High Court Kerala High Court

K.J.Baby vs M.V.Anil Kumar on 12 December, 2006

Kerala High Court
K.J.Baby vs M.V.Anil Kumar on 12 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 816 of 2004()


1. K.J.BABY, KAVUNGUMOALLIL HOUSE,
                      ...  Petitioner

                        Vs



1. M.V.ANIL KUMAR, MULLAPPALLIL HOUSE,
                       ...       Respondent

2. SIMON.K.K., ATTUMALIL HOUSE,

3. NEW INDIA ASSURANCE CO.LTD.,

                For Petitioner  :SMT.BETTY K.ALUKKA

                For Respondent  :SRI.THOMAS MATHEW NELLIMOOTTIL

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :12/12/2006

 O R D E R


                        K.T. SANKARAN, J.

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

                   M.A.C.A.NO. 816 OF 2004

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

        Dated this the 12th day of December,2006



                            JUDGMENT

The petitioner in O.P.(MV) No.2616 of 1998, on the

file of the Motor Accidents Claims Tribunal, Kottayam

is the appellant in this appeal. The appellant claimed

a sum of Rs.52,150/- as compensation, but it was

limited to Rs.25,000/-. On 22.2.1998, while the

appellant was travelling in an autorickshaw, owned by

one Anil Kumar and driven by Simon, the autorickshaw

capsized and the appellant sustained injuries. It is

stated in the claim petition that the appellant was

taken to Government Hospital, Kanjirappally and was

later referred to the Medical College Hospital,

Kottayam. He was referred back to the Government

Hospital, Kanjirappally and was discharged on

15.3.1998. It is also submitted that he underwent

outpatient treatment for two more months. The further

case of the appellant is that he is permanently

disabled and it has affected his earning power and

amenities of life.

M.A.C.A. NO. 816 OF 2004

:: 2 ::

2. Before the Tribunal, four cases were tried

together, including the one filed by the appellant.

Exts.A8, A9 and A10 were the documents produced by the

appellant herein. No oral evidence was adduced by any

of the claimants. It is submitted by the learned

counsel for the appellant that the practice that was

being followed by the Tribunal was that the case would

be disposed of on the basis of the pleadings and

documentary evidence. Though I am not pronouncing

upon this contention, the fact remains that the

discussion in respect of the appellant’s case is

contained only in paragraph 10 of the Award wherein

there is no consideration of the case put forward by

the appellant in a proper manner. It is just stated

that none of the petitioners produced any document to

show the expenses of treatment and the claimants in

three cases were allowed a total compensation of

Rs.4,000/- each. On what basis the amount of

compensation was arrived at and fixed is not seen in

the award. There is no discussion at all as to the

M.A.C.A. NO. 816 OF 2004

:: 3 ::

various claims under different heads made by the

appellant. The wound certificate or the injuries noted

therein are not referred to. The award passed by the

Tribunal is, therefore, liable to be set aside and I do

so. The matter is remanded to the Claims Tribunal for

disposal afresh after affording an opportunity to both

parties to produce documents and to adduce evidence.

The Tribunal shall consider the different claims put

forward by the appellant and dispose of the same after

considering the documentary and oral evidence, if any,

in the case.

The parties shall appear before the Tribunal on

15.1.2007.

(K.T.SANKARAN)

Judge

ahz/