High Court Kerala High Court

New India Assurance Company Ltd vs Venugopala on 21 January, 2011

Kerala High Court
New India Assurance Company Ltd vs Venugopala on 21 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1975 of 2010()


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

                        Vs



1. VENUGOPALA,S/O.AYYAPPAN,NANDIKATTU
                       ...       Respondent

2. BINU.K.T,S/O.THANKAPPAN,KALCHIRAVEETTIL,

3. AYYAPPAN,S/O.SUBRAMANNIYAN PILLAI,

                For Petitioner  :SRI.RAJAN P.KALIYATH

                For Respondent  :SRI.N.K.SHYJU

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

 Dated :21/01/2011

 O R D E R
                M.N. KRISHNAN, J.
           = = = = = = = = = = = = = =
            M.A.C.A. NO. 1975 OF 2010
         = = = = = = = = = = = = = = =
     Dated this the 21st day of January, 2011.

                 J U D G M E N T

This appeal is preferred against the award

of the Motor Accidents Claims Tribunal,

Thodupuzha in O.P.(MV)340/06. The claimant

sustained injuries in a road accident and the

Tribunal awarded a compensation of Rs.22,800/-

and directed it to reimburse from the insurance

company. It is against that decision the

insurance company has come up in appeal.

2. Heard the learned counsel for the

appellant as well as the 3rd respondent, owner.

The two points that emerge for consideration in

the appeal are, one, regarding the question

whether the absence of a badge would amount to a

breach of policy condition and secondly, when

there is a transfer of the vehicle, who is to be

M.A.C.A. 1975 OF 2010
-:2:-

affixed with the liability.

3. So far as the licence is concerned the

vehicle involved in the accident is a passenger

carrying auto rickshaw which comes under the

definition of the word transport vehicle under

the M.V.Act. S.3(1) of the M.V.Act very clearly

states that a person should have a duly

authorised licence to drive a vehicle which he

is plying. There cannot be any dispute that in

order to constitute a valid and proper driving

licence to drive a public vehicle like an auto

rickshaw it is necessary to have a licence and a

badge. Or in otherwords, the badge is a due

authorisation permitting the person to drive a

public vehicle. Therefore the finding of the

Tribunal that the absence of a badge does not

militate against the driver cannot be upheld.

The Hon’ble Supreme Court in the decision

M.A.C.A. 1975 OF 2010
-:3:-

reported in New India Assurance Co. Ltd. v.

Roshanben Rahemansha Fakir (2008 (3) TAC 20

(SC). 2008 (8) SCC 253 considered the question

and held that when the driver of a vehicle is

not possessing a valid driving licence to drive

a transport vehicle there is breach of policy

condition. So in the light of the said

pronouncement it has to be held that the insured

is bound to reimburse the amount in favour of

the insurer. So the finding to the contra by

the Tribunal is therefore set aside.

4. The next contention is regarding the

ownership of the vehicle. Even the insurance

company in their written statement has contended

that the ownership of the vehicle was

transferred to Sudhish S/o Kochappu prior to the

accident. Under the provisions of the M.V.Act

and especially u/s 2(30) a person in possession

M.A.C.A. 1975 OF 2010
-:4:-

can also be an owner of the vehicle. The sale

being one under the provisions of the Sale of

Goods Act parting with possession and receiving

consideration amounts to divestiture of title.

The Courts have very clearly held that the

transfer of registration is a conduct subsequent

to the sale and therefore the mere non-transfer

cannot vitiate the same. So it is also a point

that has to be considered by impleading the

person who is alleged to be the owner of the

vehicle.

    5.    Then    comes     the    question     of

reimbursement.    It has to be stated that by

virtue of the decision of this Court reported in

Ashraf v. Fathima 2004 (2) KLT 598 since the

contract of insurance is between the insurer and

the insured the insurer can proceed only against

the insured. Therefore that is also a matter

M.A.C.A. 1975 OF 2010
-:5:-

which requires consideration. If such is the

contingency and there is a finding to the effect

that Sudhish is the owner of the vehicle then

the insured cannot be left without any remedy

and there can be a direction for reimbursement

of the amount by Sudhish to the insured. So all

these points requires consideration after the

impleadment of Sudhish S/o Kochappu. Since the

dispute is only with respect to reimbursement

the claimant need not be dragged on. The learned

counsel for the appellant also prays for an

opportunity to adduce evidence with regard to

the existence of a valid driving licence as on

the date of the accident, that also can be

permitted.

6. Therefore the award under challenge so

far as it relates to the liability part is set

aside and the matter is remitted back to the

M.A.C.A. 1975 OF 2010
-:6:-

Tribunal with a direction to consider all the

points that has been discussed in the previous

paragraphs of the judgment after impleading

Sudhish S/o Kochappu. The registered owner as

well as this Sudhish be permitted to file

written statement in support of their respective

contentions and thereafter all be permitted to

adduce both documentary as well as oral evidence

in support of their respective contentions and

then the matter be disposed of in accordance

with law. Parties are directed to appear before

the Tribunal on 25.2.2011.

M.N. KRISHNAN, JUDGE.

ul/-