IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA.No. 306 of 2003(B)
1. DDISTRICT INSURANCE OFFICER,
... Petitioner
Vs
1. C.RAJAN,S/O.BHASKARAN,44 YEARS,
... Respondent
2. M.JAGAJEEVAN,
3. PARAMMAH AMBUJAKSHAN,S/O/NANU,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.A.K.SRINIVASAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :22/12/2009
O R D E R
M.N. KRISHNAN, J.
...........................................
M.F.A.No.306 OF 2003
.............................................
Dated this the 22nd day of December, 2009
J U D G M E N T
This is an appeal preferred by the State Insurance
Department against the award passed by the Claims
Tribunal, Thalassery in OP(MV)No.584/1996. It was an
application filed for damages sustained to the lorry owned
by the claimant. The Tribunal on a consideration of the
materials awarded a sum of Rs.56,416/= in this case.
2. The learned counsel for the claimant strongly
contends before me that the insurance department cannot
challenge the quantum as it is not a defence available to it
unless an application is filed under Section 170 of the Motor
Vehicles Act and get the permission to challenge on all
grounds. Under Section 149, specific defences available
to the insurance company are made mention of and the
right to seek permission of the court under Section 170 of
the Motor Vehicles Act is reserved on the grounds
mentioned therein.
3. I had gone through the entire case records and I do
: 2 :
M.F.A.No.306 OF 2003
not find any application moved by the insurance department
under Section 170 to contest the claim on other grounds. It
is also a well settled principle that the insurer cannot take
plea about anything which is not mentioned in Section 149
of the Motor Vehicles Act. It is non-open to the insurance
company to question the quantum as well. Now to avoid
technicality, I may just consider its merits as well. It can
be seen that a surveyor’s report is filed supported by
purchase of spare part bills and labour charges. It is true
that the vehicle is of the year 1979. When the vehicle is
totally rendered useless on account of the accident, then the
question of value of the vehicle and also salvage value can
be taken wherein model of the vehicle and depreciation
would become a very important issue. But when a
tortfeasor by his act causes damages to the vehicle and
that vehicle has to be used by repairing it, necessarily the
owner has to purchase spare parts in order to make the
vehicle in a roadworthy condition. So, purchase of spare
parts is necessitated by the act of the tortfeasors and it is
not a luxury that is granted to the owner of the vehicle. In
: 3 :
M.F.A.No.306 OF 2003
spite of that the Tribunal has reduced depreciation of 20%
for the spare parts and had granted the compensation. So
on merits as well, there is nothing to interfere with.
Therefore, from this discussion I hold that the appeal
is devoid of any merit and therefore, it is dismissed. The
State Insurance Department is directed to deposit the amount
within a period of 60 days from today.
M.N. KRISHNAN, JUDGE
cl
: 4 :
M.F.A.No.306 OF 2003
M.N. KRISHNAN, J.
…………………………………….
M.F.A.No.306 OF 2003
………………………………………
22nd day of December, 2009
J U D G M E N T