High Court Kerala High Court

United India Insurance Co. Ltd vs Sambodharan on 28 January, 2009

Kerala High Court
United India Insurance Co. Ltd vs Sambodharan on 28 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2830 of 2008()


1. UNITED INDIA INSURANCE CO. LTD.,
                      ...  Petitioner

                        Vs



1. SAMBODHARAN, S/O. SRTEELAKKATH
                       ...       Respondent

2. MANOJ.M.U, S/O. MUTHIRAPARAMBIL

3. BABU, S/O. MULANGATH KRISHNANKUTTY,

                For Petitioner  :SRI.P.V.JYOTHI PRASAD

                For Respondent  :SRI.RAJESH CHAKYAT

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

 Dated :28/01/2009

 O R D E R
                        M.N. KRISHNAN, J
                       -----------------------
                  M.A.C.A.No. 2830 OF 2008
                  ---------------------------------
              Dated this the 28th day of January, 2009


                            JUDGMENT

This is an appeal preferred against the award of the Motor

Accident Claims Tribunal, Irinjalakuda in O.P.(MV) No.1594/2002.

The claimant sustained injuries in a road accident and he has been

awarded a compensation of Rs. 36,850/- with a direction to the

Insurance Company to pay the amount. It is against that decision

the Insurance Company has come up in appeal.

2. The learned counsel for the Insurance Company strongly

contends before me that the tribunal committed a mistake in not

ordering at least reimbursement of the amount when the vehicle

was driven by a person without a valid driving licence. A perusal of

the award would reveal that before the tribunal the Insurance

Company moved an application for a direction to the driver to

produce the licence. Though it was allowed as he has chosen to

remain exparte it was not carried out. The charge sheet produced

did reveal that there was no charge for driving the vehicle without

driving licence. Whatever it may be, it is a positive factor that has

to be proved before arriving at a decision regarding breach of policy

M.A.C.A. 2830/2008
-2-

conditions. Therefore I am inclined to grant an opportunity and

therefore the award under challenge is set aside so far as it relates

to inter se liability as well as the right to get reimbursement of the

amount from the owner of the vehicle. The Insurance Company is

permitted to produce document in support of its contention and the

claimant as well can produce materials to prove regarding the

driving licence. After appearance, the Insurance Company is

directed to take out notice to the owner and driver and along with

the same it may also take out a summons for the production of the

licence. Thereafter the matter be decided in accordance with law.

Parties are directed to appear before the tribunal on 2.3.2009.

M.N. KRISHNAN,JUDGE

vkm