IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1710 of 2004()
1. SASIDHARAN NAIR, S/O. KRISHNAN NAIR,
... Petitioner
Vs
1. JOY JOSEPH,
... Respondent
2. PRINCE, S/O. MADHAVAN,
3. UNITED INDIA INSURANCE CO. LTD.,
For Petitioner :SRI.K.JAJU BABU
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :26/08/2008
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
M.A.C.A. NO. 1710 OF 2004
= = = = = = = = = = = = = = =
Dated this the 26th day of August, 2008.
J U D G M E N T
This appeal is preferred against the award of the Motor
Accidents Claims Tribunal, Muvattupuzha in O.P.(MV)
1446/99. It was an application filed for personal injuries and
damages sustained to a jeep in a road accident. Learned
counsel would submit that she is mainly pressing on the
question of damages to the jeep. The Tribunal has assessed
the damages and arrived at a figure of Rs.21,300/- but
disallowed that claim on the ground that the ownership has
not been proved. A perusal of the award would reveal that
the Tribunal has referred to Ext.A9. Unfortunately, there is
no such document marked in the case. It is a charge sheet
wherein the name of the registered owner is shown as one
Kuriakose. If the Tribunal had entertained any doubt
regarding the ownership especially in the back drop when
there was no serious dispute regarding the ownership of the
jeep involved in the accident the Tribunal could have directed
M.A.C.A. 1710 OF 2004
-:2:-
the claimant to produce acceptable evidence to prove the
same and relying on a document which is not marked, should
not have non-suited the claimant on that basis. Therefore
interest of justice requires an opportunity to be given to the
claimant to establish that factor. Therefore the award under
challenge is set aside so far as it relates to the dis-allowance
of the claim for damages sustained to the jeep and the
appellant herein is permitted to adduce both documentary as
well as oral evidence in support of his contentions that he
was the owner in possession of the vehicle at the time of the
accident as contemplated under S.2(30) of the M.V.Act or
the registered owner of the vehicle, as the case may be, and
then dispose of the matter in accordance with law. Parties
are directed to appear before the Tribunal on 17.10.08.
M.N. KRISHNAN, JUDGE.
ul/-