High Court Kerala High Court

T.D.Saji vs Biju.K.D on 1 November, 2010

Kerala High Court
T.D.Saji vs Biju.K.D on 1 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1800 of 2010()


1. T.D.SAJI,S/O.URMIS DEVASSY,
                      ...  Petitioner

                        Vs



1. BIJU.K.D,S/O.DEVASSY,KONTHEMPILLY HOUSE,
                       ...       Respondent

2. SANTHOSH KUMAR.K.V,S/O.VIJAYAKUMAR,

3. THE NATIONAL INSURANCE COMPANY LTD,

                For Petitioner  :SRI.SUNIL CYRIAC

                For Respondent  :SMT.MABLE.C.KURIAN

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :01/11/2010

 O R D E R
                   M.N. KRISHNAN, J.
            = = = = = = = = = = = = = =
              M.A.C.A. NO. 1800 OF 2010
           = = = = = = = = = = = = = = =
      Dated this the 1st day of November, 2010.

                    J U D G M E N T

This appeal is preferred against the award of the

Motor Accidents Claims Tribunal, Perumbavoor in O.P.

(MV)1545/01. It is the case of the claimant that while

he was attempting to board into the bus, the bus moved

swiftly and that resulted in the accident. The issue

before me is regarding the right of recovery by the

insurance company. The contentions are that there is

no valid permit for the bus and no valid licence and

badge for the driver. As usual the owner and driver did

not co-operate with the Tribunal to enter into a finding

and that has resulted in the filing of this appeal.

2. The learned counsel along with the

memorandum of appeal had produced two annexures

one with respect to the driving licence and the other

with respect to the permit. They are only copies and if

M.A.C.A. 1800 OF 2010
-:2:-

they are true it will be a good case for the appellant. A

perusal of Annexure 1 would reveal that the driver of

the bus did have a badge from 22.12.97 and licence has

been issued to him in the year 1995. The accident had

taken place in the year 2001. If the badge is for a

period of 5 years then there would have been a valid

badge on the date of accident. So also the certificate

issued would reveal that there was a valid permit from

3.5.00 to 5.5.05. So these are materials which requires

consideration when original documents are produced

and evidence is adduced. Therefore I am inclined to

grant an opportunity. The award under challenge is set

aside so far as it relates to the interse liability between

the insurance company and the owner is concerned with

a direction to the Tribunal to permit the appellant to

produce documentary as well as oral evidence in

support of his contentions. Needless to say the

insurance company shall also be permitted to produce

M.A.C.A. 1800 OF 2010
-:3:-

documentary as well as oral evidence. If the driver co-

operates it can also be looked into and the matter be

disposed of in accordance with law. Till that time no

coercive proceedings is to be initiated and if initiated let

it be stalled till the disposal of this matter Parties are

directed to appear before the Tribunal on 17.12.10 and

the appellant is directed to take out notice to the

insurance company for a proper disposal of the matter.

M.N. KRISHNAN, JUDGE.

ul/-