High Court Kerala High Court

Mini.P.K. vs Abdul Nazar on 4 November, 2010

Kerala High Court
Mini.P.K. vs Abdul Nazar on 4 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8468 of 2010(G)


1. MINI.P.K., W/O.MADHU, AGED 34 YEARS,
                      ...  Petitioner

                        Vs



1. ABDUL NAZAR, S/O.MUHAMMED,
                       ...       Respondent

2. ABDUL MANAF, S/O.MUHAMMED,

3. THE NEW INDIA ASSURANCE COMPANY LTD.,

                For Petitioner  :SRI.K.M.JAMALUDHEEN

                For Respondent  :SRI.LAL GEORGE

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :04/11/2010

 O R D E R
                                                                   "C.R."


                            C.T.RAVIKUMAR, J.
                        ---------------------------------------
                          W.P(C)N.8468 of 2010
                        ----------------------------------------
                        Dated 4th November, 2010

                                  JUDGMENT

The petitioner who is the claimant in O.P.(M.V)No.1966 of

2006 on the file of the 2nd Additional Motor Accidents Claims Tribunal,

Kozhikode filed this writ petition on being aggrieved by Ext.P3 order

whereby the petition filed under Rule 387 of the Kerala Motor Vehicles

Rules, 1989 (for short `the Rules’) was dismissed. The petitioner who

claimed to have sustained injuries in a motor accident occurred on

30.8.2006 filed the above claim petition claiming compensation to the

tune of Rs.2,00,000/-. The contention of the petitioner is that Ext.P1 and

other medical reports were produced along with the claim petition. Ext.P1

would reveal that she had sustained fractures on L1 and L2, fracture on

coccyx, fracture lateral end of clavicle right, abrasions shoulder right,

wrist 2 x 2 cm, occipital region, soft tissue injury. The claim of the

petitioner is that she has incurred permanent disability on account of the

injuries sustained in the said accident. Therefore, the petitioner has filed

Ext.P2 application under Rule 387 of the Motor Vehicles Rules with a

prayer to refer her to a Medical Board for assessing the percentage of

disability. According to the petitioner, she has produced all the necessary

WP(C).No.8468/2010 2

documents along with the claim petition. In the said circumstances she

has not elaborately explained all matters in Ext.P2. As per Ext.P3 the said

application was dismissed as hereunder:-

“Medical Board Petition dismissed.”

2. Whether the order in Ext.P3 dismissing Ext.P2 petition filed

under Rule 387 of the Rules carrying the prayer to refer the petitioner to

the Medical Board for assessing her disability in the above manner can be

said to be a proper exercise of power under the said rule is the question

that arises for consideration. Rule 387 of Motor Vehicles Rules reads

thus:-

“387. Examination of the injured by a Medical
Officer:- The Claims Tribunal may, if it considers
necessary, direct any medical officer in a Government
Hospital or in a Medical College Hospital or any Board
consisting of such Medical Officers to examine the
injured and issue disability certificate indicating the
degree and extent of the disability, if any, sustained
as a result of the accident.”

(emphasis supplied)

Thus, scanning of the above provisions would undoubtedly reveal that on

receipt of such an application filed under Rule 387 of the Rules the

Tribunal has to consider whether it is necessary to direct any Medical

Officer in a Government Hospital or in a Medical College Hospital or any

Board consisting of such Medical Officers to examine the injured and to

issue disability certificate indicating the degree and extent of the

WP(C).No.8468/2010 3

disability, if any, sustained as a result of the accident. The scope of the

words `considers it necessary’ has been considered by the Hon’ble Apex

Court in Barium Chemicals v. A.J.Rana (AIR 1972 SC 591). Going by

the Apex Court’s decision in Barium Chemicals’ case the words

`considers it necessary’ postulates that the authority concerned has

thought over the matter deliberately and with due care and, it has been

found necessary as a result of such thinking to pass the order. In fact,

the very word `consider’ connotes an active application of mind. It is the

discussion on a matter in issue and assigning the reasons for arriving at

the conclusions reached on the matter of discussion that would reflect the

application of mind.

3. In the context of the case it is also apposite to refer to

Rule 168 of the Rules. While dealing with a claim under the Motor

Vehicles Act a Claims Tribunal has to consider what appear to it to be

`just compensation’ on the facts and circumstances of the case. In short,

while dealing with an application under Rule 387 of the Rules if the

Tribunal fails to apply the mind to all the relevant aspects that would

definitely disable the Tribunal from assessing a `just compensation’. In

that view of the matter any decision on an application under Rule 387 of

the Rules without any application of mind cannot be said to be a true

exercise of power.

WP(C).No.8468/2010 4

4. Now, I may examine the sustainability of the challenge

against Ext.P3 order. As already noticed hereinbefore, it is a single line

order as hereunder:-

“Medical Board Petition dismissed.”

In the light of the above discussion I have no hesitation to hold, on a

scanning of the said order, that it reflects non-application of mind and it

cannot be construed as an order passed in proper exercise of the power

under Rule 387 of the Rules. The decision making process as is obvious

from Ext.P3 calls for interference. Accordingly, Ext.P3 is set aside and the

Claims Tribunal is directed to consider Ext.P2 application viz., I.A.No.2672

of 2008 in O.P.(MV) No.1966 of 2006 afresh in accordance with law. The

Tribunal shall proceed further with the claim petition only after passing

such orders on Ext.P2.

The writ petition is disposed of accordingly.

C.T.RAVIKUMAR
Judge

TKS