High Court Kerala High Court

T.O.Devasy vs Jose T.D. on 11 June, 2008

Kerala High Court
T.O.Devasy vs Jose T.D. on 11 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1944 of 2005()


1. T.O.DEVASY, AGED 51,
                      ...  Petitioner

                        Vs



1. JOSE T.D., S/O.DEVASSY,
                       ...       Respondent

2. REETHA JOSE, W/O.JOSE,

3. THE ORIENTAL INSURANCE CO LTD.,

                For Petitioner  :SRI.V.K.GOPALAKRISHNA PILLAI

                For Respondent  :DR.ELIZABETH VARKEY

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

 Dated :11/06/2008

 O R D E R
                        M.N.KRISHNAN, J.
              ----------------------------------------------
              M.A.C.A Nos.1944 & 1973 of 2005
              ----------------------------------------------
                    Dated 11th June, 2008.

                          J U D G M E N T

C.M.Appln.Nos.2736/05 in MACA 1944/05 & 2789/05 in MACA

1973/05 : For the reasons stated in the accompanying affidavits, I

find that there is sufficient cause for condoning the delay.

Accordingly, the applications are allowed.

These appeals are preferred against the common

award of the Motor Accidents Claims Tribunal, Perumbavoor in

O.P.(MV) No.830/2000 and 1594/1999 respectively. The Tribunal

held that the claimants have not succeeded in proving that they

were travelling in the bus which got involved in the accident and

therefore, dismissed the petitions.

2. Learned counsel for the claimants would submit

that the approach of the Tribunal has been technical and really

the claimants were travelling in the bus. That fact has been

spoken to by one of the witnesses. It is also submitted that if an

opportunity is given, he will be able to satisfy the conscience of

the court regarding the genuineness. If actually these persons

also had travelled in the bus when the accident took place, I do

not want to defeat their real interest. When a bus accident takes

MACA Nos.1944 & 1973/05 2

place and a large number of persons are involved resulting in

injuries to them and when wound certificates and other

certificates are prepared, there is every likelihood of some

omission and that shall not be a ground to reject the claim, if

really they are involved. The matter has to be looked into in that

angle as well, and if the court is satisfied that there is some truth

in what the claimants say, then it is for the court to decide the

issue. Therefore, I set aside the award passed by the Tribunal and

remit the case back to the Tribunal with liberty to the claimants to

adduce both documentary and oral evidence in support of their

respective contentions. Needless to say that the respondents are

also free to adduce evidence in support of their respective

contentions, and the court shall decide the matter after hearing all

the concerned parties. The parties shall appear before the

Tribunal on 23.7.2008.

M.N.KRISHNAN, JUDGE.

tgs

M.N.KRISHNAN, J.

———————————————-

M.A.C.A. Nos.1944 & 1973 of 2005

———————————————-

J U D G M E N T

Dated 11th June, 2008.