High Court Kerala High Court

The National Insurance Co. Ltd vs Pressy on 28 January, 2010

Kerala High Court
The National Insurance Co. Ltd vs Pressy on 28 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1303 of 2009()


1. THE NATIONAL INSURANCE CO. LTD.,
                      ...  Petitioner

                        Vs



1. PRESSY, AGED 27 YEARS,
                       ...       Respondent

2. SANTHOSH, AGED 28 YEARS,

3. K.N.JAYAKUMAR,

                For Petitioner  :SMT.RAJI T.BHASKAR

                For Respondent  : No Appearance

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

 Dated :28/01/2010

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
               M.A.C.A. NO. 1303 OF 2009
            = = = = = = = = = = = = = = =
       Dated this the 28th day of January, 2010.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Thrissur in O.P.(MV)525/02. The

Tribunal has awarded a compensation of Rs.30,500/- and

directed the insurance company to pay the amount. It is

against that decision the insurance company has come up in

appeal challenging the liability.

2. Though respondents are served they have not

entered appearance. Heard the learned counsel for the

appellant. The short point that arises for determination in

the appeal is whether in an Act only policy the insurance

company can be directed to pay the amount. Strangely I find

that the Claims Tribunal has taken a stand that since

additional premium is paid for coverage of unlimited property

damages to third parties it will take in the pillion rider as well

and so the insurance company is liable. It has to be stated

M.A.C.A. 1303 OF 2009
-:2:-

that the said approach is totally incorrect and cannot stand

the scrutiny of law. By virtue of the Circular dated

16.11.2009 of the Insurance Regulatory and Development

Authority, it has clarified that risk of persons travelling in a

private vehicle or pillion riders travelling in a two wheeler are

only covered by the terms and conditions issued by a

Standard Motor Package Policy. So it is only the package

policy which contains the clause. So far as an Act only policy

policy is concerned the very specific condition that the words

‘any person carried in a vehicle other than for hire or reward’

will be significantly absent. Therefore an Act only policy

cannot cover the risk of such persons. That is what has been

precisely considered and decided by the Apex Court in Tilak

Singh’s case [United India Insurance Co. Ltd. v. Tilak

Singh)2006 (2) KLT 884(SC) and the status of any person

referred to in the policy cannot be extended to a pillion rider

or a passenger travelling in a private vehicle and therefore

the status is only that of a gratuitous passenger. Therefore

the award passed by the Tribunal fixing the liability on the

insurance company is incorrect and therefore it is set aside.

M.A.C.A. 1303 OF 2009
-:3:-

Therefore the MACA is allowed and the finding of the

Tribunal making the insurance company liable is set aside. It

is exonerated from the liability and it is made clear that the

claimant can proceed against the other respondents 1 and 2

in the claim petition jointly and severally for the realisation

of the amount awarded by the Tribunal.

M.N. KRISHNAN, JUDGE.

ul/-