High Court Kerala High Court

Rosamma Simpson And Another vs Margret Bindhu on 30 September, 2010

Kerala High Court
Rosamma Simpson And Another vs Margret Bindhu on 30 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 316 of 2010()



1. ROSAMMA SIMPSON AND ANOTHER
                      ...  Petitioner

                        Vs

1. MARGRET BINDHU
                       ...       Respondent

                For Petitioner  :SRI.SHAIJAN C.GEORGE

                For Respondent  :SRI.K.A.SEBASTIAN

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

 Dated :30/09/2010

 O R D E R
                   M.N. KRISHNAN, J.
             = = = = = = = = = = = = = =
                M.A.C.A. NO. 316 OF 2010
           = = = = = = = = = = = = = = =
     Dated this the 30th day of September, 2010.

                    J U D G M E N T

This appeal is preferred against the award of the

Motor Accidents Claims Tribunal, Ernakulam in O.P.(MV)

224/03. It is the case of the claimant that a Maruthi

Car driven by the 2nd respondent hit on the motorbike

ridden by the husband of the claimant and thereby she

sustained injuries. On the other hand the respondent

would contend that the negligence was absolutely on

the side of the husband of the claimant and therefore

the petitioner is not entitled to any compensation. The

Tribunal after analysis of the materials found the driver

of the car negligent and awarded a sum of Rs.17,978/-.

The respondents, aggrieved by the said decision had

come up in appeal.

2. Heard both the sides. The accident had taken

place in a junction which joins Mattancherry Fort Kochi

M.A.C.A. 316 OF 2010
-:2:-

road to Fort Kochi-Amaravathi road. The motorcycle

was coming from east to west and was turning to the

north to join Fort Kochi Amaravathi road. The car was

coming from Nazareth Fort-Kochi road and it was to join

the junction to proceed to Mattancherry-Fort Kochi road.

3. In order to get an idea of the location I

appointed a Commissioner and he had submitted a plan

and report in this matter. The place of accident is

located by him as shown in the scene mahazar by

marking the points. It is almost on the northern side of

the Mattancherry Fort Kochi road. Now the question

that may have to be considered is whether the

claimant’s husband was justified in moving towards the

northern extremity if it is the place of accident or

whether he had to comply with further statutory

requirements. So also the movement of the car and it’s

turning also requires correction. Unfortunately in this

case though the matter is very seriously contested the

M.A.C.A. 316 OF 2010
-:3:-

respondent did not adduce any evidence so as to make

the Tribunal understand their real stand. Now the plan

and report filed by the Commissioner is available.

Therefore the Court can understand the position of the

place and then try to find out the place of accident and

then decide the question of negligence in accordance

with law. Therefore I am inclined to grant an

opportunity for both the sides to adduce further

evidence in this matter.

4. So the award under challenge is set aside and

the matter is remitted back to the Tribunal with a

direction to permit both the parties to adduce

documentary as well as oral evidence in support of their

respective contentions and then dispose of the matter in

accordance with law.

5. While sending back the records the Registry is

also directed to forward the Commissioner’s original

plan and report to the trial court so that the parties can

M.A.C.A. 316 OF 2010
-:4:-

let in evidence on the basis of the same and

unnecessary expenses again on that regard can be

avoided. Being a matter of the year 2003 the Tribunal

shall try to expedite the matter and dispose it of within

a period of three months from the date of first

appearance of the parties. Parties are directed to

appear before the Tribunal on 25.10.2010.

The amount which is deposit shall remain in

deposit until a final decision is taken in the matter.

M.N. KRISHNAN, JUDGE.

ul/-