Kerala High Court
National Insurance Company Ltd vs Rajesh on 22 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 967 of 2009()
1. NATIONAL INSURANCE COMPANY LTD.,
... Petitioner
Vs
1. RAJESH, S/O. RAJAPPAN, CHIRACKAL HOUSE,
... Respondent
2. RAJESH GOPALKRISHNAN, S/O.GOPALAKRISHNAN
3. MOHANAN.K.P., INFDIV REGT,
For Petitioner :SMT.RAJI T.BHASKAR
For Respondent :SRI.PHILIP T.VARGHESE
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :22/01/2010
O R D E R
M.N. KRISHNAN, J.
...........................................
M.A.C.A.No.967 OF 2009
.............................................
Dated this the 22nd day of January, 2010.
J U D G M E N T
The learned counsel for the appellant/insurance
company requests for permission for withdrawal of the case
on the ground of a clarificatory circular issued by the
Insurance Regulatory and Development Authority dated
16.11.2009 whereby it has been clarified that persons
traveling in a private vehicle and persons carried in two
wheelers as pillion riders are covered by the terms of the
standard motor package policy. In the light of the said
submission the insurance company has to pay the amount.
Therefore permission is granted to withdraw the
appeal and the appeal is dismissed as withdrawn.
M.N. KRISHNAN, JUDGE
cl
: 2 :