High Court Kerala High Court

Abdullah Kunju vs Pasupathy on 28 October, 2008

Kerala High Court
Abdullah Kunju vs Pasupathy on 28 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1322 of 2008()


1. ABDULLAH KUNJU,
                      ...  Petitioner
2. ABDUL JABBAR,
3. THAHIRA BEEVI,

                        Vs



1. PASUPATHY, S/O. VELUCHAMI COWNDER,
                       ...       Respondent

2. VELLIGIRI,

3. THE MANAGER,

                For Petitioner  :SRI.V.P.MOHAMMED NIYAZ

                For Respondent  : No Appearance

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

 Dated :28/10/2008

 O R D E R
                        M.N. KRISHNAN, J
                        -----------------------
                   M.A.C.A.No. 1322 OF 2008
                   ---------------------------------
              Dated this the 28th day of October, 2008


                             JUDGMENT

This appeal is preferred against the award of the Motor

Accident Claims Tribunal, Alappuzha in O.P.(MV) No. 908/02. The

Tribunal awarded an amount of Rs. 15,000/- with 7.5% interest in a

property damage case. It is against that decision the claimant has

come up in appeal.

2. Perused the award. The claim is for Rs. 88,000/-. An

estimate is prepared and person who prepared the estimate has

been examined as PW1. The Tribunal has considered the materials

elaborately and came to the conclusion that the assessment of PW1

is based not on real materials and hence it cannot be given any

fundamental value and rejected the same. A mere estimate is not

a substitute for the actuals. Not even a scrap of paper is produced

to prove that money has been expended for repairing the building.

The Tribunal has also very clearly observed that not even a tile is

broken in the accident. Suppose the impact had been so severe

atleast one would expect a tile to be broken in the accident. There

is nothing to show what is the age of the building. So the materials

M.A.C.A.No. 1322 OF 2008
-2-

supplied were totally unsatisfactory for arriving at a decision by the

Court. A property damage cannot be awarded on mere conjectures

and surmises. Therefore I find that the approach is only reasonable

because only a guess work can be made. Therefore I do not

propose to interfere with the decision.

M.A.C.A. lacks merit and accordingly dismissed.

M.N. KRISHNAN, JUDGE
vkm