High Court Kerala High Court

United India Insurance Company … vs Vipin on 18 January, 2010

Kerala High Court
United India Insurance Company … vs Vipin on 18 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1835 of 2009()


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

                        Vs



1. VIPIN, S/O. JOSEPH,
                       ...       Respondent

2. MOHANANDAS, S/O. RAGHAVAN,

3. THE ORIENTAL INSURANCE COMPANY LIMITED,

                For Petitioner  :SRI.MATHEWS JACOB (SR.)

                For Respondent  :SRI.GEORGE CHERIAN (THIRUVALLA)

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

 Dated :18/01/2010

 O R D E R
                       M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
             M.A.C.A. Nos.1835 & 2157 OF 2009
              = = = = = = = = = = = = = = =
        Dated this the 18th day of January, 2010.

                       J U D G M E N T

Both these appeals are preferred against the awards of

the Motor Accidents Claims Tribunal, Ernakulam in O.P.(MV)

Nos.1429/02 and 415/03. MACA 1835/09 is preferred by

the pillion rider in a motorcycle and MACA 2157/09 is filed by

the scooterist. It is the case of the parties that on 4.5.2002

a motorcycle and a scooter which were proceeding in

opposite directions collided resulting in injuries to the parties.

The learned Tribunal found that the rider of the motorcycle

alone was negligent and therefore cast the liability on the

insurance company of the motorcyclist to be paid to the

pillion rider in the motorcycle as well the scooterist. It is

against those decisions the appeals have been preferred.

2. The two points that arise for determination in the

appeals are (1) Whether the finding on negligence is proper

(2) Whether it was correct on the part of the Tribunal to have

cast the liability on the insurance company even if the

M.A.C.A.Nos.1835 & 2157 OF 2009
-:2:-

negligence was on the motorcyclist, so as to pay to the

pillion rider for the reason that the vehicle was only covered

by an Act only policy.

3. I have perused the award and heard the learned

counsel appearing for both the insurance companies. It can

be seen that the police have charge sheeted both the riders

for rash driving by filing A and B charge sheet. The Tribunal

found that the accident had taken place 3.74 mtrs. west of

the eastern tarred end. The road is having a width of 6.08

mtrs. The Tribunal found that the motorcyclist was

proceeding from north to south and the scooterist was

proceeding from south to north. The correct side of the

motorcycle was eastern side and that of the scooterist was

western side. Since the accident had taken place 3.74 mtrs.

West of the eastern tarred end the Tribunal held that the

motorcyclist had transgressed to the wrong side and

therefore he alone is negligent. When people drive motor

vehicles one cannot always precisely go through the exact

middle of the road and just because there is a transgression

M.A.C.A.Nos.1835 & 2157 OF 2009
-:3:-

of 70 cms. to the wrong side it is not correct on that basis

alone to come to the conclusion that the accident had taken

place on account of the negligence of the motorcyclist. The

correctness of the scene mahazar is also a question which

has been discussed and held that distance from the post is

not a matter for consideration. Therefore I feel in the light of

the police charge sheet and the factum that only a slight

transgression one would not be justified in holding that there

is absolute negligence on one person. Anyhow the matter

requires reconsideration by permitting all concerned to

adduce evidence in the matter. Therefore the finding on

negligence is set aside.

4. If ultimately the Court finds that the motorcyclist

was solely responsible for the accident then the petitioner in

O.P.(MV)1429/02 being a pillion rider whether entitled to be

indemnified by the insurance company will arise. It is

submitted that the vehicle was covered only by an Act only

policy. If it is only an Act only policy then the dictum laid

down in Tilak Singh’s case [United India Insurance Co.

M.A.C.A.Nos.1835 & 2157 OF 2009
-:4:-

Ltd. v. Tilak Singh)2006 (2) KLT 884(SC) will squarely

apply then in that angle also the matter requires

consideration. Therefore the awards under challenge are set

aside and the matter is remitted back to the Tribunal for

fresh consideration by permitting both parties to produce

documentary as well as oral evidence in support of their

respective contentions. Since the private parties had not

entered appearance before this Court it is directed that the

United India Insurance Company Ltd. will take out notice to

those parties after it enters appearance on 22.2.2010 and

thereafter the matter be disposed of in accordance with law.

The MACA is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

ul/-