High Court Kerala High Court

K.O.Sabu vs C.M.Mathew on 4 January, 2008

Kerala High Court
K.O.Sabu vs C.M.Mathew on 4 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 1180 of 2007(K)


1. K.O.SABU,
                      ...  Petitioner

                        Vs



1. C.M.MATHEW,
                       ...       Respondent

2. GEORGE THOMAS, S/O. A.T.GEORGE,

                For Petitioner  :SRI.JACOB P.ALEX

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :04/01/2008

 O R D E R
                  K.PADMANABHAN NAIR,J
            =======================
                    M.A.C.A.No.1180 of 2007
           ==========================
             Dated this the 4th day of January, 2008


                          JUDGMENT

The first respondent in O.P.(M.V).1155/1998 on the file of

the Motor Accident Claims Tribunal, Pathanamthitta, is the

appellant. This appeal is filed by the first respondent

challenging the award passed by the Tribunal by which the

appellant was directed to pay an amount of Rs.28,000/- as

compensation to the petitioner.

2. The petitioner filed O.P.(M.V).1155/98 before the

Motor Accident Claims Tribunal, Pathanamthitta, claiming

compensation against the appellant and second respondent. It

was alleged that on 26.12.1996 at about 12 noon the petitioner

was walking along the Thiruvalla Pushpagiri Hospital road and at

that time a Motor cycle bearing Reg.No.KLB-6332 in which the

appellant was riding came in a rash or negligent manner and hit

against the petitioner and he sustained injuries. The second

respondent was impleaded as he was the registered owner of the

vehicle. The appellant filed a written statement contending that

his vehicle was not involved in the accident. The case of the first

M.A.C.A.No.1180/2007

2

respondent that on 26.12.1996 the motor cycle which the

appellant was riding hit against the person of the petitioner was

a false case. It was contended that on 20th December 1996 one

Chandran Pillai, Head Constable of the Thiruvalla Police Station

demanded money from the appellant. The appellant refused to

pay any money. Hence the Head constable became enemical

towards the appellant and falsely implicated him in this case. It

was averred that on 24.12.1996 the appellant went to Ranni and

came back to Thiruvalla only on 27.12.1996. It was further

averred that on 18.11.1997 the police constable Chandran Pillai

came to the house of the appellant and ask him to produce the

bike before the police station as the same was involved in an

accident. It was further averred that the appellant told that his

vehicle was not involved in an accident. Appellant made

enquiries and found out that he was falsely implicated in a

criminal case on 28.12.1998. The appellant filed a criminal

complaint before the Thiruvalla Police alleging that he was

falsely implicated in this case. No action was initiated and

appellant was never told as to what action the police had taken

M.A.C.A.No.1180/2007

3

in his petition. It was averred that a report was filed alleging

that appellant was punishable under Section 279,337 and 338

IPC and also under Section 134 of the Motor Vehicle Act. He

appeared before the criminal court and after the trial, court

found the appellant innocent and acquitted him. It was also

averred that on receipt of the notice from the Motor Accidents

Claims Tribunal, the appellant appeared before the Tribunal and

filed a detailed statement disputing his liability. It was averred

that in the written statement it was specifically averred that the

appellant was falsely implicated in the case by Head constable

Chandran Pillai. It was further averred that in the O.P.(M.V.)

appellant filed I.A.970/2007 seeking permission to examine

himself as a witness and also the petitioner in order to bring the

true facts. That application was filed on 13.3.2007. Tribunal

dismissed that application on the same day. Thereafter the

appellant field I.A.1092/2007 to grant some time to challenge the

order passed in I.A.970/2007. That application was also

dismissed on the date on which it was filed and the Tribunal

found that the appellant was negligent and directed him to pay

M.A.C.A.No.1180/2007

4

compensation. Challenging that award this appeal is filed.

3. The learned counsel appearing for the appellant has

argued before me that the procedure adopted by the Tribunal is

illegal and without jurisdiction. It is argued that the wound

certificate was prepared at 12.45 on 26.12.1996. The allegation

was that the petitioner was knocked down by a scooter and not

by a motor bike. It is argued that the Tribunal went wrong in

fixing the liability of the appellant without giving an opportunity

to the appellant to cross examine the persons who produced the

documents. It is also argued that the vehicle of the appellant

was never involved in any accident.

4. The allegation of the petitioner was that he sustained

injuries at 12 noon of 26.12.1996. According to the petitioner

the motor cycle bearing Reg.No.KLB-6332 which the appellant

was riding came and hit against his person. Immediately after

the incident the victim was taken to Thiruvalla Hospital. The

petitioner informed Doctor that he was knocked down by a

scooter at 12.40.p.m. on 26.12.1996. It is also pointed out that

though the accident occurred on 26.12.1996, FIR was registered

M.A.C.A.No.1180/2007

5

after 9 days i.e. on 4.1.1997. Admittedly, the vehicle was

covered by a valid insurance. The specific case put forward by

the appellant was that motor cycle bearing Reg.No.KLB-6332

was not involved in the accident. A criminal case was falsely

registered against him. A reading of the award passed by the

Tribunal shows that the Tribunal did not consider any of the

matters arising for consideration in its proper perspective.

Merely because the appellant produced motor cycle bearing

Reg.No.KLB-6332 before the police is not a ground to hold that

that was the vehicle which was involved in the accident.

According to the appellant a head constable of the police station

was on enemical terms towards him and at his instance the case

was registered against him after 9 days of the incident. Ext.A5

wound certificate shows that within 5 minutes time of the

accident victim was taken to the Pushpagiri hospital. Tribunal

went wrong in dismissing I.A.970/07 filed by the appellant

seeking permission to lead evidence. It went wrong in placing

reliance on the records without any proof. Ext.B1 judgment

produced by the appellant shows that before the criminal court

M.A.C.A.No.1180/2007

6

he raised a plea of alibie and that defence was accepted by the

criminal court. So I am of the view that it is only just and proper

that the Tribunal reconsider the whole issue after affording an

opportunity to the appellant and respondents to adduce further

evidence.

In the result the appeal is allowed. Award passed by the

Tribunal in O.P.(M.V).1155/1998 is hereby set aside and the case

is remanded to the Tribunal for fresh disposal. The Tribunal is

directed to take O.P.(M.V).1155/1998 back to file and dispose the

same afresh in accordance with law after affording an

opportunity to both sides to amend the pleadings and adduce

evidence, if so advised. The parties shall appear before the

Tribunal on 15.02.2008.

K.PADMANABHAN NAIR, JUDGE
dvs