IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 557 of 2009()
1. NATIONAL INSURANCE COMPANY LTD.
... Petitioner
Vs
1. SHIJO K., KOOTHRAPPALLY ROAD
... Respondent
2. SURESHKUMAR V.R, VALUCHIRAYIL
3. SUJAKUMARI, KOLLARKULATHIL
For Petitioner :SMT.RAJI T.BHASKAR
For Respondent :SRI.PHILIP T.VARGHESE
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :05/11/2009
O R D E R
M.N. KRISHNAN, J.
...........................................
M.A.C.A.No.557 OF 2009
.............................................
Dated this the 5th day of November, 2009
J U D G M E N T
This is an appeal preferred against the award of the
Claims Tribunal, Kottayam in OP(MV)No.2438/2004. The
claimant sustained injuries in a road accident and he has
been awarded a compensation of Rs.36,500/= with 7%
interest. The insurance company has challenged the award
on the ground that the policy does not cover the risk of a
pillion rider and therefore, it is entitled to be exonerated from
the liability.
2. The Tribunal considered that point in para-15 of
the award and observed that since the policy is not
produced, the company is labile. But, in the appeal, the
learned counsel for the insurance company has produced a
copy of the policy, which appears to be a package policy.
Just because one policy is a package policy or a
comprehensive policy, it does not ipso facto conclude that
any person is covered under the policy. There are two types
of approach to this matter. One by finding whether there is
: 2 :
M.A.C.A.No.557 OF 2009
additional premium paid for the coverage and secondly,
whether there are conditions in the policy which makes the
insurance company liable. The two Division Benches of this
Court in the decision reported in New India Assurance
Co.Ltd.v. Hydrose (2008(3) KLT 778) and in Mathew v.
Shaji Mathew (2009(3) KLT 813) did have an opportunity to
consider the conditions and had rendered a decision on the
point. So everything depends upon the conditions of the
policy which unfortunately is neither before me nor before
the court below.
Therefore, the award so far it relates to the inter se
liability between the owner and the insurer is set aside and
the matter is remitted back to the Tribunal with a direction
to permit both the parties to produce both documentary as
well as oral evidence in support of their respective
contentions and then dispose of the matter in accordance
with law. The parties are directed to appear before the
Tribunal on 11.12.2009.
M.N. KRISHNAN, JUDGE
cl
: 3 :
M.A.C.A.No.557 OF 2009
: 4 :
M.A.C.A.No.557 OF 2009