High Court Kerala High Court

National Insurance Company Ltd vs Rajina Thidil on 19 December, 2008

Kerala High Court
National Insurance Company Ltd vs Rajina Thidil on 19 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 882 of 2006()


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

                        Vs



1. RAJINA THIDIL, AGD ABOUT 21 YEARS,
                       ...       Respondent

2. N.MUHAMMED ASHARAF KUNHI, AGED ABOUT 35

3. M.IBRAHIM, S/O.MUHAMMED, R/A. P.O.

                For Petitioner  :SRI.P.R.RAMACHANDRA MENON

                For Respondent  :SRI.T.K.VIPINDAS

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

 Dated :19/12/2008

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                M.A.C.A. NO. 882 OF 2006
            = = = = = = = = = = = = = = =
      Dated this the 19th day of December, 2008.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Kasaragod in O.P.(MV)17/02. The

claimant sustained injuries in a road accident and the

Tribunal has awarded a compensation of Rs.23,400/- and

made the insurance company liable to pay the compensation.

The insurance company has come up in appeal challenging

the finding of the Tribunal on the question of its liability.

Unfortunately, the Tribunal has not considered the pleadings

raised in the written statement. In paragraph 4 of the

written statement there is a specific contention that the first

respondent was not having any valid driving licence to drive

the motorcycle and thereby had committed violation of the

policy conditions. It is submitted that an interim application

was also filed calling upon the owner cum driver to produce

the driving licence as I.A.1633/03. The Tribunal did not

consider that application even. So it is matter where the

M.A.C.A. 882 OF 2006
-:2:-

Tribunal has to adjudicate whether there has been any

breach of policy conditions. Therefore the matter requires

reconsideration on that point. So the award under challenge

is set aside so far as it relates to the interse dispute between

the insurance company and the insured is concerned and the

Tribunal is directed to frame appropriate issue and answer

the question whether the insurance company is entitled to

right of recovery if there is no driving licence as there is

breach of policy conditions. But the insurance company has

to pay the amount to the claimant and the junction of the

claimant need not be insisted in the proceedings before the

Tribunal. Further the insurance company is permitted to

produce both documentary as well as oral evidence in

support of their respective contentions and it is also directed

to take out notice to the owner of the vehicle after it enters

appearance before the Tribunal for proper adjudication.

Parties are directed to appear before the Tribunal on 22.1.09

and the amount deposited shall be disbursed to the claimant.

The MACA is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

ul/-