High Court Kerala High Court

The New India Assurance Co.Ltd vs Mathew George @ Shaji on 23 May, 2008

Kerala High Court
The New India Assurance Co.Ltd vs Mathew George @ Shaji on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 225 of 2008()


1. THE NEW INDIA ASSURANCE CO.LTD.
                      ...  Petitioner

                        Vs



1. MATHEW GEORGE @ SHAJI, CHERUVIL HOUSE
                       ...       Respondent

2. MATHEW @ THAMPI, S/O.YESUDASAN

3. K.A. LBABUJI, KALLOORETHU HOUSE

                For Petitioner  :SRI.KKM.SHERIF

                For Respondent  :SRI.T.K.KOSHY

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

 Dated :23/05/2008

 O R D E R
                     M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                 M.A.C.A. NO. 225 OF 2008
             = = = = = = = = = = = = = = =
         Dated this the 23rd day of May, 2008.

                      J U D G M E N T

This appeal is preferred against the preliminary award

passed by the Motor Accidents Claims Tribunal,

Pathanamthitta in O.P.(MV)387/05. The Court below has

granted Rs.25,000/- as preliminary award amount and it is

noted that the petition is not opposed by the respondents.

The respondents would contend they have not conceded and

really the injured was a gratuitous passenger in a vehicle and

the insurance company is not liable to indemnify the owner

in such cases. I feel the proper remedy for the insurance

company is to file an application for review of the order and

therefore I dispose of the appeal with a direction to the

insurance company to file a review application and with a

further direction to the Motor Accidents Claims Tribunal to

consider it on merits and dispose it of in accordance with

law.

M.N. KRISHNAN, JUDGE.

ul/-