High Court Kerala High Court

The Partner vs M.Muraleedharan on 24 May, 2010

Kerala High Court
The Partner vs M.Muraleedharan on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 298 of 2010()


1. THE PARTNER, HI-TECH COATINGS,
                      ...  Petitioner
2. BABU C.J.,  S/O.JOHNY,

                        Vs



1. M.MURALEEDHARAN, S/O.MADHAVAN,
                       ...       Respondent

2. THE BRANCH MANAGER,

                For Petitioner  :SRI.VIVEK VARGHESE P.J.

                For Respondent  :SRI.RAJESH THOMAS

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

 Dated :24/05/2010

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                M.A.C.A. NO. 298 OF 2010
            = = = = = = = = = = = = = = =
         Dated this the 24th day of May, 2010.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Pathanamthitta in O.P.(MV)

1176/01. The claimant has been awarded a compensation of

Rs.7,000/- from 12.10.01 and there was a direction to

deposit the amount by the insurance company and realise it

from the owner of the vehicle namely 2nd respondent. It is

against that decision the appeal is preferred.

2. Along with the appeal documents are produced to

prove existence of a valid driving licence. I had perused the

same. The accident had taken place in 2001 and the licence

issued is dated 2000 August. A badge is also seen there

issued on 26.8.00. Since the accident had taken place on

11.7.01 there is a probability of the driver having a valid

driving licence with a badge. If it is so the insurance

company may be liable to pay the amount. But it is for the

respondent herein to prove the existence of a valid driving

M.A.C.A. 298 OF 2010
-:2:-

licence with badge on the date of the accident. Therefore

the award under challenge is set aside so far as it relates to

the interse liability between the insurance company and the

owner is concerned and the owner as well as the insurance

company are given liberty to produce documentary as well as

oral evidence in support of their respective contentions and

the let the matter be disposed of in accordance with law. I

make it very clear if ultimately the insurance company is

liable to pay the amount from 25.7.07 till 9.2.2001, the

insurance company shall not be saddled with the liability and

the interest has to be paid to the claimant by the owner.

Parties are directed to appear before the Tribunal on

2.7.2010.

M.N. KRISHNAN, JUDGE.

ul/-