High Court Kerala High Court

The Oriental Insurance Co.Ltd vs Kurichan P.V. on 29 July, 2008

Kerala High Court
The Oriental Insurance Co.Ltd vs Kurichan P.V. on 29 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 964 of 2006()


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

                        Vs



1. KURICHAN P.V. S/O.VARGHESE .P.P.
                       ...       Respondent

2. RAJAPAN, S/O.GOPALAN, KOMBAMTHANATHU

3. ROJI ABRAHAM, S/O.ABRAHAM,

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  :SRI.T.K.VIPINDAS

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. 964 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, Muvattupuzha, in OP(MV) 1717/02. The

claimant was awarded a compensation of Rs.23,000/- and the Insurance

Company was directed to deposit the amount within one month.

2. Learned counsel for the Insurance Company would contend

that having found that the driver did not have an effective valid driving

licence, the Tribunal should have atleast given a recovery right to the

Insurance Company. It is further contended that the appellant had made

an application to implead the registered owner of the vehicle as a

necessary party. It was dismissed by the Tribunal as per its order in IA

2202/05. Now the two question that arises for determination are as follows:

(i) Whether the Tribunal was right in dismissing the application

for impleadment of the registered owner.

(ii) Whether the Tribunal was right in not granting any order in

favour of the Insurance Company the right to recovery of the amount in the

light of the finding that there was no valid driving licence.

3. So far as the first point is concerned, a Division Bench of this

court in Ashraf v. Fathima [2004 (2) KLT 598] had held that there is a

contract of insurance only between the Insurance Company and the

MACA No.964/08 2

registered owner and as the policy stands in the name of the registered

owner, the Insurance Company is not entitled to realise the amount from a

person who is defacto in possession of the vehicle. So the junction of the

registered owner in whose name the insurance policy stands is a

necessary party and therefore the Tribunal was wrong in dismissing that

application.

4. So far as second point is concerned, it is true that when a

third party is injured in an accident in the light of the decision reported in

National Insurance Co. Ltd. v. Swaran Singh [2004 (1) KLT 781 (SC)]

the Insurance Company has to pay the amount. But, when they prove that

there was no effective valid driving licence and there is breach of policy

conditions, atleast the right to recover the amount has to be granted from

the person who is liable to do so. In a case of this nature, a twin question

that may arise in the light of the definition of the owner under the Motor

Vehicles Act. Under section 2(30) a person in possession of a vehicle by

virtue of an agreement is also an owner for the purpose of the Motor

Vehicles Act. At the same time, when the policy stands in the name of the

registered owner and as the contract of insurance is between the

registered owner and the Insurance Company, the Insurance Company

may only be able to realise the amount from the registered owner. When

such a situation arises, the Tribunal may have to find that the registered

MACA No.964/08 3

owner so as to reimburse the amount with a further liberty to the the

registered owner to realise that amount from the person who is the owner

in possession of the vehicle.

5. These are all matters which has not been considered at all by

the Tribunal. Therefore, the award under challenge is set aside so far as it

relates to the inter se liability between the Insurance Company and the

registered owner and driver. To that extent, the award is set aside and the

matter is remitted back to the Tribunal. The Tribunal is directed to permit

the Insurance Company to implead the registered owner of the vehicle and

also to permit all parties to produce both documentary and oral evidence in

support of their respective contentions and the Tribunal shall dispose of the

matter in accordance with law. Since the junction of driver is necessary,

the Insurance Company is also permitted to take out notice to the driver

after its appearance before the Tribunal so that all can be heard before a

final decision is taken in the matter.

Parties are directed to appear before the Tribunal on 3.9.08.

M.N.KRISHNAN, JUDGE
vps

MACA No.964/08 4