High Court Kerala High Court

The New India Assurance Co. Ltd vs Charli on 12 November, 2008

Kerala High Court
The New India Assurance Co. Ltd vs Charli on 12 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2091 of 2007()


1. THE NEW INDIA ASSURANCE CO. LTD.,
                      ...  Petitioner

                        Vs



1. CHARLI, S/O MYCLE,
                       ...       Respondent

2. KALADHARAN, S/O PONNUCHAMI,

3. GEORGE PAUL GERI,

                For Petitioner  :SRI.KKM.SHERIF

                For Respondent  :SRI.JACOB SEBASTIAN

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

 Dated :12/11/2008

 O R D E R
                         M.N. KRISHNAN, J
                        -----------------------
                    M.A.C.A.No. 2091 OF 2007
                   ---------------------------------
             Dated this the 12th day of November, 2008


                             JUDGMENT

This appeal is preferred against the award of the Motor

Accident Claims Tribunal, Palakkad in O.P.(MV) No.1014/2000. The

claimant sustained injuries in a road accident and the Tribunal

awarded compensation and fixed the liability on the Insurance

Company. The Insurance Company has come up in appeal

challenging the said finding as well as some clerical mistakes that

had taken place in the calculation. Let me first decide about driving

licence. The Tribunal in para 15 of the award held that the driver

did not produce the driving licence with badge. But the finding of

the Tribunal that it had not produced policy showing violation of the

terms and conditions is not correct. I feel in all the policies which

are issued by the Insurance Company, there are clauses dealing

with the authority to drive the vehicle only by a licensed driver. But

the mere absence of the licence alone is not sufficient for totally

exonerating the Insurer from the liability. In the decision in

National Insurance Co. Ltd. v. Swaran Singh [2004(1) KLT

781 (Standing Counsel)], while summarising the para 102(iii)

and (vi) the Apex Court held that “To avoid its liability towards

M.A.C.A. No. 2091/2007
-2-

insured, the insurer has to prove that the insured was guilty of

negligence and failed to exercise reasonable care in the matter of

fulfilling the condition of the policy regarding use of vehicles by duly

licensed driver or one who was not disqualified to drive at the

relevant time.” It is further held that it is also the duty of the

Insurance Company to prove that the breach or breaches of the

condition of driving licence is/are so fundamental as are found to

have contributed to the cause of the accident. The matter has not

been considered in that angle. The driver has entered appearance

before this Court if he has got a licence he can produce it before

the court. Therefore the award under challenge is set aside, so far

as it relates the inter se liability between the insurer and insured.

The parties are permitted to produce oral as well as documentary

evidence with respect to their contentions and the Tribunal is

directed to dispose of the matter in accordance with law.

The parties are directed to appear before the Tribunal on

20.12.2008.

M.N. KRISHNAN,JUDGE
vkm