IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1059 of 2008()
1. NATIONAL INSURANCE COMPANY LTD,
... Petitioner
Vs
1. T.M.LOUIS,S/O.MATHEW,AGED ABOUT 46 YEARS
... Respondent
2. SUNNY,S/O.GEORGE,EDASSERY HOUSE,
3. THANKAKKA JOSEPH,NADEKKAL HOUSE,
For Petitioner :SRI.P.R.RAMACHANDRA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :17/06/2008
O R D E R
M.N.KRISHNAN, J.
--------------------------
M.A.C.A. No. 1059 OF 2008
---------------------
Dated this the 17th day of June, 2008
JUDGMENT
This appeal is preferred against the award passed by the
Motor Accident Claims Tribunal, Thrissur, in OP(MV) 2946/03. The
appeal is filed by the Insurance Company against the finding of the
Tribunal whereby it directed the Insurance Company to deposit the
amount.
2. Learned counsel for the appellant very strongly contend
before me that the person who had claimed compensation, even if
proved to be a pillion rider, is not covered by the terms of the policy
and therefore applying the dictum laid down in United India
Insurance Co. Ltd. v. Tilak Singh [2006 (4) SCC 404] the Tribunal
should have exonerated it from the liability. Learned counsel also
had read out to me the written statement. But, I find there is no
specific pleading regarding the fact that the claimant was a pillion
rider and that he is excluded from coverage. It is more so for the
reason that the contention raised in the written statement is that the
claimant himself was riding the motor bike without a driving licence.
MACA No.1059/08 2
Therefore it pleaded exoneration of the liability. It is true that the
Tilak Singh’s case excludes the pillion rider but there are variety of
policies which takes in the coverage of a pillion rider as well. So
there must be a specific pleading to the fact that it is only an Act only
policy which does not cover the pillion rider. However, in the light of
the contention of the Insurance Company that he was a rider it
cannot be permitted to say otherwise at this stage. It cannot be
permitted to blow hot and cold in the same proceedings. Therefore, I
decline to interfere with the decision rendered by the Tribunal.
Therefore, the appeal is dismissed.
M.N.KRISHNAN, JUDGE
vps
MACA No.1059/08 3
MACA No.1059/08 4