IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1048 of 2008()
1. THE NEW INDIA ASSURANCE CO.LTD.
... Petitioner
Vs
1. M.K.SUNDARAMOORTHI
... Respondent
For Petitioner :SRI.VPK.PANICKER
For Respondent :SRI.T.C.SURESH MENON
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :27/08/2009
O R D E R
K.M. JOSEPH & M. L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
M.A.C.A. NO: 1048 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 27th Day of August, 2009.
JUDGMENT
K. M. Joseph J.
The appellant is the third respondent, the insurer of the
vehicle. The Tribunal has awarded the compensation and ordered
that the same to be recovered from the appellant. The deceased was
a pillion rider. The Tribunal has found that the policy of the
Insurance issued would cover the pillion rider. There is no dispute
that it is a comprehensive policy. There is no merit in this appeal.
Accordingly this appeal is dismissed.
K. M. JOSEPH, JUDGE
M. L. JOSEPH FRANCIS, JUDGE
dl/