High Court Kerala High Court

J.Anil Kumar vs M.J.Cliff @ Cliff Joseph on 14 July, 2010

Kerala High Court
J.Anil Kumar vs M.J.Cliff @ Cliff Joseph on 14 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2273 of 2009()


1. J.ANIL KUMAR, S/O.JANARDHANAN NAMBOODIRI
                      ...  Petitioner

                        Vs



1. M.J.CLIFF @ CLIFF JOSEPH, S/O.JOSEPH,
                       ...       Respondent

2. L.RAJENDRAN, S/O.LAKSHMANA PANICKER,

3. THE ORIENTAL INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.S.K.BALACHANDRAN

                For Respondent  :SRI.R.SUDHISH

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :14/07/2010

 O R D E R
                A.K. BASHEER & P.Q. BARKATH ALI, JJ.
             ------------------------------------------------------
                          M.A.C.A. 2273 of 2009
             ------------------------------------------------------
                           Dated: JULY 14, 2010

                               JUDGMENT

Barkath Ali, J.

The short question which arises for consideration is whether in

motor accidents claim the insurer/Insurance Company can be absolved

of the liability to indemnify the insured merely because the driver has

not renewed his licence on the date of accident.

2. The appellant is the 1st respondent in OP(MV) 2073/1996

on the file of the Motor Accidents Claims Tribunal, Ernakulam. He is

the registered owner of the car bearing registration No.KEE 3744

involved in a motor accident. The 1st respondent/claimant filed the

OP under sec.166 of the Motor Vehicles Act claiming a compensation of

Rs.2 lakhs for the loss caused to him on account of the injuries

sustained in a motor accident which occurred on April 23, 1995 at 2.55

p.m. at Varappuzha Chirackakom on the Varappuzha – Paravur road,

alleging negligence against the 2nd respondent in the OP, the driver

of the car. The 1st respondent in the OP was the registered owner

and the 3rd respondent was the Insurer of the offending car.

3. PWs.1 to 3 and RWs.1 and 2 were examined and Exts.A1

to A10 and Exts.B1 and B2 were marked and the Tribunal by its

award dated January 14, 2002 found that the accident occurred due to

M.A.C.A. 2273 of 2009 2

the negligence of 2nd respondent in the OP, the driver of the car, and

awarded a compensation of Rs.66,650/- against respondents 1 to 3 in

the OP. Challenging the said award the 3rd respondent filed MFA

1330/2002 before this Court contending that the contention of the

Insurance Company regarding non-possession of licence by the 2nd

respondent in the OP and consequent liability of the Insurance

Company was not properly considered by the Tribunal. This Court by

judgment dated July 3, 2008 accepted the above contention of the

insurer and set aside the award to the limited extent of casting total

liability on the Insurance Company and to decide afresh the liability of

the Insurance Company in the light of the contention raised by the

insurance company that the 2nd respondent, the driver, was not

holding a valid and effective driving licence at the time of the accident

and that therefore the Insurance Company cannot be made liable.

4. After remand Ext.B3 was marked and the Tribunal by the

impugned award found that the 2nd respondent was not holding a valid

and effective licence at the time of the accident and ordered the

Insurance Company to satisfy the award and permitted the Insurance

Company to recover the amount from the appellant who is the

registered owner of the offending vehicle. Aggrieved by the above

award of the Tribunal, the 1st respondent in the OP has now come up in

appeal.

5. The counsel for the appellant/1st respondent argued that

M.A.C.A. 2273 of 2009 3

merely because the 2nd respondent has not renewed his driving licence

during the period of accident, it cannot be said that he was not duly

licensed to drive vehicle, that therefore there is no breach of condition

of policy and hence the Insurance Company is bound to indemnify the

owner.

6. The counsel for the Insurance Company submitted that as on

the date of the accident the 2nd respondent was not holding a valid

driving licence and that therefore the Tribunal is perfectly justified in

permitting the Insurance Company to recover the award amount from

the insured, the appellant.

7. In Oriental Insurance Co.Ltd. v. Paulose {2004 (1) KLT 8

(F.B.)} a Full Bench of this Court has considered a similar question.

In that case the accident occurred on May 23, 1997 and the licence of

the driver expired on 30.11.1996 and was renewed subsequently on

18.6.1997. Interpreting the provisions of Sec.149(2)(a)(ii) of the

Motor Vehicles Act, it has been held herein hat there will be a breach

of condition of policy only when the driver was not duly licensed or has

been disqualified from holding or obtaining driving licence and that

thus if the licence had expired on the date of accident but was

subsequently renewed, it would fulfill the mandate of the statute.

8. In our view the principle laid down in the above decision

squarely applies to the facts of the present case. It is seen from

Ext.B3, the copy of licence particulars issued by the licensing authority

M.A.C.A. 2273 of 2009 4

that the licence of 2nd respondent was seen renewed on March 17,

1991, the validity of which is upto March 16, 1994 and thereafter a

duplicate licence was issued on May 5, 1995. The accident was on

April 23, 1995. Thus the 2nd respondent has not renewed his licence

on the date of the accident.

9. Thus, applying the principles laid down in the above decision

we hold that even if the driving licence of the 2nd respondent had

expired on the date of accident, but was subsequently renewed, he has

to be considered as a duly licensed person and the insurer cannot so

long as the policy is admitted, avoid liability to compensate the injured

or to indemnify the insured, as none of the conditions in the policy

comes within Sec.149(2) of the Act has been violated in this case.

That being so, the Insurance Company is bound to indemnify the

appellant/owner of the offending vehicle.

In the result, the judgment of the Tribunal that the Insurance

Company is given the right of recovery of the award amount from the

appellant/1st respondent is set aside.

The appeal is disposed of as found above.

A.K. BASHEER, JUDGE

P.Q. BARKATH ALI, JUDGE

mt/-