High Court Kerala High Court

The Oriental Insurance Co.Ltd vs Abraham on 28 August, 2008

Kerala High Court
The Oriental Insurance Co.Ltd vs Abraham on 28 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 626 of 2007()


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

                        Vs



1. ABRAHAM, S/O JOSEPH,
                       ...       Respondent

2. C.A.ISMAIL, S/O ASSANAR, 4/274,

3. T.SANKARAN, S/O THAMBAN,

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  :SRI.JOHNSON P.JOHN

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

 Dated :28/08/2008

 O R D E R
                        M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                 M.A.C.A. NO. 626 OF 2007
            = = = = = = = = = = = = = = =
        Dated this the 28th day of August, 2008.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Palakkad in O.P.(MV)627/00. The

claimant sustained injuries in a road accident. He was

travelling as a pillion rider on a motor bike and it collided

with a jeep as a result of which he sustained injuries. 3rd

respondent filed a written statement contending that the 2nd

respondent was not holding a valid badge to drive a

transport vehicle and therefore there is breach of policy

conditions and hence the insurance company is to be

exonerated from the liability. On a consideration of the

entire materials the Tribunal granted an award of

Rs.92,000/- and also repelled the contention of the insurance

company holding that the driver was having a licence to drive

light motor vehicle.

2. The vehicle involved in the accident is a taxi jeep.

A perusal of the award would reveal that the driver was only

M.A.C.A. 626 OF 2007
-:2:-

having the licence to drive a light motor vehicle. A taxi jeep

will come within the definition of a transport vehicle because

it is intended to carry passengers. S.2(47) of the M.V.Act

defines transport vehicle. It means, ‘a public service vehicle,

a goods carriage and an educational institution bus or a

private service vehicle’. The definition is so wide necessarily

a taxi jeep will come within the ambit of a transport vehicle

as defined u/s 2(47) of the Act. When it is so what will be

the legal position has been considered by the Apex Court in

the decision reported in New India Assurance Co. Ltd. v.

Roshanben Rahemansha Fakir (2008 (3) TAC 20(SC).

It was held in that case that the vehicle is used as a

transport vehicle. S.3 and 10 of the Central Motor Vehicles

Rules and R.51 envisages a licence to drive a transport

vehicle. So the mere possession of a driving licence to drive

light motor vehicle will not cover the situation. As stated by

me earlier being a taxi jeep it is to be considered as a light

M.A.C.A. 626 OF 2007
-:3:-

transport vehicle and therefore the mere possession of a

licence to drive a light motor vehicle may not be sufficient in

a case of this nature. Therefore there was no valid, effective

driving licence for the driver to drive the vehicle and

therefore there is breach of policy conditions. It was the

duty of the owner to entrust the vehicle to a duly licensed

driver and in the absence of the same he cannot escape from

the liability. Therefore, the finding of the Tribunal that the

insurance company is totally liable cannot be accepted.

Being a third party the claimant is entitled to be

compensated by the insurance company and the insurance

company is entitled to get it reimbursed from the owner of

the vehicle namely first respondent in the case.

So far as the quantum is concerned the amount

awarded is only reasonable and that does not call for any

interference. Therefore the appeal is party allowed and the

finding that the insurance company is totally liable is set

M.A.C.A. 626 OF 2007
-:4:-

aside. The insurance company is directed to deposit the

amount in favour of the claimant and on deposit, is entitled

to get it reimbursed from the first respondent in the claim

petition by execution of the same award.

M.N. KRISHNAN, JUDGE.

ul/-