High Court Kerala High Court

The Oriental Insurance Co.Ltd vs Shakeer on 15 July, 2008

Kerala High Court
The Oriental Insurance Co.Ltd vs Shakeer on 15 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 227 of 2007()


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

                        Vs



1. SHAKEER, S/O MOIDEEN,
                       ...       Respondent

2. A.R.RAGHAVAN, S/O RAVUNNY,

3. ANTO, S/O.VARGHESE,

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  :SRI.P.V.CHANDRA MOHAN

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

 Dated :15/07/2008

 O R D E R
                            M.N.KRISHNAN, J
                       =====================
                      MACA Nos.227/2007 & 1/2008
                       =====================

                  Dated this the 15th day of July 2008

                                JUDGMENT

MACA No.227 of 2007 is preferred against the award of the Motor

Accidents Claims Tribunal, Thrissur in O.P.(MV)No.2962 of 2000 and

MACA No.1 of 2008 is preferred against the award of the same Tribunal in

O.P.(MV)No.96 of 2002. In both the cases the question that arises for

determination is regarding the date of commencement of the policy. The

date of commencement of the policy, according to the learned counsel for

the insurance company is that date which is given in the policy since it is a

contract between the two parties whereby they had agreed to come into a

contract from a particular date to another particular date. On the other hand,

it is contended by the other side that when the premium is tendered, there is

a concluded contract and therefore it will start from that time onwards. In

various decisions of the Apex Court, it has been held that suppose a policy

is taken after the accident and there is stipulated time in the policy with

reference to the date when it is taken then it will operate only from that

time and the theory of relating back to the midnight of the previous day may

MACAs227/07 & 1/08 -:2:-

not arise.

2. So far as these cases are concerned, admittedly, the policies are

issued only on the next day but the contention is that premium has been paid

earlier on the previous day, viz., on the date of the accident. So far as that

contention is concerned, it requires meritorious consideration for the

following reasons. It has been held in the decision reported in Oriental

Insurance Co.Ltd. v. Vedathal and another(2001ACJ 2022) and in

T.Dinakar v. P.J.Jagadish and others(2000 ACJ 228) that there is

importance for payment of the premium and it has been held after

interpreting Section 64-VB of the Insurance Act that it will take effect from

the date of payment of the premium. It is also equally settled that such a

premium should have been paid prior to the accident. So another question

that may have to decide is when did premium was paid in both the cases and

when did the accident take place. Suppose the premium is paid prior to the

taking place of the accident what will be the impact of the decision referred

to in the same paragraph may have to be considered. So the matter requires

detailed consideration on both these aspects.

Therefore the awards under challenge are set aside to the limited

extent of finding out the question whether there is an effective policy on the

date of the accident and whether the insurance company is liable to pay the

MACAs227/07 & 1/08 -:3:-

amount or it is for the owner in case of non-policy to pay the amount to the

claimant for this purpose. All parties are permitted to adduce evidence both

oral and documentary in support of their respective contentions and the

matter be disposed of in accordance with law taking into consideration all

the contentions raised by the parties and the Tribunal may dispose of the

matter within 4 months from the date of first appearance of the parties.

Parties are directed to appear before the Tribunal on 25.8.2008.

MACAs are disposed of as above.

M.N.KRISHNAN, JUDGE

Cdp/-