IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1321 of 2008()
1. UNITED INDIA INSURANCE CO.LTD.,
... Petitioner
Vs
1. VISHNU PRIYA (MINOR),
... Respondent
2. RADHAKRISHNAN, S/O.JAMARDHANAN PILLAI,
For Petitioner :SRI.S.ARUN RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :29/10/2008
O R D E R
M.N.KRISHNAN, J
=====================
MACA No.1321 OF 2008
=====================
Dated this the 29th day of October 2008
JUDGMENT
This appeal is preferred against the award of the Motor Accidents
Claims Tribunal, Pala in O.P.(MV)No.890 of 2005. The claimant, who
travelled in a private jeep sustained injuries in a road accident and she has
been awarded a compensation of Rs.11,850/- with 9% interest. The
insurance company would contend that since there is no additional premium
paid for the passengers in a private jeep the dictum laid down in United
India Insurance Co.Ltd.v.Tilak Singh(2006(2) KLT 884(SC) would squarely
apply and therefore the insurance company has to be exonerated from the
liability. The Tribunal considered the contention of the insurance company
in paragraph 12 including the conditions of the policy. According to the
Tribunal, Section II of the conditions of policy which reads as follows:
“Subject to the limits of liability as laid down in the
Schedule hereto the Company will indemnify the insured in the
event of an accident caused by or arising out of the use of the
insured vehicle against all sums which the insured shall become
legally liable to pay in respect of
death of or bodily injury to any person including
occupants carried in the insured vehicle (provided such
occupants are not carried for hire or reward) but except so far asMACA 1321/2008 -:2:-
it is necessary to meet the requirements of Motor Vehicles Act,
the Company shall not be liable where such death or injury
arises out of and in the course of the employment of such
person by the insured”.
Therefore the Tribunal held that the terms and conditions of the policy
cover the risk of a passenger carried in a private vehicle on account of the
same. The very same clause came up for consideration before this Court in
the decision reported in New India Assurance Co.Ltd. v. Hydrose and
others(2008(3) KHC 522(DB). The Division Bench held that when the
terms and conditions of the policy specifically cover the persons carried in a
vehicle other than for hire or reward, the insurance company cannot get
exonerated from the liability and no wider premium is necessary in such
cases. So, in the light of the said decision, I cannot find fault with the
Tribunal for arriving at such a decision. Therefore the appeal lacks merit
and the same is dismissed.
M.N.KRISHNAN, JUDGE
Cdp/-