High Court Kerala High Court

National Insurance Company Ltd vs P.C.Muhammed on 20 January, 2009

Kerala High Court
National Insurance Company Ltd vs P.C.Muhammed on 20 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1523 of 2008()


1. NATIONAL INSURANCE COMPANY LTD.,
                      ...  Petitioner

                        Vs



1. P.C.MUHAMMED, AGED ABOUT 51 YEARS,
                       ...       Respondent

2. K.K.BINOY, S/O.KURIAKOSE, KOLLAKKATTU

3. S.A.HUSSAIN, S/O.ABDUL KHADER,

                For Petitioner  :SMT.RAJI T.BHASKAR

                For Respondent  : No Appearance

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

 Dated :20/01/2009

 O R D E R
                       M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                 M.A.C.A. NO. 1523 OF 2008
             = = = = = = = = = = = = = = =
       Dated this the 20th day of January, 2009

                        J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Ernakulam in O.P.(MV)2914/00.

The claimant, a pillion rider sustained injuries in a road

accident and the claimant was awarded a compensation of

Rs.73,580/- casting the liability on the insurance company.

It is against that decision the insurance company has come

up in appeal. It is contended by the learned counsel that

being a pillion rider the claimant is not covered by the policy

and therefore the Tribunal erred in fixing the liability on the

insurance company. In paragraph 11 of the award this has

been considered and the Tribunal held that such a contention

is not seen taken in the written statement of the defendant.

Therefore I directed the learned counsel for the insurance

company to produce the copy of the written statement for

perusal. I gave sufficient opportunities as well. In spite of

the same she is not in a position to produce the written

M.A.C.A. 1523 OF 2008
-:2:-

statement. So when there is no pleading in the written

statement as stated by the Tribunal the question of non

liability cannot be considered on the said question because

the Court cannot travel beyond the pleadings. Therefore the

appeal lacks merit and it is dismissed.

M.N. KRISHNAN, JUDGE.

ul/-