High Court Kerala High Court

P.Prakash vs Viswanathan Achary on 3 April, 2007

Kerala High Court
P.Prakash vs Viswanathan Achary on 3 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 565 of 1999()



1. P.PRAKASH
                      ...  Petitioner

                        Vs

1. VISWANATHAN ACHARY
                       ...       Respondent

                For Petitioner  :SRI.B.SURESH KUMAR

                For Respondent  :SRI.P.JAYASANKAR

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :03/04/2007

 O R D E R
M.F.A.No.565/99                                       1





                                     K.Padmanabhan Nair, J.


                                - - - - -- - - - - - - - - - - - - - - - - - -

                                     M.F.ANo. 565 of 1999-D

                                - - -- - - -  -- - - - - - - - -- - - - - - --


                            Dated, this the 3rd    day of April, 2007.


                                                Judgment


Defeated petitioner in O.P.(MV) No. 1553 of 1993 on the file of the Motor

Accidents Claims Tribunal, Kollam is the appellant. Appeal is filed against the

award passed by the Tribunal dismissing the original petition filed by the petitioner

claiming compensation. The O.P was filed with the following allegations.

Petitioner was a pillion rider in a Motor Cycle bearing Registration No.KRQ

2026. When the vehicle reached the place of incident it hit against a bicycle and

the Motor cyclist lost his control and the appellant fell down and sustained injuries.

He claimed an amount of Rs.One Lakh as compensation. The owner cum driver of

the Motor Cycle did not contest . Insurer alone contested. It was contended that

no incident as alleged in the original petition took place and the petitioner himself

was riding the motor cycle at the time of accident. The petitioner was not having

a valid driving licence and hence subsequently the records were manipulated and

one Raju was made as a Driver. The Tribunal, after evidence, found that the

petitioner himself was riding the motor cycle and hence he is not entitled to get any

compensation. Ext.A5 is the wound certificate in respect of the petitioner. It

M.F.A.No.565/99 2

shows that the petitioner was examined at 9.45 a.m on 8-3-1993. Accident

occurred at 9.15 a.m on that day. The alleged cause of accident was stated in the

hospital as follows :-

If as a matter of fact, Raju was riding the motor cycle and the appellant was a

pillion rider, one would expect the appellant to state that fact. In addition to that

Ext.A1 is the F.I.R.registered against the appellant based on a statement given by

the cyclist. In the F.I.R what was stated was that the appellant was riding the

motor cycle. It is very pertinent to note that there is absolutely nothing on record

to show that Raju sustained any injuries in the accident. Considering all these

aspects, the Tribunal found that the case now projected is false and the petitioner

himself was riding the motor cycle and the accident occurred due to his

negligence. That is a finding of fact based on evidence. It does not call for

interference. Appeal is only to be dismissed.

In the result, appeal is dismissed.

K.Padmanabhan Nair,

Judge.

s.

M.F.A.No.565/99 3

K.Padmanabhan Nair, J.

M.F.A.No.565 of 1999-D

Judgment

3rd April, 2007.