High Court Kerala High Court

Sindhu Biju Puliyaniyil House vs Swapna.K.Mathew on 19 October, 2009

Kerala High Court
Sindhu Biju Puliyaniyil House vs Swapna.K.Mathew on 19 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 64 of 2009()


1. SINDHU BIJU PULIYANIYIL HOUSE,
                      ...  Petitioner

                        Vs



1. SWAPNA.K.MATHEW, NO.428,N.S.NAGAR,
                       ...       Respondent

2. THE UNITED INDIA INSURANCE CO.LTD,

                For Petitioner  :SRI.P.V.ELIAS

                For Respondent  :SRI.THOMAS MATHEW NELLIMOOTTIL

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

 Dated :19/10/2009

 O R D E R
                           M.N.KRISHNAN, J.
                           -------------------------
                      M.A.C.A. NO. 64 OF 2009
                     -------------------------------------
              Dated this the 19th day of October, 2009.

                            J U D G M E N T

This is an appeal preferred against the award of the Claims

Tribunal, Muvattupuzha in OP(MV) No. 786/2005. The Tribunal

awarded a compensation of Rs. 34,800/- and exonerated the

Insurance Company from the liability on the ground that the policy

does not cover the risk of a pillion rider. It is against that decision the

claimant has come up in appeal. Referring to the clause of the policy

which reads as follows:

“Subject to the limits of liability as laid down in

the schedule hereto the company will indemnify the

insured in the event of an accident caused by or

arising out of the use of the insured vehicle against

all sums which the insured shall become legally

liable to pay in respect of:-

(i) death of or bodily injury to any person including

occupants carried in the vehicle (provided such

occupants are not carried for hire or reward) but

except so far as it is necessary to meet the

requirements of Motor Vehicles Act, the company

shall not be liable where such death or injury arises

out of and in the course of the employment of such

persons by the insured”.

M.A.C.A. NO. 64 OF 2009 2

(ii) damage to property other than property

belonging to the insured or held in trust or in the

custody or control of the insured.”

The very clause came up for consideration before a Division

Bench of this Court in the decision reported in 2009 (3) KLT 813

Shaji Vs. Shani Mathew. In paragraph 17 of the award the Division

Bench held that going by the terms of the policy the Insurance

Company has undertaken the liability. In such circumstances, we are

of the view, the appeal filed by the claimants is only to be allowed

and we do so. In para 17, this court held that “we can safely hold

that this is a case where under the contract of Insurance, the

Insurance Company has undertaken an extended liability by virtue of

the words employed”. We have already dealt with the word, which

according to the Insurance Company clarify the liability and found

that there is no merit in the contention that the words limit or abridge

the liability. So in the light of the decision it has to be held that the

terms of the policy squarely covers the risk of the person and

therefore, Insurance Company is bound to pay the amount.

M.A.C.A. NO. 64 OF 2009 3

In the result, M.A.C. A. is allowed and the award of the Claims

Tribunal exonerating the Insurance Company from the liability is set

aside and it is made liable and directed to pay the amount within a

period of 60 days from the date of receipt of a copy of this judgment.

M.N.KRISHNAN, JUDGE

ln.