IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1349 of 2007()
1. SREE MEENAKSHI SERVICE STATION,
... Petitioner
Vs
1. SUNIL, S/O.RAMAKRISHNAN,
... Respondent
2. ASHIK.P.A.,PALAKKAPARAMBIL HOUSE,
3. BALAKRISHNAN,
4. MANAGER,
5. MUTHUVEL,
For Petitioner :SRI.M.V.AMARESAN
For Respondent :SRI.P.V.BABY
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :13/10/2009
O R D E R
M.N.KRISHNAN, J.
...........................................
M.A.C.A.NO.1349 OF 2007
.............................................
Dated this the 13th day of October, 2009
J U D G M E N T
This is an appeal preferred against the award of the
Claims Tribunal, Irinjalakkuda in OP(MV)No.1823/2001. The
claimant, a passenger in an auto rickshaw, sustained injuries
in a road accident when there was a collision between the
auto rickshaw and a tanker lorry. In the claim petition, the
claimant attributed negligence only on the auto driver, but
the finding of the Tribunal is that the driver of the lorry is
negligent and has directed the owner and the driver of the
lorry to pay compensation. Therefore, it has to be stated
that the court has gone beyond the pleadings to enter into
a finding. There may be cases where the court will be
finding it difficult to arrive at a precise decision. But
even in such contingencies there must be some direction
to amend the petition so that the court can consider it on
the basis of the pleadings. The claimant through out the
petition had attributed negligence only on the auto driver.
But as a witness he may change over and attribute
: 2 :
M.A.C.A.NO.1349 OF 2007
negligence on the lorry driver. But unless it is backed by
pleadings, it is not proper to enter into a finding that lorry
driver was negligent. Further the owner and driver of the
lorry who entered appearance had denied their negligence.
Therefore, I think the matter requires a fresh
consideration at the hands of the Tribunal and therefore, the
award under challenge is set aside and the matter is remitted
back to the Tribunal with permission to the claimant to
amend the claim petition and permit all the parties to
produce documentary as well as oral evidence in support of
their respective contentions and then decide the matter in
accordance with law. I also direct the Tribunal to frame
appropriate issues on the basis of the pleadings available
before the court. The parties are directed to appear
before the Tribunal on 25.11.2009.
Disposed of accordingly.
M.N.KRISHNAN, JUDGE
cl
: 3 :
M.A.C.A.NO.1349 OF 2007
: 4 :
M.A.C.A.NO.1349 OF 2007