High Court Kerala High Court

M.Subair vs Mahesh on 22 February, 2010

Kerala High Court
M.Subair vs Mahesh on 22 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2844 of 2009()


1. M.SUBAIR, S/O.HAMSA,
                      ...  Petitioner

                        Vs



1. MAHESH, S/O.VASAVAN,
                       ...       Respondent

2. THE DIVISIONAL MANAGER,

3. SHAJIMON, S/O.ABDULKHADERKUNJU,

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :SRI.GEORGE CHERIAN (THIRUVALLA)

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

 Dated :22/02/2010

 O R D E R
                     A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                              C.M.Appl.No.3352 OF 2009 &
                                 M.A.C.A.No.2844 OF 2009
                       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 22nd day of February 2010

                                          JUDGMENT

Basheer, J.

Having heard learned counsel for the parties and having perused the

affidavit filed in support of the application for condonation of delay in filing the

appeal, we are satisfied that the delay is liable to be condoned. We do so.

2. Appellant is the registered owner of a mini lorry bearing Reg.No.KL-

4/5963 which was involved in a motor accident. The allegation appears to be that

appellant’s vehicle hit against a motor cycle resulting in some injuries to the rider.

3. In the claim petition filed by the victim, the Motor Accidents Claims

Tribunal found that the driver of the mini lorry owned by the appellant did not have

a license and badge to drive a commercial vehicle. The Tribunal, after quantifying

the amount of compensation at Rs.91,000/- with 7.5% interest thereon, directed the

insurance company to indemnify the registered owner, with liberty to recover it

from the latter. The said direction is under challenge in this appeal.

4. It may at once be noticed that appellant remained absent before the

Tribunal eventhough he was served with notice. The driver also did not appear

before the Tribunal. The contention raised by the insurance company that the

driver did not possess a valid license and badge was accepted by the Tribunal in

the absence of any evidence contra.

5. Learned counsel for the appellant submits that the driver did infact

possess a badge and license. Appellant has produced before this court photocopy

of the driving license of the driver which indicates that he possessed a valid license

and badge.

C.M.Appl.No.3352 OF 2009 &
M.A.C.A.No.2844 OF 2009
:: 2 ::

6. Anyhow, we do not propose to deal with that aspect of the matter at this

stage. In our view, appellant has to necessarily appear before the Tribunal and

adduce necessary evidence to substantiate the above contention. However, such

an opportunity cannot be granted to the appellant as a matter of course. The

appellant has to necessarily pay for the laches on his part.

7. Therefore, while confirming the award in respect of the quantum passed

by the Tribunal in favour of the victim, we set aside the finding of the Tribunal as

regards the liability. It will be open to the appellant to adduce evidence in this

regard by producing the original license and badge and by examining the driver

and other witnesses if necessary.

8. The award is modified to the above extent and the case is remitted back

to the Tribunal only for the purpose indicated above. Appellant shall be entitled to

get the above benefit only if he pays a sum of Rs.5,000/- as cost to the insurance

company. The above sum shall be deposited by the appellant before the Tribunal

within one month from today.

If such deposit is made, the Tribunal shall consider and decide the question

of liability as indicated above. Appellant shall appear before the tribunal on

March 31, 2010.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE
jes