High Court Kerala High Court

Viji.K.K vs Jayanarayanan on 23 February, 2010

Kerala High Court
Viji.K.K vs Jayanarayanan on 23 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2357 of 2009()


1. VIJI.K.K,S/O.RAMAN,AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. JAYANARAYANAN,S/O.NARAYANAN NAMBIAR,
                       ...       Respondent

2. ORIENTAL INSURANCE COMPANY LTD,

                For Petitioner  :SRI.V.S.CHANDRASEKHARAN

                For Respondent  :SRI.TITUS MANI

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

 Dated :23/02/2010

 O R D E R
                       M.N. KRISHNAN, J.
                        -------------------------------
                  M.A.C.A. No.2357 OF 2009
                    ---------------------------------------
             Dated this the 23rd day of February, 2010

                         J U D G M E N T

This is an appeal preferred against the award of the Clams

Tribunal, Kozhikode in OP(M.V).986/04. The claimant a 23 year

old coolie sustained serious injuries in road accidet and the

tribunal awarded him a compensation of Rs.39,500/- with 7%

interest. It also exonerated the Insurance company from the

liability. Therefore the claimant has come up in appeal

challenging the quantum as well as liability of Insurance

Company.

2. Heard the counsel for all sides.

3. Let me first consider about exoneration of the

Insurance Company from the liability. The learned counsel for

the insurance company on instruction submits that the vehicle is

covered by a package policy. It is also seen so from para six of

the award when it is a package policy. By virtue of a

clarificatory circular issued by the Insurance Regulatory and

Developmental Authority dated 16.11.2009, person traveling in a

MACA.2357/09 2

private vehicle and persons carried in a two wheeler are

covered under the terms and conditions of the Standard Motor

Package Policy. Further the said contention have come up for

consideration before the two Division Benches of this court. In

the decision reported in 2008(3) KLT 778 and 2009 (3) KLT 813

ie., New India Assurance Company Vs. Hydrose and Mathew Vs.

Shaji Mathew, the court held that the conditions cover the pillion

rider. Therefore the Insurance Company cannot get exonerated

from the liability and therefore it is made liable.

4. The second question is regarding enhancement of the

compensation. The tribunal has itself recorded that medical bills

are produced for 29,421/- . It also refers to about Rs.15,000/- as

advance. The court does not enter into the finding whether this

29,421/- takes in the entire advance or not. Whatever it may be

even accepting the same, claimant will be entitled to Rs.5,000/-

as per the bills produced. Similarly on account of long period of

hospitalisation for 20 days the claimant would not have been

even in a position to work for three months. I enhance the

compensation of Rs.1000/- making it a total additional

compensation of Rs.6,000/-. It has also be stated that the

MACA.2357/09 3

Tribunal has only awarded interest of 7%. The apex court held

that interest can be awarded at 7.5 %.

5. In the result, MACA is disposed of as follows:

Claimant is granted an additional compensation of Rs.6,000/-

with 7.5 % interest on the said sum from the date of petition till

realisation. The insurance company is made liable to pay this

amount as well as he original award amount. It is further made

clear that interest shall be at 7.5 % on the entire amount

awarded. The Insurance Company shall deposit the amount

within a period of 60 days from the date of receipt of a copy of

this judgment.

M.N. KRISHNAN, JUDGE

sou.