IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 64 of 2007()
1. THE NEW INDIA ASSURANCE COMPANY LTD.,
... Petitioner
Vs
1. T.R.GOPI, S/O.RAGHAVAN,
... Respondent
2. M.M.ABRAHAM, S/O.MATHEW MATHEW,
For Petitioner :SRI.P.R.RAMACHANDRA MENON
For Respondent :SRI.N.SURESH
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :14/07/2008
O R D E R
M.N.KRISHNAN, J
=====================
MACA No.64 OF 2007
=====================
Dated this the 14th day of July 2008
JUDGMENT
This appeal is preferred by the insurance company against the award
of the Motor Accidents Claims Tribunal, Mavelikkara in O.P.(MV)No.1128
of 1996. The Tribunal awarded a compensation of Rs.50,700/- and directed
the insurance company to deposit the amount and seek reimbursement after
satisfaction of the award from the first respondent in the case. It is against
that decision the present appeal is preferred by the insurance company.
2. Heard the counsel for the insurance company. Service on R1 and
R2 is complete and R1 has entered appearance by filing vakalath through
counsel. It can be seen from paragraph 6 of the written statement, which is
made available before me that there is a specific contention “this respondent
is not liable to pay any amount to the petitioner as he was a pillion rider at
the time of the accident”. Suppose the policy issued is only an Act only
policy and additional premium has not been paid to cover the pillion rider
necessarily insurance company will not be liable to pay the amount at all
and therefore they may have to be totally exonerated from the liability and
MACA 64/2007 -:2:-
the question of payment and recovery will not arise. But, unfortunately, the
Tribunal below had lost sight of that contention and had never considered
the same. It requires consideration especially in the light of the authoritative
pronouncement by the Apex Court in Tilak Singh’s case(2006(2)KLT 884
(SC).
Therefore, the award under challenge is set aside in toto and the
matter is remitted back to the Tribunal for fresh consideration. The Tribunal
is directed to consider whether Ext.B1 policy is only an Act only policy and
whether it does not cover a pillion rider and thereafter applying the dictum
laid down in Thilak Singh’s case decide the case in accordance with law.
The insurance company is directed to take out notice to the owner and the
claimant since their rights are affected in the case as they are not properly
represented before this Court. Parties are directed to appear before the court
below on 25.8.2008.
MACA is disposed of as above.
M.N.KRISHNAN, JUDGE
Cdp/-