IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1487 of 2005()
1. SUNNY, S/O. JOHNY,
... Petitioner
Vs
1. PINTO J. THERMADOM, S/O. JOHNY,
... Respondent
2. TITTO J.THERMADOM, S/O. JOHNY,
3. THE ORIENTAL INSURANCE COMPANY LIMITED,
For Petitioner :SRI.V.CHITAMBARESH
For Respondent :SRI.GEORGE CHERIAN (THIRUVALLA)
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :12/01/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
C.K.ABDUL REHIM, JJ.
....................................................................
M.A.C.A. No.1487 of 2005
....................................................................
Dated this the 12th day of January, 2009.
JUDGMENT
Ramachandran Nair, J.
Heard counsel for the appellant and Standing Counsel for the
Insurance Company. The appeal is filed against rejection of claim
petition. After going through the award and after hearing counsel
appearing for both sides, we do not find there is any scope for
interference because claim is prima facie bogus in as much as
appellant’s case that second respondent was riding the bike is an
unbelievable story. Going by the extensive damage sustained to the
motor bike, the rider obviously cannot escape unhurt. However,
petitioner’s case is that nothing happened to the rider who was none
other than his brother and appellant as pillion rider only sustained
2
injuries. The MACT rightly rejected the case put forward by the
appellant as unbelievable. We, therefore, dismiss the appeal.
C.N.RAMACHANDRAN NAIR
Judge
C.K.ABDUL REHIM
Judge
pms