IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 615 of 2007()
1. BINOY PAILY, S/O.PAILY,
... Petitioner
Vs
1. DANI VARGHESE.M., S/O.VARGHESE,
... Respondent
2. VARGHESE.A.K., S/O.ALIAS,
3. THE ORIENTAL INSURANCE CO. LTD.
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent :SRI.A.R.GEORGE
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :08/04/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
K.SURENDRA MOHAN, JJ.
....................................................................
M.A.C.A. No.615 of 2007
....................................................................
Dated this the 8th day of April, 2009.
JUDGMENT
Ramachandran Nair, J.
Appeal is filed challenging the order of the MACT rejecting
claim petition filed by the appellant for the reason that accident was on
account of negligence by the appellant. We have heard counsel
appearing for the appellant and Standing Counsel appearing for the
Insurance company.
2. Counsel for the appellant submitted that accident is not on
account of negligence of the appellant as found by the MACT. He
referred to the report of the AMVI and the FIR which show that
appellant’s two wheeler went and hit the centre of the two wheeler
going in front of him. The MACT took this as a case of accident
arising on account of appellant’s failure to maintain minimum clearance
from the vehicle going in front of him. Even though the principle
stated by the MACT is correct, we notice that the accident in this case
happened only after the vehicle going in front of the appellant’s vehicle
2
turned to the right. In fact it is clear from the evidence that the
appellant’s vehicle went and hit in the middle of the vehicle going in
front which only means that the vehicle going in front of the appellant
was turning to the right. Of course if the vehicle turned without giving
indication, appellant would not have had notice and there was no
escape from the accident. On the other hand, the MACT has referred to
the Police case and stated that the motor vehicle turned to the right only
after giving indication. In any case we are of the view that the
accident is not completely attributable to the appellant and at the
maximum, his speed and indifference would have contributed to it.
Since the appellant was in the hospital for two weeks and he has
suffered injuries on his face and since the accident is not fully
attributable to him, we award a compensation of Rs.25,000/- which will
be deposited by the third respondent with interest at 7.5% p.a. from
date of application till date of payment.
C.N.RAMACHANDRAN NAIR
Judge
K.SURENDRA MOHAN
Judge
pms