IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 270 of 2003()
1. THE NEW INDIA ASSURANCE COMPANY LIMITED
... Petitioner
Vs
1. RUBY MATHEW, W/O.MATHEW, KULAKKATTU
... Respondent
For Petitioner :SRI.MATHEWS JACOB (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :04/06/2008
O R D E R
M.N.KRISHNAN, J
=====================
MACA No.270 OF 2003
=====================
Dated this the 4th day of June 2008
JUDGMENT
This appeal is preferred against the award of the Motor Accidents
Claims Tribunal, Kottayam in O.P.(MV)No.2590 of 1994. The appellant is
the 3rd respondent insurance company in the O.P. The Tribunal found that
the accident had taken place on account of the negligence of the car driver
and 25% negligence of the van driver. The appellant is the insurer of the
van. The driver, owner and the insurance company of the car has not been
impleaded as parties. The Tribunal found that the accident had taken place
on account of the negligence of the car driver to the extent of 75% and 25%
of the van driver. The Tribunal ultimately directed the 3rd respondent, viz;
the insurer of the van to pay the entire compensation. It is against that
decision the present appeal is filed.
2. The accident had taken place on account of the collision of two
vehicles. So far as the claimant is concerned, it is a case of composite
negligence. Now the settled position is that in a case of composite
negligence, they are several tortfeasors and not joint tortfeasors. When it is
MACA 270/2003 -:2:-
so the liability has to be apportioned individually between those who had
been responsible for the accident. Unfortunately in this case, the claimant
has not chosen to implead the owner, driver and the insurer of the car and
has also not claimed any compensation against them. Therefore one
cannot affix the entire liability on the van driver and direct the the insurance
company to pay the amount. Therefore the award requires modification and
I hold that the appellant-insurance company is only liable to indemnify the
owner of the van to an extent of 25% for which alone the owner is liable.
The award of the Tribunal directing to pay the entire amount by the
insurance company of the van is set aside.
MACA is disposed of accordingly.
M.N.KRISHNAN, JUDGE
Cdp/-