High Court Kerala High Court

Baby Paul vs A.P.Krishnankutty Nair on 12 July, 2010

Kerala High Court
Baby Paul vs A.P.Krishnankutty Nair on 12 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 413 of 2010()


1. BABY PAUL, PANATTU HOUSE, ASAMANOOR P.O.
                      ...  Petitioner

                        Vs



1. A.P.KRISHNANKUTTY NAIR,
                       ...       Respondent

2. JOY, PUTHEYATHU HOUSE, RAJAKUMARIKARA,

3. THE BRANCH MANAGER, THE UNITED INDIA

                For Petitioner  :SRI.R.MANOJ

                For Respondent  :SRI.MATHEWS JACOB (SR.)

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

 Dated :12/07/2010

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                M.A.C.A. NO. 413 OF 2010
            = = = = = = = = = = = = = = =
         Dated this the 12th day of July, 2010.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Muvattupuzha in O.P.(MV)546/03.

The Tribunal passed an award granting a sum of Rs.30,761/-

with 8.5% interest and directed the insurance company to

satisfy the award and then recover it from the owner namely

the first respondent in the O.P(MV). It is against that

decision the appeal is preferred.

2. The first hurdle which the owner may have to

overcome is regarding the name of the driver. The

respondent is shown as Joy son of Mathai. But the licence

and other particulars are in the name of Jose son of Mathai.

Learned counsel had brought to my notice a copy of the

written statement filed wherein R2 is described himself as

Jose @ Joy. If Jose and Joy are one and the same person

the next question will be regarding the licence. Learned

counsel had produced before me some photocopies of the

M.A.C.A. 413 OF 2010
-:2:-

licence and in one of the endorsements I am able to find that

the licence to drive a transport vehicle is renewed up to

14.6.03. The accident had taken place on 15.2.2003. So if

really there is a renewal of the driving licence to drive a

transport vehicle up to 14.6.03, then there is a valid driving

licence with badge. So the factum that Jose and Joy are one

and the same person and there was a valid and effective

driving licence on 15.2.03 are the matters which the

appellant has to establish before the Tribunal. Since there

are contentions and some documents I do not want to

deprive him of an opportunity and therefore the award under

challenge is set aside so far as it relates to the interse

dispute between the owner and the insurance company is

concerned and the matter is remitted back to the Tribunal

with a direction to permit all concerned to produce

documentary as well as oral evidence in support of their

respective contentions and then the Tribunal shall dispose of

the matter in accordance with law. Till a final decision is

taken in the matter the authorities, i.e. the insurance

M.A.C.A. 413 OF 2010
-:3:-

company as well as the revenue recovery authorities are

directed not to proceed against the appellant for realisation

of the amount. Parties are directed to appear before the

Tribunal on 19.8.2010.

M.N. KRISHNAN, JUDGE.

ul/-