High Court Kerala High Court

The Oriental Insurance Co.Ltd vs Kamalaksha Shetty @ Kamal on 16 July, 2008

Kerala High Court
The Oriental Insurance Co.Ltd vs Kamalaksha Shetty @ Kamal on 16 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 226 of 2005()


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

                        Vs



1. KAMALAKSHA SHETTY @ KAMAL,
                       ...       Respondent

2. MURTHALA S/O. BAPANKUNHI,RESIDING AT

3. T.S.BAPANKUNHI, S/O. LATE SYED BEARY,

                For Petitioner  :SRI.VPK.PANICKER

                For Respondent  : No Appearance

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

 Dated :16/07/2008

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                  M.A.C.A. NO. 226 OF 2005
              = = = = = = = = = = = = = = =
           Dated this the 16th day of July, 2008.

                       J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Kasaragod in O.P.(MV)294/01.

The Tribunal awarded a compensation of Rs.35,000/- and

directed the insurance company to pay the amount. The said

liability is now challenged. It is contended that the owner-

cum-driver did not have a valid driving licence and therefore

there is breach of policy condition which enables the

insurance company to get exonerated from the liability. The

Tribunal held that mere absence of a driving licence does not

ipso facto lead to the conclusion that there is breach of policy

condition. By virtue of the decision of the Apex Court

reported in Swaran Singh’s case National Insurance Co.

Ltd. v. Swaran Singh (2004 (1) KLT 781), the matter to

be examined in such cases are, one, whether consciously the

owner has entrusted a driver and secondly whether the

absence of the licence was the fundamental cause for the

M.A.C.A. 226 OF 2005
-:2:-

accident. So far as the first point is concerned when the

owner himself is the driver the question of his conscious

handing over may not be necessary for the reason that he

must be conscious that he can drive the vehicle only with a

valid licence. But the second aspect requires consideration

and the learned counsel for the insurance company would

contend that if an opportunity is given the Company may be

able to establish that fact. I feel there is some force in that

contention and therefore the award, so far as it relates to the

liability of the insurance company, requires consideration. At

any rate, being a third party, the claimant will be entitled to

compensation from the insurance company and the

directions to be provided will be that of reimbursement from

the owner-cum-driver. So, in order to determine that

question the matter is remitted back and the parties are

permitted to adduce documentary as well as oral evidence in

support of their respective contentions. After appearance of

the insurance company before the Tribunal, it can take out

notice to the owner of the vehicle so that a further

M.A.C.A. 226 OF 2005
-:3:-

opportunity can be given to the owner to raise any

contention, if he so desire. The insurance company is

directed to appear before the Tribunal on 26.8.08.

M.N. KRISHNAN, JUDGE.

ul/-