High Court Kerala High Court

National Insurance Company Ltd vs Thomas A.T. on 19 August, 2010

Kerala High Court
National Insurance Company Ltd vs Thomas A.T. on 19 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2067 of 2007()


1. NATIONAL INSURANCE COMPANY LTD
                      ...  Petitioner

                        Vs



1. THOMAS A.T.,S/O.THOMMANKUTTY
                       ...       Respondent

2. ANTONY JOHN,S/O.JOHN

3. ROY,S/O.JOHN,AMBOOKKAN HOUSE

                For Petitioner  :SMT.RAJI T.BHASKAR

                For Respondent  :SRI.K.I.ABDUL RASHEED

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

 Dated :19/08/2010

 O R D E R
                       M.N. KRISHNAN, J.
                   ...........................................
                   M.A.C.A.No.2067 OF 2007
                   .............................................
           Dated this the 19th day of January, 2010

                          J U D G M E N T

Here is a case where the claimant had sustained

injuries in a road accident while travelling as the pillion

rider. The Tribunal found that the accident took place on

account of the negligence of the rider and granted a

compensation of Rs.24,600/= to the claimant. It also found

that the pillion rider is not covered but ultimately directed

the insurance company to pay the amount and recover it

from the owner. It is against that decision, the insurance

company has come up in appeal.

2. Heard the learned counsel. The short point that

arises for determination is regarding the liability of the

insurance company. By virtue of the decision of the Supreme

Court in United India Insurance Co. Ltd. v. Tilak Singh

(2006(2)KLT 884), status of a pillion rider is that of a

gratuitous passenger not covered by the policy. But it has

been also held that when there is a comprehensive or

package policy, the terms and conditions of the policy will

cover the risk of the pillion rider. But, admittedly, in this

: 2 :
M.A.C.A.No.2067 OF 2007

case the vehicle is covered only by an act only policy.

Therefore, the decision of the Apex Court in United India

Insurance Co. Ltd. v. Tilak Singh (2006(2)KLT 884) will

apply in all force to the facts of this case. When the policy

does not cover a pillion rider, insurance company cannot be

saddled with the liability. Ordinary recovery clause is

granted when the company is liable, but there are breach of

policy conditions which enables the company to get

reimbursement from the insured. As far as this case is

concerned, there is no coverage at all and therefore, the

insurance policy cannot cover the risk of a pillion rider.

3. Therefore, the award of the Tribunal directing the

insurance company to pay the amount and get it recovered

from the owner is unsustainable in law and liable to be set

aside and I do so.

4. In the result, the MACA is allowed. The insurance

company is totally exonerated from the liability and the

claimant is given an opportunity to proceed against

respondents 1 and 2 jointly and severally for the realisation

of the amount.

Disposed of accordingly.

M.N. KRISHNAN, JUDGE

cl

: 3 :
M.A.C.A.No.2067 OF 2007

: 4 :
M.A.C.A.No.2067 OF 2007

M.N. KRISHNAN, J.

…………………………………….
A.S.NO.OF 2010
………………………………………
2nd day of August, 2010.

J U D G M E N T