High Court Kerala High Court

United India Insurance Company … vs Aji Mathew on 8 August, 2008

Kerala High Court
United India Insurance Company … vs Aji Mathew on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1098 of 2007()


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

                        Vs



1. AJI MATHEW,
                       ...       Respondent

2. JOSE KURIAN,

3. A.S.MATHEW,

                For Petitioner  :SRI.P.R.RAMACHANDRA MENON

                For Respondent  :SRI.MANUEL KACHIRAMATTAM

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

 Dated :08/08/2008

 O R D E R
                          M.N.KRISHNAN, J.
                          --------------------------
                     M.A.C.A. No. 1098 OF 2007
                            ---------------------
                Dated this the 8th day of August, 2008

                              JUDGMENT

This appeal is preferred against the award passed by the Motor

Accident Claims Tribunal, Pala, in OP(MV) 1128/03. The Insurance

Company has challenged the award on the ground that the claimant

was a pillion rider and therefore in the light of the decision reported in

United India Insurance Co. Ltd. v. Tilak Singh [2006 (4) SCC 404],

it is not bound to indemnify the insured. But unfortunately no such

contention regarding the pillion rider is taken in the written statement.

I am also informed that this is a B policy i.e. a comprehensive policy.

Tilak Singh’s case is applicable only in a Act only policy and

additional premium is not paid. In the absence of any contention, it

may not be right on the part of this court to entertain this question at

this belated stage. Therefore, in the absence of the pleading, the

question of non-liability of a pillion rider does not deserve

consideration.

The appeal lacks merit and it is accordingly dismissed.

M.N.KRISHNAN, JUDGE
vps