IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 2008 of 2005()
1. BABU, S/O.NARAYANA PILLAI,
... Petitioner
Vs
1. ANIL KUMAR, CHERUVALLIYIL HOUSE,
... Respondent
2. UNITED INDIA INSURANCE CO LTD., MUNNAR.
For Petitioner :SRI.C.M.TOMY
For Respondent :SRI.A.K.SRINIVASAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :15/09/2008
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
M.A.C.A. NO. 2008 OF 2005
= = = = = = = = = = = = = = =
Dated this the 15th day of September, 2008.
J U D G M E N T
This appeal is preferred against the award of the Motor
Accidents Claims Tribunal, Thodupuzha in O.P.(MV)1092/03.
The claimant sustained injuries in a road accident and the
Tribunal has awarded him a compensation of Rs.4,000/-.
2. The insurance company has taken up a contention
that the driver did not have a valid driving licence. Learned
counsel for the appellant would submit that he could not
produce valid documents before the Tribunal to show that he
had sustained very serious injuries. He had produced
photocopies of those documents along with the application
I.A.3502/05. I permit him to produce original of the
documents before the Tribunal and therefore close that
application.
The owner can also produce the driving licence and
thereafter the Tribunal can consider the entire matter and
dispose of the matter refixing the compensation, if
M.A.C.A. 2008 OF 2005
-:2:-
necessary, as well as the liability. For the said purpose the
award passed by the Tribunal is set aside. Parties are
directed to appear before the Tribunal on 28.10.08.
M.N. KRISHNAN, JUDGE.
ul/-