IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 180 of 2007()
1. THE NEW INDIA ASSURANCE COMPANY LTD.,
... Petitioner
Vs
1. ABDUL RASAK, AGED ABOUT 30 YEARS,
... Respondent
2. ABDUL SALAM, AGED ABOUT 31 YEARS,
For Petitioner :SRI.P.R.RAMACHANDRA MENON
For Respondent :SRI.C.A.CHACKO
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :04/08/2008
O R D E R
M.N.KRISHNAN, J
=====================
MACA No.180 OF 2007
=====================
Dated this the 4th day of August 2008
JUDGMENT
This appeal is preferred against the award of the Motor Accidents
Claims Tribunal, Ottappalam in O.P.(MV)No.378 of 2003, whereby the
Tribunal awarded a total compensation of Rs.48,003/-. The Tribunal
directed the insurance company to pay the amount. It is against that
decision, the insurance company has come up in appeal. The contention of
the insurance company is to the effect that the claimant was a pillion rider
in a two wheeler and the vehicle was only issued an Act only policy which
does not cover a pillion rider and therefore by virtue of the decision in
United India Insurance Co.Ltd. v. Tilak Singh(2006(2) KLT 884(SC),it is
not liable to indemnify the owner. Learned counsel for the appellant very
strongly contends before me that the insurance company has filed two
applications,I.A.Nos.1347 & 1360 of 2006, one for reopening the case and
the other for receiving an additional written statement and to accept the
copy of the policy. It was submitted that the case was posted to 27.7.2006,
but, without any notice the Tribunal suo motu advanced the case to
MACA 180/2007 -:2:-
30.6.2006 and passed the award. When it came to the notice of the learned
counsel he moved another I.A.No.1593 of 2006 for considering
I.A.Nos.1347 & 1360 of 2006. But the Tribunal dismissed both of them
along with I.A.No.1593/2006. Whatever it may be, if an order is passed
without notice, it is not fair. Whether the case has to be reopened or
additional written statement is to be received are all matters which the
Tribunal could have considered after issuing notice. There was no point in
passing an award and as a corolary dismissing the applications. It was not
a proper procedure to be followed.
Therefore the award under challenge is set aside and the matter is
remitted back to the Tribunal for the sole purpose of consideration
regarding liability of the insurance company. Since the absence of liability
may exonerate the insurance company totally for the reason that a pillion
rider may not be a 3rd party it is desirable that the claimant can also proceed
with the matter to establish that factum. Since the owner has not appeared
before this Court in spite of notice and as the liability has to be fixed on him
in respect of the finding that the insurance company is not liable, the
insurance company shall take out notice to the owner as well. All the
parties are permitted to produce both documentary as well as oral evidence
in support of their respective contentions. Parties are directed to appear
MACA 180/2007 -:3:-
before the Tribunal on 5.9.2008.
MACA is disposed of as above.
M.N.KRISHNAN, JUDGE
Cdp/-