High Court Kerala High Court

National Insurance Company … vs Chellamuthu on 29 September, 2010

Kerala High Court
National Insurance Company … vs Chellamuthu on 29 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 733 of 2007()


1. NATIONAL INSURANCE COMPANY LIMITED,
                      ...  Petitioner

                        Vs



1. CHELLAMUTHU, S/O.CHELLATHAL,
                       ...       Respondent

2. KUMARASWAMY, S/O.CHELLATHAL, DO. DO.

                For Petitioner  :SRI.MATHEWS JACOB (SR.)

                For Respondent  : No Appearance

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

 Dated :29/09/2010

 O R D E R
                   M.N. KRISHNAN, J.
             = = = = = = = = = = = = = =
               M.A.C.A. NO. 733 OF 2007
           = = = = = = = = = = = = = = =
      Dated this the 29th day of September, 2010.

                    J U D G M E N T

This appeal is preferred against the award of the

Motor Accidents Claims Tribunal, Perumbavoor in O.P.

(MV)351/97. The short point that arises for

determination is the liability of the insurance company.

The insurance company had specifically raised a

contention “the policy covers liability only to third party

and pillion rider carried in the vehicle is not covered

under the policy.” So there is a specific plea in the

written statement to the effect that the policy issued

does not cover the risk of a pillion rider. Unfortunately

the Tribunal did not raise an issue and considered that

question. Since it is an Act only policy I could have

disposed of the matter here itself. Since the

respondents are not before me and it is only served by

affixture I feel an opportunity can be given so as to

M.A.C.A. 733 OF 2007
-:2:-

raise their contentions regarding the same.

2. Therefore the award under challenge is set

aside to the limited extent of the liability of the

insurance company. The Tribunal is directed to frame an

appropriate issue, permit the parties to adduce evidence

on that regard and then dispose of the matter in

accordance with law. Parties are directed to appear

before the Tribunal on 2.11.10 and the insurance

company is directed to take out notice to the claimant

as well as the owner after it enters appearance before

the said Court.

M.N. KRISHNAN, JUDGE.

ul/-