High Court Kerala High Court

The New India Assurance Company … vs Ramla on 25 March, 2009

Kerala High Court
The New India Assurance Company … vs Ramla on 25 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 634 of 2009()


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

                        Vs



1. RAMLA, W/O.LATE KUNHANI @ KUNHIMOHAMMED,
                       ...       Respondent

2. SELAMANUL FARIS (MINOR),

3. FARSHAD (MINOR),

4. MUHAMMEDKUTTY, S/O.MOIDEENKUTTY,

5. PATHUMMA, W/O.MOIDEENKUTTY,

6. P.ASSAINAR, S/O.MOHAMMED HAJI,

                For Petitioner  :SMT.RAJI T.BHASKAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :25/03/2009

 O R D E R
                R.BASANT & C.T.RAVIKUMAR, JJ.
                      ------------------------------------
                     M.A.C.A No.634 of 2009
                      -------------------------------------
              Dated this the 25th day of March, 2009

                               JUDGMENT

BASANT, J.

The appellant before us was the respondent/insurer before

the Tribunal. The claimant staked a claim for compensation for

personal injuries suffered by him in an accident which occurred

on 30.03.2003. He was a passenger in a private car owned by

the 1st respondent, driven by the 2nd respondent and insured with

the appellant/3rd respondent. Admittedly there is a valid policy

of insurance issued in respect of the vehicle. Admittedly it is a

comprehensive package policy. Admittedly the stipulations of

the policy are identical to the policy dealt with by a Division

Bench of this Court earlier in New India Assurance Co.Ltd. v.

Hydrose [2008(3) KLT 778]. Clause II(1) (i) of the policy in the

instant case is exactly identical to the clause referred to in New

India Assurance Co.Ltd. v. Hydrose (supra). The claimant

was thus a gratuitous passenger in a vehicle covered by the

package policy. The short question raised is whether the

gratuitous passenger in such a vehicle is covered by the terms of

the package policy.

M.A.C.A No.634 of 2009 2

2. It is first of all crucial to note that a contention that

the policy of insurance does not cover liability in respect of the

claimant was not ever raised before the Tribunal. The burden is

on the insurer to contend and establish that the terms of the

policy of insurance which admittedly is not an “Act only” Policy

does not cover the liability in respect of the claimant. Neither

pleadings or proof is offered in support of such a contention.

3. According to us, the decision in New India

Assurance Co.Ltd. v. Hydrose (supra) squarely covers the

issue and it is not necessary, at any rate, to admit this appeal to

consider the same contention all over again. More over, as

stated earlier, such a contention has not been raised at all before

the Tribunal.

4. This appeal is, in these circumstances, dismissed in

limine.

(R.BASANT, JUDGE)

(C.T.RAVIKUMAR, JUDGE)

rtr/-