High Court Kerala High Court

United India Insurance Company … vs Asokan on 1 December, 2010

Kerala High Court
United India Insurance Company … vs Asokan on 1 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1480 of 2008()


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

                        Vs



1. ASOKAN, S/O.RAMAN,
                       ...       Respondent

2. S.SURESH, S/O.SUKUMARAN,

                For Petitioner  :SRI.MATHEWS JACOB (SR.)

                For Respondent  :SRI.SANTHAN V.NAIR

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :01/12/2010

 O R D E R
               A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      C.M.Appln.No.1461 OF 2008 &
                          M.A.C.A.No.1480 OF 2008
                - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 1st day of December 2010

                                    JUDGMENT

Basheer, J.

Appellant is the insurer of a two wheeler which was involved in

a road traffic accident. The victim who suffered certain injuries was

a pillion rider on the above vehicle. He claimed compensation from

the owner of the vehicle and its insurer for the injuries sustained by

him.

2. It was contended by the appellant before the Tribunal that

the policy did not cover the risk of a pillion rider. Nevertheless the

Tribunal directed the appellant to indemnify the owner and pay a sum

of Rs.80,250/- towards compensation with 7.5% interest.

3. The above award is under challenge in this appeal which has

been filed with a delay of 97 days. In the facts and circumstances of

the case, we are satisfied that the delay can be condoned. We do so.

4. Learned Senior Counsel who appears for the appellant

submits that in view of the clarification issued by the Insurance

Regulatory Development Authority, the policy which was issued in

M.A.C.A.No.1480 OF 2008
:: 2 ::

respect of the vehicle involved in the accident would cover the pillion

rider also. In other words, the learned Senior Counsel submits that

the appellant would be liable to indemnify the owner/insured.

In that view of the matter, there is no merit in the appeal.

Accordingly, it is dismissed.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE
jes