High Court Kerala High Court

E.T.Mary vs T.T.Ashokan on 21 October, 2008

Kerala High Court
E.T.Mary vs T.T.Ashokan on 21 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 394 of 2003(P)


1. E.T.MARY, W/O. JOSEPH,
                      ...  Petitioner

                        Vs



1. T.T.ASHOKAN, S/O. KUMKAR,
                       ...       Respondent

2. MUHAMMAD K.K., S/O. MAMMY,

3. THE MANAGER,

                For Petitioner  :SRI.P.NARAYANAN

                For Respondent  :SRI.M.A.GEORGE

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :21/10/2008

 O R D E R
                       J. B. KOSHY &
             K. P. BALACHANDRAN, JJ.
            ------------------------------------------------
             M. A. C. A. Nos.394 & 435 of 2003
            ------------------------------------------------
            Dated this the 21st day of October, 2008

                          JUDGMENT

Koshy, J

Appellants are the claimants who were

injured in the same accident. The Tribunal

found that the accident occurred due to the

negligence of the second respondent/ driver of

the vehicle owned by the first respondent. The

third respondent/Insurance Company was made as

a party contending that as per the police

records it was that insurance company who

insured the vehicle at the time of the

accident. But Tribunal found that no evidence

was adduced to show that there was valid

insurance to the vehicle. Copy of the

insurance policy was produced along with the

appeal at the time of hearing. We directed the

Standing Counsel for the Insurance Company to

M. A. C. A. Nos.394 &435 of 2003 -2-

verify whether such a policy was issued. It

was submitted that such a policy was issued in

the name of the first respondent/owner of the

vehicle. Since a valid policy was issued by

the third respondent/Insurance Company, the

awarded amount should be deposited by the

Insurance Company. Therefore, third respondent/

Insurance Company is directed to deposit the

awarded amount with interest as directed by

the Tribunal.

Both the appeals are allowed to the above

extent.

J. B. KOSHY
JUDGE

K.P.BALACHANDRAN,
JUDGE
kns/-