High Court Kerala High Court

Biju vs Wilson P.L on 6 October, 2009

Kerala High Court
Biju vs Wilson P.L on 6 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2775 of 2008()


1. BIJU, S/O EZHAPARAMBIL MATHEW,
                      ...  Petitioner

                        Vs



1. WILSON P.L, S/O.PULLOKKARAN LONAPPAN,
                       ...       Respondent

2. SIJI, S/O.MORELY KOCHAPPAN, THOOMPAKKODE

3. THE ORIENTAL INSURANCE CO.LTD,

                For Petitioner  :SRI.P.V.BABY

                For Respondent  :SRI.MATHEWS JACOB (SR.)

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

 Dated :06/10/2009

 O R D E R
                      M.N.KRISHNAN, J.
                  ...........................................
                  M.A.C.A.NO.2775 OF 2008
                  .............................................
            Dated this the 6th day of October, 2009

                          J U D G M E N T

This is an appeal preferred against the award of the

Claims Tribunal, Irinjalakuda in O.P.(MV)No.1229/2003. The

claimant, a pillion rider in a scooter, sustained injuries in

a road accident whereby he had a fracture of both bones of

the leg and the Tribunal has awarded him a compensation

of Rs.47,850/= which includes medical expense of more

than Rs.23,000/=. The insurance company was exonerated

on the ground that the policy is only an act only policy and

therefore in the light of the dictum laid in United India

Insurance Co.Ltd. v. Tilak Singh [2006(2) KLT 884 (SC)],

the company is not bound to indemnify the owner. The

Tribunal awarded the compensation but made it clear that

as there was no disability certificate produced, it is not in a

position to give any compensation for permanent disability.

2. When a person sustains a fracture of both bones of

the leg, that too at the age of 38, whether an amount of

Rs.5,000/= is adequate towards loss of amenities and

: 2 :
M.A.C.A.NO.2775 OF 2008

enjoyment may have to be considered and for that purpose,

it is essential that the claimant is examined before the

Tribunal. So, I give an opportunity for the said purpose.

Ordinarily when it is only an act only policy, the concept is

that there is no additional premium paid for the coverage

of any other person and therefore, the insurance company is

not liable. A policy copy is made available before me for

consideration and I find CSI of Rs.1,34,000/= for 3. When

premium is collected by the company, who are these three

persons and under what conditions those three persons

are entitled to be indemnified are all matters which the

insurance company should have explained before the

Tribunal. The observation of the Motor Accidents Claims

Tribunal that no additional premium is paid does not appear

to be correct in the light of this entry. So, it requires

consideration at the hands of the Tribunal.

3. Therefore, the award under challenge is set aside

and the matter is remitted back to the Tribunal for a fresh

consideration to consider whether any further amount has

to be granted towards loss of amenities and enjoyment

: 3 :
M.A.C.A.NO.2775 OF 2008

and further whether the policy covers the risk of a pillion

rider. For this purpose, the insurance company as well as

the claimant are permitted to adduce both documentary as

well as oral evidence in support of their respective

contentions and the matter be disposed of in accordance with

law. The parties are directed to be present before the

Tribunal on 20.11.2009 and the claimant is directed to take

fresh notice to the owner at least so that he can also be

heard before a final decision is taken in the matter.

Disposed of accordingly.

M.N.KRISHNAN, JUDGE

cl

: 4 :
M.A.C.A.NO.2775 OF 2008