High Court Kerala High Court

Smt.Latha Mathew vs Parameswaran on 29 September, 2010

Kerala High Court
Smt.Latha Mathew vs Parameswaran on 29 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11136 of 2008(A)


1. SMT.LATHA MATHEW, W/O.MATHEW CYRIAC,
                      ...  Petitioner

                        Vs



1. PARAMESWARAN, S/O.VELAYUDHAN,
                       ...       Respondent

2. KURIAN, S/O.THOMAS,

3. THE NATIONAL INSURANCE CO. LTD.,

4. THE TAHSILDAR (RR), KANAYANNUR TALUK,

5. THE VILLAGE OFFICER, EDAPPALLY (S)

                For Petitioner  :SRI.NIREESH MATHEW

                For Respondent  :SRI.M.B.PRAJITH

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

 Dated :29/09/2010

 O R D E R
                    P.R. RAMACHANDRA MENON, J.
              ..............................................................................
                       W.P.(C) No. 11136 OF 2008
               .........................................................................
                   Dated this the 29th September, 2010



                                    J U D G M E N T

The issue involved in this Writ Petition is whether the

Tribunal is correct and justified in permitting the Insurer of the

vehicle concerned to recover the amount (after satisfying the

liability to the claimant), from the petitioner, who was the

former owner of the vehicle in whose name, the insurer had

admittedly issued the Policy accepting the premium, especially

when a specific finding was arrived at by the Tribunal that, on

the date of the accident, the vehicle was in the name of the

‘second respondent’ herein and not in the name of the petitioner.

2. The sequence of events as discernible from the

impugned Award as well as the Writ petition shows that the

claimant while riding a motor cycle collided with a Maruti van

bearing registration No.KL.7/AA.2404, owned earlier by the

petitioner herein, (which however was subsequently transferred

W.P.(C) No. 11136 OF 2008

2

and came to the hands of the second respondent/registered

owner). This gave rise to the claim before the M.A.C.T.

Thodupuza as O.P.(MV) 638 of 2003, wherein the petitioner was

shown as the first respondent, the actual registered owner-cum-

driver of the Maruti van was shown as the second respondent

and the Insurer was shown as the third respondent. The

petitioner as well as the second respondent chose to remain ex

parte. The Insurer took up a contention disputing the liability

stating that the Policy, in fact, was issued in the name of the

petitioner herein, while the vehicle stood in the name of the

second respondent and this being the position, there was no

privity of contract so as to indemnify the second respondent and

to satisfy the claim.

3. On conclusion of the trial, the Tribunal arrived at a

finding that, on the date of the accident i.e. 12.04.2003, the

‘second respondent’ was the actual owner of the vehicle and that

since the second respondent himself was driving the vehicle, the

liability very much stood upon the shoulders of the second

respondent. But since the Insurer admitted issuance of the

W.P.(C) No. 11136 OF 2008

3

Policy in respect of the vehicle in the name of the petitioner

herein, the Insurer was directed to satisfy the Award, however

permitting the Insurer to have it recovered either from the

petitioner herein or from the second respondent/the registered

owner.

4. Pursuant to the above verdict, steps were taken by

the Insurance Company to have the due amount recovered from

the petitioner by sending requisition to the revenue authorities,

which made the petitioner to approach this Court (mainly

challenging the recovery proceedings). The petitioner has also

approached the Tribunal by filing Ex. P4 petition to set aside the

ex parte Award and it was thereafter, that the petitioner

approached this Court by filing the above Writ petition for

immediate intervention in view of the revenue recovery

proceedings..

5. The Writ petition was admitted by this Court on

01.04.2008, also granting interim stay of all further proceedings.

It is very much relevant to note that the only prayer in the Writ

petition is to direct the respondents 4 and 5 not to proceed with

W.P.(C) No. 11136 OF 2008

4

Exts.P2 and P3 notices, till a decision is taken on Ext.P4 by the

M.A.C.T., Thodupuzha. It is not brought to the notice of this

Court whether Ext. P4 is actually pending as on date.

In the above circumstance, the Writ petition is disposed of

directing the M.A.C.T., Thodupuzha to consider and pass orders

on Ext. P4 in accordance with law, as expeditiously as possible,

at any rate within one month from the date of receipt of a copy

of this judgment, if it is still pending. The petitioner shall

produce a copy of this verdict before the Tribunal for further

steps. The recovery proceedings against the petitioner pursuant

to Exts. P2 and P3 shall be kept in abeyance till such time.

P.R. RAMACHANDRA MENON,
JUDGE.

lk