High Court Kerala High Court

Soumini vs Sulaiman And Others on 8 February, 2010

Kerala High Court
Soumini vs Sulaiman And Others on 8 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1329 of 2009()



1. SOUMINI
                      ...  Petitioner

                        Vs

1. SULAIMAN AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.K.M.JAMALUDHEEN

                For Respondent  : No Appearance

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

 Dated :08/02/2010

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
               M.A.C.A. NO. 1329 OF 2009
            = = = = = = = = = = = = = = =
       Dated this the 8th day of February, 2010.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Kozhikode in O.P.(MV)2235/02.

The claimant who is alleged to have sustained injuries in a

road accident moved an application for compensation and the

Tribunal dismissed it on the ground that there is no evidence

to prove the involvement of the vehicle KL-11/M-2268 in the

accident. The learned counsel had produced before me for

perusal a petition which was returned by the Tribunal

wherein it is seen that he wanted to produce some

documents to establish his case. Therefore there was some

attempt on his part to convince the conscience of the Court

but unfortunately before he could produce it the petition was

dismissed. Therefore I am inclined to grant an opportunity

to the claimant to produce documents. Therefore the award

under challenge is set aside the matter is remitted back to

M.A.C.A. 1329 OF 2009
-:2:-

the Tribunal with a direction to permit the parties concerned

to produce documentary as well as oral evidence in support

of their respective contentions and then dispose of the

matter in accordance with law. The claimant shall take out

notice to respondent in the claim petition after she enters

appearance before the Tribunal on 4.3.2010.

M.N. KRISHNAN, JUDGE.

ul/-