IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1953 of 2006()
1. THE ORIENTAL INSURANCE CO. LTD.,
... Petitioner
Vs
1. RANJITH S. BABU, S/O. K.K.SURESH BABU,
... Respondent
2. GENESH G., S/O. GOVINDANKUTTY WARIER,
3. JAISON JOHN, S/O. JOHN,
For Petitioner :SRI.GEORGE CHERIAN (THIRUVALLA)
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :19/03/2010
O R D E R
M.N. KRISHNAN, J.
...........................................
M.A.C.A.No.1953 OF 2006
.............................................
Dated this the 19th day of March, 2010.
J U D G M E N T
This appeal is preferred against the award of the
Claims Tribunal, Muvattupuzha in OP(MV)No.144/2002. The
claimant has been awarded a compensation of Rs.23,700/=
and the insurance company’s contention that the claimant is
not covered by the policy has been negatived by the tribunal.
The tribunal has stated in the award itself that the insurance
company has raised a contention that it is only an act only
policy and that it will not cover the risk of a pillion rider.
2. It is submitted by the learned counsel for the
insurance company that it has moved an application-
I.A.No.5096/2006 to receive the policy but it has not been
considered by the tribunal. The learned counsel made
available before me a photocopy of the petition as well as a
copy of the policy which indicate that it is only an act only
policy. Since the tribunal has not considered that issue and
as it will affect the right of the owner of the vehicle, the
matter requires reconsideration regarding the liability of the
: 2 :
M.A.C.A.No.1953 OF 2006
insurance company and for that purpose, I set aside the
award and remit the case back to the tribunal.
3. In the result, the MACA is partly allowed and the
award under challenge is set aside so far as it relates to the
liability of the insurance company is concerned and the
matter is remitted back to the tribunal for consideration of
the question regarding liability of the insurance company by
permitting all concerned to produce documentary as well as
oral evidence in support of their respective contentions and
then dispose of the matter in accordance with law. Since the
owner has not chosen to appear before this Court, the
insurance company is directed to take out notice to the
owner for a proper disposal of the matter. Parties are
directed to appear before the tribunal on 26.4.2010.
Disposed of accordingly.
M.N. KRISHNAN, JUDGE
cl
: 3 :
M.A.C.A.No.1953 OF 2006