High Court Kerala High Court

Ajithkumar vs K.P.Babu on 28 January, 2010

Kerala High Court
Ajithkumar vs K.P.Babu on 28 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1405 of 2009()


1. AJITHKUMAR, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. K.P.BABU, S/O.DEVAKI,
                       ...       Respondent

2. SHAJIKUMAR, S/O.BALAN,

3. ORIENTAL INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  :SMT.A.SREEKALA

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :28/01/2010

 O R D E R

A. K. Basheer & P.Q.Barkath Ali, JJ.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

M.A.C.A.No. 1405 of 2009

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 28th day of January, 2010.

Judgment

Basheer, J:

The claimant before the Motor Accidents Claims Tribunal is

the appellant. He filed the Claim Petition under Section 166 of the

Motor Vehicles act claiming a sum of Rs.1,25,000/- as

compensation for the injuries allegedly sustained by him in an

accident that occurred on May 8, 2002. According to the appellant-

claimant, he was travelling in an auto rickshaw bearing

registration No.KL 11 – K 8893 on the crucial day. A bus bearing

registration No. KRZ 9522 hit against the auto. Appellant

sustained injuries as a result of the accident.

2. When the petition was taken up for trial it was noticed by

the Tribunal that the claimant had not impleaded the owner,

driver and the insurer of the autorickshaw. The claimant had not

also bothered to get himself examined before the Court. He had

only produced a copy of the wound certificate issued to him from

the hospital shortly after the accident. No medical bills were also

produced. Though the claimant had allegedly suffered some injury

on the spinal cord (C5 – 6 level), there was no supporting evidence

to substantiate the claim. Appellant is stated to be a business man.

He had not even bothered to prove what was the actual damages

MACA.1405/09 2

suffered by him because of the accident. The Tribunal granted a

sum of Rs.3500/- to the claimant and ordered recovery of 50% of

the said amount from respondents 1 and 2.

3. Having carefully perused the award and the other materials

available on record, we do not find any reason to accede to the

request of the learned counsel for the appellant to remit the case

back to the Tribunal, especially since the appellant does not have a

case that he had suffered any serious injury. The appellant has not

even bothered to produce before us any medical records to show

that he had undergone any treatment after the accident. Keeping

in view all the circumstances we are not inclined to interfere with

the award passed by the Tribunal.

Appeal fails and it is accordingly dismissed.

A.K. Basheer
Judge

P.Q. Barkath Ali
Judge.

an.