High Court Kerala High Court

K.Sreekumar vs P.Parameswaran Nair on 21 October, 2008

Kerala High Court
K.Sreekumar vs P.Parameswaran Nair on 21 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 122 of 2008()


1. K.SREEKUMAR, S/O. KESAVAN NADAR,
                      ...  Petitioner

                        Vs



1. P.PARAMESWARAN NAIR,
                       ...       Respondent

2. K.M.ASOK KUMAR, S/O. MADHAVAN,

3. THE ORIENTAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  :SRI.MATHEWS JACOB (SR.)

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

 Dated :21/10/2008

 O R D E R
                           M.N.KRISHNAN, J
                       =====================
                         MACA No.122 OF 2008
                       =====================

                Dated this the 21st day of October 2008

                                JUDGMENT

This appeal is preferred against the award of the Motor Accidents

Claims Tribunal, Thiruvananthapuram in O.P.(MV)No.324 of 2001. The

claimant has been awarded a sum of Rs.18,250/- with 9% interest from

7.3.2001. The insurance company has been directed to pay the amount and

get it reimbursed from respondents 1 and 2 jointly and severally. In

fairness, learned counsel for the appellant submits before me that his client

has become the owner-cum-driver of the vehicle on the date of accident. So

whatever amount is ordered is only to be recovered from him.

2. After hearing the counsel on both sides, I suggested to the counsel

appearing for all that whether the case can be disposed of on the ground

that the appellant shall deposit the amount which is paid by the insurance

company to the claimant. There was some reservation for the counsel for

the insurance company. It is a settled position that there can be no direction

in the award for payment of interest by the owner and driver to the

insurance company. So, the insurance company is only entitled to realise

MACA 122/2008 -:2:-

the amount which they have paid. Therefore a direction can be given to the

appellant herein to pay the amount which the insurance company has paid as

compensation to the claimant inclusive of interest. There is already a

deposit of Rs.18,250/- before the Tribunal.

The appeal is disposed of as follows:(1) The insurance company is

permitted to withdraw the amount of Rs.18,250/- which is lying in court

deposit as deposited by the appellant herein.(2) The appellant shall deposit

the balance amount, i.e. the balance that is due to the insurance company

which they have deposited in satisfaction of the award within 3 months.(3)

No recovery proceedings shall be initiated against the appellant for a period

of 3 months.

M.N.KRISHNAN, JUDGE

Cdp/-