High Court Kerala High Court

The New India Assurance Co.Ltd vs Sreelatha on 17 September, 2008

Kerala High Court
The New India Assurance Co.Ltd vs Sreelatha on 17 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2026 of 2008()


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

                        Vs



1. SREELATHA,M W/O.(LATE) V.K.RAJENDRAN,
                       ...       Respondent

2. S.SATHEESH KUMAR, S/O.SUKUMARAN,

                For Petitioner  :SRI.VPK.PANICKER

                For Respondent  : No Appearance

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

 Dated :17/09/2008

 O R D E R
                     M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                M.A.C.A. NO. 2026 OF 2008
              = = = = = = = = = = = = = = =
      Dated this the 17th day of September, 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)110/02.

The claimant had sustained injuries in a road accident as a

pillion rider in a vehicle and the Tribunal has awarded a

compensation of Rs.17,000/-. The insurance company took

up the contention that being a pillion rider and the policy

issued is without collecting additional premium, does not

cover the pillion rider and so it has to be exonerated from

the liability.

In paragraph 13 of the award the Tribunal held that it is

a comprehensive policy and relying on the decision of this

Court reported in Mathew Joseph v. Janaki (2007 (1)

KLT 747(FB) took the stand that the insurance company is

liable to pay the amount. The said approach of the Tribunal

cannot be appreciated. Comprehensive policy by itself does

not mean that it covers the risk of a pillion rider. But being a

M.A.C.A. 2026 OF 2008
-:2:-

B policy the conditions attached to the B policy especially

clause II 1(i) deals with a situation where the insurance

company as per the terms and conditions of the policy

undertakes to cover the risk of a person who is carried in

motorcycle other than for hire or reward. This position was

considered by a Division Bench of this Court reported in New

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

522(DB)]. This Court held that in such cases the insurance

company cannot escape from the liability. In the light of the

said decision the contention of the insurance company

cannot be entertained. Therefore the appeal is dismissed.

M.N. KRISHNAN, JUDGE.

ul/-