High Court Kerala High Court

K.P.Ali vs M.K.Moossakutty on 1 December, 2008

Kerala High Court
K.P.Ali vs M.K.Moossakutty on 1 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1793 of 2008()


1. K.P.ALI, S/O. USSAIN HAJI
                      ...  Petitioner

                        Vs



1. M.K.MOOSSAKUTTY,S/O. AHAMMED ,55 YEARS
                       ...       Respondent

2. DISTRICT INSURANCE OFFICER

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :01/12/2008

 O R D E R
                            M.N.KRISHNAN, J
                        =====================
                         MACA No.1793 OF 2008
                        =====================

                Dated this the 1st day of December 2008

                                JUDGMENT

This appeal is preferred against the award of the Motor Accidents

Claims Tribunal, Manjeri in O.P.(MV)No.3133 of 1993. It was an

application filed for damages sustained to a boat in an accident. The case is

as follows: On 28.8.1993, when the claimant’s boat was stationed at

Perinkadavu in Kizhuparamba, a lorry bearing Regn.No.KL 11-A 2579

driven by the first respondent in the claim petition reversed the lorry and in

that process hit on the boat resulting in damages. The insurance

department would contend that the lorry was involved in illicit transport of

sand from Chaliar river which was prohibited. The Tribunal, initially

awarded a sum of Rs.75,000/- and when the matter came up before this

court, this Court remanded the case back to the Tribunal to consider the

question whether the insurer is entitled to recover from the insured the

amount paid by it to the petitioner.

2. Heard the counsel on both sides. Learned counsel for the

appellant very strongly contends before me that there is no evidence to

MACA 1793/2008 -:2:-

prove any illicit transport of sand and further there is no breach of policy

condition so as to entitle the insurance department to get exemption. So far

as the transport of sand is concerned, it has to be remembered that the

accident took place within the precincts of Chaliar river. A lorry loaded

with sand while reversing lost the control and hit on a boat which was in

the Chaliar river resulted in damages to it. It is a fundamental principle that

men may lie but circumstances will never lie. The presence of Chaliar river,

the presence of a boat in the Chaliar river and the presence of sand in the

lorry are all established. Government notification regarding ban of removal

of sand from Chaliar river is also produced. When such a notification is in

force, it has to be held that removal of sand from Chaliar river is an illegal

act which is prevented by the Government by virtue of a notification. The

conditions of policy especially the general exception (1)(a) reads as follows:

“The department shall not be liable in respect of any claim arising whilst

the motor vehicle is being used otherwise than in accordance with the

limitation as to use”. Prima facie it may appear that transporting of sand is

not something which is prohibited. But when there is a Government

Notification banning transport or removal of sand from a particular river

and when sand is removed from that particular river and loaded in the lorry

and transported it amounts to an illegal usage of the lorry for transporting a

MACA 1793/2008 -:3:-

material which is prevented by the Government Notification. Or, in other

words, at the time of the accident, the lorry was used for the purpose for

which it was not intended to be used. So the contention of the insurance

department that the vehicle cannot be used for that purpose has to be

upheld. When it is so, it amounts to breach of policy conditions and what

the Tribunal has done is, it has directed the department to pay the amount to

the 3rd party and get it reimbursed from the owner, who has committed the

breach of policy conditions. Therefore I do not find any mistake committed

by the Tribunal in passing the award. Therefore the appeal lacks merit and

the same is dismissed.

M.N.KRISHNAN, JUDGE

Cdp/-