High Court Kerala High Court

P.A.Sudhakaran vs Abdulkhadar on 24 March, 2010

Kerala High Court
P.A.Sudhakaran vs Abdulkhadar on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1321 of 2009()


1. P.A.SUDHAKARAN, PUTHENPARAMBU,
                      ...  Petitioner

                        Vs



1. ABDULKHADAR, S/O.HAMEED,
                       ...       Respondent

2. HARIKUMAR, S/O.GURUVALSALAM,

3. THE BRANCH MANAGER,

                For Petitioner  :SRI.GOKUL DAS V.V.H.

                For Respondent  :SRI.P.K.MANOJKUMAR

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

 Dated :24/03/2010

 O R D E R
                      M.N. KRISHNAN, J.
                  ...........................................
                   M.A.C.A.No.1321OF 2009
                                       &
                 W.P.(C).NO.16735 OF 2009
                  .............................................
            Dated this the 24th day of March, 2010.

                         J U D G M E N T

The appeal is preferred against the award of the

Claims Tribunal, Alappuzha in OP(MV)No.2016/1999 and the

writ petition is filed against the award of the very same

tribunal in O.P(MV)No.2033/1999. The appellant before the

court is the owner. The owner has come up in appeal as well

as in the writ jurisdiction contending that the tribunal

erred in granting the right to recovery to the insurance

company. According to him, the driver did have a licence

but did not have a badge and therefore, it cannot be

considered as a breach of the policy condition. The matter

has come up for consideration before the Supreme Court

as well as this Court in so many cases. After the amendment

to Section 10 of the M.V.Act, the word used in Section 10 is

transport vehicle. Admittedly the vehicle involved in the

accident comes within the definition of transport vehicle. In

order to drive a transport vehicle, it is imperative to have

: 2 :
M.A.C.A.No.1321OF 2009
&
W.P.(C).NO.16735 OF 2009

a badge. Section 3 of the M.V. Act makes it crystal clear

that no person shall drive a motor vehicle in any public place

unless he holds an effective driving licence issued to him

authorising him to drive the vehicle; and no person shall so

drive a transport vehicle unless his driving licence

specifically entitles him so to do. So without a badge, one

cannot drive a transport vehicle. When such transport

vehicle is driven without a badge, it amounts to breach of

the policy condition. The owner should have been more

careful and should have ascertained from the driver

regarding correctness of the licence.

2. Therefore I find that the tribunal was perfectly

justified in holding that the driver did not have effective

valid driving licence which amounts to breach of the policy

condition which in turn permits the insurance company to

get reimbursement from the owner.

There is no merit in the appeal as well as in the writ

petition. They are dismissed.

M.N. KRISHNAN, JUDGE

cl

: 3 :
M.A.C.A.No.1321OF 2009
&
W.P.(C).NO.16735 OF 2009

: 4 :
M.A.C.A.No.1321OF 2009
&
W.P.(C).NO.16735 OF 2009