IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 424 of 2005()
1. KARATUTHODI LATHIF,
... Petitioner
Vs
1. PANNIYANKUZHIYIL SARA UMMA,
... Respondent
2. K.T.ABOOBACKER, S/O. MOHAMMED,
3. UNITED INDIA INSURANCE CO.LTD.,
For Petitioner :SRI.P.K.SURESH KUMAR
For Respondent :SRI.A.R.GEORGE
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :11/07/2008
O R D E R
M.N.KRISHNAN, J
=====================
MACA No.424 OF 2005
=====================
Dated this the 11th day of July 2008
JUDGMENT
This appeal is preferred against the award of the Motor Accidents
Claims Tribunal, Tirur in O.P.(MV)No.1183 of 1995. The Tribunal
awarded a compensation of Rs.19,650/- with 12% interest and Rs.400/- as
costs. The insurance company was exonerated from the liability on the
ground that the insurance policy has not been proved. Thus the award
passed is against respondents 1 and 2 in the claim petition jointly and
severally. It is against that award the first respondent has preferred this
appeal.
2. The vehicle involved in the accident is an auto rickshaw bearing
Regn.No. KL 10/6932. The accident had taken place on 15.7.1992 at 6.45
p.m. Along with the memorandum of appeal Annexure A1 is produced to
show that the vehicle was validly insured. Learned counsel for the insurance
company also submits that there was a policy, but it could not be admitted
at that time for want of particulars or in other words the existence of the
policy is seen proved. The name of the registered owner, the registration
MACA 424/2005 -:2:-
number of the vehicle involved are all correct and the validity of the
insurance is for the period from 30.11.1991 to 29.11.1992 and the accident
had taken place on 15.7.1992. So it concludes that on the date of accident
there was a valid coverage for the vehicle and the insurance company is
bound to indemnify the owner of the vehicle. Therefore the award has to be
modified. Respondents 1 to 3 in the original claim petition are jointly and
severally liable and the insurance company has to pay the amount. It is
submitted that the claimant is dead and an execution petition, E.P.3 of 2002
is pending before the Tribunal filed by the original claimant. The insurance
company can deposit the amount before the Tribunal and the Tribunal, on
satisfaction that who is the legal representative of the deceased claimant,
can disburse the amount in accordance with law. Since the entire liability is
now to be borne out by the insurance company, any amount deposited by the
appellant herein is to be reimbursed to him.
MACA is disposed of as above.
M.N.KRISHNAN, JUDGE
Cdp/-