High Court Kerala High Court

T.K.Ravindran vs Latheesh.T.P on 18 July, 2008

Kerala High Court
T.K.Ravindran vs Latheesh.T.P on 18 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1195 of 2006()


1. T.K.RAVINDRAN,
                      ...  Petitioner

                        Vs



1. LATHEESH.T.P, S/O.CHANDRASEKHARAN,
                       ...       Respondent

2. DR.G.RAMAKRISHNAN, S/O.A.K.GOPALAN,

3. K.K.SURESHKUMAR, S/O.GOPALAN,

4. ORIENTAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.K.S.BABU

                For Respondent  :SRI.MATHEWS JACOB (SR.)

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

 Dated :18/07/2008

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                M.A.C.A. NO. 1195 OF 2006
            = = = = = = = = = = = = = = =
        Dated this the 18th day of July, 2008.

                     J U D G M E N T

This appeal is preferred by the 4th respondent in the

claim petition against the award of the Motor Accidents

Claims Tribunal, Vadakara in O.P.(MV)27/98 whereby a right

is given to the insurance company to recover the amount

paid by it to the petitioner from respondents 1 and 4

subsequently. Admittedly, at one point of time the vehicle

belonged to the first respondent. Ext.B2 would reveal that

there has been a sale and the registration has been changed

and the 4th respondent in the claim petition has become the

owner with effect from 6.9.98. The accident had taken place

on 24.6.97. Subsequent to the expiry of Ext.B1 policy the

insurance company has issued policy in the name of 4th

respondent also. Though the 4th respondent contended that

he purchased the vehicle only in July, 1997 it was repelled by

the Tribunal on the basis of Ext.B3 document which

concludes the issue. So the following facts are clear;

M.A.C.A. NO. 1195 OF 2006
-:2:-

(1) that the 4th respondent was the registered owner of the

vehicle at the time of the accident and (2) there was a valid

policy in existence at that time. The only point agitated is

since the insurance company was not informed by the first

respondent regarding the transfer of the vehicle and as

contract of insurance is between two parties there is no

privity of contract between the insurance company and the

4th respondent and so it is not liable to pay the amount.

These fact had undergone a complete change with the

amendment of the Motor Vehicles Act in the year 1988.

Section 157 of the M.V. Act enables and introduces a

deeming provision regarding the transfer of policy as well

when there is a transfer of the vehicle. Or in other words the

policy is issued with respect to the vehicle and not to the

individual. So if there is currency of policy irrespective of the

fact that the insurance company is intimated or not the

insurance company will be bound to indemnify. The said

view has been taken by this Court in the decision reported in

Narayanan Nanu v. Manuel Thomas (2000(2) KLT 550)

M.A.C.A. NO. 1195 OF 2006
-:3:-

In that case this Court held that, “Section 157 provides that

where a person in whose favour a certificate of insurance has

been issued, transfers to another person the ownership of

the vehicle, the certificate of insurance and the policy shall

be deemed to have been transferred in favour of the person

to whom the motor vehicle is transferred with effect from the

date of transfer.” Therefore the finding of the Tribunal

directing respondents 1 and 4 to reimburse the amount to

the insurance company is not sustainable in law and

therefore it is set aside.

In the result the MACA is allowed and the finding of the

Tribunal entitling the insurance company to recover the

amount from respondents 1 and 4 in the claim petition is set

aside.

M.N. KRISHNAN, JUDGE.

ul/-