurance Co. Ltd. v.
Hydrose (2008 (3) KLT 778) and Mathew v. Shaji
Mathew (2009 (3) KLT 813) if it is a comprehensive
or a package policy a pillion rider will be covered. So I
think the matter requires reconsideration. Since the
matter requires reconsideration I direct the Tribunal to
reconsider the quantum awarded and for this purpose
both the sides are permitted to adduce evidence both
documentary as well as oral, to substantiate their
contentions. Irrespective of the finding I make it clear
M.A.C.A. 1530 OF 2010
-:3:-
that the claimant will not be entitled to get any interest
for the period from 14.3.08 till 6.8.10 because of the
delay he has caused in filing the appeal. Parties are
directed to appear before the Tribunal on 23.11.10.
Sd/-
M.N. KRISHNAN, JUDGE.
ul/-
[true copy]
P.A. To Judge.