High Court Kerala High Court

The Oriental Insurance Co.Ltd vs Radhakrishna on 23 September, 2009

Kerala High Court
The Oriental Insurance Co.Ltd vs Radhakrishna on 23 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1027 of 2004()


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

                        Vs



1. RADHAKRISHNA, AGED 43 YEARS,
                       ...       Respondent

2. ABDUNNI, S/O.KUNJUMON, RAHAMARAKKAR

3. THE NEW INDIA ASSURANCE COMPANY LTD.,

4. A SHAMBU, S/O.GOVINDAN NAMBOODIRI,

5. E.DHAMAYANTHI, W/O.GOPINATHAN, ELAVALLY

6. JAYAKUMAR, S/O.GOPINATHAN NAIR,

7. AJITH,A GED 7 (MINOR) REP. BY FATHER

                For Petitioner  :SRI.VPK.PANICKER

                For Respondent  :SRI.MATHEWS JACOB (SR.)

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

 Dated :23/09/2009

 O R D E R
                     M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
           M.A.C.A. NOs. 1027/04 & 1084/04 and
              W.P.C.Nos.30387/04 & 30388/04
             = = = = = = = = = = = = = = =
      Dated this the 23rd day of September, 2009.

                      J U D G M E N T

All these appeals are filed by the 6th respondent in O.P.

(MV) 997, 993, 982, and 981 of 2001 of the Motor Accidents

Claims Tribunal, Ottapalam. The claimants in these cases

sustained injuries in a road accident. The allegations are to

the effect that the petitioners were travelling in an auto

rickshaw bearing Reg.No.KBR/3607 and at that time a car

bearing Reg.No.KRH/185 came and there was a collision

between the vehicles which resulted in injuries to the

petitioners. The Tribunal, on a consideration of the

materials, found that the accident took place on account of

the negligence of the car driver and the auto rickshaw driver

and apportioned the negligence at 40% on the car driver and

60% on the auto rickshaw driver. But the Tribunal did not

decide the question whether the 4th respondent or the 7th

respondent was the driver of the auto rickshaw at the time of

M.A.C.A. NOs. 1027/04 &
con. Cases. -:2:-

the accident. The insurance company’s definite contention is

to the effect that it was the 7th respondent who was driving

the auto rickshaw at the time of the accident and a criminal

case has been registered against him and he was a person

who was not holding any valid licence thereby there has been

breach of policy conditions which would entitle the insurance

company to get exonerated from the liability or at least the

right to get reimbursement as the case may be. The Tribunal

should have decided the question who was the driver of the

auto rickshaw at the time of the accident.

2. In a motor accident case the driver is primarily

liable and the owner is vicariously liable and by the terms of

the insurance contract the insurance company has to

indemnify the insured. Suppose there is breach of policy

conditions necessarily the insurance company may get

exoneration from the liability. So without deciding the

crucial question who was driving the auto rickshaw at the

time of the accident the Tribunal should not have disposed of

the applications. Because it will decide the interse liability

M.A.C.A. NOs. 1027/04 &
con. Cases. -:3:-

between the owner of the auto rickshaw and the insurance

company of the auto rickshaw. After going through the

materials I find there is no necessity to disturb the finding on

the quantum of negligence as well as the quantum of

compensation fixed by the Tribunal. The only question that

has to be decided is to find out who was driving the auto

rickshaw at the relevant time of the accident and assess the

liability between the owner and the insurance company of the

auto rickshaw.

In the result both the M.A.C.As. and both the writ

petitions are allowed in part and the matter is remitted back

to the Tribunal with a direction to frame a specific issue to

the effect that who was driving the auto rickshaw at the

relevant time of the accident and thereafter consider the

question whether the insurance company is liable to

indemnify the owner or is entitled to get exoneration from

the liability or at least the right to get reimbursement of the

amount. For the said purpose the parties are permitted to

produce both documentary as well as oral evidence in

M.A.C.A. NOs. 1027/04 &
con. Cases. -:4:-

support of their respective contentions and the matter be

disposed of in accordance with law. Parties are directed to

appear before the Tribunal on 17.11.2009.

The junction of the claimants and respondents 1 to 3

need not be insisted for the proper disposal of the case.

M.N. KRISHNAN, JUDGE.

ul/-