High Court Kerala High Court

Anto vs George on 3 December, 2008

Kerala High Court
Anto vs George on 3 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1985 of 2007(Y)


1. ANTO,S/O. KOCHUVAREED,
                      ...  Petitioner

                        Vs



1. GEORGE,S/O. JOSE
                       ...       Respondent

2. MANAGER, ORIENTAL INSURANCE CO. LTD

                For Petitioner  :SRI.P.V.BABY

                For Respondent  :DR.ELIZABETH VARKEY

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

 Dated :03/12/2008

 O R D E R
                          M.N. KRISHNAN, J
                         -----------------------
                    M.A.C.A.No. 1985 OF 2007
                    ---------------------------------
              Dated this the 3rd day of December, 2008


                              JUDGMENT

This appeal is preferred against the award of the Motor

Accident Claims Tribunal, Irinjalakuda in O.P.(MV) No.1676/2001.

The claimant, while travelling as a pillion rider, sustained injuries in

a road accident and the tribunal awarded a compensation of

Rs. 36,000/- and exonerated the Insurance Company from the

liability on the ground that the policy issued is only an Act only

policy which does not cover the risk of a pillion rider. It is against

that decision the claimant has come up in appeal challenging the

quantum as well as the finding of the exoneration of the liability of

the Insurance Company.

2. It is the specific contention of the claimant that the policy

issued is a comprehensive policy and it is also submitted that

additional premium has been collected. If additional premium is

collected it goes without saying that it will cover the risk of a pillion

rider. Even otherwise, suppose the usual policy conditions are there

attached to a comprehensive policy which covers the risk of a

person carried in a motor vehicle other than for hire or reward,

M.A.C.A. No. 1985/2007
-2-

even those persons are liable to be indemnified by the Insurance

Company. Therefore the nature of the policy, conditions of the

policy etc. are to be looked into, to decide the matter. Similarly

since the matter is going back, there is nothing wrong to find out

whether the claimant is entitled to additional compensation as

contended by him before this court.

3. Therefore the award under challenge is set aside and the

matter is remit back to the tribunal for considering the matter

afresh including quantum as well as liability after permitting both

sides to produce documentary as well as oral evidence in support of

their respective contentions and then dispose of the matter in

accordance with law.

Parties are directed to appear before the tribunal on 6.1.2009.

M.N. KRISHNAN,JUDGE
vkm