High Court Kerala High Court

A.E.Janardhanan vs Devassy on 2 December, 2009

Kerala High Court
A.E.Janardhanan vs Devassy on 2 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1897 of 2009()


1. A.E.JANARDHANAN ,S/O.NARAYANAN,
                      ...  Petitioner

                        Vs



1. DEVASSY,,S/O.MATHAI
                       ...       Respondent

2. K.SHAJI JOSEPH, S/O.JOSEPH

3. UNITED INDIA INSURANCE CO.LTD

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  :SRI.UNNI. K.K. (EZHUMATTOOR)

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

 Dated :02/12/2009

 O R D E R
                     M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                  M.A.C.A. Nos.1897, 1898
                      and 1902 OF 2009
            = = = = = = = = = = = = = = =
       Dated this the 2nd day of December, 2009.

                      J U D G M E N T

All these appeals are preferred against the awards of

the Motor Accidents Claims Tribunal, Ernakulam in O.P.(MV)

Nos.1091/00, 720/00 and 719/00. There were two other

connected O.Ps. as 1088/00 and 810/00. The amount award

in these cases are in O.P.(MV)720/00 an amount of

Rs.29,229/- is awarded in O.P.(MV)1091/00 Rs.9,546/- is

awarded and in O.P.(MV)719/00 Rs.17,145/- is awarded, in

O.P.(MV)1088/00 Rs.30,6297/- is awarded and in O.P.(MV)

810/00 Rs.4,780/- is awarded. In all these cases the

Tribunal gave a finding that these amounts have to be paid

by the insurance company and it can be get it reimbursed

from the first respondent who is the present appellant in this

case for breach of policy conditions. It is against that

decision the owner who is the first respondent has come up

in appeal.

M.A.C.A. Nos.1897, 1898
and 1902 OF 2009
-:2:-

2. Heard the learned counsel for the appellant as well

as the insurance company. Admittedly the vehicle is a

private vehicle which was carrying passengers beyond its

loading capacity. I am informed that there are almost 7

cases of sustainment of injuries. So at least there is seven

number of persons who were travelling in the vehicle.

Therefore the question that arises for determination is,

firstly whether the policy covers the risk of a passenger in

that vehicle. Secondly, in cases of overloading what will be

the position.

3. So far as the policy is concerned it is a

comprehensive policy and the Tribunal has found that the

policy covers. But it directs reimbursement only on account

of the question of overloading. Time and again decisions are

to the effect that mere overloading of a vehicle will not

amount to fundamental breach of policy conditions so as to

exonerate the insurance company from the liability. But a

question may arise that when passengers are overloaded

beyond the capacity prescribed in the policy what will be the

M.A.C.A. Nos.1897, 1898
and 1902 OF 2009
-:3:-

liability of the insurance company. This matter has been

precisely considered by the Hon’ble Supreme Court of India

in the decision reported in 2007 (3) KLT 993 National

Insurance Company v. Anjana Shyam). It was a case

where in a bus having a capacity of 42 passengers 90

persons were loaded and the vehicle met with an accident

resulting in death of so many persons and serious injuries to

very many persons. 90 petitions were pending before the

Tribunal. Then the Supreme Court held that when the policy

covers the risk of only a definite number of persons it may

not be correct to fasten the liability on the insurance

company for more than that and therefore followed a

practical procedure as follows.

“The practical and proper course

would be to hold that the insurance

company, in such a case, would be bound

to cover the higher of the various awards

and will be compelled to deposit the higher

of the amounts of compensation awarded

to the extent of the number of passengers

covered by the insurance policy.

M.A.C.A. Nos.1897, 1898
and 1902 OF 2009
-:4:-

Illustratively, we may put it like this. In

the case on hand, 42 passengers were the

permitted passengers and they are the

ones who have been insured by the

insurance company. 90 persons have

either died or got injured in the accident.

Awards have been passed for varied sums.

The Tribunal should take into account, the

higher of the 42 awards made, add them

up and direct the insurance company to

deposit that lump sum. Thus, the liability

of the insurance company would be to pay

the compensation awarded to 42 out of the

90 passengers. It is to ensure that the

maximum benefit is derived by the

insurance taken for the passengers of the

vehicle, that we hold that the 42 awards to

be satisfied by the insurance company

would be the 42 awards in the descending

order starting from the highest of the

awards. In other words, the higher of the

42 awards will be taken into account and it

would be the sum total of those higher 42

awards that would be the amount that the

insurance company would be liable to

M.A.C.A. Nos.1897, 1898
and 1902 OF 2009
-:5:-

deposit. It will be for the Tribunal

thereafter to direct distribution of the

money so deposited by the insurance

company proportionately to all the

claimants, here all the 90, and leave all the

claimants to recover the balance from the

owner of the vehicle. In such cases, it will

be necessary for the Tribunal, even at the

initial stage, to make appropriate orders to

ensure that the amount could be recovered

from the owner by ordering attachment or

by passing other restrictive orders against

the owner so as to ensure the satisfaction

in full of the awards that may be passed

ultimately.”

4. So the crux of the decision is that the highest of

the permissible awards which means suppose there are

seven persons and the loading capacity is only 5 then highest

of the five awards should be taken out and added and the

entire cases arising out of that accident also has to be taken

and in proportion of these five award amounts, amount has

to be distributed among the claimants liable to be paid by

M.A.C.A. Nos.1897, 1898
and 1902 OF 2009
-:6:-

the insurance company. For the balance amounts the

claimants have to resort to and the Court has to award that

particular amount to be given by the owner of the vehicle.

So applying the dictum laid down in this decision the

compensation and the liability apportionment etc. has to be

worked out and therefore, for the said purpose, I remand the

case back to the Tribunal with a specific direction to fix the

liability of the insurance company in proportion to the

highest number of awards as well the balance liability on the

owner which accrues after the satisfaction of the highest

number of awards. This can be done after hearing both the

sides. Parties are directed to appear before the Tribunal on

7.1.2010.

MACAs. are disposed of accordingly.

M.N. KRISHNAN, JUDGE.

ul/-