High Court Kerala High Court

R.Santhakumari vs The Managing Partner on 23 June, 2008

Kerala High Court
R.Santhakumari vs The Managing Partner on 23 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 1355 of 2001(S)



1. .R.SANTHAKUMARI
                      ...  Petitioner

                        Vs

1. THE MANAGING PARTNER
                       ...       Respondent

                For Petitioner  :SRI.P.V.CHANDRA MOHAN

                For Respondent  :SRI.A.R.GEORGE

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :23/06/2008

 O R D E R
                J.B.Koshy & P.N.Ravindran, JJ.
               =====================
                    M.F.A.No.1355 of 2001
               =====================

           Dated this the 23rd day of June, 2008.

                          JUDGMENT

Koshy,J.

The mother of the appellant was alleged to have died in a

motor accident on 25.9.1987. The appellant and respondents 4, 5

and 6, grand mother, father and another sister filed O.P.No.764

of 1991 before the Tribunal claiming compensation for the same

accident. The above O.P. was dismissed on 8.11.1993 on the

ground of time bar. It is also stated that the grand mother along

with the appellant and others filed a petition, O.P.No.911 of

1991, which was also dismissed. It is further stated that the

appeal filed from the above awards was also dismissed by this

Court. It is true that Section 166(3) prescribing time bar was

deleted from the Motor Vehicles Act, 1988 with effect from

14.11.1994. The Apex Court held that the benefit of the

amendment can be extended to pending cases, but it was very

MFA 1355/01 -: 2 :-

clearly held that the claim rejected on the ground of time bar

cannot be reopened. The Apex Court in paragraph 8 in

Dhannalal v. D.P. Vijayvargiya – 1996(2) K.L.T. 283 held as

follows:

“8.The matter will be different if any claimant

having filed a petition for claim beyond time which

has been rejected by the Tribunal or the High Court,

the claimant does not challenge the same and allows

the said judicial order to become final. The aforesaid

Amending Act shall be of no help to such claimant.

The reason being that a judicial order saying that

such petition of claim was barred by limitation has

attained finality. But that principle will not govern

cases where the dispute as to whether petition for

claim having been filed beyond the period of twelve

months from the date of the accident is pending

consideration either before the Tribunal, High Court

of this Court. In such cases, the benefit of

amendment of sub-s.(3) of S.166 should be

extended.”

It is contended that the father was negligent in not filing a

petition properly. The subsequent petition filed by the grand

mother, appellant and father was dismissed because of the

MFA 1355/01 -: 3 :-

dismissal of the petition by the father. On the facts of this case,

the matter has become final and the Tribunal has correctly

rejected the petition filed by the appellant.

The appeal is dismissed.

J.B.Koshy,
Judge.

P.N.Ravindran,
Judge.

ess 27/6