High Court Kerala High Court

The Oriental Insurance Co.Ltd vs Sojan Mathew on 23 January, 2009

Kerala High Court
The Oriental Insurance Co.Ltd vs Sojan Mathew on 23 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 441 of 2005()


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

                        Vs



1. SOJAN MATHEW, S/O. MATHEW,
                       ...       Respondent

2. AJITHKUMAR, S/O. SIVASANKARAN NAIR,

3. K.G.JAYAKUMAR, KOLOTHUKAROOR (H),

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  : No Appearance

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

 Dated :23/01/2009

 O R D E R
                            M.N.KRISHNAN, J
                       =====================
                         MACA No.441 OF 2005
                       =====================

                 Dated this the 23rd day of January 2009

                               JUDGMENT

This appeal is preferred against the award of the Motor Accidents

Claims Tribunal, Thodupuzha in O.P.(MV)No.709 of 2001. An

autorickshaw bearing Regn.No.KL-7Q 757 was involved in the accident

and the insurance company has denied the existence of the policy. The

Tribunal did not accept that contention holding that Ext.A1 charge sheet

shows the existence of a valid policy and therefore directed the insurance

company to pay the amount. It is against that decision, the appeal is

preferred.

2. Though respondents 1 and 3 are served, they had not chosen to

appear before the court and the 2nd respondent driver is deleted, as he is

dead. Learned counsel for the insurance company had produced before me

the policy relating to vehicle with the No.5811 issued in 2000 for a period

of one year, i.e. from 11.2.2000 to 10.2.2001. The accident had taken place

on 14.2.2001. Therefore the policy was valid only upto 10.2.2001 and as no

document is produced to show the coverage of the vehicle after that date,

MACA 441/2005 -:2:-

the insurance company cannot be saddled with the liability. It is stated in the

appeal memorandum that the Tribunal has only referred to the policy

No.5811, which is the policy for the period upto 10.2.2001 and therefore it

was incorrect in holding that there was a valid policy. When there is no

policy, the question of breach of policy conditions in the absence of a badge

may not loom large. The insurance company is therefore entitled to get total

exoneration from the liability.

Therefore the appeal is allowed and the award is modified and the

claimant is directed to realise the award amount from the 2nd respondent

and from the legal representatives of deceased first respondent in the claim

petition from the assets of the deceased first respondent jointly and

severally. The insurance company is totally exonerated from the liability.

M.N.KRISHNAN, JUDGE

Cdp/-