Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Joshy vs United India Insurance Co. Ltd
2025 Latest Caselaw 4765 Ker

Citation : 2025 Latest Caselaw 4765 Ker
Judgement Date : 5 March, 2025

Kerala High Court

Joshy vs United India Insurance Co. Ltd on 5 March, 2025

                                                               2025:KER:25526

                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

              THE HONOURABLE MR. JUSTICE C.PRATHEEP KUMAR

    WEDNESDAY, THE 5TH DAY OF MARCH 2025 / 14TH PHALGUNA, 1946

                          MACA NO. 354 OF 2014

      AGAINST THE AWARD DATED 15.07.2013 IN OPMV NO.921 OF 2003 OF

              MOTOR ACCIDENT CLAIMS TRIBUNAL, MUVATTUPUZHA

APPELLANT:

             JOSHY
             AGED 51 YEARS
             S/O. PHILIPOSE, KAKKERATH HOUSE, MANEED P.O., PIRAVOM,
             ERNAKULAM DISTRICT. (1ST RESPONDENT IN MACT)


             BY ADVS.
             SRI.P.M.JOSHI
             SMT.ELIZABETH KOSHY




RESPONDENT:

             UNITED INDIA INSURANCE CO. LTD.
             USHUS BUILDING, MAIN ROAD, PUNALUR, PIN-691 305.


             BY ADV SMT.S.JAYASREE- SC


     THIS     MOTOR   ACCIDENT   CLAIMS      APPEAL   HAVING   COME   UP   FOR
ADMISSION ON 05.03.2025, ALONG WITH MACA.413/2014, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
 MACA NOS. 354 OF 2014                  2

& 413 OF 2014




                                                     2025:KER:25526

                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

            THE HONOURABLE MR. JUSTICE C.PRATHEEP KUMAR

  WEDNESDAY, THE 5TH DAY OF MARCH 2025 / 14TH PHALGUNA, 1946

                          MACA NO. 413 OF 2014

         AGAINST THE AWARD DATED IN OPMV NO.921 OF 2003 OF MOTOR

                 ACCIDENT CLAIMS TRIBUNAL, MUVATTUPUZHA

APPELLANT:

                BINU ABRAHAM
                S/O. K.A.ABRAHAM, KADAVUMKULAMTHEKKEKARA HOUSE,
                MANNATHOOR KARA, THIRUMARADY VILLAGE,
                MUVATTUPUZHA.


                BY ADVS.
                SRI.K.T.SAJU
                SMT.SIJI K.PAUL




RESPONDENTS:

     1          JOSHY
                AGED 51 YEARS
                S/O. PHILIPOSE, KAKKERATH HOUSE, MANEED P.O.,
                PIRAVOM, PIN-686664.

     2          UNITED INDIA INSURANCE COMPANY LIMITED
                USHUS BUILDING, MAIN ROAD, PUNALLOOR, PIN-691305.

     3          ASHRAF
 MACA NOS. 354 OF 2014                 3

& 413 OF 2014




                                                        2025:KER:25526
                THEKKUVILAPUTHENVEED HOUSE, KADAKKAL,
                KOTTARAKKARA, PIN CODE-691536.



      THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING BEEN FINALLY
HEARD ON 05.03.2025, ALONG WITH MACA.354/2014, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
 MACA NOS. 354 OF 2014                       4

& 413 OF 2014




                                                                  2025:KER:25526
                                 JUDGMENT

Dated this the 5th day of March, 2025

The petitioner in O.P.(M.V.) No. 921/2003 on the file of the Motor

Accident Claims Tribunal, Muvattupuzha, is the appellant in

M.A.CA.No.413/2014. The 1st respondent in the O.P.(M.V.) is the appellant

in M.A.C.A.No. 354/2014. (For the purpose of convenience, the parties

are hereafter referred to as per their rank before the Tribunal).

2. The petitioner filed the above O.P. under Section 166 of the

Motor Vehicles Act, 1988, claiming compensation for the injuries sustained

in a motor vehicle accident that occurred on 22.12.2002. According to the

petitioner, on 22.12.2002 at about 8.00 a.m., while he was riding his

motorcycle along the public road, a jeep bearing Reg.No.KL-6/1318 driven

by the 1st respondent in a rash and negligent manner hit against the

motorcycle and as result of the accident, the petitioner sustained serious

injuries.

3. The 1st respondent is the driver cum owner, the 2nd respondent is

the insurer and 3rd respondent is the insured of the offending jeep. According

to the petitioner, the accident occurred due to the negligence of the driver of

& 413 OF 2014

2025:KER:25526 the offending vehicle. The quantum of compensation claimed in the O.P. is

Rs.6,30,000/-

4. The insurance company filed a written statement, admitting the

accident as well as policy, but disputing the negligence on the part of the

driver of the offending vehicle.

5. The evidence in the case consists of the documentary evidence

Exts.A1 to A15, B1 to B3 and X1.

6. After evaluating the evidence on record, the Tribunal found

negligence on the part of the driver of the offending vehicle, awarded a total

compensation of Rs.1,81,891/- and directed the insurer to pay the same. At

the same time, the Tribunal found that the vehicle was insured as a private

vehicle, but used as a motor cab and as such there was violation of policy

condition and hence permitted the 2nd respondent to recover the compensation

from the 1st respondent.

7. Aggrieved by the quantum of compensation awarded by the

Tribunal, the petitioner and aggrieved by the order permitting pay and

recovery the 1st respondent preferred these appeals.

8. Now the points that arise for consideration are the following:

& 413 OF 2014

2025:KER:25526

1) Whether the quantum of compensation awarded by

the Tribunal is just and reasonable?

2) Whether there was violation of policy condition by the

1st respondent?

9. Heard Sri. P.M Joshi, the learned Counsel appearing for the

petitioner/appellant for M.A.C.A.No. 354/2014, Sri. K.T Saju, the learned

Counsel appearing for the petitioner/appellant for M.A.C.A.No. 413/2014

and Smt. S. Jayasree and Sri. Unni K.K respective learned Standing Counsel

appearing for the Insurance Company.

10. The Point: In this case the accident as well as valid insurance

policy of the offending vehicle are admitted. The learned counsel for the 2nd

respondent /appellant would contend that, the offending vehicle was a private

vehicle to which the 1st respondent had obtained a taxi permit on 24.09.2002,

but he failed to intimate the matter to the insurer and to pay the additional

premium in respect of the public vehicle. It is true that the accident was on

22.12.2002 and on 24.09.2002, the 1st respondent obtained a taxi permit for

the said vehicle. It was in the above context that the learned counsel for the

2nd respondent contended that there was a violation of policy conditions, and

& 413 OF 2014

2025:KER:25526 as such, they are entitled to get an order for pay and recovery.

11. On the other hand, the learned counsel for the appellant would

argue that, at the time of the accident, there was no passenger in the said

vehicle and as such, it was not used for any commercial purpose but for

private use and as such, there was no violation of policy condition. Therefore,

he prayed for mulcting the liability on the insurer.

12. The learned counsel for the insurer relied upon the decision of a

Single Bench of this Court in Sainuddin v. George Thomas [2023 KHC

9679], in support of her argument that once the vehicle has been granted a

contract carriage permit, the vehicle shall have an insurance policy for a

contract carriage and in the absence of the same, the insurer is not liable to

indemnify the insured.

13. In paragraph 12, the learned Single Judge observe that,

12. The vehicle was converted into a contract carriage w.e.f. 2.9.2011 and the accident happened on 15.9.2011. As on the date of accident the vehicle was a contract carriage. Exh. B1 - policy of insurance provides for limitations as to use, limits of liability and general exceptions. The limitations as to use read as under:

"The policy covers use of the vehicle for any purpose other than

(a) Hire or reward

(b) Carriage of goods (other than samples or personal luggage)

(c)Organised racing

(d) Pace making

(e) Speed testing and reliability trials

(f) Use in connection with motor trade"

& 413 OF 2014

2025:KER:25526 The conditions of Exh. B1 policy exclude the plying of vehicle for hire or reward, viz., use as a contract carriage. Thus, there is a breach of a specified condition of the policy as provided under S.149 (2) (a) (i) (a) of the MV Act, a condition excluding the use of the vehicle as contract carriage. Grant of contract carriage permit under S.74 of the MV Act does not require any 'no objection' certificate from the insurer. However, once the vehicle has been granted a contract carriage permit, the vehicle shall have an insurance policy for a contract carriage. The accident happened 12 days after the vehicle was converted into a contract carriage. As on the date of accident, the vehicle had only a 'private car - liability only policy' with a condition excluding its use as a contract carriage. Thus, there is violation of the conditions of the policy by the insured. Therefore, the liability cannot be fastened on the insurer. However, in the facts and circumstances of the case and considering the beneficial purpose of the enactment of the Motor Vehicles Act and to meet the ends of justice, a direction to pay and recover the compensation deserves to be issued against the insurer.

14. On the other hand, the learned counsel for the appellant relied

upon the decision of the Hon'ble Supreme Court in Fahim Ahmad & other

v. United India Insurance Co. Ltd and others [AIR 214 SC 2187], in

support of his argument that, unless at the time of the accident the vehicle was

used for commercial purposes, there is no violation of policy conditions. In

the above case, a trolley was attached to the tractor, which was carrying sand

for the purpose of construction of underground tank in the farm land for

irrigation purpose. Therefore the insurer has taken a contention that the tractor

was being used for commercial purposes and as such, there was a breach of

policy conditions.

15. However, the Apex Court, reversing the decision taken by the

& 413 OF 2014

2025:KER:25526 High Court, held in para 6 as follows:-

"6. Although the plea of breach of the conditions of policy was raised before the Tribunal, yet neither any issue was frame nor any evidence led to prove the same. In our opinion, it was mandatory for respondent No. 1-Insurance Company not only to plead the said breach, but also substantiate the same by adducing positive evidence in respect of the same. In the absence of any such evidence, it cannot be presumed that there was breach of the conditions of policy. Thus, there was no reason to faster the said liability of payment of the amount of compensation awarded by the Tribunal on the appellants herein."

16. Accordingly, in the above decision, the order of the High Court

permitting the insurer to pay and recover the compensation from the owner

was set aside.

17. He has also relied upon the decision of the Division Bench of

this Court in Suresh Kumar v. Oriental insurance Co. Ltd and others

[2015 (4) KHC 370], in which the Division held that the question to be

considered is whether at the time of the accident the vehicle was used for

private use or for commercial purposes. If it is found that the vehicle was used

for private use, it cannot be held that there was a violation of policy condition.

Admittedly, in this case at the time of the accident there was no passenger in

the vehicle except the driver, who was also the owner. Therefore, it is to be

held that in this case there is absolutely no evidence to show that at the time

of the accident the vehicle was used 'for hire or reward'. In the above

& 413 OF 2014

2025:KER:25526 circumstance, in the light of the above decisions, it is to be held that there was

no violation of policy conditions and as such, the finding of the tribunal

permitting the insurer to recover the compensation from the owner is liable to

be set aside.

18. The learned counsel for the original petitioner would argue that

the compensation awarded by the Tribunal is on the lower side. According to

him the petitioner was working as foreman in a company getting a monthly

income at Rs.5,000/- but the Tribunal fixed his monthly income at Rs.2000/-.

The learned counsel for the insurer would argue that the income fixed by the

tribunal is reasonable.

19. In this case, the petitioner has failed to prove the job or income

as claimed in the O.P., by adducing any evidence. As per the dictum laid

down by the Hon'ble Supreme Court in the decision in Ramachandrappa v.

Manager, Royal Sundaram Alliance Insurance Co. Ltd. [2011 (13) SCC

236], the notional income of a coolie, in the year 2002 will come to

Rs.3,500/-. Since the petitioner could not prove his job or income as claimed

in the OP, in the light of a dictum laid down in the decision of the Hon'ble

Supreme Court in Ramachandrappa (supra) , his notional income is liable

& 413 OF 2014

2025:KER:25526 to be fixed as that of a coolie, at Rs.3,500/-.

20. In the accident the petitioner sustained the following injuries:

"Fracture base of skull.

Nasal. oral bleeding.

Fracture of right frontal bone.

Fracture of right supraorbital margin. Right frontal extradural haematoma. Right temporal TIP extradural haematoma Subarachnoid haemorrhage Pneumocephalus.

Fracture of right glenoid.

Post traumatic exposure keratitis right eye lateral rectus palsy left eye."

21. In this case the petitioner has not produced any disability

certificate and as such he is not entitled to get any compensation on the head

'loss of disability'.

22. Towards loss of earning, the tribunal has awarded only

Rs.12,000/- being the income for 6 months @ Rs.2000/-. Since his notional

income is re-fixed at Rs. 3500/-, towards loss of earning he is entitled to get a

sum of Rs. 21,000/- (3500x6 months)

23. Towards the head 'pain and sufferings', the Tribunal has

awarded Rs.25,000/- and towards 'loss of amenities of life' Rs. 20,000/- was

awarded. According to the learned counsel for the petitioner, the

compensation awarded on those heads are on the lower side.

& 413 OF 2014

2025:KER:25526

24. Considering the fact that, the petitioner has sustained very

serious injuries including four fractures, and he was treated as inpatient for 49

days, I hold that the compensation awarded on the heads pain and suffering

and loss of amenities are on the lower side and hence they are enhanced to

Rs.40,000/- and 25,000/- respectively.

25. Towards bystander expenses the tribunal has awarded a sum of

Rs. 4900/- at the rate of Rs.100 for 49 days. Considering the facts, the

bystander expense is enhanced to a sum of Rs. 7,350/- (150x49 days)

26. No change is required, in the amounts awarded on other heads,

as the compensation awarded on those heads appears to be just and

reasonable.

27. Therefore, the petitioners/appellants are entitled to get a

total compensation of Rs.2,13,341/-, as modified and recalculated above

and given in the table below, for easy reference:

Sl.

  No.           Head of Claim         Amount awarded by     Amount Awarded in
                                       Tribunal (in Rs.)      Appeal (in Rs.)
   1    Loss of earning            Rs.12,000/-             Rs.21,000/-
   2    Pain and sufferings        Rs.25,000/-             Rs.40,000/-
   3    Loss of amenities          Rs.20,000/-             Rs.25,000/-
   4    By-stander expenses        Rs.4,900/-              Rs.7350/-


& 413 OF 2014




                                                              2025:KER:25526
    5   Extra nourishment charges   Rs.6,000/-            Rs.6,000/-
    6   Transportation charges      Rs.2,000/-            Rs.2,000/-
    7   Medical expenses            Rs.1,11,991/-         Rs.1,11,991/-
        Total                       Rs.1,81,891/-         Rs.2,13,341/-
        Enhanced                    Rs.31,450/-



28. In the result, this Appeal is allowed in part, and 2nd respondent

is directed to deposit a total sum of Rs.2,13,341/- (Rupees Two lakhs thirteen

thousand three hundred forty one only), less the amount already deposited, if

any, along with interest @ 8% per annum, from the date of the petition till

deposit/realisation, with proportionate costs, within a period of two months

from today.

29. On depositing the aforesaid amount, the Tribunal shall disburse

the entire amount to the petitioner, excluding court fee payable, if any,

without delay, as per rules.

Sd/-

C. PRATHEEP KUMAR, JUDGE vnk/-

 
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