High Court Kerala High Court

National Insurance Co. Ltd vs T.K.Musthafa on 7 September, 2009

Kerala High Court
National Insurance Co. Ltd vs T.K.Musthafa on 7 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 180 of 2006()


1. NATIONAL INSURANCE CO. LTD.,
                      ...  Petitioner

                        Vs



1. T.K.MUSTHAFA,
                       ...       Respondent

                For Petitioner  :SRI.MATHEWS JACOB (SR.)

                For Respondent  :SRI.ESM.KABEER

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :07/09/2009

 O R D E R
        P.R. RAMAN & P.R. RAMACHANDRA MENON JJ.
                      ~~~~~~~~~~~~~~~~~~~~~
                        MACA No. 180 of 2006
                      ~~~~~~~~~~~~~~~~~~~~~
             Dated, this the 7th day of September, 2009

                              JUDGMENT

Ramachandra Menon, J.

The Maruthi car bearing No. KL 10 D 927 driven by the

respondent herein and the Ambassidor car bearing No. KL 10 B 820,

which was coming from opposite side collied with each other on

30.6.97, causing serious injuries to the respondent and damage to the

Maruthi car, which led to two separate claims as OP(MV) 88 of 1998

and OP(MV) 2109 of 1997 respectively.

2. During pendency of the proceedings, the Tribunal, taking note

of the facts and circumstances, passed an Interim Award on 5.11.03 in

IA 6304 of 2003, whereby the appellant/additional 4th respondent before

the Tribunal (Insurer of the Maruthi car) was directed to pay a sum of

Rs. 25,000/- with interest in respect of the permanent disability stated

as caused to the claimant. Finally, on conclusion of the trial, the

Tribunal arrived at a clear finding that the accident was occurred only

because of the rash and negligent driving by the claimant himself and

hence that he was not entitled to get any amount as compensation,

either for the injuries sustained by him or for the damage stated as

MACA No. 180 of 2006
: 2 :

caused to the vehicle and accordingly, both the claim petitions were

dismissed. It remains a fact that, the claimant has not chosen to file any

appeal challenging the above verdicts.

3. The Insurer of the Maruthi car, owned and driven by the

claimant, has approached this Court stating that, while passing Final

Award, the Tribunal has not mentioned anything regarding the Interim

Award, whereby the liability to satisfy a sum of Rs. 25,000/ was mulcted

on the Insurer. It is also pointed out that, no execution proceeding is

liable to be entertained, in view of the fact that there is no cause of

action for the claimant, who sustained injuries only because of his own

wrongful act, submits the learned senior counsel appearing for the

Insurer.

4. It is very much brought to light that the specific finding

rendered by the Tribunal that the accident was occurred only because

of the negligent act of the claimant stands in tact, in so far as same has

not been subjected to challenge. The Interim Award has already got

merged with the Final Award; whereby it is held that the claimant is not

entitled to get any amount as compensation. This being the position,

the Interim Award dated 15.11.2003 passed by the Tribunal in I.A. 6304

of 2003 has already lost its significance and it is hereby declared that

MACA No. 180 of 2006
: 3 :

same is not executable. The appeal is disposed of confirming the

Award passed by the Tribunal in all other respects.

P.R. RAMAN, JUDGE

P. R. RAMACHANDRA MENON, JUDGE

kmd