High Court Kerala High Court

Thilakan vs Vinod on 11 July, 2008

Kerala High Court
Thilakan vs Vinod on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1401 of 2004()


1. THILAKAN, S/O. DAMODARAN,
                      ...  Petitioner

                        Vs



1. VINOD, S/O. SUKUMARAN,
                       ...       Respondent

2. JOSEPH, S/O. MANI,

3. THE NEW INDIA ASSURANCE CO. LTD.,

                For Petitioner  :SRI.M.NARENDRA KUMAR

                For Respondent  :SRI.JOY GEORGE

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

 Dated :11/07/2008

 O R D E R
                          M.N.KRISHNAN, J.
                          --------------------------
                     M.A.C.A. No. 1401 OF 2004
                            ---------------------
                Dated this the 11th day of July, 2008

                              JUDGMENT

This appeal is preferred against the award passed by the

Motor Accident Claims Tribunal, Kottayam, in OP(MV) 1669/98. The

claimant, aged 45 years, sustained injuries is a road accident. It is

averred that since the vehicle belonged to him he claimed

compensation for damages sustained to the vehicle . The Tribunal

awarded a compensation of Rs.7,000/- for the personal injury

sustained and rejected the claim with respect to the vehicle on the

ground that the registered owner is a different person. It is aggrieved

by that decision, the claimant has come up in appeal.

2. Learned counsel for the appellant would contend that

the compensation awarded is inadequate. The nature of injuries

sustained are stated in para 6 of the award. It shows that he had

lacerated injury on the knee and a contusion on the forearm. He was

inpatient in the hospital for three days. Considering the factum of

the simple injury, the Tribunal has granted him Rs.5,000/- for pain

and suffering and Rs.1,000/- for treatment expenses including

MACA No.1401/04 2

transportation and bystanders expenses and Rs.1,000/- for loss of

earning. Considering the nature of the simple injury sustained in the

accident, the compensation awarded by the Tribunal is just and

therefore it does not call for any interference by this court.

3. So far as damages sustained to the vehicle is

concerned, it is the prime responsibility of the claimant to establish

his ownership over the property. Admittedly the registered owner of

the Auto is one V.K.Soman. It is proved by Ext.A11. But there was a

plain paper receipt purporting to be an agreement of sale. But it was

not proved. Therefore, the Tribunal had rightly rejected that claim

also. I do not find any merit to interfere with the decision rendered

by the Tribunal.

The appeal lacks merit and it is accordingly dismissed.

M.N.KRISHNAN, JUDGE
vps

MACA No.1401/04 3