High Court Kerala High Court

Mathew @ Benny vs Johnson @ Johney on 8 July, 2008

Kerala High Court
Mathew @ Benny vs Johnson @ Johney on 8 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1500 of 2004()


1. MATHEW @ BENNY, KUNNUMMEL HOUSE,
                      ...  Petitioner

                        Vs



1. JOHNSON @ JOHNEY, CHITTILASSERY HOUSE,
                       ...       Respondent

2. THE NATIONAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.SOJAN MICHEAL

                For Respondent  :SMT.SARAH SALVY

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

 Dated :08/07/2008

 O R D E R
                          M.N.KRISHNAN, J.
                          --------------------------
                      M.A.C.A. No. 1500 OF 2004
                            ---------------------
                 Dated this the 8th day of July, 2008

                              JUDGMENT

This appeal is preferred against the award passed by the Motor

Accident Claims Tribunal, Muvattupuzha, in OP(MV) 763/00 whereby

the Tribunal had dismissed the claim petition. The claimant was the

rider of a motor bike. According to him, when it reached the place of

accident a jeep which was proceeding ahead of him suddenly turned

towards the right side without any signal as a result of which there

was a hit on his bike resulting in sustainment of injuries to the

claimant. The police first charge sheeted the driver of the jeep. The

Tribunal just considering the damages of the vehicle, without any oral

evidence before it, came to the conclusion that it was the bike that

had hit on the jeep. It is true that the damage to the jeep is on the

right side. There are various ways by which there can be scratches

and bend on the right side of the jeep. The jeep can hit the bike or

the bike can hit the jeep. Both possibilities cannot be ruled out. But it

is a matter which requires evidence with the scene mahazar. When

there is a specific pleading that the jeep was trying to turn to the right

side without signal unless there is a turning on the right side

MACA No.1500/04 2

ordinarily no vehicle will turn to the right side. It will give indication

about the truthlessness of the claim. It is quite possible that when

the jeep is coming from the opposite direction and the motorcyclist is

not able to overtake, then also there is a possibility of motor bike

hitting on the jeep. These are all matters which can be proved by

evidence. A mere production of scene mahazar or Motor Vehicle

Inspector’s report may not be a conclusive proof to hold the question

of negligence. Therefore, I feel this a fit case where an opportunity

can be given to both sides to establish their case by cogent and

convincing evidence before the Tribunal by examination of the

parties.

Therefore, I set aside the award and remand the case back to

the Tribunal for fresh consideration with opportunity to both sides to

adduce oral and documentary evidence in support of their respective

contentions.

Parties are directed to appear before Tribunal on 18/8/2008.

M.N.KRISHNAN, JUDGE
vps

MACA No.1500/04 3