High Court Kerala High Court

B.Sredharan Nair vs Divisional Forest Officer on 21 January, 2009

Kerala High Court
B.Sredharan Nair vs Divisional Forest Officer on 21 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 11838 of 2002(H)


1. B.SREDHARAN NAIR,DRIVER,FOREST
                      ...  Petitioner

                        Vs



1. DIVISIONAL FOREST OFFICER,FLYING SQUARD,
                       ...       Respondent

2. DIVISIONAL FOREST OFFICER,MALAYATTOOR,

3. CHIEF FOREST CONSERVATOR,VIGILANCE,

4. ASSISTANT CONSERVATOR,CARDAMOM HILL

5. SECRETARY,FOREST DEPARTMENT,

                For Petitioner  :SRI.ABOOBACKER PULICKOOL

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :21/01/2009

 O R D E R
                       T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                         O.P.No.11838 of 2002-H
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
              Dated this the 21st day of January, 2009.

                                 JUDGMENT

The petitioner is aggrieved by the steps to recover half of the amount

that is covered by the award of the Motor Accidents Claims Tribunal,

Thodupuzha in O.P.(MV) No.248/1993, personally from him. He was

working as a Driver in Cardamom Hill Reserve Special Squad under the

Kerala Forest Department, Devikulam. An accident occurred in which the

Adimali Police registered a case and the same was tried as S.T.No.304/1993

by the Judicial Magistrate of First Class, Adimali. That case ended in

acquittal of the petitioner. In O.P.(MV) No.248/1993, an award was passed

against the petitioner and the second respondent in the said case and the

Asst. Conservator of Forests who was the second respondent, was directed

to deposit the award amount.

2. As per Ext.P1, steps were proposed to recover the amount from

the petitioner as well as from one T.V. Sasidharan, Range Officer equally.

According to the petitioner, he filed an appeal by way of Ext.P2 against

Ext.P1. The petitioner has also produced Ext.P3 to contend for the position

that the circular issued by the Government directing to insure Government

OP 11838/2002 2

vehicles for third party risks, has not been followed in this case.

3. The respondents have filed their counter affidavit. It is pointed

out that the claim petition was filed before the Tribunal alleging that there

was negligence on the part of the petitioner in driving the vehicle.

Consequently, an award was passed by the Tribunal against the petitioner

as well as the Asst. Conservator of Forests. It was found by the Tribunal that

both the driver and the Asst. Conservator of Forests are jointly and severally

liable for paying the compensation amount to the petitioner. An amount of

Rs.18,000/- with interest from the date of petition till realisation was

awarded by the Tribunal. In view of the above award, the Divisional Forest

Officer ordered to recover half of the compensation amount from the

petitioner and the other half from the Range Officer who was the second

respondent in the claim petition. It is also stated that Ext.P2 was not seen

received by the third respondent.

4. Regarding the allegation that third party insurance was not

availed of by the Forest Department, it is stated that it is due to the fault of

the custodian of the vehicle, viz. Flying Squad Range Officer, Chenkulam,

the second respondent before the Tribunal. It is also pointed out that the

order to effect recovery of the amount was made as per the direction of the

Government.

5. Learned counsel for the petitioner submitted that there is no

OP 11838/2002 3

justification to recover the amount from the petitioner, since the vehicle is

owned by the Forest Department and the Government is liable to remit the

entire amount. It also pointed out that if at the relevant point of time the

insurance coverage was made available, there would not have been any

liability on the part of the petitioner and this alone has resulted in the

present situation.

6. It cannot be disputed that the petitioner was found negligent before

the Tribunal. He was found liable to pay the compensation also along with

the second respondent before the Tribunal. As the award has been satisfied

now, it was open to the Government to recover it from the persons

responsible. Therefore, there is nothing illegal in seeking recovery of the

amount from the petitioner and from the Range Officer equally. In that

view of the matter, Ext.P1 cannot be said to be illegal.

7. If the petitioner has got a case that it was due to the inaction or

negligence on the part of the Range Officer that the insurance coverage was

not availed of, it is upto him to avail legal remedies, if any, available to him.

With the above observations, the original petition is dismissed.





                                       (T.R. Ramachandran Nair, Judge.)

kav/

OP 11838/2002      4

                        T.R. Ramachandran Nair, J.
                  - - - - - - - - - - - - - - - - - - - - - - - -
                               O.P.No.11838 of 2002-H
                 - - - - -- - - - - - - - - - - - - - - - - - - - -




                                               JUDGMENT




                           21st day of January, 2009.