High Court Kerala High Court

National Insurance Company Ltd vs T.Prabhakaran on 28 July, 2009

Kerala High Court
National Insurance Company Ltd vs T.Prabhakaran on 28 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 178 of 2008()


1. NATIONAL INSURANCE COMPANY LTD.
                      ...  Petitioner

                        Vs



1. T.PRABHAKARAN
                       ...       Respondent

2. LEELAVATHI, W/O. PRABHAKARAN

3. N.K.SADASHIVA, S/O.KRISHNAN

                For Petitioner  :SRI.MATHEWS JACOB (SR.)

                For Respondent  :SRI.T.SETHUMADHAVAN

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :28/07/2009

 O R D E R
                          K. M. JOSEPH &
                 M.L. JOSEPH FRANCIS, JJ.
              - - - - - - - - - - - - - - - - - - - - - - - - - -
                M.F.A.(W.C.C.)No. 178 of 2008
              - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the ...th day of July, 2009

                             JUDGMENT

Joseph Francis, J.

This appeal under Section 30 of the Workmen’s

Compensation Act is filed by the second opposite party in

W.C.C. No. 177 of 2001 on the file of the Commissioner for

Workmen’s Compensation, Kannur. Respondents 1 to 3 herein

are the applicants 1 and 2 and the first opposite party in that case.

2. The brief facts of the case are as follows. An

application under Section 22 of the Workmen’s Compensation

Act was filed by respondents 1 and 2 herein claiming

compensation of Rs.2,50,000/- for the death of their son Dinesh

in an accident on 11.6.2000. The deceased was employed as a

driver of an autorikshaw, No.KL 14/B 5397, owned by the third

M.F.A.(W.C.C.)No. 178 of 2008

2

respondent. It is alleged that the accident occurred while he was

driving the autorikshaw.

3. While admitting the policy, the appellant contended that the

deceased was not having a valid and effective driving licence to drive

the above said autorikshaw and hence there is no legal employer-

employee relationship.

4. The first applicant was examined as AW1 and Exts. A1 to A4

were marked. After considering the evidence, the Commissioner held

that the deceased was employed as a driver of the above said

autorikshaw under the third respondent and calculated the

compensation at Rs.2,22,710/-, which is directed to be paid by the

appellant with 12% interest from the date of the accident. Aggrieved

by that order, the appellant/second opposite party filed this appeal.

5. Heard the learned counsel for the appellant and the learned

counsel for the respondents.

6. The learned counsel for the appellant submitted that the

Commissioner went wrong in not even considering the contention of

M.F.A.(W.C.C.)No. 178 of 2008

3

the appellant that the deceased was not having a valid driving licence

or badge to drive the aforesaid autorikshaw. The learned counsel

invited our attention to the decision reported in National Insurance

Co. Ltd. v. Kusum Rai (2006 (2) KLT 300 (SC), in which it was

held that the driving the vehicle without having a valid driving licence

is a breach of condition of the contract of insurance and the insurer

can raise the said defence. In the decision reported in National

Insurance Co. Ltd. v. Mastan (2006 (1) KLT 853 (SC), it was held

that an insurer, while defending an action initiated under the

Workmen’s Compensation Act, is not precluded from raising any

defence as envisaged under Section 149(2) of the Motor Vehicles Act.

7. The learned counsel for the respondents invited our attention

to the decision reported in Premkumari v. Prahlad Dev (2008 (2)

KLT SN 21 (C.No. 25) SC), in which it was held that the mere fact

that the driver had a fake licence would not absolve the Insurance

Company from the liability, unless it is proved that inspite of

awareness of fake licence the owner permitted him to drive the

M.F.A.(W.C.C.)No. 178 of 2008

4

vehicle. In the decision reported in Oriental Insurance Co. Ltd. v.

Nirarudeen (2008 (2) KLT 291), it was held that apart from proving

that the driving licence had expired, the insurer has to prove that

absence of driving licence was the cause of the accident. In the

decision reported in P.T. Moidu v. Oriental Insurance Co. Ltd.

(2007 (4) KHC 385 (DB), it was held that absence of badge in driving

commercial vehicle will attract penal consequences. But it cannot be a

ground to deny the statutory liability to third party compensation.

8. In the decision reported in National Insurance Co. Ltd. v.

Swaran Singh (2004 (1) KLT 781 (SC), it was held that the mere

absence of fake or invalid licence or disqualification of the driver for

driving are not themselves defences availabale to the Insurance

Company. The burden to establish the breach on the part of the owner

of the vehicle lies on the Insurance Company.

9. In the present case, the appellant has not adduced any

evidence to show the breach of condition on the part of the owner of

the vehicle. Therefore, the appellant Insurance Company cannot be

M.F.A.(W.C.C.)No. 178 of 2008

5

absolved from the liability. The result is that the appeal has to be

dismissed, as it is without any merit.

10. This appeal is accordingly dismissed. There is no order as to

cost.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge

tm