High Court Kerala High Court

M.P.Abdurahiman Haji vs Arathy on 26 July, 2007

Kerala High Court
M.P.Abdurahiman Haji vs Arathy on 26 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2326 of 2004(B)


1. M.P.ABDURAHIMAN HAJI, AGED 45 YEARS
                      ...  Petitioner

                        Vs



1. ARATHY, REP. BY MOTHER GUARDIAN SREEJA,
                       ...       Respondent

2. KALATHINGAL ABDUL NAZAR,

3. UNITED INIDA INSURANCE COMPANY

                For Petitioner  :SRI.T.K.AJITH KUMAR

                For Respondent  :SRI.BABU S. NAIR

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :26/07/2007

 O R D E R
                     PIUS C. KURIAKOSE, J.
                ------------------------------------
          W.P.(C) NOs. 2326,2448,2467,2518/2004
                -------------------------------------
            Dated this the 26th day of July , 2007

                            JUDGMENT

Invoking the supervisory jurisdiction of this court

under Article 227 and also under Article 226 of the Constitution

the petitioner, who was the second respondent before the Motor

Accident Claims Tribunal, Manjeri, has filed these writ petitions

seeking to set aside Ext.P3 common award passed by the Motor

Accident Claims Tribunal in 10 claim petitions arising out of the

motor accidents involving jeep of which the petitioner is the

registered owner.

2. Heard Sri.T.K.Ajith Kumar, the learned counsel for the

petitioner, Sri.Babu S.Nair, the learned counsel for the 2nd

respondent and Sri.A.R.George the learned counsel for the 3rd

respondent Insurance Company. The contours of this court’s

jurisdiction under Article 227 are well known. Having gone

through Ext.P3, it is not possible to say that Ext.P3 order is

vitiated to the extent of warranting corrections under the above

WPC No.2326/2004 & others 2

jurisdiction which is exceptional. The para meters for exercising

jurisdiction under Article 226 on judicial orders are also

practically the same as those applicable to supervisory

jurisdiction.

2. The case of the petitioner is that he had just one month

prior to the accident transferred the ownership and possession of

the jeep in question to the 2nd respondent and that it was the

obligation of the 2nd respondent to have submitted the sale

letters, which had already been issued by him to the 2nd

respondent along with the agreement, before the authorities

under the Motor Vehicles Act and facilitated mutation of entries

in the register. The petitioner complains that the 2nd respondent,

who was under the obligation to appraise the MACT of the true

facts, willfully refrained from doing so which resulted in Ext.P3

common award. The learned counsel would submit that the 2nd

respondent had assured the petitioner even after the petitioner

had received notice from the MACT that whatever is necessary

will be done by the 2nd respondent so that the petitioner will be

absolved from the liabilities under the pclaims. I am not

impressed by the above submission. Admittedly, the petitioner

WPC No.2326/2004 & others 3

received notice from the MACT directing him to enter appearance

before the MACT. On his own volition, he opted not to appear

before the MACT. Concededly he is the registered owner and

ownership has not changed. The issue regarding the

maintainability of the writ petition whether under Articles 226 or

227 of the Constitution on a facts situation like the present one,

is squarely covered by the decision of the Supreme Court in

Sadhana Lodh v. National Insurance Co.Ltd. and another

(AIR 2003 SC 1561) , Full Bench of the Andhra Pradesh High

Court in National Insurance Co. Ltd. v. Shrikant Vinod

Tiwari (2007 (3) KLT SN 10 (A.P.) and Division Bench of this

court in Ashraf v. Fthima (2004 (2) KlT 598).

The challenge against the impugned order fails. Accordingly,

the writ petition is dismissed.

PIUS C. KURIAKOSE,
JUDGE.

Dpk

WPC No.2326/2004 & others 4