High Court Kerala High Court

K.Dasan vs S.Sathyakumar on 9 July, 2008

Kerala High Court
K.Dasan vs S.Sathyakumar on 9 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 114 of 2005()


1. K.DASAN,
                      ...  Petitioner

                        Vs



1. S.SATHYAKUMAR,
                       ...       Respondent

2. G.RAVEENDRAN NAIR, S/O.GANGADHARA PILLAI

3. DIVISIONAL MANAGER,

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  :SRI.S.MAMMU

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

 Dated :09/07/2008

 O R D E R
                         M.N.KRISHNAN, J.
                          --------------------------
                      M.A.C.A. No. 114 OF 2005
                            ---------------------
                 Dated this the 9th day of July, 2008

                              JUDGMENT

This appeal is preferred against the award passed by the

Motor Accident Claims Tribunal, Thiruvananthapuram, in OP(MV)

1396/95. The Tribunal by its award dated 3.12.02 has awarded a

compensation of Rs.44,200/- with 9% interest to the claimant and

exonerated the Insurance Company from the liability on account of

the fact that the claimant did not succeed in proving the policy.

Subsequently the claimant filed IA 3804/02 for reviewing the award.

It is submitted therein that there is a valid policy and the Insurance

Company happened to deny the policy on account of the fact that it

has misunderstood the number of the vehicle. However, the Tribunal

did not entertain that application and dismissed the same.

2. The only point that arises for determination is regarding

the existence of a valid policy for the vehicle which got involved in the

accident. If there is a policy then certainly the Insurance Company is

bound to indemnify the owner. It is submitted that the policy is valid

and it has been produced along with the review application. I feel the

matter requires reconsideration.

MACA No.114/05 2

Therefore, the award under challenge is set aside to the

extent it exonerate the Insurance Company from the liability. The

claimant as well as the Insurance Company are permitted to produce

documentary evidence as well as oral evidence in support of their

respective contention regarding the existence of a valid policy on the

date of the accident.

Parties are directed to appear before the court below on

18.8.08.

M.N.KRISHNAN, JUDGE
vps

MACA No.114/05 3