High Court Kerala High Court

K.C.Mathew vs Sarala on 22 March, 2010

Kerala High Court
K.C.Mathew vs Sarala on 22 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31271 of 2009(D)


1. K.C.MATHEW,
                      ...  Petitioner

                        Vs



1. SARALA,W/O.LATE PRASANNAN,
                       ...       Respondent

2. AKSHARA (MINOR),D/O.PRASANNAN,

3. AKSHY (MINOR),S/O.PRASANNAN,

4. NARAYANAN,S/O.KUMARAN,

5. SARADA,W/O.NARAYANAN,

6. PREMKUMAR,S/O.KUMARAN,

7. K.C.VARKEY @ BABY,S/O.CHACKO,

8. NATIONAL INSURANCE COMPANY LTD.,

9. DINESHKUMAR V.,

                For Petitioner  :SRI.P.C.HARIDAS

                For Respondent  :SMT.SARAH SALVY

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :22/03/2010

 O R D E R
                    K.SURENDRA MOHAN, J.
                   -----------------------------------------
                      W.P.(C) No.31271 of 2009
                   -----------------------------------------
                Dated this the 22nd day of March, 2010

                           JUDGMENT

The petitioner is the second respondent in O.P.(MV)

No.908/2007 of the Motor Accidents Claims Tribunal, Pala. The

petition is filed by respondents 1 to 6 claiming compensation for

the death of one Prasannan. According to the second respondent,

his vehicle was insured by the 8th respondent and therefore, he

contended that any liability to pay compensation would have to

be fastened on the Insurance Company. However, the Insurance

Company disputed liability by contending that a cheque that was

issued towards payment of the premium due on the insurance

policy was dishonoured and therefore the policy had been

cancelled by the Insurance Company. According to the second

respondent, he had not issued any cheque towards payment of

the insurance premium. He had actually paid the insurance

premium in cash to the 9th respondent, who was the development

officer of the 8th respondent Insurance Company on his

assurance that the amount would be paid to the 8th respondent.

However, the above assertion of the petitioner was disputed by

the 8th respondent Insurance Company. In the above

wpc No.31271/2009 2

circumstances, the petitioner filed Ext.P8 petition for impleading

the 9th respondent as an additional respondent in O.P.(MV)

No.908/2007. However, the Motor Accidents Claims Tribunal

has dismissed Ext.P8 petition by Ext.P10 order. Ext.P10 order is

under challenge in this Writ Petition.

2. The 8th respondent Insurance Company has filed a

counter affidavit contending that no liability could be fastened on

the 8th respondent for the reason that there was no valid policy in

existence covering the risk of the petitioner. According to the

Insurance Company, the cheque that was issued towards

payment of insurance premium had been dishonoured.

Therefore, the policy itself was cancelled by the Insurance

Company. According to the Insurance Company, the petitioner

was only trying to validate a cancelled insurance policy by

putting forward new stories.

3. Adv.M.S.Kalesh appears for the 7th respondent. He has

no objection to the impleading petition being allowed.

4. The Motor Accidents Claims Tribunal has proceeded on

the basis that the dispute that is sought to be adjudicated by the

petitioner is a dispute inter se between respondents 8 and 9 in

this Writ Petition. Therefore, according to the Tribunal, the

issue does not directly arise for consideration in the claim

wpc No.31271/2009 3

petition. However, the Tribunal has failed to notice the crucial

fact that a determination of the case pleaded by the petitioner in

this Writ Petition is necessary for deciding as to who should be

made liable for compensating the petitioner in the claim petition.

If the petitioner herein succeeds in proving that he had actually

paid the insurance premium, that would certainly have an impact

on deciding the question as to who should be made liable for the

compensation. Therefore, the Tribunal erred in dismissing the

application for impleading submitted by the petitioner. For a full

and proper adjudication of all the issues that arise between the

parties, it is necessary that the 9th respondent is also brought

on party array and the case of the petitioner considered on the

merits. In view of the above, Ext.P10 is liable to be set aside. I

do so. I.A.No.1693/1999 in O.P.(MV) No.908/2007 is allowed.

The 9th respondent in the interlocutory application is impleaded

as the additional 4th respondent in the claim petition. The Motor

Accidents Claims Tribunal, Pala is directed to try and dispose of

O.P.(MV) No.908/2007 on the merits.

K.SURENDRA MOHAN, Judge

css/