High Court Kerala High Court

United India Insurance Company … vs Antony on 4 October, 2010

Kerala High Court
United India Insurance Company … vs Antony on 4 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1963 of 2005()


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

                        Vs



1. ANTONY, S/O.PAULOSE,
                       ...       Respondent

2. OUSEPH.V.D,

3. VILASAN,

                For Petitioner  :SRI.M.A.GEORGE

                For Respondent  :SRI.ANTONY MATHEW

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

 Dated :04/10/2010

 O R D E R
                      M.N.KRISHNAN, J
                   =====================
                   MACA No.1963 OF 2005
                   =====================

            Dated this the 4th day of October 2010

                          JUDGMENT

This appeal is preferred by the insurance company

against the award passed by the Motor Accidents Claims

Tribunal, North Paravur in O.P.(MV)No.126 of 2001. The

claimant was walking along a road and it is submitted that he

was hit by a motor cycle as a result of which he sustained

injuries. The Tribunal did not entertain the plea of the

insurance company that it is entitled to reimbursement from

the owner because the rider of the bike was only having

learner’s licence. The learned Tribunal relied on the decision of

the Supreme Court in National Insurance Co.Ltd. v. Swaran

Singh(2004(1) KLT 781) and held that the insurance company

is bound to pay the amount. I am afraid that the learned

Tribunal has not properly applied the decision. Otherwise he

MACA 1963/2005 -:2:-

would not have jumped to that conclusion. What is laid down

in Swaran Singh’s case is that a learner’s licence is also a valid

licence or a duly authorised licence provided it fulfills the

conditions enumerated for a learner’s licence. Under the

Central Motor Vehicles Rules and the form which is

exclusively kept for issuance of learner’s licence the form itself

very clearly indicates in the form of a warning that when a

learner’s licence holder is riding he must have a person with

valid licence as a pillion rider. This aspect of the matter was

not considered by the Tribunal at all. Now the learned counsel

for the owner as usual at the time of hearing has submitted

that an opportunity may be given to him to prove whether the

pillion rider was having a licence or not. In this case, there

cannot be any substitution of a pillion rider for the reason that

the pillion rider has also come before the Tribunal and that

case was jointly disposed of with this case. If the pillion rider

has got a valid driving licence, then the owner will be able to

MACA 1963/2005 -:3:-

satisfy the requirements of a duly authorised learner’s licence

and therefore he would not be liable to reimburse the amount

to the insurance company. If, on the contra, it is found that

the pillion rider does not have a driving licence to ride a two

wheeler, then there is not a proper and duly authorised

learner’s licence as envisaged in Swaran Singh’s case which

entitles the insurance company to get reimbursement from the

owner. Learned counsel prays for an opportunity which I feel

can be given so that if there is a duly licensed person on the

back of the two wheeler the owner can get exonerated from

reimbursement.

Therefore the award under challenge is set aside to the

limited extent of proving whether the pillion rider who was

accompanying the rider of the bike did have due licence to

drive a two wheeler. If the answer is in the positive, the owner

can succeed and if it is in the negative, the owner has to

reimburse. For this, permission is granted to the owner to let

MACA 1963/2005 -:4:-

in oral as well as documentary evidence and the matter be

disposed of in accordance with law. Needless to say that the

insurance company can also adduce evidence in that regard.

Parties are directed to appear before the Tribunal on

8.11.2010.

MACA is disposed of accordingly.

M.N.KRISHNAN, JUDGE

Cdp/-