High Court Kerala High Court

The United India Insurance Co.Ltd vs Anilkumar on 14 October, 2008

Kerala High Court
The United India Insurance Co.Ltd vs Anilkumar on 14 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 415 of 2003(D)


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

                        Vs



1. ANILKUMAR, AGED 41 YERARS, S/O.LATE
                       ...       Respondent

2. ANOOP KUMAR, AGED 39 YEARS, S/O.LATE

3. SATHYA LAKSHMI, AGED 32 YEARS,

4. GURUSWAMI, 115, K.CHETTIPALAYAM,

5. KRISHNAN, S/O.KESAVAN, THACHAMKULAM

6. THE ORIENTAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.M.A.GEORGE

                For Respondent  :SRI.S.K.BRAHMANANDAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :14/10/2008

 O R D E R
        J.B.KOSHY & K.P.BALACHANDRAN, JJ.
                  -------------------------------
               M.F.A.NO.415 OF 2003 (D)
                -----------------------------------
        Dated this the 14th day of October, 2008

                      J U D G M E N T

KOSHY,J.

This appeal is filed against the award of the

Motor Accidents Claims Tribunal, Thrissur in O.P.(MV).

No.2297/1998. Notice to claimants (respondents 1 to 3 in this

appeal) were not served. But Insurance company is not

seeking any relief against the claimants but they only want the

right of recovery from the insured. This appeal is filed against

a common award in four cases. Appeals from the four awards

are already disposed of by a Division Bench of this Court by

judgment dated 16th July 2008. It was found by the Tribunal

that the driver of the lorry was negligent. The driver was in

an intoxicated stage. The doctor has taken urine and blood.

Chemical examination report Ext.P2 shows that there was 63

mg. of alcohol out of 100 ml. of blood which is above the

permissible limit under Section 185 of the Motor Vehicles Act.

M.F.A.415/03 2

The Tribunal also found that he was under intoxication. But,

however, the entire liability was cast on the Insurance

Company. The contention of the Insurance company is that it

is not liable to pay compensation because the driver was

intoxicated. Under Clause 2(c) of the policy conditions, it is

specifically stated that the Insurance Company will not be

liable, if the driver is driving the vehicle under the influence of

liquor. Injured were the third parties. As far as the

compulsory insurance is concerned, the liability to third party

is a statutory liability. It is true that under Section 149(2)

also, the Insurance company cannot escape liability, as it is

not one of the conditions mentioned therein exonerating the

Insurance company. But at the same time, policy condition is

valid between insurer and the insured. There is violation of

policy conditions. The Insurance company should deposit the

amount so as to satisfy the third party statutory liability, but at

the same time the Insurance company is entitled to recover

the amount from the insured as well as the driver in execution

of the award. The Division Bench of this Court by judgment

dated 16th July 2008 have allowed the connected appeals

(M.F.A.No.414/2003 and connected cases) to the extent that

M.F.A.415/03 3

the Insurance company is entitled to recover the amount from

the driver and the insured in execution of the award after

depositing the amount. We make the same directions in this

case also. With regard to the quantum of compensation and

injuries, award is modified accordingly. We are of the opinion

that only just and reasonable compensation was awarded.

Therefore, we are not disturbing the quantum of

compensation. Appeal is accordingly allowed.

J.B.KOSHY, JUDGE

K.P.BALACHANDRAN, JUDGE
prp

J.B.KOSHY & K.P.BALACHANDRAN, JJ.

——————————————————–

M.F.A.NO.415 OF 2003 (D)

———————————————————

J U D G M E N T

———————————————————

14th October, 2008