IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1973 of 2008()
1. THE NEW INDIA ASSURANCE CO.LTD.,
... Petitioner
Vs
1. ABDUL SALAM, 146 A, SREERANGAM,
... Respondent
2. ABDUL SALAM, THYYIL HOUSE,
For Petitioner :SRI.VPK.PANICKER
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :05/02/2010
O R D E R
M.N. KRISHNAN, J
-------------------------
M.A.C.A No.1973 OF 2009
--------------------------------
Dated this the 5th day of February, 2010.
J U D G M E N T
This is an appeal preferred against the award of the
claims Tribunal, Kottayam in O.P.(M.V).No.691/05. The claimant
has been awarded a compensation of Rs.36,500/- and the
Insurance company is directed to pay the amount on the ground
that the policy is a package policy. Dissatisfied with the liability
fixed on the Insurance Company, it has come up in appeal.
2. Heard the counsel for the Insurance Company.
3. The attempted point is to the effect that since no
additional premium is paid for the coverage of a pillion rider, the
insurance company cannot be saddled with the liability to pay
compensation. The learned counsel would argue that the
principle of payment of premium is a must for coverage as per
the dictum laid down by the Supreme Court in Tilak Singh’s case.
Now admittedly, the policy issued is a package policy. By virtue
M.A.C.A. No.1973/08 2
of a clarificatory circular issued by the Insurance Regulatory and
Developmental Authority dated 16.11.2009, it has been clarified
that a person travelling in a private car, passengers carried in a
two wheeler are covered by the terms and conditions of the
Standard Motor Package Policy. Further the policy conditions
came up for consideration before two Division Benches of this
court in the decisions reported in 2008 (3) KLT 778 and 2009 (3)
KLT 813, New India Insurance Company Vs. Hydrose and another
and Mathew Vs. Shaji Mathew. In both these decisions, the
Division Benches held that the conditions of the policy covers the
risk of a pillion rider and therefore the Insurance Company is
bound to pay. Therefore, in the light of the clarificatory circular
coupled with the decisions of the Division Bench, it has to be held
that the package policy covers the risk of a pillion rider and
therefore the Insurance company is liable. The award does not
suffer from any infirmity and so the appeal fails and dismissed
accordingly.
M.N. KRISHNAN, JUDGE.
sou.