High Court Kerala High Court

Devadas vs Thattan Thasvida Musthafa on 27 May, 2010

Kerala High Court
Devadas vs Thattan Thasvida Musthafa on 27 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2136 of 2009()


1. DEVADAS,S/O.VASUDEVAN,VALIKULANGARA
                      ...  Petitioner

                        Vs



1. THATTAN THASVIDA MUSTHAFA,
                       ...       Respondent

2. C.B.KRISHNAKUMAR,S/O.BALAN NAIR,

3. UNITED INDIA INSURANCE CO.LTD.,

                For Petitioner  :SRI.P.V.CHANDRA MOHAN

                For Respondent  : No Appearance

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

 Dated :27/05/2010

 O R D E R
                     M.N. KRISHNAN, J.
                  ...........................................
                  M.A.C.A.NO.2136 OF 2009
                 .............................................
            Dated this the 27th day of May, 2010.

                        J U D G M E N T

This appeal is filed against the award of the Claims

Tribunal, Thrissur in OP(MV)No.3122/2002. The claimant

is alleged to have sustained injuries in a road accident

when a lorry is alleged to have hit him resulting in injuries.

But the Tribunal was totally dissatisfied with the materials

available to connect the injuries with the accident and

therefore dismissed the claim application. It is against that

decision, the claimant has come up in appeal.

2. Heard the learned counsel for the appellant. The

learned counsel for the appellant strongly contends before

me that there are sufficient materials to connect the injury

with the accident and therefore the Tribunal should not

have dismissed the application. It is the case of the claimant

that while he was walking along the road, a lorry loaded

with sand came in an uncontrollable manner and hit on him

and ultimately went and hit a coconut tree and capsized.

The factum that a lorry was involved in the accident cannot

: 2 :
M.A.C.A.NO.2136 OF 2009

be disputed in this case for the reason that the occupant of

the lorry – a cleaner by name Shinoj succumbed to the

injury sustained on account of the impact. The police

records also reveal that one Hamsakutti was also involved

in the accident resulting in injuries to him and he was also

treated in the Divine hospital. None of the police records

anywhere suggested or revealed the name of the applicant

having sustained injuries in the accident. Normally when a

person is admitted in a hospital, whether it is private or

Government, on account of a road traffic accident there is a

statutory obligation by way of a government order for the

hospital authorities to prepare a wound certificate. Here

no wound certificate is produced or is there any

contention that such a wound certificate is available. The

magnacarta relied on by the learned counsel is Ext.A4

which is a discharge summary issued by the Divine Medical

Center. There is a noting- history of RTA. The court below

did find the handwriting in different inks and was not

prepared to believe the entries in the same regarding the

road traffic accident.

: 3 :
M.A.C.A.NO.2136 OF 2009

3. When a wound certificate is not there and the

police records are absolutely silent about the involvement

of the claimant in the accident and when a claim is filed

under Section 166 of the Motor Vehicles Act, there is an

imperative duty on the applicant to produce documents to

satisfy the conscience of the Tribunal that the injuries

were sustained by him on account of the road accident.

Except his interested ipsi dixit, other materials are available

other than the entry in the discharge summary which also

does not stand proved. So it was under these suspicious

circumstances the Tribunal found that the claimant has not

succeeded in proving that he has sustained the injuries on

account of the road accident alleged by him. I do not find

that the Tribunal has committed any error in arriving at

such a decision.

Therefore the appeal lacks merit and the same is

dismissed.

M.N. KRISHNAN, JUDGE.

cl

: 4 :
M.A.C.A.NO.2136 OF 2009

: 5 :
M.A.C.A.NO.2136 OF 2009