Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Oriental Insurance Company Limited vs Sunithamol
2024 Latest Caselaw 29084 Ker

Citation : 2024 Latest Caselaw 29084 Ker
Judgement Date : 10 October, 2024

Kerala High Court

The Oriental Insurance Company Limited vs Sunithamol on 10 October, 2024

            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

              THE HONOURABLE MR. JUSTICE EASWARAN S.

    THURSDAY, THE 10TH DAY OF OCTOBER 2024 / 18TH ASWINA, 1946

                      MACA NO. 1560 OF 2021

 AGAINST THE AWARD DATED 30.7.2020 IN O.P.(M.V.) NO.1657 OF 2016
           OF MOTOR ACCIDENT CLAIMS TRIBUNAL ,KOTTAYAM
APPELLANT/2ND RESPONDENT :

           THE ORIENTAL INSURANCE COMPANY
           KOTTAYAM - 686 001, REPRESENTED BY ITS REGIONAL
           MANAGER, REGIONAL OFFICE, ERNAKULAM NORTH, KOCHI - 18.

           BY ADVS.
           GEORGE CHERIAN (SR.)
           ALEXY AUGUSTINE
           GEORGE A.CHERIAN

RESPONDENTS/PETITIONERS, 1ST RESPONDENT & ADDL 3RD RESPONDENT :

1          ANNAMMA VARGHESE
           AGED 56 YEARS
           W/O.VARGHESE, PALLIKUNNEL, POUTHENPURAM P.O.,
           PAMPADY, KOTTAYAM - 686 502.

2          SHANUS VARGHESE
           AGED 34 YEARS
           D/O.VARGHESE, PALLIKUNNEL, POTHENPURAM P.O.,
           PAMPADY, KOTTAYAM - 686 502.

3          SHIJO VARGHESE
           AGED 28 YEARS
           S/O.VARGHESE, PALLIKUNNEL, POTHENPURAM P.O.,
           PAMPADY, KOTTAYAM - 686 502.

4          MARIYAMMA PAULOSE
           AGED 80 YEARS
           W/O.VARGHESE, PULLIKUNNEL, PUTHENPURAM P.O.,
           PAMPADY, KOTTAYAM - 686 502.

5          BABEN THARAKAN
           S/O.MATHAI THARAKAN, KIZHAKKETHALACKAL HOUSE,
           VADAVATHOOR P.O., VIJAYAPURAM VILLAGE,
           KOTTAYAM - 686 010.
                                                    2024:KER:75268
M.A.C.A. Nos.3351 of 2020 and
connected cases                 2



6            THE KERALA STATE
             REP. BY DISTRICT COLLECTOR, KOTTAYAM - 686 502.


             BY ADVS.
             P.M.JOSHI
             T.R.HARIKUMAR
             ADITHYA RAJEEV
             SRI.DHEERAJ, GP


THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING BEEN FINALLY HEARD ON
06.09.2024 ALONG WITH MACA NOS.1584/2021 AND CONNECTED CASES,
THE COURT ON 10.10.2024 DELIVERED THE FOLLOWING:
                                                      2024:KER:75268
M.A.C.A. Nos.3351 of 2020 and
connected cases                   3



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

                  THE HONOURABLE MR. JUSTICE EASWARAN S.

    THURSDAY, THE 10TH DAY OF OCTOBER 2024 / 18TH ASWINA, 1946

                          MACA NO. 1584 OF 2021

 AGAINST THE AWARD DATED 30.7.2020 IN O.P.(M.V.) NO.1953 OF 2015
             OF MOTOR ACCIDENT CLAIMS TRIBUNAL ,KOTTAYAM
APPELLANT/2ND RESPONDENT :

             THE ORIENTAL INSURANCE COMPANY LIMITED
             KOTTAYAM - 686 001, REPRESENTED BY ITS REGIONAL
             MANAGER, REGIONAL OFFICE, ERNAKULAM NORTH, KOCHI - 18.


             BY ADVS.
             GEORGE A.CHERIAN
             ALEXY AUGUSTINE

RESPONDENTS/PETITIONERS, 1ST RESPONDENT & ADDL.3RD RESPODENT :

1            SUNITHAMOL
             AGED 41 YEARS
             W/O.BINOY @ SUNNY, PULIMOOTTILPARAMBIL,
             PARAKADANKUNNU BHAGOM, VAKATHANAM P.O.,
             VAKATHANAM VILLAGE, CHANGANACHERRY, PIN - 686 538.

2            NEVIN STEPHEN BINOY(MINOR)
             AGED 14 YEARS
             D.O.B.29/11/2004, S/O.BINOY, REP. BY HIS MOTHER
             SUNITHAMOL AS NEXT FRIEND, PULIMOOTTILPARAMBIL,
             PARAKADANKUNNU BHAGOM, VAKATHANAM P.O., VAKATHANAM
             VILLAGE, CHANGANACHERRY, PIN - 686 538.

3            ABIN VARGHESE BINOY(MINOR)
             AGED 10 YEARS
                                                    2024:KER:75268
M.A.C.A. Nos.3351 of 2020 and
connected cases                 4



             D.O.B.21/05/2008, S/O.BINOY, REP. BY HIS MOTHER
             SUNITHAMOL AS NEXT FRIEND, PULIMOOTTILPARAMBIL,
             PARAKADANKUNNU BHAGOM, VAKATHANAM P.O., VAKATHANAM
             VILLAGE, CHANGANACHERRY, PIN - 686 538.

4            BABEN THARAKAN
             S/O.MATHAI THARAKAN, KIZHAKKETHALACKAL HOUSE,
             VADAVATHOOR P.O., VIJAYAPURAM VILLAGE,
             KOTTAYAM - 686 010.

5            THE KERALA STATE
             REP. BY DISTRICT COLLECTOR, KOTTAYAM - 686 01.


             BY ADVS.
             P.M.JOSHI
             T.R.HARIKUMAR
             ADITHYA RAJEEV
             SIJI K.PAUL
             SRI. DHEERAJ, GP


THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING BEEN FINALLY HEARD ON
06.09.2024, ALONG WITH MACA NO.1560/2021 AND CONNECTED CASES,
THE COURT ON 10.10.2024 DAY DELIVERED THE FOLLOWING:
                                                      2024:KER:75268
M.A.C.A. Nos.3351 of 2020 and
connected cases                   5



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

                  THE HONOURABLE MR. JUSTICE EASWARAN S.

    THURSDAY, THE 10TH DAY OF OCTOBER 2024 / 18TH ASWINA, 1946

                          MACA NO. 1097 OF 2021

AGAINST THE AWARD DATED 30.07.2020 IN O.P.(M.V.) NO.1953 OF 2015
             OF MOTOR ACCIDENT CLAIMS TRIBUNAL ,KOTTAYAM
APPELLANTS/PETITIONERS :

1            SUNITHAMOL
             AGED 41 YEARS
             W/O. BINOY @ SUNNY, PULIMOTTILPARAMBIL,
             PARAKADANKUNNU BHAGOM, VAKATHANAM P.O,
              VAKATHANAM VILLAGE, CHANGANACHERRY.

2            NEVIIN STEPHEN BINOY,
             AGED 16 YEARS
             (MINOR), D.O.B 29.11.2004 , S/O. BINOY , REPRESENTED BY
             HIS MOTHER SUNITHAMOL, AS NEXT FRIEND , AGED 41 YEARS,
             W/O. BINOY @ SUNNY, PULIMOTTILPARAMBIL, PARAKADANKUNNU
             BHAGOM, VAKATHANAM P.O, VAKATHANAM VILLAGE,
             CHANGANACHERRY.

3            ABIN VARGHESE BINOY,
             AGED 12 YEARS
             (MINOR), D.O.B 21.05.2008, S/O. BINOY REPRESENTED BY
             HIS MOTHER SUNITHAMOL, AS NEXT FRIEND, AGED 41 YEARS,
             W/O. BINOY @ SUNNY, PULIMOTTILPARAMBIL, PARAKADANKUNNU
             BHAGOM, VAKATHANAM P.O, VAKATHANAM VILLAGE,
             CHANGANACHERRY.


             BY ADV P.M.JOSHI
                                                    2024:KER:75268
M.A.C.A. Nos.3351 of 2020 and
connected cases                 6



RESPONDENTS/RESPONDENTS:

1            BABEN THARAKAN
             S/O. MATHAI THARAKAN, KIZHAKKETHALACKAL HOUSE,
             VADAVATHOOR P.O, VIJAYAPURAM VILLAGE, KOTTAYAM-686 010

2            THE DIVISIONAL MANAGER,
             ORIENTAL INSURANCE CO. LTD, KOTTAYAM 686 001.

3            THE KERALA STATE,
             REP. BY DISTRICT COLLECTOR, KOTTAYAM , PIN-686 001


             BY ADVS.
             SRI. GEORGE CHERIAN (SR.)
             SRI. ALEXY AUGUSTINE
             SRI. GEORGE A.CHERIAN
             SRI.DHEERAJ, GP


THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING BEEN FINALLY HEARD ON
01.08.2024, ALONG WITH MACA NO.1560/2021 AND CONNECTED CASES,
THE COURT 10.10.2024 DELIVERED THE FOLLOWING:
                                                      2024:KER:75268
M.A.C.A. Nos.3351 of 2020 and
connected cases                   7



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

                  THE HONOURABLE MR. JUSTICE EASWARAN S.

    THURSDAY, THE 10TH DAY OF OCTOBER 2024 / 18TH ASWINA, 1946

                          MACA NO. 1186 OF 2021

 AGAINST THE AWARD DATED 30.7.2020 IN O.P.(M.V.) NO.1657 OF 2016
             OF MOTOR ACCIDENT CLAIMS TRIBUNAL ,KOTTAYAM
APPELLANTS/PETITIONERS :

1            ANNAMMA VARGHESE
             AGED 52 YEARS
             W/O.VARGHESE, PALLIKUNNEL, POTHENPURAM P.O.,
             PAMPADY, KOTTAYAM-686 502.

2            SHANUS VARGHESE,
             AGED 30 YEARS
             D/O.VARGHESE, PALLIKUNNEL, POTHENPURAM P.O.,
             PAMPADY, KOTTAYAM-686 502.

3            SHIJO VARGHESE,
             AGED 24 YEARS
             S/O.VARGHESE, PALLIKUNNEL, POTHENPURAM P.O.,
             PAMPADY, KOTTAYAM-686 502.

4            MARIYAMMA PAULOSE,
             AGED 76 YEARS
             W/O.VARGHESE, PALLIKUNNEL, POTHENPURAM P.O.,
             PAMPADY, KOTTAYAM-686 502.


             BY ADVS.
             P.M.JOSHI
             SMT.SIJI K.PAUL
                                                    2024:KER:75268
M.A.C.A. Nos.3351 of 2020 and
connected cases                  8




RESPONDENTS/RESPONDENTS:

1            BABEN THARAKAN
             S/O.MATHAI THARAKAN, KIZHAKKETHALACKAL HOUSE,
             VADAVATHOOR P.O., VIJAYAPURAM VILLAGE,
             KOTTYAM-686 010.

2            THE DIVISIONAL MANAGER,
             ORIENTAL INSURANCE CO.LTD., KOTTAYAM, PIN-686 001.

3            THE KERALA STATE,
             REPRESENTED BY DISTRICT COLLECTOR, KOTTAYAM,
             KOTTAYAM, PIN-686 001.

             SMT. KS SANTHI,SC
             SRI.DHEERAJ, GP


THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING BEEN FINALLY HEARD ON
1.8.2024 ALONG WITH MACA NO.1560/2021 AND CONNECTED CASES, THE
COURT ON 10.10.2024 DELIVERED THE FOLLOWING:
                                                      2024:KER:75268
M.A.C.A. Nos.3351 of 2020 and
connected cases                   9



              IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                 PRESENT

                  THE HONOURABLE MR. JUSTICE EASWARAN S.

    THURSDAY, THE 10TH DAY OF OCTOBER 2024 / 18TH ASWINA, 1946

                          MACA NO. 3351 OF 2020
 AGAINST THE AWARD DATED 30.7.2020 IN O.P.(M.V.) NO.1953 OF 2015
             OF MOTOR ACCIDENT CLAIMS TRIBUNAL ,KOTTAYAM
APPELLANT/1ST RESPONDENT :

             BABEN THARAKAN
             S/O MATHAI THARAKAN, KIZHAKKETHALACKAL HOUSE,
             VADAVATHOOR P.O.VIJAYAPURAM VILLAGE,
             KOTTAYAM, PIN-686 010.


             BY ADVS.
             T.R.HARIKUMAR
             SRI.ADITHYA RAJEEV

RESPONDENTS/PETITIONERS & RESPONDENTS 2 AND 3 :

1            SUNITHAMOL
             AGED 43 YEARS
             W/O BINOY @ SUNNY, PULIMOOTTILPARAMBIL,
             PARAKADANKUNNU BHAGOM, VAKATHANAM P.O.VAKATHANAM
             VILLAGE, CHANGANACHERRY, KOTTAYAM DISTRICT,
             PIN-685 101.

2            NEVIN STEPHEN BINOY,
             AGED 16 YEARS
             (MINOR), D.O B 29.11.2004, S/O BINOY REPRESENTED BY HIS
             MOTHER SUNITHAMOL AS NEXT FRIEND, PULIMOOTTILPARAMBIL,
             PARAKADANKUNNU BHAGOM, VAKATHANAM P.O.VAKATHANAM
             VILLAGE, CHANGANACHERRY, KOTTAYAM DISTRICT,
             PIN-685 101.
                                                    2024:KER:75268
M.A.C.A. Nos.3351 of 2020 and
connected cases                 10



3            ABIN VARGHESE BINOY,
             AGED 12 YEARS
             (MINOR) D.O.B 21.5.2008, S/O BINOY REPRESENTED BY HIS
             MOTHER SUNITHAMOL AS NEXT FRIEND PULIMOOTTILPARAMBIL,
             PARAKADANKUNNU BHAGOM, VAKATHANAM P.O.VAKATHANAM
             VILLAGE, CHANGANACHERRY,KOTTAYAM DISTRICT PIN-686 101.

4            THE DIVISIONAL MANAGER,
             ORIENTAL INSURANCE CO LTD,
             KOTTAYAM, PIN-686 001.

5            THE KERALA STATE,
             REPRESENTED BY DISTRICT COLLECTOR,
             KOTTAYAM, PIN-686 001.


             BY ADVS.
             SHRI.P.M.JOSHI
             SRI.GEORGE CHERIAN (SR.)
             GOVERNMENT PLEADER SRI. DHEERAJ
             SMT.SIJI K.PAUL
             SRI.ALEXY AUGUSTINE


THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING BEEN FINALLY HEARD ON
06.09.2024 ALONG WITH MACA NO.1560/2021 AND CONNECTED CASES, THE
COURT ON 10.10.2024 DELIVERED THE FOLLOWING:
                                                       2024:KER:75268
M.A.C.A. Nos.3351 of 2020 and
connected cases                     11




                                EASWARAN S. , J.
                       -------------------------
                  M.A.C.A No.3351 of 2020 and
           M.A.C.A. Nos.1097,1186,1560 & 1584 of 2021
                  -----------------------------------
             Dated this the 10th day of October 2024
                             JUDGMENT

The order of this Court shall dispose of the above captioned five

appeals. M.A.C.A Nos.1560 & 1584 of 2021 are preferred by the

insurance company, M.A.C.A. Nos.3351 of 2020 is filed by the owner

of the vehicle and M.A.C.A. Nos.1097 and 1186 of 2021 are filed by

the claimants for enhancement of the compensation.

2. An intriguing question regarding the liability of the insurance

company to compensate the legal heirs/claimants of the deceased on

the ground that the policy does not cover the liability of the Insurance

Company over the gratuitous passenger in a private vehicle has arisen

for consideration of this Court. Since the insurance company is

denying its liability, M.A.C.A. Nos.1560 and 1584 of 2021 will be dealt 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

with at the first. Depending upon the findings of this Court on these

two appeals, the fate of M.A.C.A. No.3351 of 2020 will be decided. The

owner claims that in the peculiar facts and circumstances, the State of

Kerala is also vicariously liable to compensate the claimants of the

deceased. On the other hand, the claimants are before this Court in

M.A.C.A.Nos.1097 and 1186 of 2021 for enhancement of the

compensation and the facts in both these appeals are common.

3. A reading of the claim petitions discloses the facts leading to

the two separate claims being lodged before the Motor Accidents

Claims Tribunal, Kottayam, which is quite desolating. On 6.9.2015, the

vehicle in question driven by one Mr.Baben Tharaken hit a scooter

ridden by one Mr.Varghese and he suffered injuries. Sri.Binoy who

came to the spot offered to take the injured in the vehicle belonging to

Mr.Baben Tharakan to the hospital, though, Sri.Baben Tharakan

alleges that it was the police officials who pressured him to take the 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

injured namely, Sri.Varghese, to the hospital in his vehicle. However,

for the purpose of deciding the contentions of the appellant-insurance

company, the same may be irrelevant. As stated above, Sri.Binoy and

Sri.Baben Tharakan took Mr.Varghese in the jeep and were rushing to

the Medical College Hospital, Kottayam. While the vehicle was plying

through Kottayam-Kumali road, the jeep dashed behind a lorry bearing

registration No.HR-55/M-6638, thereby, both Mr.Binoy and

Mr.Varghese suffered serious injuries and succumbed to the injuries.

The legal heirs of Mr.Binoy, i.e., his wife and two minor children,

lodged O.P.(M.V.) No.1953 of 2015 and the wife, mother and children

of Sri.Varghese filed O.P.(M.V.) No.1657 of 2016 before the Motor

Accidents Claims Tribunal, Kottyam. The insurance company entered

appearance. In its usual vigor, the insurance company raised its

defense on the ground that the policy in question is only an Act Only

Policy and, therefore, it is not bound to honor the claim in these claim 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

petitions. The tribunal on a comparative assessment of the facts and

also the terms and conditions of the policy, came to the conclusion

that neither Mr.Binoy nor Mr.Varghese could not be construed as

gratuitous passengers and thereby entitling the insurance company to

disown its liability to indemnify the owner. Accordingly, both the claim

petitions were allowed. It is aggrieved by these findings that the

insurance company has come up with M.A.C.A Nos.1560 & 1584 of

2021.

4. Heard Sri. George Cherian, the learned Senior Counsel

assisted by Smt.Latha Susan Cherian, the learned counsel appearing

for the appellant-Insurance Company. Sri. T.R. Harikumar, the learned

counsel appearing for the owner of the vehicle and the appellant in

M.A.C.A. No.3351 of 2020 and Sri. P.M. Joshi, the learned counsel

appearing for the appellants/claimants in M.A.C.A. Nos.1097 and 1186

of 2021.

2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

5. Sri. George Cherian, the learned Senior Counsel appearing for

the insurance company commenced the arguments by contending that

the liability of the insurance company is exonerated, especially since

the policy in question is only an 'Act Only Policy'. It does not cover the

gratuitous passenger traveling in the vehicle in question. The accident

was not caused due to the rash and negligent driving of the owner but

due to the negligence of the driver of the offending lorry. According to

the learned counsel, in the absence of the owner and the insurance

company of the vehicle on which the vehicle dashed into, the tribunal

ought not to have entertained the claim. In short, according to the

learned Senior Counsel, the applications before the tribunal were bad

for non-joinder of parties.

6. On the other hand, Sri.T.R Harikumar, the learned counsel

appearing on behalf of the owner, would contend that the owner has

filed the appeal for fastening of the liability on the State of Kerala to 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

compensate for the accident that was caused. According to him,

Sri.Binoy was forced to carry Sri.Varghese in his vehicle due to the

pressure exerted by the police officials, and thereby resulting in the

accident and death of these two persons.

7. Sri. P.M.Joshi, the learned counsel appearing for the claimants

would contend that in the peculiar facts and circumstances of the case,

the plea raised by the insurance company should not be accepted by

the Court. It is the specific case of Sri.P.M.Joshi, the learned counsel

appearing on behalf of the claimants, that Sri.Binoy had extended the

courtesy to carry Mr.Varghese for treatment to the hospital. The owner

of the vehicle was obliged to help Sri.Varghese for rendering treatment

and, unfortunately, while rushing to the hospital, the unforeseen

accident happened, which resulted in the death of both Mr.Binoy and

Mr.Varghese, and thus, they cannot be construed as gratuitous

passengers in the vehicle. The learned counsel further contended that 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

though the terms and conditions of the policy cover the third party

risk, the deceased cannot be construed as gratuitous passengers in

the vehicle. If such a strict interpretation is given, the same will

necessarily cause hardship to the claimants. The claimants though

legally entitled for compensation will be left with no alternative to

recover the amount from the owner alone. It is further contended that

since the provisions of Section 166 of the Motor Vehicles Act is a

beneficial legislation, the same will have to be construed liberally in

order to achieve the social objectives. Therefore, it is prayed that the

appeals filed by the insurance company be dismissed.

8. I have considered the rival submissions raised across the Bar

and have perused the records as well as the award passed by the

Motor Accidents Claims Tribunal.

9. No doubt, the facts presented before this Court are certainly

desolating. This is compounded further by the stand taken by the 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

insurance company that it is not liable to compensate or indemnify the

owner for the loss caused to the claimants. Primarily, the reason being

that the policy in question is only a 'liability only policy'.

10. The law in respect of the liability of an insurance company, if

the policy is liability only policy, needs no elaboration. In United

India Insurance Co. Ltd. , Shimla v. Tilak Singh and Others vs

Tilak Singh [(2006) 4 SCC 404], the Hon'ble Supreme Court

considered the issue and held as under :

"21. In our view, although the observations made in Asha Rani case (11) were in connection with carrying passengers in a goods vehicle, the same would apply with equal force to gratuitous passengers in any other vehicle also. Thus, we must uphold the contention of the appellant Insurance Company that it owed no liability towards the injuries suffered by the deceased Rajinder Singh who was a pillion rider, as the insurance policy was a statutory policy, and hence it did not cover the risk of death of or bodily injury to a gratuitous 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

passenger."

11. It is the specific contention of the appellant-Insurance

Company that based on the above principles, they are not bound to

indemnify the owner since Mr.Binoy as well as Mr.Varghese were

gratuitous passengers. If the facts as stated above are true, then the

discussion needs no further elaboration. But, the pointed question

before this Court is whether, in the peculiar facts and circumstances,

Mr.Varghese and Mr.Binoy would be considered as gratuitous

passengers in the vehicle. The Insurance Company will succeed in

their endeavor only if this Court finds that the victims in the accident

were gratuitous passengers.

12. The term 'gratuitous passenger' is not defined anywhere

under the provisions of the Motor Vehicles Act, 1988. Black's law

dictionary 4th Edition defines the term GRATUITOUS GUEST - In 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

automobile law: A person riding at invitation of owner or

authorized agent without payment of a consideration or fare.

The question before this Court would be as to whether Mr.Binoy or Mr.

Varghese could fit into the term of 'gratuitous passenger' or 'gratuitous

guest', so as to take them out of the purview of the contract of

insurance. This Court cannot ignore the fact that Mr.Varghese met with

an accident which was caused by the vehicle owned by Mr.Baben

Tharaken. The said fact is proved by the Exhibit A7 final report . If

that be so, in terms of the provisions contained under Section 134(a)

and (b) of the Motor Vehicles Act, 1988 the owner was bound to

render assistance to the injured . At this point of time, whether the

owner of the vehicle was reluctant to take the victim to the hospital or

not is not clear. Be that as it may, it is indisputable that Mr.Binoy came

forward and offered his willingness to help Mr.Varghese. Necessarily,

Sri.Binoy had to depend on a vehicle for the purpose of taking 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

Sri. Varghese to the hospital. Though different versions are given by

the owner as well as the investigating authority in Crime No.1039 of

2015, as regards what exactly prompted Mr.Baben Tharaken to take

Sri.Binoy and Sri.Varghese in his vehicle, the same may not require

adjudication at the hands of this Court. However, the indisputable fact

is, due to the accident caused by vehicle KL-52/6622, Sri.Varghese

was lying on the spot when Sri.Binoy came forward to help him and

volunteered to take him to the hospital. It was while traveling to the

hospital, the unfortunate accident took place and Sri.Binoy and

Sri.Varghese sustained injuries and subsequently, succumbed to the

injuries.

13. The court has to decide from the above sequence of events

as to whether Sri.Varghese or Sri.Binoy could be termed as Gratuitous

passengers in the vehicle or could be considered as a third party. It is 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

pertinent to mention that Insurance Company can avoid the liability

only if it is shown that the deceased were traveling in the vehicle as

gratuitous passengers. Be that as it may, what would be the position

of the insurer qua the third party in a policy like this in question. Can

the Insurance Company which owes a corporate social responsibility

towards the society simply wash off their hands by contending that the

policy in question is an "Act Only Policy" and hence no liability. The

facts and events narrated are no doubt disturbing. But the decisions of

the courts cannot be based on empathy. No doubt equity follows law.

Undoubtedly, claimants have equity. But is the law on their side? The

answer to this question would depend on the construction of the

contract of insurance. Under normal circumstances, had Sri.Binoy and

Sri.Varghese travelled in the vehicle, this Court would not have

endeavored to venture into the facts so closely. However, the facts

presented before this Court are so compelling enough for this Court to 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

have a relook on the issue presented.

14. As stated above, the term 'gratuitous passenger' is not

defined under the Statute. Therefore, the definition of 'gratuitous

passenger' either under the common law principle or based on the

usage has to be applied. On going through the definition of the word

'gratuitous passenger' coined by judicial dictionaries as well as by

various precedents, this Court is not persuaded to hold that Sri.Binoy

and Sri.Varghese were 'gratuitous passengers' in the vehicle driven by

Sri.Baben Tharakan since Sri. Binoy was accompanying Sri. Varghese,

who met with the accident and was being taken to the hospital . In

holding so this Court would be doing injustice to the cause especially

in the light of the provisions contained under Section 134(a) and (b) of

the Motor Vehicles Act, 1988.

15. Having concluded that the deceased were not gratuitous

passengers and therefore not covered by the policy in question, 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

necessarily, this Court will have to uphold the findings of the tribunal

by which, the liability was fastened upon the shoulders of the

insurance company. No doubt, the tribunal has undertaken an

enduring exercise by analysing the facts threadbare in order to find

out whether Sri.Binoy and Sri.Varghese could be construed as

"Gratuitous Passengers". In doing so, the tribunal reached the

conclusion that Mr.Varghese had to be treated as a third party but no

specific finding was rendered by the tribunal in respect of Sri.Binoy.

However, liberty was granted to the Insurance company to pay and

recover from the owner.

16. In order to ascertain whether the above findings could be

sustained or not, it is necessary for this Court to advert to the terms

of the policy. The policy in question reveals that the

appellant/insurance company has collected premium for third party

insurance and for personal cover of the driver and owner. The schedule

to the policy reads as under:

2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

SCHEDULE OF PREMIUM

A. OWN DAMAGE B. LIABILITY

Basic T.P Cover : 4931.00

Basic T.P Total : 4931.00

Add: PA for owner GR 36A : 100.00

Add;LL- Paid Driver,Conductor

Cleaner- IMT- 28 : 50.00

TP Total : 5081.00

Total Premium : 5081.00

Stamp Duty : 0.50

Add: Service Tax : 711.00

Total Amount : 5792.00

A further reading of the terms and conditions of the policy, especially

the clause "Liability to third Parties" shows that the Insurance 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

Company had undertaken the liability as follows:

"1. Subject to the limits of the liability laid down in the schedule hereto, the company will indemnify the Insured in the event of an accident caused by or arising out of the use of the Motor Vehicle caused by or arising out of the use of Motor Vehicle anywhere in India against all sums including claimants costs and expenses which the insured shall become legally liable to pay in respect of

i. death or bodily injury to any person so far as it is necessary to meet the requirements of Motor Vehicles Act ii. damage to property other than property belonging to the insured or held in trust or in the custody or control of the insured upto the limit specified in the Schedule."

17. A combined reading of the aforesaid clause with the

schedule of the policy leads to an inevitable conclusion that the policy

in question covers death or injury caused to the third party while using

the motor vehicle. That be so, an incidental question may crop up,

Who is a third party? Section 145(i) of the Motor Vehicles Act, 1988

defines "third party" to include the Government, the driver and any 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

other co-worker on a transport vehicle. Apart from that there is no

other indication in the Statute defining the word 'third party'. Still

further Section 146 of the Motor Vehicles Act 1988 mandates that a

vehicle shall not be used in public unless there is an insurance policy

complying with the requirements of the statute. So what does the

term "third party" exactly mean? A Division Bench of the Karnataka

High Court in New India Assurance Co. Ltd. vs. Rajendra Singh

[2000 KHC 3556] had occasion to consider this question. Para 10 of

the decision reads under:

"10. Therefore, the law laid down by the Supreme Court declares that the virtue of omission of cl. (ii) of the proviso to S.95(1)(b) of the Old Act from corresponding S.147 of the New Act, the insurer of a vehicle covered by "Act Only' policy i.e., statutory policy, would be liable to indemnify the insured owner against any liability to pay compensation incurred by him for death of or bodily injury to a gratuitous passenger travelling in the offending vehicle, be it a private car, a private jeep or goods vehicle or even a 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

two wheeler. This is our answer to I part of the question under examination.

10(a). Furthermore, it becomes manifest that by virtue of the aforestated change in position of the law expanding the statutory liability of the insurer under the New Act it necessarily follows that all victims of a motor accident other than the parties to the contract of insurance are third parties in relation thereto. This finding answers the II part of the said question."

18. In Vasuki Vs Shanthi [2016 SCC Online Ker 9640] a

Division Bench of this Court held that in a case where the policy covers

only owner and the driver of the vehicle, and accident occurs while the

vehicle is driven by a third person, the Insurance Company is not

liable. However on appeal, the Hon'ble Apex Court reversed the said

decision and held that the Insurance company is liable (see Vasuki Vs

Shanthi (2021 )16 SCC 730 ). The aforementioned decision would

show that in respect of a private car when the owner alone is covered

under the policy, the insurance company was made liable if the 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

accident happened while the vehicle was driven by a person other than

the owner. This Court is sanguine of the fact that accepting the

argument of the Insurance company will lead to an incongruous

situation, where, in an accident, both the driver/owner and the

occupants of the vehicle had died or sustained serious injuries then

definitely Insurance Company would be made liable only to the owner

but not to the occupants. Be that as it may, once it is concluded that

the deceased Mr.Binoy and Mr.Varghese were not gratuitous

passengers then necessarily the Insurance Company cannot escape

the liability.

19. Before parting with the case, this Court needs to address the

contentions of the appellant in M.A.C.A No.3351 of 2020. The

appellant/owner contends that he was forced to take Mr.Binoy in the

vehicle to accompany Mr.Varghese to the hospital by the police

authorities and hence seek a direction to the State of Kerala to 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

compensate the claimants of the victims. This contention has been

taken especially since the Insurance Company has been given a right

of recovery against the owner. Since this Court has concluded that

both Mr.Binoy and Mr.Varghese has to be treated as third parties, there

is no necessity for this Court to deal with the issue since the interest

of justice will suffice if the direction to the Insurance Company to

recover the amount from the owner of the vehicle is vacated by this

Court.

20. On an overall appreciation of the facts and also the law

presented before this Court and the tribunal, this Court is not

persuaded to accept the argument of Sri.George Cherian, the learned

Senior Counsel appearing on behalf of the insurance company, to

interfere with the findings rendered by the tribunal and to hold that

the insurance company is not liable to indemnify the owner.

Therefore, this Court is of the considered view that the findings 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

rendered by the tribunal do not call for any interference at the hands

of this Court in exercise of the appellate powers. Resultantly, M.A.C.A.

Nos.1560 and 1584 of 2021 are dismissed.

21. In view of the finding in M.A.C.A. Nos.1560 and 1584 of

2021, this Court is of the considered view that M.A.C.A. No.3351 of

2020 is required to be partly allowed and I do so. The order of the

tribunal granting liberty to the Insurance Company to recover the

compensation from the owner is set aside.

22. Having decided the question of law raised before this Court

as above, this Court now proceeds to determine whether the claimants

are entitled to get enhancement in the compensation.

M.A.C.A. No.1186 of 2021 [arising out of O.P.(M.V.) No.1657 of 2016]

23. The claimants are the appellants. This Court having found

that the insurance company is liable to pay the compensation, the

question to be considered is whether the appellants are entitled for 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

any enhancement in the compensation. The tribunal had taken the

notional income of the deceased at Rs.10,000/-. However, it is to be

noted that the deceased was a private Surveyor. Hence, it was not

prudent on the part of the tribunal to have fixed the notional income

as now done. The appellants claimed that the deceased was earning

an amount of Rs.20,000/- per month. Even going by the notification

issued by the Kerala Public Service Commission, the salary scale of a

land surveyor is Rs.23,500- 47,650/-. However, in the absence of any

evidence, it will not be safe for this Court to fix the income of the

deceased in the scale applicable to a Government servant. However,

pertinently the Hon'ble Supreme Court in Rajani Vs Oriental

Insurance Company Ltd. [2022 KHC online 7149], fixed the

notional income of a carpenter at Rs.15,000/-. Considering the

irrefutable fact that a surveyor has to be placed on a higher pedestal

than that of a carpenter, considering these facts, this Court finds it 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

appropriate to fix the notional income at Rs.17,500/-. Accordingly, the

appellants/claimants are entitled for compensation under the head

"loss of dependency" as follows:

(17,500x12x7x3/4)= 11,02,500- 6,30,000=4,72,500/-

24. Accordingly, the appellants are entitled to get an additional

compensation of Rs.4,72,500/- (Rupees Four Lakh Seventy Two

Thousand and Five Hundred only). The said amount shall carry

interest at the rate of 8% per annum from 30.11.2016 till the date of

payment together with proportionate costs. The insurance company

shall deposit the enhanced compensation together with interest and

proportionate costs within a period of one month from the date of

receipt of a copy of this judgment. The claimants shall furnish the

details of the bank account to the insurance company for transfer of

the amount.

2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

M.A.C.A. No.1097 of 2021 [arising out of O.P.(M.V.) No.1953 of

2015]

25. The deceased was working as a Mason. The tribunal fixed

the notional income at Rs.10,000/- and granted compensation as

given below:

SL. Head of claim Amount Amount Basis-vital No. claimed (in awarded (in details in a Rupees) Rupees) nut shell

1 Transportation 3000 3000 expenses

2 Damage to clothing 1000 1000

3 Medical Expenses 50000 Nil

4 Expense for 10000 Nil bystander

5 Pain and suffering 100000 15000

6 Funeral expense Nil 15,000

7 Loss of estate 500000 15,000

8 Loss of consortium 500000 120000 40000x3

9 Loss of love and 500000 Nil affection

10 Loss of dependency 3900000 1679999.4 (10000+40%-

1/3x12x15) 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

Total Limited to Rs.65,64,000 Rs.1848999.4 Rs.18,49,000/ Rs.40,00,000 Rounded to - along with Rs.1849000/- interest at the rate of 8% p.a from 23.12.2015.

26. The claimants contended that the deceased was a mason and

was earning a monthly income of Rs.20,000/-. However there is no

evidence to establish the same. Hence, the tribunal took Rs.10,000/-

as monthly income. However, it is pertinent to note that in Rajani

(supra) the Supreme Court fixed Rs.15,000/- as income for a skilled

worker. Though a person working as a Mason cannot be treated on par

with a skilled worker, certainly a certain amount of skill is required to

do the job of masoning. Even going by the minimum wages

notification, GO(P) No.22/2023/LBR dated 10-2-2023, issued by State

of Kerala, the minimum wage of a mason is fixed at Rs.620/- per day

and calculating for 26 days it comes to Rs.16,120/-. However, it will 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

not be safe to fix the said amount especially since the revision tool will

be placed only in the year 2023. However, considering the fact that a

job of masoning could be treated as a semi-skilled job, this Court finds

it reasonable to fix the notional income at Rs.13,500/-. The claimants

are entitled to add 40% towards future prospects. The notional income

after adding future prospects comes to Rs.18,900/-. Since there are

three dependents, 1/3rd is to be deducted towards personal expenses

and thus the compensation under the head "loss of dependency" has

to be re-worked as follows:

(18,900x12x15x2/3=22,68,000-16,79,999.4

(rounded to 16,80,000) = Rs.5,88,000/-

27. Accordingly, the appellants are entitled to get an additional

compensation of Rs.5,88,000/- (Rupees Five Lakh Eighty Eight

Thousand only) towards loss of dependency. The aforesaid amount

shall carry interest at the rate of 8% per annum from 23.12.2015 till 2024:KER:75268 M.A.C.A. Nos.3351 of 2020 and

the date of payment together with proportionate costs. The insurance

company shall deposit the enhanced compensation together with

interest and proportionate cost within a period of one month from the

date of receipt of a copy of this judgment. The claimants shall furnish

the details of the bank account to the insurance company for transfer

of the amount. The insurance company shall pay the enhanced

compensation in both M.A.C.A. Nos.1097 and 1186 of 2021 in terms of

the proportion fixed by the learned tribunal.

In the result, M.A.C.A. Nos.1560 and 1584 of 2021 filed by the

Insurance Company are dismissed; M.A.C.A No.3351 of 2020 filed by

the owner and M.A.C.A Nos.1186 and 1097 of 2021 filed by the

claimants are allowed as above.

Sd/-

EASWARAN S. JUDGE NS

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter