High Court Kerala High Court

The New India Assurance Co. Ltd vs Suni Kumar And Another on 8 October, 2009

Kerala High Court
The New India Assurance Co. Ltd vs Suni Kumar And Another on 8 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1213 of 2009()



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

                        Vs

1. SUNI KUMAR AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.VPK.PANICKER

                For Respondent  :SRI.SHEJI P.ABRAHAM

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

 Dated :08/10/2009

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                 M.A.C.A. NO. 1213 OF 2009
              = = = = = = = = = = = = = = =
         Dated this the 8th day of October, 2009.

                      J U D G M E N T

This appeal is preferred by the insurance company

against the award passed by the Motor Accidents Claims

Tribunal, Ottapalam in O.P.(MV)738/06. The claimant

sustained injuries in a road accident while he was riding as a

pillion rider. The question that is posed for consideration is

whether Ext.P1 also covers the risk of a pillion rider.

Learned Tribunal held that since an additional premium of

Rs.70 is collected for the personal accident coverage of two

number of persons it covers the pillion rider and therefore

the insurance company cannot be exonerated from the

liability. Personal accident coverage policy is issued and it is

based on the happenings of certain contingencies. P.A.

coverage is generally extended and is covered by schedules

which would show that either death would have occurred or

there would have been loss of two limbs or of loss of one

limb or loss of sight of one eye or a permanent total

M.A.C.A. 1213 OF 2009
-:2:-

disablement. Suppose a person travels as a pillion rider

sustains any of these things then the P.A. coverage extended

by the policy for two persons will be applicable to them. In

this case there is no such injury sustained by the claimant

and therefore he cannot be covered under the P.A. coverage

as ordered by the Tribunal. Therefore the said finding

requires to be vacated.

2. But at the same time another question may loom

large for consideration as it is a package policy. This Court

has come across package policies and comprehensive policies

wherein S.II(i) condition is there which states that the risk of

a person who travels in a motor vehicle of the insured other

than for hire or reward is covered by the conditions of the

policy. This question also was considered when there is an

additional rider ‘except so far as it is necessary to satisfy the

requirements of the Motor Vehicles Act’. Both these

instances were considered by two Division Benches in the

decision reported in New India Assurance Co. Ltd. v.

Hydrose (2008 (3) KLT 778) and Mathew v. Shaji

Mathew (2009 (3) KLT 813). If those conditions are there

these decisions pin point regarding the liability of the

M.A.C.A. 1213 OF 2009
-:3:-

insurance company but I am informed by the learned counsel

for the insurance company that the matter is pending

consideration before a larger Bench of the Supreme Court.

Whatever it may be, now the question to be considered is

whether there are such conditions or not and what will be the

impact of such condition on the date of deciding the case

with the available decisions on the point. Therefore the

finding regarding the interse liability is set aside and he

matter is remitted back to the Tribunal for fresh

consideration whether the insurance company is liable. For

the said purpose the insurance company as well as other

parties are permitted to raise all contentions which they want

to raise and produce all documents and evidence which they

choose and the matter be decided in accordance with law.

Parties are directed to appear before the Tribunal on

20.11.2009.

M.N. KRISHNAN, JUDGE.

ul/-