High Court Kerala High Court

M.Muraleedharan vs M.K.Sathyan on 22 June, 2007

Kerala High Court
M.Muraleedharan vs M.K.Sathyan on 22 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 958 of 2007()


1. M.MURALEEDHARAN, S/O.RAGHAVAN,
                      ...  Petitioner

                        Vs



1. M.K.SATHYAN, MEETHALE KOROTH HOUSE,
                       ...       Respondent

2. K.ANIL KUMAR, S/O.GOPALAN NAMBIAR,

3. UNITED INDIA INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.AVM.SALAHUDIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :22/06/2007

 O R D E R
                           K.PADMANABHAN NAIR, J.

                          ==================

                           M.A.C.A. No. 958 OF 2007

                             ---------------------------

                   Dated this the 22nd day of June, 2007

                   ========================


                                       JUDGMENT

The petitioner in O.P.(M.V.).No.1515/2000 on the file of Motor

Accidents Claims Tribunal, Kozhikode is the appellant. The petitioner

claimed compensation alleging that he sustained injuries in a motor

vehicle accident. The FIR produced by petitioner himself shows that

no offence under Section 279 of Indian Penel Code was alleged against

the driver of the bus. Ext.A2 wound certificate also shows that when

he was boarded into the vehicle the door hit on his body and sustained

very minor injury. The injury sustained is also trivial in nature. So the

Tribunal took a view that petitioner fails to prove that he sustained

injuries in a road traffic accident. It is a finding of fact based on good

evidence which does not call for any interference. There is no merit in

the appeal and it is only to be dismissed.

In the result, the appeal is dismissed.

K.PADMANABHAN NAIR
JUDGE.

bkn