High Court Kerala High Court

Satheesan @ Appu vs George Joseph on 19 July, 2010

Kerala High Court
Satheesan @ Appu vs George Joseph on 19 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 136 of 2004(Y)


1. SATHEESAN @ APPU, S/O. VELAYUDHAN,
                      ...  Petitioner
2. AMALKUMAR S/O. SATHEESAN, AGED 4 YEARS,
3. AMMU D/O. SATHEESAN, AGED 1 YEAR (MINOR)

                        Vs



1. GEORGE JOSEPH S/O. JOSEPH, VAYALIL HOUSE
                       ...       Respondent

2. SHIJU V.J., THURUTHIYIL HOUSE, CHURULI,

3. NATIONAL INSURANCE CO. LTD., REPRESENTED

                For Petitioner  :SRI.JOICE GEORGE

                For Respondent  :SMT.SARAH SALVY

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :19/07/2010

 O R D E R
               A.K. BASHEER & P.Q. BARKATH ALI, JJ.

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

               M.A.C.A. 136/2004, 74/2007 & 164/2007

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

                           Dated: JULY 19, 2010

                               JUDGMENT

Basheer, J.

These appeals are being disposed of by this common judgment

since they are directed against a common award arising from a batch

of five claim petitions filed under sec.166 of the Motor Vehicles Act.

2. A jeep belonging to the common appellant in MACA 74/2007

& 164/2007 capsized and some of the passengers therein sustained

injuries, and one of them later succumbed to the injuries sustained by

her. The legal heirs of the deceased and the other victims laid five

claim petitions before the Tribunal alleging negligence on the part of

the driver of the jeep for the accident.

3. The Insurance Company with which the vehicle was

admittedly insured contended that the policy issued by it was only an

‘Act only’ policy and therefore the victims who were travelling in the

jeep as “paid passengers” were not liable to get any compensation

from the Company. In other words, the contention was that the

owner of the jeep was not liable to be indemnified by the Insurance

Company since he had been using the vehicle as a taxi jeep in

violation of the policy conditions.

M.A.C.A. 136/2004, 74/2007 & 164/2007
2

4. The above contention was accepted by the Tribunal though

compensation was awarded in all the claim petitions depending on

the nature of injuries. However, the Insurance Company was directed

to pay the compensation to the claimants and recover it from the

owner of the vehicle.

5. The appellants in MACA 164/2007 are the legal heirs of the

deceased passenger. The grievance of the appellants is that the

compensation awarded by the Tribunal is too inadequate and low.

6. Sri George Mathew, learned counsel for the common

appellant in MACA 74/2007 & 164/2007 submits that there was

absolutely no evidence to show that he had been using the vehicle as a

taxi jeep. He further contends that even assuming he had violated

the policy conditions and carried some passengers in excess of the

seating capacity, it could not have been held that the said violation

would have caused the accident. He placed reliance on a decision of

their Lordships of the Supreme Court in National Insurance Co. Ltd. v.

Swaran Singh {2004 (3) SCC 297} in this context. The learned

counsel placed heavy emphasis on certain observations made by their

Lordships on the beneficial aspect of the legislation. He contends

that in the absence of any evidence to show that the jeep capsized

only because some passengers were carried in it, be it either

M.A.C.A. 136/2004, 74/2007 & 164/2007
3

gratuitously or on payment of some fare, the Tribunal ought not to

have allowed the insurer to recover the compensation from the

appellant/owner after paying the same to the claimants.

7. We are afraid the above decision will not come to the aid or

rescue of the appellant in any manner. The decision in the above case

revolved around the question whether absence of driving licence of

the driver of the offending vehicle would exonerate the Insurance

Company from the liability to pay compensation to the third parties.

The Apex Court answered the above question in the negative and held

that going by the scheme of the Act, particularly keeping in view the

beneficial aspect of the legislation, the Insurance Company will be

liable to indemnify the third party, though, of course, it would be

entitled to recover the same from the owner of the vehicle who had

committed breach of the policy conditions.

8. In the case on hand, the appellant does not have a case that

the policy obtained by him was not an ‘Act only’ policy, But, according

to the appellant, in an interior village there may be many

acquaintances, friends and relatives who may ask for a free lift in the

vehicle. There may also be occasions when the family members may

have to travel in the jeep. The only sin committed by the appellant

was that he had failed to pay additional premium at the time when the

M.A.C.A. 136/2004, 74/2007 & 164/2007
4

policy was taken. But, according to the learned counsel, the

appellant had not committed any willful breach of the policy

conditions. Therefore there was no justification in mulcting the

appellant with the liability to pay the compensation.

9. It has to be remembered that issuance of a policy is a

contractual arrangement. The appellant had taken the policy knowing

the implications thereof. An “Act only” policy covers the risk as

against the third parties only, as provided under sec.147 of the Motor

Vehicles Act. Therefore the Insurance Company will be well within its

rights to contend that only third parties will be liable to be covered

going by the terms of the policy. Having perused the entire materials

available on record, particularly in the absence of any specific pleading

or proof, it cannot be said that the Tribunal had committed any error in

holing that the Insurance Company will be entitled to recover the

amount from the appellant. Therefore M.A.C.A. 74/2007 & 164/2007

are liable to be dismissed. We do so.

10. In this context it must be remembered that the appellant

and his driver did not choose to contest the claim petitions before the

Tribunal. Though learned counsel made a persuasive plea to afford a

further opportunity to the appellant by remanding the case to the

Tribunal, we are not inclined to accede to the request at this distance

M.A.C.A. 136/2004, 74/2007 & 164/2007
5

of time, more importantly since it is brought to our notice that the

Insurance Company had already deposited the entire compensation

payable to the claimants in all these cases.

11. As far as M.A.C.A. 136/2004 is concerned, the grievance of

the appellants is that the compensation awarded for the death of

Sindhu is too inadequate and low. We have carefully perused the

award. The Tribunal has awarded a sum of Rs.1,74,000/- with 9%

interest thereon. The Tribunal after considering the evidence

adduced by the appellants in this case came to the conclusion that the

monthly income of the deceased could be taken as Rs.1250/-. The

appropriate multiplier as provided under the Schedule was taken as

16. The compensation was calculated on that basis. In the facts

and circumstances of the case, we do not find any reason to interfere

with the award passed by the Tribunal. Therefore M.A.C.A. 136/2004

also fails. It also is dismissed.

A.K. BASHEER, JUDGE

P.Q. BARKATH ALI, JUDGE

mt/-