High Court Kerala High Court

Abdulkhader vs The United India Insurance Co.Ltd on 24 November, 2006

Kerala High Court
Abdulkhader vs The United India Insurance Co.Ltd on 24 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 258 of 2003()


1. ABDULKHADER, S/O. KUNHIMOHAMMED,
                      ...  Petitioner

                        Vs



1. THE UNITED INDIA INSURANCE CO.LTD.,
                       ...       Respondent

                For Petitioner  :SRI.D.ANIL KUMAR

                For Respondent  :SRI.MATHEWS JACOB

The Hon'ble MRS. Justice K.HEMA

 Dated :24/11/2006

 O R D E R
                                        K. HEMA, J.

                       -----------------------------------

                          M.A.C.A. NO. 258 OF 2003

                       -----------------------------------

            Dated this the  24th day of November, 2006.


                                    J U D G M E N T

This appeal is filed by the owner-cum-driver of the motor cycle

involved in an accident alleged in this case. An award was passed allowing

the claimant to recover and realise Rs. 24,790/- with interest from the

appellant and the insurer of the vehicle jointly and severally. The Tribunal

held that there is violation of policy conditions. The Tribunal also found that

the appellant had no valid license to ride the motor cycle on the date of the

accident as he had only a learner’s license renewed upto 10.09.1999. But,

the accident was on 20.10.1999. Therefore, the Insurance Company was

allowed to recover the amount from the appellant-insured.

2. As per the allegations in the claim petition, the claimant was a

pillion rider of a motor cycle and when he reached at the place of occurrence,

the motor cycle driven by the appellant came from the opposite side in a rash

and negligent manner and hit on the bike on which the claimant was

travelling. The claimant was thrown out to the road and he sustained injury.

He claimed a compensation of Rs. 1 lakh from the appellant and the insurer

of the vehicle owned and driven by the appellant.

3. The appellant contested the matter before the Tribunal. It was

contended by him that the accident occurred due to negligence of the other

vehicle on which the claimant was a pillion rider. The Tribunal, on an analysis

of the evidence rejected the said contention. It was held that, the appellant

M.A.C.A.258/2003 2

himself was rash and negligent in his driving, which resulted in the accident.

The appellant also contended that he had a valid driving license at the time of

accident. He had also produced the same, but it was not marked. The

Tribunal therefore found that he had no valid driving license at the time of

the accident and hence the Insurance Company was allowed to recover the

compensation awarded from appellant.

4. Learned counsel appearing for appellant submitted that, appellant

was having a valid learner’s driving license as on the date of occurrence,

which will be clear from the endorsement on the photocopy of the license

which was produced before the Tribunal. Though learned Tribunal failed to

mark the same on the side of the appellant, it arrived at a finding that the

learner’s license was renewed only on 10.09.1999, presumably, on the basis

of endorsement in the licence.

5. Drawing my attention to the photocopy of the learner’s license,

which is produced in this appeal, it was pointed out that the license was valid

from 13.09.1999, and it was renewed upto 12.03.2000, as seen from the

endorsement. But, learned Tribunal even without marking the document,

has wrongly entered a finding that learner’s license was renewed only upto

10.09.1999 and that at the time of accident, there was no valid license, it is

contended.

6. On going through the photocopy of the learner’s driving license, it

appears that the finding entered by the Tribunal is factually wrong. But,

without the production of the original, it may not be proper on the part of this

M.A.C.A.258/2003 3

Court to conclude whether the endorsement is correct or not, and whether

the finding of the Tribunal is actually wrong. This is specially so, since the

document was not marked or admitted in evidence. On the facts and

circumstances of this case, therefore, I find that an opportunity has to be

given to the appellant to adduce evidence and produce the document.

Hence, the award passed against him has to be set aside and the matter

requires reconsideration by the Tribunal.

In the result, the impugned award is set aside. Learned Tribunal is

directed to take the case on file and dispose of the same in accordance with

law, after giving an opportunity to both sides to adduce evidence on the

relevant aspects. Parties shall appear before the Tribunal on 29.03.2007.

(Since claimant is not made a party to these proceedings, as the challenge is

only against the Insurance Company taking steps to recover the amount

from the owner-appellant, Tribunal shall give notice to claimant/his counsel

also).

This appeal is allowed.

K. HEMA, JUDGE

smp