High Court Kerala High Court

New India Assurance Co. Ltd vs Prasannakumar P.R. on 2 December, 2009

Kerala High Court
New India Assurance Co. Ltd vs Prasannakumar P.R. on 2 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 538 of 2003(C)


1. NEW INDIA ASSURANCE CO. LTD.,
                      ...  Petitioner

                        Vs



1. PRASANNAKUMAR P.R., KUNEL PUTHUPARAMBU
                       ...       Respondent

2. RADHA.G. W/O. PRASANNAKUMAR, KUNNEL

3. PRANAVE (MINOR) S/O. PRASANNAKUMAR,

4. RAGHAVAN K.K., KUNNEL PUTHUPARAMBU,

5. AMMINI RAGHAVAN, KUNNEL PUTHUPARAMBU,

6. ANTONY JOSEPH, PALAKUNEL, MAMMOOD P.O.,

7. PRABHAKARAN.G., MUKKADAPARAMBIL, KANOTTU

                For Petitioner  :SRI.THOMAS MATHEW NELLIMOOTTIL

                For Respondent  :SRI.M.N.MATHEW

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

 Dated :02/12/2009

 O R D E R
                           P.R. RAMAN &
              P.R. RAMACHANDRA MENON, JJ.
                -----------------------------------------------
                        MACA No. 538 of 2003
                       ----------------------------------
             Dated, this the 2nd day of December, 2009


                            J U D G M E N T

P.R.Ramachandra Menon, J.

Sustainability of the Award passed by the Tribunal, granting

compensation in respect of a person, who sustained injuries while

travelling in a goods carriage and mulcting the liability on the shoulders

of the insurer, is the issue involved in this appeal preferred by the

Insurance Company.

2. The injured was travelling in a mini lorry bearing No. KLB-

9250 owned by the first respondent, driven by the 2nd respondent and

insured by the 3rd respondent, on 08.08.1994 at about 6.45 p.m. While

so, allegedly due to the rash and negligent driving on the part of the

driver of the mini lorry, it hit against some pedestrian and an electric

post and thereafter overturned, causing injuries to the claimant; which

led to the claim.

3. The owner and driver of the vehicle did not choose to

contest the matter and were set exparte. The Insurer filed detailed

written statement, specifically contending that the Policy issued in

respect of the vehicle was an ‘Act only Policy’; that the injured was only

MACA No. 538 of 2003
2

a gratuitous passenger for whom there was no coverage under the Policy

and hence that there was no liability for the insurer to indemnify the

insured.

4. The claimant was examined before the Tribunal as PW1 who

produced and marked Exts.A1 to A13; while Exts.B1 and B2 (policy

certificate and commercial vehicle tariff) were produced and marked from

the part of the insurer. After analyzing and appreciating the facts and

circumstances, on the basis of the relative pleading and evidence on

record, the Tribunal held that the accident was only because of the rash

and negligent driving by the 2nd respondent. Taking note of the injuries

sustained, the nature of engagement of the injured, his income, age,

percentage of disability and other relevant facts and circumstances, the

Tribunal awarded a total sum of Rs.1,51,000/- as the compensation,

which was held as payable jointly and severally by the 3rd respondent, with

interest at the rate of 9% per annum from the date of the petition till the

date of deposit.

5. With regard to the specific contention raised from the part of

the appellant/insurer as to the absence of coverage, the Policy being an

‘Act only’ Policy, it was observed by the Tribunal in paragraph 6 that the

law was well settled in view of the decision of Apex Court in New India

Assurance Company Vs. Sat Pal Sing [2000 (1) KLT 95], where it was

MACA No. 538 of 2003
3

held that any person travelling in a goods carriage was entitled to be

compensated, irrespective of the nature or class of the vehicle. It was

accordingly that the liability was shifted to the shareholders of the

appellant/insurer, holding that the liability is very much covered even

under the ‘Act only’ policy.

6. We have heard both the learned counsel appearing on either

side. The decision rendered by the Apex Court in Satpal Singh’s case

relied on by the Tribunal was subsequently over ruled by the Larger

Bench of the Supreme Court in New India Assurance Company Vs.

Asha rani [2003 (1) KLT 165] referring to the relevant provisions of law

including the definition of the term ‘goods carriage’ and also the changes

brought into effect by virtue of the new Act. It was specifically held that a

person travelling in a goods carriage will not come within the purview of

“3rd party” so as to be compensated under the statute, under Section 147.

This being the position, the finding and reasoning given by the Tribunal

are no more liable to be sustained.

7. However, the learned counsel for the first respondent/

claimant submitted that the claimant was travelling in the goods carriage,

not in the capacity as gratuity passenger, but was actually accompanying

the goods carried in the vehicle. Learned counsel also submits that the

owner or his representative accompanying the goods in the vehicle will

MACA No. 538 of 2003
4

definitely come within the purview of ‘Act only’ policy itself and hence that

the Award already passed by the Tribunal is liable to be sustained.

8. However, it is very much relevant to note that the status of a

person who is travelling in a goods carriage was considered by the Apex

Court and the law was declared as per the decision rendered in

Mallawwa (SMT) & others Vs. Oriental Insurance Company and

others [1999(1) SCC 403] holding that no such person is entitled to be

compensated by the insurer under such circumstance. However the said

decision was rendered with specific reference to the Old Act (MV Act,

1939). Later, doubting the decision rendered by the Apex Court in Satpal

Singh’s case, the matter was referred to larger bench; which led to the

decision rendered in Asha rani’s cited supra.

9. It is also worthwhile to note that the legal position as noted

and analysed by the Apex Court while rendering the decision in Asha

rani’s case was also with specific reference to the changed circumstance

after the amendment which take place and brought into effect from

14.11.1994 as well. As made clear by the Apex Court, the owner or his

representative travelling in a goods carriage was brought within the

statutory coverage under ‘Act only’ policy only by virtue of the said

amendment, (i.e., by Act 54 of 1994), which was brought into effect from

14.11.1994. But in the instance case, the accident admittedly occurred on

MACA No. 538 of 2003
5

08.08.1994, i.e., prior to the said amendment. This being the position,

even if the contention of the 1st respondent that he was travelling in the

goods carriage accompanying the goods carried in the vehicle is

accepted, it cannot tilt the balance in any manner, in so far as the

accident was much prior to the said amendment.

10. In the above facts and circumstances, we find that the Award

passed by the Tribunal fixing the liability upon the appellant/insurer is not

correct or sustainable. As such, we set aside the Award and absolve the

appellant/insurer, however making clear that the additional claimants, who

are the legal heirs of the original first respondent (who subsequently

passed away) can proceed against the owner and driver of the vehicle; for

realisation of the due amount awarded by the Tribunal.

The appeal is allowed as above. No cost.

P.R. RAMAN, JUDGE

P. R. RAMACHANDRA MENON, JUDGE
dnc