High Court Kerala High Court

The Manager Director vs Fathima on 12 December, 2008

Kerala High Court
The Manager Director vs Fathima on 12 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1878 of 2006()


1. THE MANAGER DIRECTOR,
                      ...  Petitioner

                        Vs



1. FATHIMA, W/O.IMBICHI KOYA,
                       ...       Respondent

2. NISHATH, D/O.IMBICHI KOYA,

3. MANOJ, S/O.IMBICHI KOYA,

4. K.K.MOHAMMED, S/O.KUNHUMARAKKAR,

5. AISHA BEEVI, DO.  DO.

6. STANLY, S/O.LAZAR,

7. THE UNITED INDIA INSURANCE CO. LTD.,

                For Petitioner  :SRI.SAJEEVKUMAR K.GOPAL, SC, KSRTC

                For Respondent  :SRI.P.V.JYOTHI PRASAD

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

 Dated :12/12/2008

 O R D E R
                            M.N.KRISHNAN, J
                       =====================
                         MACA No.1878 OF 2006
                       =====================

               Dated this the 12th day of December 2008

                               JUDGMENT

This appeal is preferred against the award of the Motor Accidents

Claims Tribunal, N.Paravur in O.P.(MV)No.338 of 2001. There was a

collision between a motor cycle and a KSRTC bus, as a result of which the

claimant sustained injuries. The KSRTC did not contest the case before the

court below. On the basis of the materials available, the Tribunal held that

the accident took place on account of the negligence of the KSRTC driver,

fixed the compensation at Rs.44,500/- and directed the KSRTC and its

driver to pay the amount and exonerated the insurance company of the

motor cycle from the liability. The appeal is preferred by the KSRTC and

the sole contention is with respect to the insurance coverage of the KSRTC.

They have filed I.A.No.3442 of 2008 to receive a document which would

show that the vehicle involved in the accident was insured with the National

Insurance Company and the policy was valid for the period from 18.12.2000

to 17.12.2001. But, unfortunately as the KSRTC did not implead the

National Insurance Company, and so the liability was cast on the KSRTC

MACA 1878/2006 -:2:-

and its driver. If really, the vehicle is insured, the insurance company is

bound to indemnify the owner. Therefore, the interest of justice requires

that opportunity is to be given to the KSRTC to implead the National

Insurance Company as a party to the proceeding and then the Tribunal is

directed to find out the validity of the insurance coverage, and then pass

appropriate orders. The question of awarding interest with respect to the

award amount by the National Insurance Company may also be considered

because they cannot be blamed for the reason as they had not been

impleaded as a party and it was not on account of their negligence delay had

been occasioned.

Therefore the award under challenge is set aside for the limited

purpose of impleading the National Insurance Company and to ascertain the

correctness of the policy. The negligence as well as the quantum remains

confirmed and so it goes without saying that United India Insurance

Company is not a necessary party now. The KSRTC can file an impleading

petition. Parties are directed to appear before the Tribunal on 19.1.2009.

MACA is disposed of accordingly.

M.N.KRISHNAN, JUDGE

Cdp/-

MACA 1878/2006 -:3:-