High Court Kerala High Court

The Oriental Insurance Co.Ltd vs Sandhya.G on 12 January, 2009

Kerala High Court
The Oriental Insurance Co.Ltd vs Sandhya.G on 12 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 53 of 2009()


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

                        Vs



1. SANDHYA.G, D/O LATE GOPAKUMAR,
                       ...       Respondent

2. SWAPNA.G, D/O LATE GOPAKUMAR,RESIDING

3. THE HON'BLE MOTOR ACCIDENTS CLAIMS,

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :12/01/2009

 O R D E R
                    J.B.KOSHY, Ag.C.J. & V.GIRI, J.
                       --------------------------------------
                           W.A.No.53 of 2009
                       -------------------------------------
                       Dated 12th January, 2009

                                JUDGMENT

Koshy, Ag.C.J.

Father of respondents 1 and 2 sustained fatal

injuries in a motor accident and succumbed to the injuries. Their

mother has already passed away. In the application for compensation

the Motor Accidents Claims Tribunal awarded a compensation of

Rs.9,70,000/= with 6% interest from the date of application. A

further direction was issued stating that if the amount is not paid

within a period of six months from the date of award, the amount of

compensation will carry interest at the rate of 12% per annum from

the date of filing the petition. An appeal was filed by the insurance

company. Ext.P2 in the writ petition is the copy of the appeal filed

by the insurance company. Findings regarding negligence and

quantum of compensation were challenged in Ext.P2 appeal. The

direction of the Tribunal that if the compensation amount is not paid

within six months from the date of the award, 12% interest will be

payable was not challenged. The appeal was dismissed at the time of

admission itself finding that the finding of negligence was correct

and that no interference is required in the quantum of compensation.

W.A.53/2009 2

Thereafter, in execution proceedings, interest at 12% was ordered as

that part of the award was not challenged in appeal and that has

become final. Insurance company challenged that in a writ petition.

Learned single Judge found that award of the Tribunal is appealable,

that appeal was filed, but, this point was not questioned and it has

become binding on the insurance company which filed the appeal and

that the appeal was dismissed. Contention of the insurance company

is that award of interest on default of payment within a fixed time is

illegal. If that is illegal, insurance company ought to have challenged

that in the appeal. The award cannot be stated to be a nullity. The

insurance company filed the appeal with open eyes. Without

challenging that and since the award has become final, it cannot be

challenged while execution proceedings are going on. Learned Judge

correctly dismissed the writ petition. We see no ground to interfere

with the impugned judgment.

The appeal is dismissed.

J.B.KOSHY
ACTING CHIEF JUSTICE

V.GIRI
JUDGE

tks