High Court Kerala High Court

P.G. Babu vs V.B. Surehs on 18 December, 2009

Kerala High Court
P.G. Babu vs V.B. Surehs on 18 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 385 of 2009()


1. P.G. BABU, AGED 57 YEARS,
                      ...  Petitioner

                        Vs



1. V.B. SUREHS, VELLAMANOOR HOUSE,
                       ...       Respondent

2. SATHEESAN, S/O. KUMARAN,

3. NATIONAL INSURANCE COMPANY,

                For Petitioner  :SRI.P.K.SAJEEV

                For Respondent  : No Appearance

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

 Dated :18/12/2009

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                M.A.C.A. NO. 385 OF 2009
            = = = = = = = = = = = = = = =
      Dated this the 18th day of December, 2009.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, North Paravur in O.P.(MV)

1253/03. The claimant, a responsible police constable,

sustained injuries in a road accident but did not produce any

proper document before the Tribunal which resulted in

dismissal of the case. Along with the memorandum of

appeal an outpatient ticket is produced that too a photocopy

to connect the fact that he had sustained injuries in the

accident. Learned counsel for the appellant would submit

that his name is made mention of in the FIR and charge

sheet and so it is not a false case. I do not want to say

anything about non production of material documents at this

stage but there appears to be some truth in what the

claimant’s counsel submit and therefore interest of justice

requires an opportunity to be given to substantiate the case.

Therefore the award under challenge is set aside and the

M.A.C.A. 385 OF 2009
-:2:-

matter is remitted back to the Tribunal with a direction to

permit the claimant to produce necessary documents in

support of his contentions and adduce oral evidence if

necessary and then the Tribunal shall dispose of the matter

in accordance with law. The claimant is also directed to take

out notice to the respondents after he enters appearance

before the Tribunal. The claimant is directed to appear

before the Tribunal on 21.1.2010.

M.N. KRISHNAN, JUDGE.

ul/-