High Court Kerala High Court

United India Insurance Company … vs Sukumaran on 17 July, 2008

Kerala High Court
United India Insurance Company … vs Sukumaran on 17 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 27 of 2007()


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

                        Vs



1. SUKUMARAN, S/O.ITTIATHY,
                       ...       Respondent

2. ANTONY JOSE,

3. LIJU VARGHESE,

4. T.G. ASHOK KUMAR,

                For Petitioner  :SRI.P.R.RAMACHANDRA MENON

                For Respondent  :SRI.SAJI MATHEW

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

 Dated :17/07/2008

 O R D E R
                          M.N.KRISHNAN, J.
                          --------------------------
                      M.A.C.A. No. 27 OF 2007
                            ---------------------
                Dated this the 17th day of July, 2008

                              JUDGMENT

This appeal is preferred against the award passed by the

Motor Accident Claims Tribunal, Thodupuzha, in OP(MV) 1194/02.

The Tribunal awarded the petitioner a compensation of Rs.35,700/-

and directed the Insurance Company to recover it from respondents

1 and 2 in the claim petition jointly and severally. Aggrieved by that

decision, the Insurance Company has come up in appeal.

2. The contention raised by the Insurance Company is that

the policy stands in the name of the 4th respondent in the claim

application and if the vehicle belongs to the 2nd respondent, the

question of indemnifying the owner of the vehicle may not arise.

Secondly, being a passenger in a private jeep, he is having the

characteristic of a gratuitous passenger and therefore the Insurance

Company is to be totally exonerated from the liability.

3. There is a confusion in this case because of the conduct

of the parties. A reference to para 18 of the award would reveal that

the policy stands in the name of the 4th respondent Ashok kumar and

there is convincing documents produced before the Tribunal that the

MACA No.27/07 2

vehicle had been transferred by Ashok kumar in favour of Liju

Varghese with effect from 10.12.99. The Motor Vehicle Inspector’s

report Ext.A8 revealed that the name of the registered owner of the

vehicle is the 2nd respondent. These transfers had taken effect in

1999. The policy is issued for the period from 20.4.2001 to

19.4.2002. The accident had taken place on 9.4.02. The fiction of

an automatic or deemed transfer of a policy under Sec.157 of the

Motor Vehicles Act cannot be extended to a period beyond the

validity period of the policy at the time of effecting transfer. Since the

vehicle is already transferred in the year 1999, the currency of the

then existing policy would have lapsed by 2000. Therefore it is a

fresh policy that has to be taken in the name of the registered owner

of the vehicle at the relevant point of time. Tribunal has taken a view

that Ext.B1 policy also got automatically transferred in the name of

the 2nd respondent. Such a contingency may not arise for the

reason that it is for the subsequent period. If materials are available

and further particulars are required to be produced, it requires

consideration. I am also at loss to understand how Insurance

Companies issue policies even without verifying the registration

certificate of the vehicle. I stop there.

MACA No.27/07 3

4. The next question is regarding the status of the person

travelling in the jeep. If it is only an Act only policy then the status of

that person will be akin to that of a gratuitous passenger. It has been

held in United India Insurance Co. Ltd. v. Tilak Singh [2006 (4)

SCC 404] that a gratuitous passenger is not covered by the policy.

When a person is not covered by the policy and when he is not a

third party, the question of directing the Insurance Company to

indemnify the claimant and to get it reimbursed from the owner will

not arise. So it is also a matter that requires consideration at the

hands of the court below.

5. Therefore, I set aside the award passed by the Tribunal

so far as it relates to the Insurance Company’s liability to the parties.

I am not interfering with the quantum of compensation awarded. The

matter is remitted back to the Tribunal for consideration of the

following questions:

(i) What will be the impact of Ext.B1 policy when the

vehicle is transferred in the year 1999 and the new policy is issued

for the period 20.4.2001 to 19.4.02.

(ii) Whether any transfer of the vehicle in the year 1999 will

have a deemed transfer under Sec.157 of the Motor Vehicles Act in

MACA No.27/07 4

view of the above fact.

(iii) If the claimant is a gratuitous passenger in a private

jeep and the policy is only Act only policy, whether he is entitled to be

compensated by the Insurance Company as he is only a gratuitous

passenger not covered by the policy and who will not be a third party

to the proceeding.

Parties are directed to appear before the Tribunal on

26.8.08.

M.N.KRISHNAN, JUDGE
vps

MACA No.27/07 5