High Court Kerala High Court

Shaiju vs Augusthy on 1 July, 2008

Kerala High Court
Shaiju vs Augusthy on 1 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1221 of 2006()


1. SHAIJU, S/O. AUGUSTHY,
                      ...  Petitioner

                        Vs



1. AUGUSTHY, S/O. CHAKKU,
                       ...       Respondent

2. SHAJI, S/O. AUGUSTHY,

3. M/S. ORIENTAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :SRI.A.R.GEORGE

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :01/07/2008

 O R D E R
                            M.N.KRISHNAN, J.
                            --------------------------
                        M.A.C.A. No. 1221 OF 2006
                               ---------------------
                    Dated this the 1st day of July, 2008

                                 JUDGMENT

This appeal is preferred against the award passed by the

Motor Accident Claims Tribunal, Perumbavoor, in OP(MV) 2189/94. It was

an application for compensation filed by the claimant alleging that he

sustained serious injurious in a jeep accident, which was driven by the 2nd

respondent in the claim petition. Originally the claim was allowed and in

appeal the matter was remitted back to the Tribunal for examination of the

Doctors who had issued the wound certificate in order to find out what has

been stated therein with respect to the nature of the accident. After

remand, two Doctors namely Anandam Radhakrishnan and Sajan P.

Augustine were examined. The material documents were Ext.A5 wound

certificate and Ext.X1(b) an intimation to the police regarding the accident.

In Ext.A5 is the medical certificate wherein the history and alleged cause of

injury was stated as “while driving a jeep it overturned around 5 p.m. on

4.1.94 at Ayyampuzha.” Ext.X1(b) is the intimation given on the basis of

this wound certificate to the Police. RW2 is the Doctor who has recorded

the statement in the wound certificate. He had deposed that the injured

was taken to the hospital by his father. It is stated before me that “while

driving the jeep it overturned at a bend about 5 p.m. on 4.1.94 at

MACA No.1221/06 2

Ayyampuzha.” He also deposed that the police intimation was given by

Dr. Anandam Radhakrishnan. While he was cross-examined he would

depose that at that time he was in the causality department and it was the

bystander who has given the information. Nothing has been brought out to

show that this Doctor had any enmity or bias against the injured in the

accident. Similarly the evidence of RW2 also would indicate that on the

basis of the wound certificate the intimation has been given to the police.

So Ext.A5 and Ext.X1(b) would certainly militate against the claim of the

appellant. It is true that the police after due investigation has filed a charge

sheet against the 2nd respondent, who has pleaded guilty, and therefore it

is contended that the case of the Insurance Company is not correct.

These things are happening only at a subsequent stage and even the first

information statement is only given on the next day. So the first piece of

material supplied immediately after the accident and that too also has been

given by the father of the claimant. Tribunal has considered the matter and

also looked into the preponderance of probabilities and further found fault

with the police for not making any enquiry as to the statement in Ext.A5

and Ext.X1(b). The Tribunal also found that the nature of injury sustained

are very serious in nature and no other persons had suffered any injury,

which may also indicate that the vehicle was driven by the claimant himself.

The Tribunal also held that if the 2nd respondent was the driver of the jeep

he would have also sustained injuries. But in the absence of the same it

MACA No.1221/06 3

has to be held that what is projected by the claimant is not correct. The

court ultimately found that while driving the jeep it hit on a kayyala and

overturned is found to be correct and the first information statement was

later given to create a story so as to develop a case. I agree with the

Tribunal that importance has to be given to the entries in Ext.A5 and Ext.X1

(b) and it is not tainted with any motive or illegality.

2. Therefore, I concur with the finding of the Tribunal. Further it

has to be stated that the Tribunal had the opportunity to see the witnesses,

their demenour and appreciate the same which also should not be lightly

brushed aside by the appellate court.

The appeal lacks merit and it is accordingly dismissed. I make it

clear that if any amount is withdrawn by the claimant in the case, he is

bound to reimburse it and in case of non imbursement, the Insurance

Company can execute for realisation of the same by putting this award for

execution.

M.N.KRISHNAN, JUDGE
vps

MACA No.1221/06 4