IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA No. 959 of 2001()
1. THE ORIENTAL INSURANCE CO. LTD.
... Petitioner
Vs
1. PONNAPPAN ACHARI
... Respondent
For Petitioner :SRI.M.JACOB MURICKAN
For Respondent :SRI.P.K.SIVADASAN NAIR
The Hon'ble MR. Justice K.PADMANABHAN NAIR
Dated :09/10/2007
O R D E R
K.PADMANABHAN NAIR, J.
--------------------------
M.F.A. NO. 959 OF 2001
---------------------
Dated this the 9thday of October, 2007
J U D G M E N T
This appeal is taken up for admission after condoning the
delay. The appeal is filed by the Insurer/3rd respondent in M.V.O.P.
challenging the direction issued by the Tribunal to pay compensation
to the petitioner and then recover the same from the owner. It is trite
law that when the objection raised was in violation of the condition of
policy, the insurer has to indemnify the petitioner and then recover
that amount from the owner. Even if the appeal is admitted and
pending, the appellant will not get any relief. The quantum of the
amount awarded is reasonable. The finding of the negligence is also
perfectly correct. So, there is no merit in the appeal.
Appeal fails and it is accordingly dismissed.
K.PADMANABHAN NAIR, JUDGE
vps
K.PADMANABHAN NAIR, J.
—————————————
M.F.A. NO.959 OF 2001
—————————–
JUDGMENT
9th day of October, 2007