Kerala High Court
National Insurance Co vs N.K.Binu on 26 September, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA No. 1110 of 1996(C)
1. NATIONAL INSURANCE CO.
... Petitioner
Vs
1. N.K.BINU
... Respondent
For Petitioner :SRI.LAL GEORGE
For Respondent :SRI.G.S.REGHUNATH
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :26/09/2006
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
---------------------------------------------------------
M.F.A. NO. 1110 OF 1996
--------------------------------------------------------------
Dated this the 26th day of September, 2006
JUDGMENT
The insurer is the appellant. The owner does not contest. The driver was
found to have driven the vehicle without valid license. Hence following the
judgment of the Apex Court in National Insurance Co. Ltd., vs. Swaran Singh
(SC) (2004 (1) KLT 781), the appellant is entitled to reimbursement from the
owner of the vehicle, on satisfaction of the award.
In the result the impugned award is modified and it is directed that the
insurer, on satisfying the award, will be entitled to reimbursement from the
insured-owner, in execution of the impugned order as modified by this appellate
award. No costs.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
RV