High Court Kerala High Court

Mathew vs Basheer on 11 October, 2007

Kerala High Court
Mathew vs Basheer on 11 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 252 of 2003()


1. MATHEW, S/O.JOSEPH,
                      ...  Petitioner

                        Vs



1. BASHEER,
                       ...       Respondent

2. K.A.AVIRACHAN,

3. THE BRANCH MANAGER,

                For Petitioner  :SRI.VIJU ABRAHAM

                For Respondent  :SRI.MATHEWS JACOB

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :11/10/2007

 O R D E R
                      K.PADMANABHAN NAIR, J.
                          --------------------------
                        M.F.A. NO. 252 OF 2003
                             ---------------------
                 Dated this the 11thday of October, 2007

                             J U D G M E N T

Petitioner in O.P.(MV) 455/98 on the file of the Motor

Accidents Claims Tribunal, Thodupuzha, is the appellant. This

appeal is filed by the petitioner challenging the award passed by the

Tribunal dismissing the original petition filed by him. Petitioner

sustained injuries in a motor vehicle accident on 29.8.96. He filed

the original petition claiming compensation. It was alleged that while

the petitioner was walking along the side of Vannappuram-

Thodupuzha road, a mini lorry bearing Reg.No.KL6-8373 driven by

the 1st respondent came in a rash or negligent manner and hit

against his body and the appellant sustained injuries. The 2nd

respondent was the owner of the vehicle and the 3rd respondent, the

insurer. The appellant claimed a compensation of Rs.75,000/-. The

insurer contended that the accident occurred due to the negligence

of the appellant himself. The negligence alleged against the driver

was denied. The quantum of compensation claimed was also

disputed. The existence of a valid policy was admitted. The Tribunal

found that the appellant was entitled to get a compensation of

MFA 252/03 Page numbers

Rs.12,045. But the claim was dismissed on the ground that the

accident occurred due to the negligence of the appellant himself.

Challenging that award this appeal is filed.

2. Learned counsel for the appellant argued that finding of

the Tribunal that the appellant was solely responsible for the accident

is unsustainable. It is argued that the quantum of compensation

fixed was also very low.

3. The evidence on record shows that the appellant was

walking along the road. The scene mahazar shows that the road is

having a width of 3.33. metres. The Tribunal found that the place of

occurrence is 1.09 metres east of the western end of the tarred

portion of the road and came to the conclusion that the accident

occurred while the appellant was crossing the road. The mere fact

that the accident occurred while the victim was crossing road alone is

not a ground to hold that he alone is responsible for the accident.

There is nothing on record to show that the driver of the vehicle was

not able to see a pedestrian crossing the road or he made any

attempt to slow down the vehicle or stop the same. Therefore the

dismissal of the original petition holding that the accident occurred

due to the negligence of the appellant is unsustainable.

MFA 252/03 Page numbers

4. I hold that the accident occurred due to the negligence of

the appellant as well as the driver of the lorry and fix the

responsibility at 75:25. I do not find any reason to interfere with the

quantum of compensation fixed by the Tribunal. So the appellant is

entitled to get 75% of that amount, which will come to Rs.9,033.80,

which is rounded to Rs. 9,035/- and that amount will carry interest at

the rate of 5%. The insurer is directed to deposit that amount in

accordance with law.

In the result, the appeal is allowed in part. An award is

passed in favour of the appellant allowing him to recover an amount

of Rs.9,035/- with 6% interest from the date of petition till the date of

realisation. The 3rd respondent is directed to deposit the same. On

deposit the appellant can withdraw the amount.





                                    K.PADMANABHAN NAIR, JUDGE


vps

MFA 252/03    Page numbers




                          K.PADMANABHAN NAIR, J.

—————————————

MFA NO.252/03

———————

JUDGMENT

11th day of October, 2007

MFA 252/03 Page numbers