High Court Kerala High Court

M/S.United India Insurance … vs Kunjumon on 26 May, 2008

Kerala High Court
M/S.United India Insurance … vs Kunjumon on 26 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 399 of 2008()


1. M/S.UNITED INDIA INSURANCE CO.LTD.,
                      ...  Petitioner

                        Vs



1. KUNJUMON, S/O.KUNJUKUTTY,
                       ...       Respondent

2. SIBY LUKOSE, KAITHATHOTTIYIL HOUSE,

                For Petitioner  :SRI.S.MAMMU

                For Respondent  :SRI.P.F.THOMAS (SR.)

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

 Dated :26/05/2008

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                 M.A.C.A. NO. 399 OF 2008
             = = = = = = = = = = = = = = =
          Dated this the 26th day of May, 2008.

                      J U D G M E N T

This appeal is preferred by the United India Insurance

Company against the award of the Motor Accidents Claims

Tribunal, Kottayam in O.P.(MV)1472/04. The claimant was a

pillion rider and the Tribunal has stated, “To substantiate

that contention R2 has produced Ext.B1 certified true copy of

the policy certificate which shows that it is not a ‘liability

only’ policy, but is a ‘Motor Cycle/Scooter package’ policy

which presumptively covers the risk of occupant also.” R2

has not produced a copy of the terms and conditions

appended to the policy. By virtue of the decision of the Apex

Court in [United India Insurance Co. Ltd. v. Tilak Singh

(2006 (4) SCC 404)] a pillion rider will not be covered

unless there is special premium paid for the purpose. It is

desirable that such matters are not decided on assumptions

and presumptions and therefore it is desirable that an

opportunity is given to the insurance company to produce a

M.A.C.A. 399 OF 2008
-:2:-

copy of the policy with the terms and conditions and also

permit the claimant and the owner to make available

materials with them to find out whether such a policy really

covers the risk of the pillion rider and so for the said purpose

the matters requires consideration by the Tribunal.

Therefore the award under challenge is set aside so far as it

relates to the liability of the insurance company is concerned

and an opportunity is given to the insurance company as well

as the other parties to substantiate their respective

contentions in accordance with law and for the said purpose

the Tribunal can permit them to produce documents and

adduce evidence in support of their respective contentions.

Parties are directed to appear before the Court below on

2.7.2008.

M.N. KRISHNAN, JUDGE.

ul/-