High Court Kerala High Court

The Oriental Insurance Company … vs Sabi @ Saffi on 24 March, 2010

Kerala High Court
The Oriental Insurance Company … vs Sabi @ Saffi on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2254 of 2008()


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

                        Vs



1. SABI @ SAFFI, S/O.MUHAMMED SALI,
                       ...       Respondent

2. ASEEM P., S/O.PEERU MUHAMMED,

                For Petitioner  :SRI.P.JACOB MATHEW

                For Respondent  :SRI.SAJU.S.A

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

 Dated :24/03/2010

 O R D E R
                      M.N. KRISHNAN, J.
                   ...........................................
                  M.A.C.A.No.2254 OF 2008
                  .............................................
            Dated this the 24th day of March, 2010.

                         J U D G M E N T

This appeal is preferred against the award of the

Claims Tribunal, Neyyattinkara in OP(MV)No.754/2004. The

claimant, a 21 year old man, sustained injuries in a road

accident while he was riding as a pillion rider. He had

sustained fracture of the malleolus, right ankle and 2nd and

4th toes. He was advised to take rest for 6 weeks. He had

also undergone physiotherapy for some time. It is true that

the tribunal has fixed the disability at 6% without much

materials.

2. This Court also is helpless to fix the disability

correctly, but I do not want to remand the case and keep

the matter pending for a long time. So even in the absence of

disability certificate, considering the fact that he had

sustained fracture of the ankle and two toes, certainly it

would have affected his capacity. I am inclined to fix the

disability at 4%. When it is worked out, the disability

compensation would come to Rs.16,320/= instead of

: 2 :
M.A.C.A.No.2254 OF 2008

Rs.24,480/= making a difference of Rs.8,160/= or in other

words the total compensation has to be reduced and fixed

as Rs.43,070/=.

3. So far as the contention regarding exoneration of

liability is concerned, it is a package policy. By virtue of the

clarificatory circular issued by the Insurance Regulatory and

Development Authority dated 16.11.2009 persons travelling

in private vehicles and pillion riders carried in two wheelers

are covered by the terms and conditions of the standard

motor package policy. Again in the light of the decisions of

this Court reported in New India Assurance Co. Ltd. v.

Hydrose (2008 (3) KLT 778) and in Mathew v. Shaji

Mathew (2009 (3) KLT 813) it has been held that conditions

of the policy will cover the risk of pillion riders. Therefore

the finding of the tribunal that the claimant is covered by the

policy cannot be found fault with.

4. In the result, the MACA is partly allowed and the

claimant is awarded a total compensation of Rs.43,070/=

with 7.5% interest from the date of petition till realisation

and the 3rd respondent insurance company is directed to

: 3 :
M.A.C.A.No.2254 OF 2008

deposit the said amount within a period of 60 days from the

date of receipt of a copy of this judgment. The order

regarding court fee etc as ordered by the tribunal has to be

complied with.

Disposed of accordingly.

M.N. KRISHNAN, JUDGE

cl

: 4 :
M.A.C.A.No.2254 OF 2008