High Court Kerala High Court

Abdul Gafoor vs N.Mohammed Abdul Rahim on 19 July, 2010

Kerala High Court
Abdul Gafoor vs N.Mohammed Abdul Rahim on 19 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 349 of 2009()


1. ABDUL GAFOOR, AGED 21 YEARS
                      ...  Petitioner

                        Vs



1. N.MOHAMMED ABDUL RAHIM
                       ...       Respondent

2. RAMANKUTTY, S/O.NADIKUTTY

3. NATIONAL INSURANCE COMPANY LTD

                For Petitioner  :SRI.V.S.CHANDRASEKHARAN

                For Respondent  :SRI.E.M.JOSEPH

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

 Dated :19/07/2010

 O R D E R
                      M.N. KRISHNAN, J.
                   ...........................................
                    M.A.C.A.NO.349 OF 2009
                  .............................................
             Dated this the 19th day of July, 2010.

                         J U D G M E N T

This is an appeal preferred against the award of the

Claims Tribunal, Kozhikode in OP(MV)No.2050/2003. The

claimant, who is alleged to have sustained injuries in a road

accident, moved an application for compensation and it has

been dismissed for want of evidence and documents. The

court also suspected that he would have submitted

application before another Tribunal.

2. I feel that the methodology adopted by the court is

absolutely incorrect and it has also to be stated that the

claimant had been very negligent in prosecuting the matter.

Therefore, between the period 4th April, 2008 till today, the

claimant shall not be granted any interest. I am inclined to

give an opportunity and therefore the award under challenge

is set aside 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 dispose of the matter in

accordance with law. I make it clear that the claimant shall

: 2 :
M.A.C.A.NO.349 OF 2009

not be entitled to any interest from 4th April, 2008 till today

i.e., 19.07.2010. Parties are directed to appear before the

Tribunal on 04.09.2010.

Disposed of accordingly.

M.N. KRISHNAN, JUDGE.

cl

: 3 :
M.A.C.A.NO.349 OF 2009