High Court Kerala High Court

National Insurance Company … vs Roy Mathew @ Lukose on 19 September, 2008

Kerala High Court
National Insurance Company … vs Roy Mathew @ Lukose on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 995 of 2008()


1. NATIONAL INSURANCE COMPANY LIMITED,
                      ...  Petitioner

                        Vs



1. ROY MATHEW @ LUKOSE, S/O. JOY, AGED
                       ...       Respondent

                For Petitioner  :SRI.RAJAN P.KALIYATH

                For Respondent  :SRI.S.SACHITHANANDA PAI

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

 Dated :19/09/2008

 O R D E R
                    M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                M.A.C.A. NO. 995 OF 2008
            = = = = = = = = = = = = = = =
     Dated this the 19th day of September, 2008.

                     J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Thodupuzha in O.P.(MV)305/05.

The claimant was the driver of the jeep which was involved in

the accident. It collided with a bus resulting in injuries to

him and others. The Tribunal found negligence on the driver

of the bus and it is against that decision the insurance

company has come up in appeal.

2. Learned counsel for the insurance company would

contend before me that the bus was proceeding from east to

west, i.e., Kattkappana to Kuttikkanam and the jeep was

proceeding in the opposite direction. So the correct side of

the bus was southern side and that of the jeep was northern

side. As per the scene mahazar the total width of the road is

5.6 meters and the accident had taken place 87 cms. north

from the southern tarred end. The Tribunal did not attach

much importance to the place of accident for the reason the

M.A.C.A. 995 OF 2008
-:2:-

direction in which the vehicles were proceeding is not

disclosed from the reading of the evidence on record. But

the fact remains otherwise. Therefore it requires

reconsideration at the hands of the Tribunal. Just because a

vehicle happens to be on the wrong side one cannot jump to

the conclusion regarding the total negligence and therefore

both parties must be given opportunity to explain the reason

for the accident in order to find out the negligence.

Therefore the award under challenge is set aside so far as it

relates to the question of negligence is concerned and the

matter is remitted back to the Tribunal for fresh

consideration after affording equal opportunities to both

sides to adduce evidence in support of their respective

contentions. Parties are directed to appear before the

Tribunal on 5.11.08. The Tribunal shall endeavor to dispose

of the matter within two months from the date of first

appearance of the parties.

The MACA is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

ul/-