IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1630 of 2007()
1. THE NATIONAL INSURANCE CO.LTD.,
... Petitioner
Vs
1. AHAMMAD KABEER, S/O.C.K.ABDUL KHADAR,
... Respondent
2. K.V.MOHANDAS, S/O.LATE VASU,
3. SUNDARAN, S/O.PONNANDI, NELLIKKAD HOUSE,
For Petitioner :SRI.GEORGE CHERIAN (THIRUVALLA)
For Respondent :SRI.RAJESH SIVARAMANKUTTY
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :05/11/2008
O R D E R
M.N.KRISHNAN, J
=====================
MACA No.1630 OF 2007
=====================
Dated this the 5th day of November 2008
JUDGMENT
This appeal is preferred against the award of the Motor Accidents
Claims Tribunal, Palakkad in O.P.(MV)No.792 of 2000. The short question
that arises for determination in the appeal is regarding the liability of the
insurance company. The Tribunal found that the boy injured in the
accident was a gratuitous passenger in a tractor and ultimately held that the
insurance company has to pay the amount and get it reimbursed from the
owner. It is that finding which is challenged by the insurance company.
2. Learned counsel for the appellant has cited before me the decision
of the Apex Court in National Insurance Co.Ltd. v. Bommithi
Subbhayamma(2005(2) KLT SN 58 at page 46). The Apex Court held that
for a gratuitous passenger in a goods vehicle the insurer is not liable to pay
compensation. It has to be held that when a person is found to be a
gratuitous passenger then the question to be decided is whether he is
covered under the policy issued by the insurance company. Section 147 of
the Motor Vehicles Act statutorily covers the risk of only certain named
MACA 1630/2007 -:2:-
persons for which no additional premium is required. Any other person
other than a 3rd party except the other persons mentioned therein would have
the status of only gratuitous passenger. So the question is what will be the
liability of the insurance company with respect to a gratuitous passenger.
Right from Swaran Singh’s case (2004(1) KLT 781(SC), the Apex Court
has held that when there is a breach of policy condition, that too, with
respect to a 3rd party the insurance company cannot get absolved from the
liability to a 3rd party but it can get it reimbursed from the owner. Or, in
other words, the person must be a 3rd party. It has been held by the Apex
Court that a gratuitous passenger carried in a vehicle is not a 3rd party and he
is not a person covered by the policy. Actually it is not a breach of policy
condition but it is the non-coverage of that person under the policy. When
there is no coverage the insurance company has to be totally exonerated
from the liability and therefore I reverse the finding of the Tribunal and
hold that the insurance company is not to be made liable to pay the
compensation. But the claimant is at liberty to proceed against respondents
1 and 2 in the claim petition for realising the amount jointly and severally. If
any amount is deposited by the insurance company for the purpose of
preferring this appeal, that amount be reimbursed to the insurance
MACA 1630/2007 -:3:-
company on appropriate application.
MACA is disposed of accordingly.
M.N.KRISHNAN, JUDGE
Cdp/-