High Court Kerala High Court

United India Insurance Company … vs Manoj on 14 June, 2010

Kerala High Court
United India Insurance Company … vs Manoj on 14 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1054 of 2004(C)


1. UNITED INDIA INSURANCE COMPANY LIMITED
                      ...  Petitioner

                        Vs



1. MANOJ S/O. SARASAN, KATTAYATH COLONY,
                       ...       Respondent

2. SURESH S/O. PARAMESWARAN,

3. SANTHOSHKUMAR, S/O. RAMAKRISHNAN,

                For Petitioner  :SRI.MATHEWS JACOB (SR.)

                For Respondent  :SRI.A.ANTONY

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

 Dated :14/06/2010

 O R D E R
                  A.K.BASHEER & P.Q.BARKATH ALI, JJ.

            --------------------------------------------------

                         M.A.C.A. 1054 of 2004

            ---------------------------------------------------

                        DATED: JUNE 14, 2010




                               JUDGMENT

Basheer, J.

The appellant-company is the insurer of a goods autorickshaw,

which met with an accident while carrying some goods and the owner

thereof, in it. The Tribunal after considering the claim of the

victim/owner of the goods, passed an award directing the appellant to

pay a sum of Rs.48,750/- towards compensation with 9% interest per

annum.

2. The appellant takes exception to the above award

contending primarily that the Tribunal ought to have exonerated it

from the liability to indemnify the insured/owner of the vehicle in as

much as;

(a) the claimant was not the owner of the goods which was

allegedly being carried in the goods vehicle, and;

(b) the owner and driver of the vehicle were not supposed to

allow the claimant to travel in the said vehicle which did not have

any provision to accommodate a passenger, be it the owner of

M.A.C.A. 1054 of 2004 2

the goods or a gratuitous passenger.

The above contentions were repelled by the Tribunal. Hence this

appeal.

3. Sri Mathews Jacob, learned senior counsel who appears for

the appellant, lays heavy emphasis on the fact that no provision had

been admittedly made in the goods autorickshaw to accommodate the

owner of the goods as a passenger. He points out that a goods

autorickshaw is provided only with a driver’s seat and nothing more.

It is further contended by the learned senior counsel that there was

absolutely no evidence to show that the claimant was the owner of the

goods.

4. Sec.147(1)(a)(i) of the Motor Vehicles Act deals with the

liability of the insurer to pay compensation against any liability which

may be incurred in respect of the death of or bodily injury to any

person including the owner of the goods or his authorised

representative carried in the vehicle. The above liability of the insurer

in respect of any person, including the owner of the goods in a goods

vehicle was incorporated in the Act, through an amendment in Act 54

of 1994 with effect from November 14, 1994. Though the appellant

had contended that the claimant was not the owner of the goods, the

Tribunal had repelled the above contention in the absence of any

M.A.C.A. 1054 of 2004 3

contra evidence adduced by the appellant.

5. As regards the contention about the absence of any seating

provision in the goods autorickshaw to accommodate the owner of the

goods, it has to be noticed that the owner who accompanies his goods

in the vehicle cannot be penalised if the owner or driver of the vehicle

accommodates him in the vehicle in violation of the policy conditions.

Learned senior counsel contends that when no provision has been

made in a goods autorickshaw to accommodate the owner of the

goods, there can be no doubt that the insurer will not be liable to

indemnify the owner of the vehicle. In other words, the contention is

that the appellant/Insurance Company will have absolutely no liability

since the claimant had chosen to travel in a vehicle which did not even

have a seat provided for such travel.

6. We are afraid, the above contention is wholly misconceived.

An owner of the goods is entitled to accompany his goods. It may be

true that in a goods autorickshaw no separate seat is provided to

accommodate the owner of the goods while he is accompanying it. He

may, in such a contingency, share the seat of the driver. But, if the

owner and/or driver of the insured vehicle accommodates the owner of

the goods in the vehicle, such action can be treated only as a violation

of the policy conditions.

M.A.C.A. 1054 of 2004 4

7. Their Lordships of the Supreme Court in United India

Insurance Co.Ltd. v. Suresh {2008 (4) KLT 552 (SC)} has taken such

a view. The question that came up for consideration in the above

case was whether a person who hired a goods vehicle would come

within the purview of S.147(1) of the Act, although no goods were

being carried at the time of the accident. While reiterating the well

settled legal position as laid down in National Insurance Co. Ltd. v.

Baljit Kaur {(2004) 2 SCC 1} that the term “any person” envisaged

under S.147(1)(b)(i) shall not include any gratuitous passenger, their

Lordships held that if the claimant had not been travelling in the

vehicle as owner of the goods, he shall not be covered by the policy of

insurance. To put it differently, no gratuitous passenger can be

allowed to travel in a goods vehicle and not even the owner of the

vehicle can share the seat of the driver in a goods autorickshaw. But,

it was held that if the owner of the goods is allowed to share the seat

of the driver, it will be only at the risk and peril of the owner/insured of

the vehicle.

8. For the reasons stated above, the contentions raised by the

appellant in this case are liable to be repelled. We do so. However,

it will be open to the appellant to recover the amount of compensation

now ordered to be paid to the claimant from the owner of the vehicle

M.A.C.A. 1054 of 2004 5

after making payment to the claimant.

With the above modification in the award, the appeal is

dismissed.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE

mt/-