High Court Kerala High Court

United India Insurance Co.Ltd vs Thomas. A. on 7 August, 2008

Kerala High Court
United India Insurance Co.Ltd vs Thomas. A. on 7 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 206 of 2003(D)


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

                        Vs



1. THOMAS. A., S/O. EPEN ANTHROYOSE,
                       ...       Respondent

2. ABRAHAM V. MATHEW, VARIKKOLI PUTHEN

3. MOHAN PILLAI, S/O. NANAPPAN PILLAI,

4. NATIONAL INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.MATHEWS JACOB (SR.)

                For Respondent  :SRI.V.PHILIP MATHEW

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

 Dated :07/08/2008

 O R D E R
                         M.N.KRISHNAN, J.
                         --------------------------
                      M.F.A. No. 206 OF 2003
                           ---------------------
              Dated this the 7th day of August, 2008

                             JUDGMENT

This appeal is preferred against the award passed by the

Motor Accident Claims Tribunal, Ernakulam, in OP(MV) 1268/94.

Subsequently, by letter dated 3.4.04, the Motor Accident Claims

Tribunal had informed this court that the appeal MFA 206/03 has

arisen out of the award passed by the Motor Accident Claims

Tribunal in OP(MV) 1268/95. The claimant has impleaded 3rd

respondent in the claim petition, namely United India Insurance Co.

Ltd., Pathanamthitta, as the insurer of the vehicle. But, subsequently

it has impleaded National Insurance Co. Ltd., Pathanamthitta, as

well as United India Insurance Co. Ltd., Kochi, also as parties.

Therefore the claimant has succeeded in confusing to the maximum

regarding the policy of the vehicle. An unauthorised copy was

produced as if there was a policy with the United India Insurance Co.

Ltd. and the Tribunal did not accept it. But ultimately the Tribunal

directed that third respondent to pay the amount. It has to be

remembered that national Insurance Company, who is R4, has

MFA No.206/03 2

admitted the policy in its cost. So there is lot of confusion now. It

has to be found whether the vehicle is insured with the United India

Insurance Co. Ltd. or National Insurance Co. Ltd. After entering into

a finding, the liability may be cast on the company which had issued

the policy. For this purpose the matter has to go back.

Therefore the award under challenge is set aside to the

limited extent of fining which is the Insurance Company that had

issued the policy of the offended vehicle. For that purpose both the

Insurance Companies as well as the claimant are permitted to

produce documentary as well as oral evidence in support of the

same and the Tribunal shall dispose of the matter in accordance with

law within a period of three months from the date of receipt of a copy

of this judgment.

Parties are directed to appear before the Tribunal on

17.9.08.

M.N.KRISHNAN, JUDGE
vps

MFA No.206/03 3