High Court Kerala High Court

United India Insurance Company … vs Nambi on 18 December, 2008

Kerala High Court
United India Insurance Company … vs Nambi on 18 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 562 of 2007()


1. UNITED INDIA INSURANCE COMPANY LTD.,
                      ...  Petitioner

                        Vs



1. NAMBI, S/O.VELU,
                       ...       Respondent

2. JOHNY, S/O.JOHNSON, C/O.C.L.OUSEPH,

3. C.L.OUSEPH,

                For Petitioner  :SRI.P.R.RAMACHANDRA MENON

                For Respondent  :SRI.P.V.CHANDRA MOHAN

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

 Dated :18/12/2008

 O R D E R
                            M.N.KRISHNAN, J
                        =====================
                         MACA No.562 OF 2007
                        =====================

                Dated this the 18th day of December 2008

                                JUDGMENT

This appeal is preferred against the award of the Motor Accidents

Claims Tribunal, Thrissur in O.P.(MV)No.1167/2001. The claimant

sustained injuries in a road accident and he has been awarded a

compensation of Rs.29,200/-. The insurance company was directed to pay

the amount. It is against that decision, the insurance company has come up

in appeal.

2. Heard the learned counsel for the insurance company as well as

the counsel for the owner of the vehicle. The contention before the court

below by the insurance company is to the effect that the person was

travelling in the platform of a goods autorickshaw and therefore he is not

covered by the statutory policy issued under Section 147 of the Motor

Vehicles Act. Learned counsel for the insurance company would contend

before me relying upon the decision of the Apex Court in National

Insurance Co.Ltd. v. Cholleti Bharatamma and others(2008) 1 SCC 423)

that “it is now well settled that the owner of the goods means only the

MACA 562/2007 -:2:-

person who travels in the cabin of the vehicle”. Further the Apex Court has

also very clearly held that in a goods autorickshaw, the seat is not to be

shared by the driver with anybody. I leave it there for other reasons to be

discussed below. There is a specific contention for the owner in this case

that he had transferred the vehicle in favour of one Simon, son of Ouseph on

1.12.1998. The accident had taken place on 23.3.2001. Now it is important

to find out who was the owner of the vehicle especially for the reason that

the insurance company contends for the position that it is not liable to

indemnify the owner for the reason that the policy does not cover the risk of

the claimant. Unfortunately, the Tribunal did not raise any issue and also did

not answer the question raised in the written statement and generally

observed that since being a registered owner, the 3rd respondent in the

appeal cannot get absolved from the liability. It has to be remembered that

when there is a dispute regarding the coverage of the vehicle, it is important

to have the person to whom the vehicle is said to be sold and therefore

really it will go into the root of the matter and so the matter requires

interference.

Therefore I set aside the award under challenge and remit the case

back to the same Tribunal with a direction either to the claimant or to the

insurance company to implead Simon and thereafter consider the question

MACA 562/2007 -:3:-

afresh regarding the coverage or breach of policy conditions and on whom

does the liability lie to pay compensation to the claimant. Parties are

directed to appear before the Tribunal on 22.1.2009.

MACA is disposed of accordingly.

M.N.KRISHNAN, JUDGE

Cdp/-