IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1995 of 2006()
1. THE ORIENTAL INSURANCE CO. LTD.,
... Petitioner
Vs
1. GOPALAKRISHNAN,
... Respondent
2. P.N.KALESH, S/O.NARAYANAN,
For Petitioner :SRI.GEORGE CHERIAN (THIRUVALLA)
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :29/08/2008
O R D E R
M.N.KRISHNAN, J.
--------------------------
M.A.C.A. No. 1995 OF 2006
---------------------
Dated this the 29thday of August, 2008
JUDGMENT
This appeal is preferred against the award passed by the
Motor Accident Claims Tribunal, Muvattupuzha, in OP(MV) 505/02.
The claimant sustained injuries in a road accident and the Tribunal
awarded him a compensation of Rs.26,000/-. The Tribunal negatived
the contention of the Insurance Company to exonerate it from the
liability for want of driving licence to the driver.
2. A perusal of para 12 of the award would reveal that
there was a contention for the Insurance Company that the driver
was not duly licensed. The Tribunal arrived on a decision that Ext.A4
shows that the licence held by the driver was not valid on the date of
the accident. There was also a petty case registered against him.
As per the conditions of the policy, the driver is expected to have a
valid and duly authorised licence as on the date of accident. If the
licence has expired and it is renewed within 30 days, it may have
validity. But in other cases, it has to be held that the driver did not
have a valid and duly authroised driving licence to drive the vehicle.
MACA No. 1995/06 2
When it is so, it is a breach of policy conditions and therefore the
Insurance Company, though liable to pay to a third party, is entitled
to get the amount from the owner of the vehicle.
Therefore, the award passed by the Tribunal is modified
and the Insurance Company is directed to deposit the amount
ordered under the award and it is given the right to recover the said
amount from the owner of the vehicle by execution of the very same
award.
The appeal is disposed of accordingly.
M.N.KRISHNAN, JUDGE
vps
MACA No. 1995/06 3