High Court Kerala High Court

Sobha N.C. vs Mahilamani P.N. on 13 December, 2006

Kerala High Court
Sobha N.C. vs Mahilamani P.N. on 13 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 335 of 2003()


1. SOBHA N.C. W/O.MONY K.K.,
                      ...  Petitioner

                        Vs



1. MAHILAMANI P.N., PALLATHU HOUSE, CHOWARA
                       ...       Respondent

2. DILEEP, S/O. SURBAN, KUNJUVEETTIL,

3. THE UNITED INDIA INSURANCE CO. LTD.,

                For Petitioner  :SRI.K.I.ABDUL RASHEED

                For Respondent  :SRI.A.MOHAMED MUSTAQUE

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :13/12/2006

 O R D E R

K.T. SANKARAN, J.

………………………………………………………………………..

M.A.C.A No. 335 OF 2003

………………………………………………………………………..

Dated this the 13th December, 2006

J U D G M E N T

The claimant in O.P.(MV) 775 of 2000 on the file of the Motor

Accidents Claims Tribunal, North Paravur is the appellant. By the

impugned award, the Tribunal awarded a sum of Rs. 13,000/- as

compensation to the appellant/claimant. However, in paragraph 17 of the

judgment, it was held that the 2nd respondent, driver of the autorickshaw,

was not having a valid driving licence at the time of the accident and

therefore the third respondent is not liable to indemnify the first

respondent, the insured. This finding of the Tribunal is not correct in view

of the decision in National Insurance Co. Ltd. vs. Swaran Singh (2004

(1) KLT 781) wherein it was held that mere absence, fake or invalid

licence or disqualification of the driver are not in themselves defences

available to the insurer against either the insured or the third parties. It

was held that the Insurance Company will be liable to satisfy an award in

such cases. However, the Insurance Company would be entitled to

recover the award amount from the owner of the vehicle when the insurer

could establish breach of terms of policy on the part of the owner of the

vehicle.

M.A.C.A. No. 335 OF 2003

2

2. The finding of the Tribunal is that the owner of the vehicle

allowed the second respondent to drive the vehicle when the second

respondent was not having a valid driving licence at the relevant time

and therefore the third respondent insurer is absolved from indemnifying

the 1st respondent insured. As stated earlier, this finding is unsustainable.

In the result, the M.A.C.A. is allowed in part. The award of the

Tribunal in respect of point No. 4 holding that the Insurance Company is

not liable to indemnify the insured, the first respondent is set aside. The

third respondent, the United India Insurance Company Ltd., would be

liable to pay the award amount to the claimant in the first instance.

However, as held in National Insurance Co. Ltd. vs. Swaran Singh

(2004(1) KLT 781), the third respondent may recover from the first

respondent the award amount paid by it. The award of the Tribunal is

modified to the extent indicated above. The third respondent shall deposit

the award amount within a period of two months.

K.T. SANKARAN,

JUDGE.

lk