High Court Kerala High Court

National Insurance Company … vs K.J.Santhosh Kumar on 22 October, 2009

Kerala High Court
National Insurance Company … vs K.J.Santhosh Kumar on 22 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2137 of 2005(Y)


1. NATIONAL INSURANCE COMPANY LIMITED,
                      ...  Petitioner

                        Vs



1. K.J.SANTHOSH KUMAR, S/O.K.J.JOSEPH,
                       ...       Respondent

                For Petitioner  :SRI.MATHEWS JACOB (SR.)

                For Respondent  :SRI.VIVEK VARGHESE P.J.

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :22/10/2009

 O R D E R
        P.R. RAMAN & P.R. RAMACHANDRA MENON, JJ.
             ...............................................................................

                       M.A.C.A.Nos. 2137 OF 2005
                                           &
                                1791 OF 2006
              .........................................................................
                    Dated this the 22nd October, 2009

                                   J U D G M E N T

Ramachandra Menon, J:

A Scooter and a Maruti car collided with each other

on 10.04.1997 at about 1.00 a.m in the night on the Edappally-

Aluva National Highway, causing serious injuries to the rider as

well as the pillion rider of the Scooter, which led to separate

claim petitions. In both the claim petitions (O.P.(MV)Nos. 3080

of 1997 and 560 of 2000), negligence was attributed on the

driver of the car, seeking compensation from the owner, driver

and insurer of the car. In the Claim Petition filed by the rider of

the scooter, owner as well as the insurer of the scooter were

brought in as the additional respondents 3 and 4 respectively,

though the pleadings remained to be the same.

2. The claimants in both the cases were examined as P.W1

M.A.C.A.Nos. 2137 OF 2005 &
1791 OF 2006

2

and P.W.2 and Exts. A1 to A19 were marked on the side of the

claimants, while Exts. B1 to B3 were marked on the part of the

Insurer of the car. The contention raised by the Insurance

Company was that the said Company had issued a policy in

respect of the car which was a valid one as on the date of the

accident; but the negligence attributed on the driver of the car

was not correct, asserting that the accident was only because of

the negligence of the rider of the Scooter. On conclusion of the

trial, the Tribunal arrived at a clear finding that the accident was

only because of the negligence on the part of the rider of the

scooter i.e., the claimant in O.P.(MV) 562 of 2000. Accordingly,

the claim preferred by the rider against the parties of the car

was held as not sustainable and the same was dismissed.

3. However, coming to the Claim Petition preferred by the

pillion rider, after fixing total compensation payable as

Rs1,71,500/- with interest at the rate of 7.5%, the liability was

fastened on the shoulders of the Insurance Company, observing

in paragraph No.10 of the Award that even though the Insurer

M.A.C.A.Nos. 2137 OF 2005 &
1791 OF 2006

3

of the Scooter was not separately impleaded by the

claimant/pillion rider, since the Insurer was one and the same

(being National Insurance Company Ltd.), it was held that as

joint trial was being held, non-impleadment of the owner and

insurer of the offending scooter in O.P.(MV) No.3080 of 1997 was

not crucial. The said finding is subjected to challenge in

M.A.C.A.No. 2137 of 2005, preferred by the Insurer of the car,

whereas the other appeal has been preferred by the claimant in

O.P.(MV). 3080 of 1997,i.e, the pillion rider, seeking for

enhancement of the compensation.

4. The learned Sr. Counsel appearing for the Insurance

Company submits that the reasoning given by the Tribunal is not

at all correct or palatable under any circumstance; for the

obvious reason that the Appellant Insurer did not get any

opportunity to have disputed the facts and figures, with regard

to the coverage of the Scooter; particularly for the reason that it

was never made a party to the proceedings in O.P(MV) 3080 of

1997, whereas the Company was arrayed only in the capacity as

M.A.C.A.Nos. 2137 OF 2005 &
1791 OF 2006

4

Insurer of the car. In view of the finding rendered by the

Tribunal that the driver of the car was not negligent, the

Insurance Company cannot be directed to have satisfied the

award, it is submitted.

5. The learned Counsel appearing for the appellant in

M.A.C.A. No.1791 of 2006 (claimant/pillion rider) seeks to

sustain the finding of the Tribunal, stating that since the Insurer

of both the vehicles was the very same Company and since

joint trial was admittedly ordered in both the cases, no prejudice

has been caused to the said Company. However, we find that the

Insurer of both the vehicles, though is one and the same

Company, the concerned policies are stated as issued from

different branches. Since there was absolutely no case as to the

negligence of the rider of the scooter involved in the accident, no

opportunity was actually provided to have disputed the factual

position, which was essential, to have fixed the liability upon the

owner of the scooter and in turn to have it shifted to its insurer.

This being the position, the finding arrived at by the Tribunal,

M.A.C.A.Nos. 2137 OF 2005 &
1791 OF 2006

5

that non-impleadment of the owner and insurer in O.P.(MV)

No.3080 of 1997 was not crucial, does not appear to be correct

or sustainable and hence the same is hereby set aside.

6. However, in view of the undisputed facts and figures,

with regard to the occurrence of the accident and also as to the

extent of injuries and eligibility for compensation, the same has

been found in favour of the claimant by the Tribunal. We find it

only fit and proper to have the matter re-considered by the

Tribunal with opportunity to the parties concerned to mould

their pleadings and adduce evidence. The learned Sr. Counsel for

the appellant/Insurance Company in M.A.C.A. No. 2137 of 2005

submits that even though the said Company had issued a policy

in respect of the scooter earlier, the same had expired and no

further policy was issue/renewed. In any view of the matter,

this aspect has to be considered by the Tribunal at the first

instance, on the basis of the relative pleadings and evidence to

be raised/adduced.

M.A.C.A.Nos. 2137 OF 2005 &
1791 OF 2006

6

7. In the above circumstances, we remit the matter to the

Tribunal for fresh consideration with regard to the liability, if at

all any on the part of the owner and insurer of the scooter. In

order to facilitate the same, the first respondent in M.A.C.A.No.

2137 of 2005, who is the appellant in M.A.C.A.No.1791 of 2006

and claimant in O.P.(MV)No.3080 of 1997 is permitted to implead

the concerned parties in the party array and also with liberty to

have the pleadings amended, if so desired. On impleading, the

Tribunal shall issue notice to the particular Branch of the

Insurance Company, who is stated as the Insurer of the Scooter

and the Insurance Company will be entitled to rebut the

pleadings by filing appropriate written statement . Both the sides

will be at liberty to adduce evidence to substantiate their

pleadings, based on which, the matter shall be considered and

disposed of by the Tribunal as expeditiously as possible, at any

rate within three months from the date of receipt of a copy of the

judgment. Since the issue is more than one decade old, we

direct the parties already on record to appear before the Tribunal

M.A.C.A.Nos. 2137 OF 2005 &
1791 OF 2006

7

on 23.11.2009. It is also made clear that since the claimant in

O.P. (MV) 3080 of 1997 did not choose to implead the owner and

Insurer of the scooter, before the Tribunal, at any point of time,

the claimant will not be entitled to get interest , if at all, any

compensation is awarded by the Tribunal, fixing liability on the

the Insurer of the scooter, based on the pleadings and evidence

to be adduced. It will be open to the Insurer of the car to

withdraw the amount in deposit.

The Appeals are disposed of as above.

P.R. RAMAN,
JUDGE.

P.R. RAMACHANDRA MENON,
JUDGE.

lk