High Court Kerala High Court

The Oriental Insurance Company … vs Muhammed Sheril T.M on 20 March, 2009

Kerala High Court
The Oriental Insurance Company … vs Muhammed Sheril T.M on 20 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 542 of 2008()


1. THE ORIENTAL INSURANCE COMPANY LIMITED
                      ...  Petitioner

                        Vs



1. MUHAMMED SHERIL T.M.,
                       ...       Respondent

                For Petitioner  :SRI.MATHEWS JACOB (SR.)

                For Respondent  :SRI.ANIL S.RAJ

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :20/03/2009

 O R D E R
                          R. BASANT &
                      C.T. RAVIKUMAR, JJ.
            -------------------------------------------------
              M.A.C.A. Nos.542 & 583 of 2008
            -------------------------------------------------
         Dated this the 20th day of March, 2009

                            JUDGMENT

Basant,J.

These appeals are filed by the Insurance Company and

they are directed against a common award passed under which

the owner of a vehicle as also the injured who was riding the

vehicle claimed compensation for the loss suffered to the

vehicle as also the personal injuries suffered by the rider of the

vehicle. It was a two wheeler. The respondent in MACA

No.542/08 is the rider of the motor-cycle and the respondent in

MACA No.583/08 is the owner of the vehicle.

2. They alleged that they have suffered loss in an

accident which had taken place on 5/12/99. The rider – a

young person aged about 16 years, was riding a motor-cycle

along the National Highway. He did not have a valid driving

licence. He was not competent to hold a driving licence. He

M.A.C.A. Nos.542 &
583 of 2008 -: 2 :-

was riding from north towards south; whereas the vehicle driven

by the 1st respondent insured by the appellant herein was

proceeding in the opposite direction along the road. The road

had a total width of 7 Mtrs. The only evidence afforded to the

court to ascertain the cause of the accident is the oral evidence

of the claimant – rider of the motor-cycle/insured who was

examined as P.W.1. In his evidence he has spoken clearly that

he was proceeding from north towards south along the western

end of the road and the incident occurred when the vehicle

insured by the appellant driven by the 1st respondent which came

into opposite direction hit his motor-cycle. No contra evidence is

adduced. In the course of cross-examination, no material has

been brought out to suggest that the version of P.W.1 cannot be

accepted. In addition to this, we have a clinching circumstance

that the police, after due investigation, had come to the

conclusion that the accident had taken place on account of the

negligence of the part of the driver of the vehicle insured by the

appellant. No contra evidence whatsoever has been adduced.

3. It will be relevant to note that though a scene mahazar

M.A.C.A. Nos.542 &
583 of 2008 -: 3 :-

has been marked, it is not possible to ascertain from the scene

mahazar the precise spot of impact. Very surprisingly the police

officer who prepared the scene mahazar appears to have omitted

to note the precise distance to the spot of impact from either

kerb of the tarred road.

4. We find no merit to interfere with the discretion

exercised by the Tribunal to place reliance on the oral evidence

of P.W.1 which is supported by the broad circumstance that the

police also, in the course of investigation, had come to the

conclusion that the negligence was on the part of the driver of

the vehicle insured by the appellant.

5. It has come out in evidence that the injured was a boy

aged 16 years and did not possess a driving licence. The

learned counsel for the appellant contends that this is proof

positive of the negligence on the part of the rider of the vehicle

and the owner of the vehicle who had given the vehicle to such a

rider to use the motor-cycle without a valid driving licence.

6. We must say that it is necessary for the system to frown

upon such unauthorised use of the vehicle by persons who, on

M.A.C.A. Nos.542 &
583 of 2008 -: 4 :-

account of their young age, are not in law competent to hold a

driving licence. But the learned counsel for the respondents

placed reliance on a decision in Sudhir Kumar Rana v.

Surinder Singh and Others (2008 (3) KHC 883 (SC)) in which

the Supreme Court has clearly held that the mere fact that the

victim does not possess a valid driving licence at the time when

he was driving the vehicle and suffered the injuries is no reason

to choose to come to a conclusion that there was any

contributory negligence on the part of such victim. That was

also a case where a person below the age of majority and hence

incompetent to drive/ride a motor-cycle, was driving the vehicle

at the relevant time and had suffered injuries. If there were

semblance of materials to indicate that there was any amount of

negligence on the part of the incompetent and young rider of

the motor-cycle, we would certainly have agreed with the

learned counsel for the appellant that the disapproval of the

system must be shown by deduction of a proper amount from the

quantum of loss suffered by the claimants. But in the total

absence of any such materials, though we are dissatisfied with

M.A.C.A. Nos.542 &
583 of 2008 -: 5 :-

the conduct of the incompetent minor rider riding a vehicle and

the owner entrusting the vehicle to him, we are satisfied that no

interference is necessary in the facts of these appeals. No other

contentions are raised.

7. In these circumstances, these appeals are dismissed.

No costs.

R. BASANT
(Judge)

C.T. RAVIKUMAR
(Judge)

Nan/