IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1367 of 2009()
1. MOHAMMED SHAFI,AGED 20 YEARS,
... Petitioner
Vs
1. P.K.BABY S/O. KURIAN,AGED 51 YEARS,
... Respondent
2. THE UNITED INDIA INSURANCE CO.LTD.,
For Petitioner :SMT.LATHA PRABHAKARAN
For Respondent :SRI.S.ARUN RAJ
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :02/07/2010
O R D E R
M.N. KRISHNAN, J.
...........................................
M.A.C.A.NO.1367 OF 2009
.............................................
Dated this the 2nd day of July, 2010.
J U D G M E N T
This is an appeal preferred against the award of the
Claims Tribunal, Kozhikode in OP(MV)No.656/1998. The
claimant sustained injuries in a road accident and the
Tribunal has awarded him a compensation of Rs.23,266/=
and directed the insurance company to pay the amount.
2. At the out set, I may like to state that in the middle
portion of the award a statement is made by the Tribunal
that the insurance company can recover it from the owner.
But when it reaches the concluding portion, it does not
find a place. Why right to recovery ordered is not seen
from the award. Similarly it can be seen that the Tribunal
has not considered the matter in the correct perspective at
all and therefore it is desirable that the entire award is set
aside and the matter is remitted back to the Tribunal for
fresh consideration on the quantum, liability etc.
In the result, the MACA is allowed and the award under
challenge is set aside and the matter is remitted back to the
: 2 :
M.A.C.A.NO.1367 OF 2009
Tribunal for a fresh consideration after permitting all
concerned to adduce both documentary as well as oral
evidence in support of their respective contentions and then
dispose of the matter in accordance with law. Since there is
a case of recovery, the claimant is directed to take out notice
to the owner afresh after he enters appearance before the
Tribunal. If any amount is lying in deposit, let it remain there
until a final decision is taken in the matter. Parties are
directed to appear before the Tribunal on 3.8.2010.
Disposed of accordingly.
M.N. KRISHNAN, JUDGE.
cl
: 3 :
M.A.C.A.NO.1367 OF 2009