High Court Kerala High Court

The New India Assurance Co.Ltd vs Shanavas on 6 November, 2008

Kerala High Court
The New India Assurance Co.Ltd vs Shanavas on 6 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2106 of 2008()


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

                        Vs



1. SHANAVAS, S/O. ALIYARUKUNJU,
                       ...       Respondent

2. VIJAYAN, S/O. VAUDEVAN, BALAKRISHANA

                For Petitioner  :SRI.VPK.PANICKER

                For Respondent  : No Appearance

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

 Dated :06/11/2008

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
               M.A.C.A. NO. 2106 OF 2008
            = = = = = = = = = = = = = = =
       Dated this the 6th day of November, 2008.

                       J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Neyyattinkara in O.P.(MV)

1434/02. The claimant, a pillion rider, sustained injuries in a

road accident and the Tribunal has awarded a compensation

of Rs.78,350/-. The contention of the insurance company is

to the effect that as no additional premium is paid for the

coverage of a pillion rider in the light of the dictum laid down

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

v. Tilak Singh (2006 (2) KLT 884(SC) it is not bound to

indemnify the owner.

It can be seen from the award itself that Ext.P1 policy is

a comprehensive policy. Conditions are attached to a

comprehensive policy of which clause II (1)(i) indicates that

the insurance company has undertaken to cover the risk of a

person travelling in a motor vehicle other than for hire or

reward. The very same clause came up for consideration

M.A.C.A. 2106 OF 2008
-:2:-

before a Division Bench of this Court reported in New India

Assurance Co. Ltd. v. Hydrose [2008 (3) KHC 522(DB).

In the said decision this Court held that since the condition of

the policy envisages and takes in such a person the

insurance company cannot get exonerated from the liability.

Therefore there is nothing to interfere with the decision

rendered by Tribunal even though it is on a different reason.

Hence the appeal lacks merit and it is dismissed.

M.N. KRISHNAN, JUDGE.

ul/-