High Court Kerala High Court

The Oreintal Insurance Co.Ltd vs Riju. K.J. on 4 June, 2008

Kerala High Court
The Oreintal Insurance Co.Ltd vs Riju. K.J. on 4 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1717 of 2006()


1. THE OREINTAL INSURANCE CO.LTD.,
                      ...  Petitioner

                        Vs



1. RIJU. K.J., S/O. KUNJAPPAN,
                       ...       Respondent

2. K.S. VARGHESE, B.NO.1389,

3. SIJO.K.J., S/O. JOSEPH,

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  :SRI.C.A.CHACKO

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :04/06/2008

 O R D E R
                      M.N. KRISHNAN, J.
                = = = = = = = = = = = = = =
                 M.A.C.A. NO. 1717 OF 2006
             = = = = = = = = = = = = = = =
          Dated this the 4th day of June, 2008.

                       J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Muvattupuzha in O.P.(MV)

1657/01. It is an appeal mainly on the question of liability of

the insurance company to indemnify the owner. It is the

case of the appellant that the claimant in the above case was

a pillion rider and only there was an Act only policy which did

not cover the pillion rider and therefore the insurance

company is not liable to indemnify in view of the decision

reported in Tilak Singh’s case [United India Insurance

Co. Ltd. v. Tilak Singh (2006 (4) SCC 404)].

The learned counsel for the insurance company has

brought to my notice paragraph 5 of the written statement

wherein there is a specific pleading to that effect. But the

Tribunal has not considered this aspect at all and therefore

the matter requires reconsideration at the hands of the Court

below. Therefore the award under challenge is set aside as

M.A.C.A. 1717 OF 2006
-:2:-

to the extend of its liability on the insurance company and

the Tribunal is directed to consider whether the insurance

company is liable to pay the amount in view of the categoric

averments in paragraph 5 of the written statement. All

parties are permitted to adduce evidence before the Court

and in case of production of documentary evidence, also to

produce the same. Parties are directed to appear before the

Tribunal on 21.7.08.

M.N. KRISHNAN, JUDGE.

ul/-