Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The New India Assurance Company Limited vs Shibin C.I
2025 Latest Caselaw 5689 Ker

Citation : 2025 Latest Caselaw 5689 Ker
Judgement Date : 18 August, 2025

Kerala High Court

The New India Assurance Company Limited vs Shibin C.I on 18 August, 2025

M.A.C.A.No.457, 490 and 653 of 2020


                                                 2025:KER:61038
                                      1

             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

              THE HONOURABLE MRS. JUSTICE C.S. SUDHA

   MONDAY, THE 18TH DAY OF AUGUST 2025 / 27TH SRAVANA, 1947

                         MACA NO. 457 OF 2020

        AGAINST THE COMMON AWARD DATED 23.05.2019 IN OP(MV)
  NO.426 OF 2016 OF MOTOR ACCIDENT CLAIMS TRIBUNAL, MANJERI
APPELLANT/2ND RESPONDENT:

            THE NEW INDIA ASSURANCE COMPANY LIMITED
            BRANCH OFFICE 1ST FLOOR, V.V.COMPLEX,
            CALICUT ROAD, PERINTHALMANNA, PIN - 679322,
            REPRESENTED BY ITS ASSISTANT MANAGER.


            BY ADV SHRI.LAL K.JOSEPH


RESPONDENTS/PETITIONER,1ST RESPONDENT & SUPPL.3RD
RESPONDENT:

     1      THOMAS
            S/O. MATHAI, CHIRATTOLIKKAL HOUSE,
            AMMINIKKAD P. O., THAZHEKODE, PERINTHALMANNA
            TALUK, MALAPPURAM DISTRICT, PIN - 679322.

     2      SUBIN THOMAS C.
            S/O. THOMAS C.M., CHIRATTOLIKKAL HOUSE,
            AMMINIKKAD P.O., THAZHEKODE, PERINTHALMANNA TALUK,
            MALAPPURAM DISTRICT, PIN - 679322.

     3      MATHEWKUTTY
            S/O. KURIAKOSE, PALLIKKAPARAMBIL HOUSE,
            VADAPURAM P.O., MAMBAD, MALAPPURAM DISTRICT,
            PIN - 676542.
 M.A.C.A.No.457, 490 and 653 of 2020


                                              2025:KER:61038
                                      2

            BY ADVS. SRI.R.SREEHARI
            SRI.K.RAJESH SUKUMARAN
            SRI.GEORGE MATHEW
            SHRI.PRAVEEN S.
            SMT.ELSA DENNY PINDIS
            SRI.M.D.SASIKUMARAN
            SHRI.SUNIL KUMAR A.G
            SRI.DIPU JAMES
            SHRI.MATHEW K.T.
            SHRI.GEORGE K.V.
            SHRI.STEPHY K REGI



      THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING COME UP FOR
FINAL HEARING ON 12.8.2025, THE COURT ON 18.08.2025, ALONG
WITH MACA.490/2020 AND 653/2020, DELIVERED THE FOLLOWING:
 M.A.C.A.No.457, 490 and 653 of 2020


                                                 2025:KER:61038
                                      3

             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

              THE HONOURABLE MRS. JUSTICE C.S. SUDHA

   MONDAY, THE 18TH DAY OF AUGUST 2025 / 27TH SRAVANA, 1947

                         MACA NO. 490 OF 2020

        AGAINST THE COMMON AWARD DATED 23.05.2019 IN OP(MV)
  NO.428 OF 2016 OF MOTOR ACCIDENT CLAIMS TRIBUNAL, MANJERI
APPELLANT/2ND RESPONDENT:

            THE NEW INDIA ASSURANCE COMPANY LIMITED,
            BRANCH OFFICE, V.V.COMPLEX, CALICUT ROAD,
            MALAPPURAM,PERINTHALMANNA-679322,
            REPRESENTED BY ITS ASSISTANT MANAGER.

            BY ADV SHRI.LAL K.JOSEPH

RESPONDENTS/PETITIONER, 1ST RESPONDENT, SUPPL.3RD
RESPONDENT:

     1      SHIBIN C.I.
            (MINOR, AGED 17 YEARS)
            S/O.ISAC MATHEW, CHIRATTOLIKKAL HOUSE,
            AMMINIKKAD P.O., THAZHEKODE, PERINTHALMANNA TALUK,
            MALAPPURAM DISTRICT-679322, REP. BY HIS FATHER AND
            GUARDIAN ISAC MATHEW, S/O.MATHAI,
            CHIRATTOLIKKAL HOUSE, AMMINIKKAD P.O., THAZHEKODE,
            PERINTHALMANNA TALUK, MALAPPURAM DISTRICT-679322.

     2      SUBIN THOMAS C.,
            S/O.THOMAS C.M., CHIRATTOLIKKAL HOUSE,
            AMMINIKKAD P.O., THAZHEKODE, PERINTHALMANNA TALUK,
            MALAPPURAM DISTRICT-679322.

     3      MATHEWKUTTY,
            S/O.KURIAKOSE, PALLIKKAPARAMBIL HOUSE, VADAPURAM
            P.O., MAMBAD, MALAPPURAM DISTRICT-676542.
 M.A.C.A.No.457, 490 and 653 of 2020


                                              2025:KER:61038
                                      4

            BY ADVS. SRI.R.SREEHARI
            SRI.K.RAJESH SUKUMARAN
            SRI.GEORGE MATHEW
            SHRI.PRAVEEN S.
            SMT.ELSA DENNY PINDIS
            SRI.M.D.SASIKUMARAN
            SHRI.SUNIL KUMAR A.G
            SRI.DIPU JAMES
            SHRI.MATHEW K.T.
            SHRI.GEORGE K.V.
            SHRI.STEPHY K REGI



      THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING COME UP FOR
FINAL HEARING ON 12.8.2025, THE COURT ON 18.08.2025, ALONG
WITH MACA.457/2020 AND 653/2020, DELIVERED THE FOLLOWING:
 M.A.C.A.No.457, 490 and 653 of 2020


                                                 2025:KER:61038
                                      5

             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

              THE HONOURABLE MRS. JUSTICE C.S. SUDHA

   MONDAY, THE 18TH DAY OF AUGUST 2025 / 27TH SRAVANA, 1947

                         MACA NO. 653 OF 2020

        AGAINST THE COMMON AWARD DATED 23.05.2019 IN OP(MV)
  NO.429 OF 2016 OF MOTOR ACCIDENT CLAIMS TRIBUNAL, MANJERI
APPELLANT/2ND RESPONDENT:

            THE NEW INDIA ASSURANCE COMPANY LIMITED
            BRANCH OFFICE, V.V.COMPLEX, CALICUT ROAD,
            PERINTHALMANNA-679322 REPRESENTED BY ITS ASSISTANT
            MANAGER.


            BY ADV SHRI.LAL K.JOSEPH

RESPONDENTS/PETITIONER, 1ST RESPONDENT AND SUPPL.3RD
RESPONDENT:

     1      NISHA MOL
            D/O.ISAC MATHEW, CHIRATTOLIKKAL HOUSE,
            AMMINIKKAD P.O., THAZHEKODE, PERINTHALMANNA TALUK,
            MALAPPURAM DISTRICT-679322.

     2      SUBIN THOMAS.C,
            S/O.THOMAS C.M., CHIRATTOLIKKAL HOUSE,
            AMMINIKKAD P.O., THAZHEKODE, PERINTHALMANNA TALUK,
            MALAPPURAM DISTRICT-679322.

     3      MATHEWKUTTY,
            S/O.KURIAKOSE, PALLIKKAPARAMBIL HOUSE,
            VADAPURAM P.O., MAMBAD,
            MALAPPURAM DISTRICT-676542.

            BY ADVS.SRI.R.SREEHARI
            SRI.K.RAJESH SUKUMARAN
 M.A.C.A.No.457, 490 and 653 of 2020


                                              2025:KER:61038
                                      6

            SRI.GEORGE MATHEW
            SHRI.PRAVEEN S.
            SMT.ELSA DENNY PINDIS
            SRI.M.D.SASIKUMARAN
            SHRI.SUNIL KUMAR A.G
            SRI.DIPU JAMES
            SHRI.MATHEW K.T.
            SHRI.GEORGE K.V.
            SHRI.STEPHY K REGI



      THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING COME UP FOR
FINAL HEARING ON 12.8.2025, THE COURT ON 18.08.2025, ALONG
WITH MACA.457/2020 AND 490/2020, DELIVERED THE FOLLOWING:
 M.A.C.A.No.457, 490 and 653 of 2020


                                                              2025:KER:61038
                                       7


                              C.S.SUDHA, J.
              ----------------------------------------------------
                M.A.C.A.No.457, 490 and 653 of 2020
              ----------------------------------------------------
               Dated this the 18th day of August 2025


                            JUDGMENT

These appeals have been filed under Section 173 of the Motor

Vehicles Act, 1988 (the Act) by the second respondent/insurer in

O.P.(MV) Nos.426, 428 and 429 of 2016 on the file of the Motor

Accident Claims Tribunal, Manjeri, (the Tribunal), aggrieved by the

Award dated 23/05/2019. The first respondent in all the appeals are

the claim petitioners. In these appeals, the parties and the

documents will be referred to as described in the original petitions.

2. According to the claim petitioners, on 16/07/2015 at

about 09:15 a.m., while they were travelling in jeep bearing

registration no.KL-10/AD-2841 driven by the first respondent from

the place by name Kodikuthimala to Amminikkad and when they

reached Kodikuthimala, the jeep skidded from the road as a result of M.A.C.A.No.457, 490 and 653 of 2020

2025:KER:61038

which, they sustained grievous injuries.

3. The second respondent/insurer of the offending vehicle

filed written statement denying liability.

4. The third respondent/insured in addition to the contention

raised by the second respondent/insurer, contended in his written

statement that he was not the owner of the offending vehicle.

5. Before the Tribunal, no oral evidence was adduced by

either side. Exts.A1 to A7 were marked on the side of the claim

petitioner in O.P.(MV)No.426/2016 ; Exts.A8 to A11 were marked

on the side of the claim petitioner in O.P.(MV)No.428/2016 and

Exts.A12 to A15 were marked on the side of the claim petitioner in

O.P.(MV)No.429/2016. Exts.B1 and B2 were marked on the side of

the respondents. Exts.X1 and X2 were also marked.

6. The Tribunal on consideration of the documentary

evidence and after hearing both sides, found that the accident was

due to the negligence of the first respondent/owner cum driver.

Hence awarded an amount of ₹2,25,000/- in O.P. M.A.C.A.No.457, 490 and 653 of 2020

2025:KER:61038

(MV)No.426/2016 ; ₹1,52,000/- in O.P.(MV)No.428/2016 and

₹10,500/- in O.P.(MV)No.429/2016 together with interest @ 9%

per annum from the date of the petition till realisation along with

proportionate costs. The insurer has been given the liberty to

recover the amount from the owner. Aggrieved, the second

respondent/insurer has come up in appeal.

7. The only point that arises for consideration in these

appeals is whether there is any infirmity in the findings of the

Tribunal calling for an interference by this Court.

8. Heard both sides.

9. It was submitted by the learned counsel for the second

respondent/insurer that Ext.B1 policy is an 'Act only Policy' and as

no additional premium has been paid, the insurer cannot be held

liable to indemnify the insured regarding injuries caused to the

claim petitioners, who are gratuitous passengers. The Tribunal

ought to have completely exonerated the second respondent/insurer

from the liability. However, the Tribunal erroneously directed the M.A.C.A.No.457, 490 and 653 of 2020

2025:KER:61038

second respondent/insurer to pay the amount to the claim petitioners

and then recover the amount from the first respondent/owner. This

is against settled precedents. In support of the argument, reference

was made to the dictums in United India Insurance Co. Ltd.,

Shimla v. Tilak Singh, (2006)4 SCC 404 and New India

Assurance Co. Ltd. v. Daisy Paul, 2021(5) KLT SN 4 (C.No.4).

Per contra, it was submitted by the learned counsel for the claim

petitioners relying on the dictum in Manuara Khatun v. Rajesh

Kr. Singh, 2017 KHC 6151 : (2017)4 SCC 796 that the Tribunal

has rightly given the said liberty to the insurer and there is no

infirmity calling for an interference by this Court.

10. A learned Single Judge of this Court in Daisy Paul

(Supra) has considered a similar issue. Relying on the dictums in

New India Assurance Company Ltd. v. Asha Rani, (2003)2 SCC

223 and Tilak Singh (Supra), it was held that a 'Statutory Policy' or

'Act only Policy' covers death or bodily injury of a third party

falling within the sweep of Section 147 of the Act and where M.A.C.A.No.457, 490 and 653 of 2020

2025:KER:61038

additional premium has not been paid to cover others, it can only be

held that a gratuitous passenger would not be covered by an 'Act

only Policy'. Referring to the dictums of the Apex Court in Saju

P.Paul (Supra) and Manuara Khatun (Supra), it was held that the

Apex Court in the peculiar facts in the said cases, despite the fact

that the victims were gratuitous passengers, directed the insurer to

pay the compensation to the dependents of the deceased and then

recover the amount from the insured. However, the said directions

were given under Article 142 of the Constitution of India, which

powers cannot be exercised by the High Court. I fully concur with

the findings and conclusions of the learned single Judge in Daisy

Paul (Supra).

11. In the case on hand, Ext.B1 policy is admittedly an 'Act

only Policy'. There are no materials on record to show that

additional premium had been paid by the insured. That being the

position, in the light of the aforesaid dictums, it can only be held

that the second respondent/insurer cannot be held liable to M.A.C.A.No.457, 490 and 653 of 2020

2025:KER:61038

indemnify the insured, that is, first to pay the claim petitioners and

then to recover it from the first respondent/owner. Therefore, the

appeals are allowed and the direction given by the Tribunal in the

impugned Award giving liberty to the second respondent/insurer to

realise the amount from the first respondent/owner cum driver is set

aside. The second respondent/insurer is exonerated from the

liability. The claim petitioners can recover the amount from the

first respondent/owner cum driver of the offending vehicle.

Interlocutory applications, if any pending, shall stand closed.

Sd/-

C.S.SUDHA JUDGE ami/

 
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