High Court Kerala High Court

Subeesh vs Vasu on 17 August, 2010

Kerala High Court
Subeesh vs Vasu on 17 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1664 of 2009(S)


1. SUBEESH, S/O.REVI,
                      ...  Petitioner

                        Vs



1. VASU, S/O.DAMODARAN,
                       ...       Respondent

2. MANISH, S/O.REVI,

3. THE BRANCH MANAGER,

                For Petitioner  :SMT.ANEY PAUL

                For Respondent  : No Appearance

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

 Dated :17/08/2010

 O R D E R
                             M.N. KRISHNAN, J.
                            = = = = = = = = = = =
                       M.A.C.A. No. 1664 OF 2009
                             = = = = = = = = == =
          DATED THIS, THE 17TH DAY OF AUGUST, 2010.

                               J U D G M E N T

This is an appeal preferred against the award of the Motor Accidents

Claims Tribunal, Muvattupuzha, in O.P. (MV) No. 463 of 2004. The

claimant, a 24 year old young man, sustained injuries in a road accident and

the Tribunal awarded him an amount of Rs. 27,450/-; but exonerated the

Insurance Company from liability on the ground that the policy does not

cover the pillion rider. It is against that decision, the claimant has come up

in appeal.

2. Heard the counsel and perused the records. The learned counsel

had made available before me the certified copy of Ext. B1 policy produced

before the Tribunal. The policy is a comprehensive package policy. By

virtue of the clarificatory circular issued by the Insurance Regulatory and

Development Authority on 16.11.2009, persons carried in a two wheeler

are covered under the terms and conditions of the standard motor package

policy. The issue came up for consideration before two Division Benches

of this Court in New India Insurance Company Ltd. v. Hydrose (2008 (3)

KLT 778) and Mathew v. Shaji Mathew (2009(3) KLT 813) and in both

MACA 1664/2009 2

these decisions, this Court held that the terms and conditions of the policy

cover the pillion rider also and therefore, no additional premium is

necessary. Therefore, in the light of the clarifictory circular coupled with

the decisions of this Court (supra), the Insurance Company is held liable and

I set aside the finding regarding exoneration of liability.

3. The next point is regarding the enhancement. An young man had

sustained a fracture on the maxillar bone and fixation was done. He was

treated as an inpatient from 3.4.2004 till 7.4.2004. He had incurred medical

expenses of about Rs. 3,450/-. Taking into consideration that the fracture is

on the maxillar bone and there would have been some temporary disability

as well as pain even for movement of the face, I feel that compensation for

pain and suffering can be increased by Rs. 3,000/-, thereby entitling the

claimant to have an additional compensation of Rs. 3,000/-.

In the result, the appeal is partly allowed and the claimant is awarded

an additional compensation of Rs. 3,000/- with 8.5% interest on the said

amount from the date of petition till realisation. It is also made clear that

the Insurance Company is liable to pay the entire amount awarded and the

finding of exoneration of liability is set aside. Therefore, the Insurance

Company is directed to deposit the entire amount and as time has passed,

MACA 1664/2009 3

when an application is moved, the entire compensation amount be disbursed

to the claimant.

sd/-

M.N. KRISHNAN,
(JUDGE)

// true copy //
P.S. To Judge.

KNC/-