High Court Kerala High Court

The Oriental Insurance Co Ltd vs Haskar on 29 July, 2008

Kerala High Court
The Oriental Insurance Co Ltd vs Haskar on 29 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1289 of 2006()


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

                        Vs



1. HASKAR, S/O.MOHAMMED,
                       ...       Respondent

2. K.ALAVI, S/O.KUNHI MOIDEEN,

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  : No Appearance

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

 Dated :29/07/2008

 O R D E R
                             M.N.KRISHNAN, J.
                             --------------------------
                         M.A.C.A. No. 1289 OF 2006
                               ---------------------
                    Dated this the 29th day of July, 2008

                                 JUDGMENT

This appeal is preferred against the award passed by the Motor

Accident Claims Tribunal, Tirur, in OP(MV) 200/02. It is the case of the

claimant that she had sustained injuries in a road accident on account of

the collision between two vehicles. The Tribunal found that the accident

occurred due to the negligence of the auto driver as well as the motor

cyclist and held them equally liable.

2. It is the insurer of the auto who has come up in appeal with

the contention that though a specific pleading was raised that the auto

driver did not have a valid driving licence, the Tribunal has not considered

the same and therefore the Tribunal has failed to order recovery of the

amount from the owner of the auto. As far as claimant is concerned, the

amount has to be paid and the only question is the right to recovery. Along

with the appeal, the Insurance Company has produced a photo copy of the

licence and also a copy of the policy. I receive those documents under

Order Order XLI Rule 27. A perusal of the driving licence would reveal that

the driver of the auto had a valid licence to drive motor vehicles other than

transport vehicles from 9.3.2001 to 8.3.2021. The accident took place in

the year 2002. But the question remains that the auto being a transport

MACA No.1289/06 2

vehicle whether there was a valid licence for him to drive that vehicle.

Though it has been pleaded, it has not been considered. Since the owner

of the vehicle, in spite of notice, had chosen to remain ex parte and as any

finding would affect him it is desirable that the said question is determined

by the Tribunal after giving notice to the owner from the Tribunal as well.

Therefore, the award passed by the Tribunal is set aside to the

limited extent of finding whether the driver of the auto had a valid licence

and whether there was a breach of policy conditions which would entitle the

Insurance Company to get reimbursement from the owner of the vehicle.

For these purposes, the Registry is directed to forward the documents

produced along with the appeal. The Tribunal can permit the Insurance

Company to adduce evidence in support of its contentions. Insurance

Company shall also take notice to the owner from the Tribunal so that he

can also be heard and an opportunity can be given to him.

Insurance Company is directed to appear before the Tribunal on

3.9.08.

M.N.KRISHNAN, JUDGE
vps

MACA No.1289/06 3