High Court Kerala High Court

The New India Assurance Company … vs S. Sreekumar on 17 February, 2010

Kerala High Court
The New India Assurance Company … vs S. Sreekumar on 17 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 201 of 2007()


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

                        Vs



1. S. SREEKUMAR, AGED ABOUT 33 YEARS,
                       ...       Respondent

2. M. BASHEER,

3. UNITED INDIA INSURANCE COMPANY,

4. SATHY RAVEENDRAN,

                For Petitioner  :SMT.RAJI T.BHASKAR

                For Respondent  :SRI.K.SASIKUMAR

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :17/02/2010

 O R D E R

A. K. Basheer & P.Q. Barkath Ali, JJ.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

M.A.C.A. No. 201 of 2007

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 17th day of February, 2010.

Judgment

Basheer, J:

When this appeal is taken up for consideration, learned

counsel for the appellant fairly concedes that the policy issued by

the appellant in respect of the vehicle involved in the accident is a

package policy and therefore the appellant is liable to indemnify

the owner. No other issue is involved in this case. Therefore

learned counsel submits that the appeal is not being pursued any

further.

The appeal is therefore dismissed as not pressed.

A.K. Basheer
Judge

P.Q. Barkath Ali
Judge.

an.