High Court Kerala High Court

Shoukathali vs State Of Kerala on 22 January, 2007

Kerala High Court
Shoukathali vs State Of Kerala on 22 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 467 of 2007()



1. SHOUKATHALI, S/O.HAMSA
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.DEVIDAS.U.K

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/01/2007

 O R D E R
                                   V. RAMKUMAR, J.

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

                       Bail Application No. 467 of 2007

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

                           DATED: 22nd January,  2007


                                         O R D E
                                                     R



         Petitioner   who   is   the     accused   in   Crime   No.441/2005     of



Perinthalmanna     Police   Station   for   offences   punishable   under   Secs.   353,



323 and 506(1)  I.P.C., seeks anticipatory bail.



       2.      Consequent on the   non-appearance  of the   petitioner before



the   J.F.C.M.- II, Perinthalmanna   in C.C. 473/05 on 19-09-2006 and the



rejection   of   the   application   filed   on   his   behalf     to   excuse   his   absence,



the   learned   magistrate   issued   non-bailable   warrants   of   arrest   against   the



the   accused   and   the   same   is   pending.         Anticipatory   bail   cannot   be



issued   to   nullify   the   process   issued   by   a   court   of   competent   jurisdiction.



There   is   no   reason   why   the   petitioner   should   not   surrender   before   the



Magistrate   concerned  and   seek   regular   bail.    Accordingly,   if   the  petitioner



surrenders  before  the   Magistrate  concerned  and  files  an   application   for



regular   bail   on   25-01-2007   the   Magistrate   shall   enlarge   the   petitioner   on



fresh bail on appropriate conditions.



       With the above observation this application is disposed of.





                                                                V.RAMKUMAR, JUDGE.


ani



? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+AS No. 427 of 1994(B)



#1. K.J.JOSEPH
                      ...  Petitioner

                        Vs

$1. NEW INDIA ASSURANCE CO.LTD.
                       ...       Respondent

!                For Petitioner  :SRI.K.AGADEESACHANDRAN NAIR

^                For Respondent  :SRI.K.P.SREEKUMAR,S.GOPINATH,MANU JOSEPH

*Coram
 The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

% Dated :02/01/2007

: O R D E R

THOTTATHIL B. RADHAKRISHNAN, J

————————————————

A.S. No.427 Of 1994 &

C.M.P.No.2609 of 1994

————————————————-

Dated this the 2nd day of January, 2007.

J U D G M E N T

This appeal is by the plaintiff in a suit for money.

2. The plaintiff, the proprietor of the Small Scale Industrial Unit

having a quick lime project, allegedly lost raw materials, finished

products and the entire industry, attributed to be the result of heavy

rain and storm and resulted collapsing of the factory. He had

availed a loan from the 2nd defendant bank for the purpose of that

industry. The banker had, on his behalf, obtained an insurance

coverage from the 1st defendant- insurer. But when the plaintiff

suffered the loss and looked up to the insurer, it turned out that the

policy availed by the bank, Fire ‘C’ policy, covers only the fire, but

not flood. However, if it were Fire ‘A’ policy it would have covered

fire and flood. The insurer refuted the claim, leading to the suit

from which the appeal arises.

A.S. No.427 Of 1994 &

C.M.P.No.2609 of 1994

2

3. Having regard to the nature of the contentions of the 1st

defendant insurer, the banker was impleaded as additional

defendant, at the instance of the plaintiff, as per order dated

29.05.92 in I.A.No.865/92. However, in its wisdom, the banker

chose to remain ex-parte in the proceedings before the court below.

The suit was ultimately dismissed holding that a Fire ‘C’ policy does

not cover flood and the plaintiff is not entitled to that relief as

against the insurer. However, the judgment appears to be eloquent

regarding negligence of the banker in the matter of availing the

appropriate policy. It was also noticed that if it had been a Fire ‘A’

policy, the plaintiff’s claim would have sustained, as stated in

paragraph 23 of the judgment which reads as follows:

“Of course, it cannot be disputed that in

case 2nd defendant insured the unit under A policy

by applying for issuance of the same to first

defendant, the plaintiff’s claim would have

sustained. Plaintiff who is also the co-insurer was

bound to enquire about the nature of the policy

taken by the mortgagee, the 2nd defendant, and to

enquire about the quantum of insurance and

scope of Insurance. At any rate the negligence of

additional 2nd defendant bank looms large in

having not applied for insuring the plaintiff’s SSI

unit under A policy. But this cannot fasten liability

on additional 2nd defendant especially when

plaintiff does not claim any relief against it.”

A.S. No.427 Of 1994 &

C.M.P.No.2609 of 1994

3

4. The learned counsel for the appellant urges that in terms of

the All India Fire Tariff, the insurer is obliged in law to issue a Fire ‘A’

policy when it insurers a small scale industry and that the said All

India Fire Tariff has been held to be a piece of subordinate

legislation by at least three different High Courts viz.Allahabad,

Jammu & Kashmir and Karnataka. However, the learned counsel for

the insurer urges that even going by the said All India Fire Tariff,

any obligation of the insurer to issue a Fire ‘A’policy would be only

in a case where a Fire ‘A’ policy and Fire ‘B’ policy is applied for and

such an instance would not emerge out of All India Fire Tariff in

cases where the application is only for Fire ‘C’ policy. However, the

impugned judgment does not reflect any consideration of the All

India Fire Tariff. This is in spite of the fact that the plaintiff had

applied before the court below to direct the insurer to produce the

All India Fire Tariff, which application was dismissed as belated. But

if that is a piece of subordinate legislation, it is not required to be

produced as an item of evidence. It needs to be referred only as a

part of the law of the land.

A.S. No.427 Of 1994 &

C.M.P.No.2609 of 1994

4

5. Along with the appeal, on appropriate legal advice, the

plaintiff filed C.M.P.No.2609 of 1994 seeking leave to amend the

plaint, thereby claiming relief against the banker-2nd defendant.

That application for amendment is pending for consideration along

with this appeal. However, I do not find any objections having been

filed to that petition. Having regard to the facts and circumstances

of the case, it is appropriate to give the plaintiff an opportunity to

amend the plaint to seek relief against the 2nd defendant also. This

is because if the 2nd defendant-banker had insisted on a policy being

taken, it needs to be decided as to whether the bank was obliged to

ensure that the appropriate policy was taken and if so whether it is

liable for any inaction or negligence on its part.

6. Though the court below has stated its views regarding the

negligence of additional 2nd defendant, I do not deem it appropriate

to sustain those findings, particularly when the 2nd defendant

remained ex-parte, may be due to the fact that no relief was

claimed against the 2nd defendant as such. Such findings are

vacated.

A.S. No.427 Of 1994 &

C.M.P.No.2609 of 1994

5

In the result:

(1) The impugned decree is set aside and the case remitted

for reconsideration to the trial court. L.C.Rs shall be

transmitted forthwith.

(2) C.M.P.No.2609 of 1994 is allowed.

(3) The parties will appear before the court below on the 6th

day of February,2007.

(4) The plaintiff will carry out the amendments as per C.M.P

No.2609 of 1994 on such day as may be permitted by the

trial court after receipt of the L.C.Rs.

(5) After the amendment of plaint is carried out, the

defendants will be granted opportunity to file further

pleadings.

A.S. No.427 Of 1994 &

C.M.P.No.2609 of 1994

6

(6) All parties will be entitled to place further pleadings and

adduce further evidence.

(7) The order of the stay of O.S.No.271/94 granted on

20.06.05 in that suit under Section 10 of the Code of Civil

Procedure will continue until final disposal of the suit,

following this remand order.

(8) Having regard to the peculiar circumstances of the case, it

is directed that the full amount of court fee paid on the

memorandum of appeal will be refunded to the appellant .

THOTTATHIL B. RADHAKRISHNAN,

JUDGE.

sj

A.S. No.427 Of 1994 &

C.M.P.No.2609 of 1994

7