IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA No. 707 of 1999(C)
1. UNITED SINDIA INSURANCE CO.LTD
... Petitioner
Vs
1. K.G.DENNIS
... Respondent
For Petitioner :SRI.P.SANKARANKUTTY NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :19/01/2007
O R D E R
K.T. SANKARAN, J.
...................................................................................
M.F.A. No. 707 OF 1999
...................................................................................
Dated this the 19th January, 2007
J U D G M E N T
The third respondent in O.P. (MV)No. 3303 of 1992 on the file of the
M.A.C.T, Kollam challenges the award dated 18.12.1998 only to the
extent to which the Tribunal did not permit the appellant to recover the
compensation amount from the respondents Nos. 1 and 2.
2. The accident occurred on 10.07.1992. The claimant was
travelling in a private bus bearing registration No. KRQ.7353 owned by the
first respondent before the Tribunal and driven by the second respondent
therein. The Tribunal awarded a sum of Rs. 10,750/- in favour of the
claimant with interest. It was held that the respondents Nos.1 to 3 are
liable. The third respondent, Insurance Company, was directed to deposit
the award amount. It is also stated in the award that execution shall be
first against the third respondent, and respondents Nos. 1 and 2 shall be
proceeded against only later.
3. It is stated in the grounds ‘B’ and ‘C’ of the Memorandum of
M.F.A. No. 707 OF 1999
2
Appeal thus:
“B. The driving license produced as that of the
third respondent is purported to have been issued from
the licencing authority, Madras City (West). On a
verification of licence the said licencing authority about
the correctness of the said driving licence, it was
found to be a bogus one and the Assistant Licencing
Authority issued a certificate to that effect and the
same was produced before the Tribunal in a
connected case. But these matters were not
considered by the Tribunal.
C. The opportunity to summon the registering
authority and examine him before the Tribunal was not
made available to the appellant, in spite of the request
for the same. It amounts to denial of opportunity to the
appellant to prove its case. ”
There is no appearance for the respondents.
4. In the facts and circumstances of the case and in the light of the
contentions raised in grounds B and C referred to above, the Tribunal shall
consider the contentions raised by the appellant on the merits after
affording an opportunity to the appellant to adduce evidence and to
produce documents. The appellant shall also be afforded an opportunity to
summon the registering authority to prove the contention that the driving
licence produced by the second respondent before the Tribunal was a
bogus one. The Tribunal shall consider the question as to whether the
M.F.A. No. 707 OF 1999
3
appellant-insurer should be permitted to realise the amount of
compensation paid by it from the respondents Nos. 1 and 2 in the O.P.(MV)
or from any one of them. However, the finding of the Tribunal on issue
No.1 and the finding on issue No.2 that the claimant is entitled to get a sum
of Rs.10,750/- as compensation are hereby confirmed.
In the result, the M.F.A. is allowed in part in the manner indicated
above. The parties shall appear before the Tribunal on 20.02.2007.
K.T. SANKARAN,
JUDGE.
lk
K.T. SANKARAN, J.
………………………………………………..
M.F.A. No. 707 OF 1999
…………………………………………………
Dated this the 19th January, 2007
J U D G M E N T