High Court Kerala High Court

The New India Assurance Co.Ltd vs M.K.Sundaramoorthi on 27 August, 2009

Kerala High Court
The New India Assurance Co.Ltd vs M.K.Sundaramoorthi on 27 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1048 of 2008()



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

                        Vs

1. M.K.SUNDARAMOORTHI
                       ...       Respondent

                For Petitioner  :SRI.VPK.PANICKER

                For Respondent  :SRI.T.C.SURESH MENON

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :27/08/2009

 O R D E R
         K.M. JOSEPH & M. L. JOSEPH FRANCIS, JJ.
                 - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       M.A.C.A. NO: 1048 OF 2008
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                 Dated this the 27th Day of August, 2009.

                                  JUDGMENT

K. M. Joseph J.

The appellant is the third respondent, the insurer of the

vehicle. The Tribunal has awarded the compensation and ordered

that the same to be recovered from the appellant. The deceased was

a pillion rider. The Tribunal has found that the policy of the

Insurance issued would cover the pillion rider. There is no dispute

that it is a comprehensive policy. There is no merit in this appeal.

Accordingly this appeal is dismissed.

K. M. JOSEPH, JUDGE

M. L. JOSEPH FRANCIS, JUDGE

dl/