High Court Kerala High Court

T.R.Pushpakaran vs P.N.Rajappan on 4 July, 2008

Kerala High Court
T.R.Pushpakaran vs P.N.Rajappan on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 646 of 2003()


1. T.R.PUSHPAKARAN, THAZHATHARAYIL
                      ...  Petitioner

                        Vs



1. P.N.RAJAPPAN, PANTHALADIYIL, KOZHA,
                       ...       Respondent

2. PURUSHOTHAMAN S/O. KUTTAN,

3. NEW INDIA ASSURANCE CO. LTD., KOTTAYAM.

                For Petitioner  :SMT.BETTY K.ALUKKA

                For Respondent  :SRI.KKM.SHERIF

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

 Dated :04/07/2008

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                M.A.C.A. NO. 646 OF 2003
            = = = = = = = = = = = = = = =
         Dated this the 4th day of July, 2008.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Kottayam in O.P.(MV)42/97. The

claimant is alleged to have sustained injuries in an auto

rickshaw accident but the Tribunal has dismissed his claim on

the ground that the accident has not been proved and it is

against that decision the present appeal is preferred.

2. Heard the learned counsel for the appellant as well

as insurance company. Immediately after the alleged

accident which is said to have taken place on 17.10.96 he did

not even go to a hospital. On 18.10.96 he visited the

hospital and told the Doctor that the accident took place on

account of a stationary cycle falling on his foot.

Subsequently, at the time of discharge on 21.10.96 he wants

to change the version and record it as an auto rickshaw

accident. The fact that he does not visit the hospital

immediately after the alleged incident itself creates

M.A.C.A. 646 OF 2003
-:2:-

suspicion. Secondly when he visits the hospital he gives a

statement of his own stating that it is the fall of a stationary

cycle falling on his foot that has caused the accident. Only

on 21.10.96 before the discharge he wants to make a case

by contending that it was an auto rickshaw that hit him. So

the evidence produced by the claimant himself creates

absolute suspicion in the mind of the Court. Further to

crown all these things he does not even mount the box to

give any evidence. That shows all is not well with his case

and that is why the Tribunal has appreciated the matter in

that line and dismissed the claim application. I do not find

any ground to interfere with the said finding and therefore

this MACA is dismissed.

M.N. KRISHNAN, JUDGE.

ul/-