High Court Kerala High Court

Ramachandran vs Easow Varghese on 29 October, 2008

Kerala High Court
Ramachandran vs Easow Varghese on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1592 of 2008()


1. RAMACHANDRAN, S/O.SUBRAMANYAN,
                      ...  Petitioner

                        Vs



1. EASOW VARGHESE, MOTHEDATHU GRACE VILLA
                       ...       Respondent

2. RAJAN, S/O.KOSHY THARAKAN,

3. M/S.NATIONAL INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.A.A.MOHAMMED NAZIR

                For Respondent  :SRI.S.SHANAVAS KHAN

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

 Dated :29/10/2008

 O R D E R
                          M.N. KRISHNAN, J
                         -----------------------
                   M.A.C.A.Nos. 1592 OF 2008
                                   &
                            1593 OF 2008
                    ---------------------------------
               Dated this the 29th day of October, 2008


                              JUDGMENT

These appeals are preferred against the award of the Motor

Accident Claims Tribunal, Muvattupuzha in O.P.(MV) Nos.

1214/2004 and 1207/2004. The brief facts necessary for disposal

of these appeals are stated as follows:

2. The claimant in O.P. 1207/04 was a rider of a two wheeler

with the petitioner in O.P. 1214/04 as the pillion rider. A lorry

bearing Registration No. KL-3D/5814 driven by the 2nd respondent

in the claim application was going ahead of this motorbike. It is the

case of the petitioners that the driver of the lorry applied sudden

brake as a result of which the bike went and hit on the back of the

lorry resulting injuries to both the occupants of the motorbike. The

Insurance Company would contend that the accident took place only

on account of the negligence of the motorcyclist and therefore the

claim petitions are liable to be dismissed.

3. The Tribunal after consideration of the materials agreed

with the contention of the Insurance Company and dismissed the

M.A.C.A.Nos. 1592 OF 2008 & 1593 OF 2008

-2-

claim applications. It is against that decision, the appeals are

preferred. The question that arise for determination in these

appeals is whether the motorcyclist alone is negligent or the lorry

driver alone is negligent or whether both are negligent. It is true

that there is a statutory obligation for driver or rider of a vehicle to

keep a distance of 10 metres from the vehicle going in front of it.

When such a condition is always satisfied then there will be no

chance for a hit from behind in all cases. It does not mean that one

may be always able to keep a distance of 10 metres in a road for

the reason that the vehicle traffic in the present condition is so thick

and there can not be a distance of even one or two metres between

the vehicles. This is a practical difficulty which is experienced in the

present set up. It does not mean that one can go so close and

later blaming ongoing vehicles for the accident. In these cases it

has to be specifically understood that the strong contention of the

rider of the motorbike is that the lorry which was going in front of

him applied sudden brake which resulted in the dashing of the

motorcycle on the back of the lorry. There may be circumstances

where the on moving vehicle may have to apply sudden brake. But

it is for that party to come before the court and give evidence what

M.A.C.A.Nos. 1592 OF 2008 & 1593 OF 2008

-3-

prompted or forced him to apply a sudden brake. Instead of

rendering an explanation, what the driver of the lorry has done is,

on receipt of the summons from the criminal court, appears before

the court and pleads guilty and pays the fine. So by his conduct

after understanding the allegations in the criminal case he had

pleaded guilty which shows that he had applied sudden brake.

When he had applied sudden brake and if the motorcycle was

coming at a reasonable speed even then he might not have been in

a position to stop the vehicle because it was so unexpected and in

some cases if sudden brake is applied the rider as well as the pillion

rider will be thrown out resulting in serious injuries. It has also

to be born in mind that no person will like to go and hit on the back

of a vehicle and sustain injury for himself. Therefore here is a case

where the lorry driver was primarily responsible for applying a

sudden brake without proper care and a motorcyclist on account of

the lack of non compliance of the statutory regulations had gone

and hit on the back of the lorry. So both the drivers had

contributed equally to the accident. The Tribunal has extracted the

deposition of PW1 wherein PW1 admits that he knows that a

reasonable distance has to be kept from the on moving vehicle and

M.A.C.A.Nos. 1592 OF 2008 & 1593 OF 2008

-4-

when a question was put him regarding application of sudden brake

he had given the explanation that if sudden brake was applied, both

of them would have fallen from the bike.

4. Therefore from the circumstances available in this case

I hold this is a case where the rider of the bike as well as the lorry

has equally contributed to the accident and therefore I apportion

the negligence at 50% each on both the rider of the bike and the

lorry driver. The next question is regarding compensation. In view

of this finding the Tribunal may have to consider the quantum of

compensation. For that purpose both the parties are permitted to

produce documentary as well as oral evidence and the matter be

disposed of in accordance with law.

Both the parties are directed to appear before the Tribunal on

15.12.2008.

M.N. KRISHNAN, JUDGE

vkm