High Court Kerala High Court

K.Raveendran vs C.Sugunamma on 14 July, 2010

Kerala High Court
K.Raveendran vs C.Sugunamma on 14 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1184 of 2005()


1. K.RAVEENDRAN, AGED 60 YEARS,
                      ...  Petitioner

                        Vs



1. C.SUGUNAMMA, 35/717,
                       ...       Respondent

2. VIJAYA KUMAR, S/O.KOCHUNNI KARTHA,

3. THE ORIENTAL INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  :SRI.MATHEWS JACOB (SR.)

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :14/07/2010

 O R D E R
             A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                     - - - - - - - - - - - - - - - - - - - - -
                       M.A.C.A.No.1184 OF 2005
                 - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 14th day of July, 2010

                               JUDGMENT

Barkath Ali, J.

In this appeal under Section 173 of Motor Vehicles Act, the

claimant in O.P.(MV)No.1647/1996 on the file of Motor Accidents

Claims Tribunal, Ernakulam challenges the judgment and award of the

Tribunal dated June 22, 2002 dismissing the O.P.

2. The facts leading to this appeal in brief are these :

The claimant was aged 50 at the time of the accident and was

employed as Assistant Sub Inspector of Police earning Rs.4,675/- per

month. On July 31, 1995 at about 8.15 a.m., while he was pillion

riding on the motor cycle bearing Reg.No.KL-7G-6807 along Banerji

Road, Ernakulam, the second respondent who was riding the motor

cycle suddenly swerved the motor cycle without proper care as a result

of which the right leg of the claimant was trapped inside the back

wheel of the motor cycle causing severe injuries to him. The accident

occurred due to the negligence of the second respondent. First

respondent as the owner, second respondent as the rider and third

MACA.No.1184/2005 2

respondent as the insurer of the offending motor cycle are jointly and

severally liable to pay compensation to the claimant.

3. Respondents 1 and 2, the owner and the rider of the

offending motor cycle remained absent and were set ex parte by the

Tribunal. The third respondent the insurer of the offending motor cycle

filed a written statement denying the liability.

4. Claimant was examined as PW1 and Exts.A1 to A9 were

marked on his side. On the side of the contesting third respondent,

Exts.B1 and B2 were marked. The Tribunal on an appreciation of

evidence found that the claimant has failed to prove any negligence on

the part of the second respondent and that therefore claimant is not

entitled to any compensation from the respondents and dismissed the

O.P. . The claimant has now come up in appeal challenging the said

finding of the Tribunal.

5. Heard the counsel for the claimant and the counsel for the

Insurance Company.

6. The following point arise for consideration :

Whether the finding of the Tribunal

MACA.No.1184/2005 3

that the claimant himself was negligent in

causing the accident and that there is no

negligence on the part of the second respondent

and consequently dismissing the O.P. can be

sustained ?

7. We have gone through the evidence of PW1 and Exts.A1 to

A7 and Exts.B1 and B2. It is pertinent to note that the police did not

charge any case against the second respondent. Ext.B1 is the

photocopy of the final report relating to the criminal case. Ext.A1 is

the photocopy of the FIR. It is seen from these documents that the

right leg of the claimant accidentally went under the rear wheel of the

motor cycle and sustained the injury. In an attempt to prove the

incident, claimant examined PW2, an alleged eye witness to the

incident. The Tribunal has chosen to disbelieve his evidence. On

going through his evidence, we find no reason to come to a different

conclusion.

For all these reasons, we find no reason to interfere with the

finding of the Tribunal that there was no negligence on the part of the

second respondent and that the accident was caused due to the

MACA.No.1184/2005 4

negligence of the claimant himself. It follows that he is not entitled to

any compensation. Therefore, we find no merit in this appeal and the

same has to be dismissed.

In the result, the appeal is dismissed. No costs.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE

sv.

MACA.No.1184/2005 5