IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 963 of 2008()
1. THE NEW INDIA ASSURANCE COMPANY LTD,
... Petitioner
Vs
1. RADHAKRISHNAN, S/O.KAMALASANAN,
... Respondent
2. JALADHARAN, KADAVILKATHU VEEDU,
3. R.BINU, D.R.BHAVAN, ARATTUKUZHI,
For Petitioner :SMT.RAJI T.BHASKAR
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :30/08/2010
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
M.A.C.A. NO. 963 OF 2008
= = = = = = = = = = = = = = =
Dated this the 30th day of August, 2010.
J U D G M E N T
The contention raised in the appeal is that the pillion
rider in a package policy is not covered as no wider premium
is paid. In the light of the clarificatory circular dated
16.11.2009 issued by the Insurance Regulatory and
Development Authority coupled with two Division Bench
decisions of this Court reported in New India Assurance
Co. Ltd. v. Hydrose (2008 (3) KLT 778) and Mathew v.
Shaji Mathew (2009 (3) KLT 813) the learned counsel for
the insurance company seeks permission to withdraw the
appeal. Permission is granted. The appeal is dismissed as
withdrawn.
M.N. KRISHNAN, JUDGE.
ul/-