IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1831 of 2008()
1. UNITED INDIA INSURANCE COMPANY LTD.,
... Petitioner
Vs
1. THOMAS @ JOS T. THOMAS,
... Respondent
2. KUNJAPPAN.M.C,
3. MR. XAVIER THOMAS,
For Petitioner :SRI.P.R.RAMACHANDRA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :19/08/2008
O R D E R
J.B. KOSHY & THOMAS P.JOSEPH, JJ.
------------------------------------------------------------
M.A.C.A. NO: 1831 OF 2008 AND
C.M.Appln. Nos: 1774 &
1831 of 2008
-----------------------------------------------------------
Dated this the 19th August, 2008.
JUDGMENT
Koshy, J.
This appeal is filed by the insurance company with a petition to
condone the delay of 91 days in filing the appeal and also with a petition
to condone the delay of 528 days in curing the defects. The only
contention raised by the appellant-insurance company is that claimant
being a pillion rider is not covered under the policy. But such a
contention is not raised in the written statement or additional written
statement filed by the insurance company. Coverage of pillion rider will
depend upon the terms of policy. Once the coverage of insurance is
admitted by the insurance company if there is any limitations or
exclusions of liability such matters should be specifically pleaded and
proved by the insurance company. There was no pleading or proof.
Hence there is no merit in the appeal. We also note that in the petition
for condoning the delay of 528 days in curing the filing defect, no valid
reasons are given. Apart from administrative reasons no satisfactory
reasons are shown for condoning the delay in filing the appeal also.
MACA 1831/08 & C.M.APPLN 1831/08 2
So C.M.Appln. Nos: 1774/08 & 1831/08 are dismissed. Consequently
appeal also stands dismissed.
J.B.KOSHY
Judge
THOMAS P. JOSEPH
jj Judge
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: