High Court Kerala High Court

New India Assuarance Company … vs V.A.Hassainar on 18 December, 2008

Kerala High Court
New India Assuarance Company … vs V.A.Hassainar on 18 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1785 of 2007()


1. NEW INDIA ASSUARANCE COMPANY LIMITED,
                      ...  Petitioner

                        Vs



1. V.A.HASSAINAR,
                       ...       Respondent

2. N.A.NAVAS,

3. A.M.BASHEER, S/O.MAKKAR,

                For Petitioner  :SRI.KKM.SHERIF

                For Respondent  : No Appearance

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

 Dated :18/12/2008

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                M.A.C.A. NO. 1785 OF 2007
            = = = = = = = = = = = = = = =
      Dated this the 18th day of December, 2008.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Ernakulam in O.P.(MV)2722/99.

The claimant sustained injuries in a road accident and he has

been awarded a compensation of Rs.25,000/- and the

insurance company is directed to deposit the amount. The

claimant was a pillion rider and now the learned counsel for

the insurance company would contend being a pillion rider he

is not statutorily covered under the policy as no additional

premium is collected for the same. In fairness the learned

counsel submits before me that it is a comprehensive policy.

More than that what I find is there is absolutely no pleading

raised by the insurance company in their written statement

challenging the coverage of the claimant. When there is no

pleading there cannot be any finding on a question which is

not pleaded. So the Tribunal rightly did not consider that

question and I do not think it is proper at this stage to

M.A.C.A. 1785 OF 2007
-:2:-

entertain a ground which is not there in the written

statement. Further being a comprehensive policy it may

cover the risk of a pillion rider as well, as the terms and

conditions to that effect may be there in a comprehensive

policy. Therefore I do not want to entertain this appeal at

this stage on the said ground and so the appeal lacks merit

and it is dismissed.

M.N. KRISHNAN, JUDGE.

ul/-