High Court Kerala High Court

The Branch Manager vs Resthesh.E on 5 October, 2010

Kerala High Court
The Branch Manager vs Resthesh.E on 5 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1011 of 2010()


1. THE BRANCH MANAGER, THE NEW INDIA
                      ...  Petitioner

                        Vs



1. RESTHESH.E,S/O.MADHAVAN.E.V,
                       ...       Respondent

2. JAFAR SADIQUE,S/O.ABDULLA,FATHIMA MANZIL

                For Petitioner  :SRI.KKM.SHERIF

                For Respondent  : No Appearance

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

 Dated :05/10/2010

 O R D E R
                         M.N.KRISHNAN, J.
                       -------------------------
                     M.A.C.A. No. 1011 of 2010
                 -------------------------------------
            Dated this the 5th day of October, 2010.

                           J U D G M E N T

This is an appeal preferred against the award of the Claims

Tribunal, Kasaragod in OP (MV) No. 456/2005. The claimant

sustained injuries in a road accident and the Tribunal has awarded a

compensation of Rs.35,500/- and directed the insurance company to

pay the amount. It is against that decision, the insurance company

has come up in appeal.

2. When notices were tendered respondents 1 and 2 had

unclaimed the same and therefore, their service is declared as

sufficient. Even otherwise, the first respondent in the claim

application namely, the owner had remained absent before the trial

court also.

3. The short point that arises for determination in the appeal

is regarding the right of re-imbursement to the insurance company.

The materials available would show that the police has charge

sheeted the rider of the bike for having driven the vehicle without a

valid license. Under Section 3 of the Motor Vehicles Act, it is

imperative that a person, who is driving the vehicle should have a

M.A.C.A. No. 1011 of 2010 2

valid driving licence to drive that category of vehicle, which he was

riding. The tribunal found that the accident had taken place on

account of the negligence of the first respondent owner-cum-rider.

So there cannot be any verification regarding the entrustment of a

vehicle to a rider, who is having licence, since the owner himself

who has no driving licence, had driven the vehicle against law. The

insurance policy very clearly states that a person must be duly

licenced inorder to come within the coverage under the policy.

Therefore, I disagree with the tribunal and hold that the first

respondent in the claim petition having driven the vehicle without

valid driving licence had committed the breach of policy conditions

especially being the owner of the vehicle. Therefore, insurance

company is entitled to get re-imbursement of the vehicle.

Therefore, the appeal is allowed, the award under challenge

is modified making it clear that the insurance company has to

deposit the amount and on satisfaction of the award, the insurance

company is permitted to recover it from the owner by executing the

very same award.

This appeal is disposed of accordingly.

M.N.KRISHNAN, JUDGE

ln