IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 658 of 2009()
1. URUMISE V.T. S/O. THOMA, AGED 58,
... Petitioner
Vs
1. P.D.DEVASSY S/O. DEVASSYKUTTY,
... Respondent
2. RAJEEV M.V. S/O. VASU,
3. THE NEW INDIA ASSURANCE CO. LTD.,
For Petitioner :SRI.V.K.GOPALAKRISHNA PILLAI
For Respondent :SMT.M.HEMALATHA
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :16/06/2010
O R D E R
M.N.KRISHNAN, J
=====================
MACA No.658 OF 2009
=====================
Dated this the 16th day of June 2010
JUDGMENT
This appeal is preferred against the award of the Motor
Accidents Claims Tribunal, Perumbavoor in O.P.(MV)
No.1/2005. The claimant sustained injuries in a road accident
and his case has been dismissed by the Tribunal. It is against
that decision, the claimant has come up in appeal. When the
claimant gave the first information statement, he had given the
name of one Moonjeli Vasu as the driver of the auto rickshaw.
But when a charge sheet is filed one Rajeev, S/o.Moonjeli Vasu
is shown as the driver of the auto rickshaw. So the charge
sheet is not in conformity with the FI statement but it can
always be stated that investigation can result in change of
persons. But whatever it may be, there is a duty cast upon the
persons to explain to the court under circumstances which
MACA 658/2009 -:2:-
things had changed. The claimant did not enter the box. I do
not want to elaborate, but I feel that when the learned counsel
for the appellant requests for a chance to rectify the mistakes
committed, I am inclined to grant an opportunity. Therefore
the award under challenge is set aside and the matter is
remitted back to the Tribunal with a direction to permit the
claimant to implead the person who is shown in the FI
statement as well and then permit all parties concerned to
produce both documentary as well as oral evidence in support
of their respective contentions and then dispose of the matter in
accordance with law. The claimant is also directed to take out
notice to the respondents other than the insurance company for
a proper disposal of the matter. Parties are directed to appear
before the Tribunal on 26.7.2010.
MACA is disposed of accordingly.
M.N.KRISHNAN, JUDGE
Cdp/-
MACA 658/2009 -:3:-