IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1520 of 2008()
1. UNITED INDIA INSURANCE COMPANY LTD.
... Petitioner
Vs
1. JOBY P.J., AGED ABOUT 35 YEARS,
... Respondent
2. P.P.PRASANTH, S/O.PRABHAKARAN,
For Petitioner :SRI.MATHEWS JACOB (SR.)
For Respondent :SRI.V.BINOY RAM
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :06/10/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
M.A.C.A. NO. 1520 OF 2008
= = = = = = = = = = = = = = =
Dated this the 6th day of October, 2009.
J U D G M E N T
This appeal is preferred against the award of the Motor
Accidents Claims Tribunal, Irinjalakuda in O.P.(MV)1088/99.
The Tribunal passed an award on 16.7.05 entitling the
claimant to have a compensation of Rs.88,101/- with 6%
interest. Now the insurance company has come up in appeal
contending that the claimant was a pillion rider and therefore
he is not covered by the policy. Unfortunately no such
contention is raised in the written statement and further no
policy is also produced before the Tribunal to establish that
claim. It is a well settled principle that the court cannot
travel beyond the pleadings. Therefore in the absence of
pleadings it has to be stated that such an issue does not
arise for consideration. Therefore I find no merit in this
appeal and it is dismissed.
M.N. KRISHNAN, JUDGE.
ul/-