High Court Kerala High Court

Saji vs T.M. Saji on 4 December, 2008

Kerala High Court
Saji vs T.M. Saji on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 372 of 2006()


1. SAJI, S/O. KUNJUPILLAI,
                      ...  Petitioner

                        Vs



1. T.M. SAJI,
                       ...       Respondent

2. UNITED INDIA INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.GEORGE SEBASTIAN

                For Respondent  :SMT.K.C.BEENA

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

 Dated :04/12/2008

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                 M.A.C.A. NO. 372 OF 2006
             = = = = = = = = = = = = = = =
       Dated this the 4th day of December, 2008.

                       J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Muvattupuzha in O.P.(MV)926/96.

The short point that arises for determination in this appeal is

regarding the question whether there can be an order of

recovery to the insurance company against the driver of the

vehicle. This Court in the decision reported in Ashraf v.

Fathima 2004 (2) KLT 598 had laid down that even when

the vehicle is transferred and another person is in possession

since the contract of insurance is between the insurance

company and the registered owner in whose name the policy

stands, the insurance company can only recover the amount

from the insured and not from others. So far as the contract

of insurance is concerned driver is not a party to the contract

and there is no privity of contract between the insurance

company and the driver. It is true that owner is vicariously

liable for the act of the driver and as there is a breach of

M.A.C.A. 372 OF 2006
-:2:-

policy condition the owner is bound to reimburse to the

insurance company. Therefore I modify the award and direct

the insurance company to realise the amount from the owner

against whom it had entered into a contract.

The MACA is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

ul/-