High Court Kerala High Court

Binu vs Sumathi on 9 June, 2008

Kerala High Court
Binu vs Sumathi on 9 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1671 of 2004()


1. BINU, S/O.ABRAHAM, VANIYAPURAYIL HOUSE,
                      ...  Petitioner

                        Vs



1. SUMATHI, XV/76, PERUMITTATH,
                       ...       Respondent

2. GIRISH, S/O.RAVINDRAN,

3. JOSEPH ALEX, CHEMMAZHAM, PANNOOR P.O.

4. LOVWIN SEBASTIAN, PAINAL, MRALA P.O.

5. ORIENTAL INSURANCE CO.LTD.,

                For Petitioner  :SMT.LEELAMMA GEORGE

                For Respondent  :SRI.RAJESH VIJAYAN

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

 Dated :09/06/2008

 O R D E R
                               M.N.KRISHNAN, J.
                               --------------------------
                         M.A.C.A. No. 1671 OF 2004
                                 ---------------------
                    Dated this the 9th day of June, 2008

                                   JUDGMENT

This appeal is preferred against the award passed by the Motor

Accident Claims Tribunal, Thodupuzha, in OP(MV) No.233/02. The

defeated claimant in OP(MV) 233/02 is the appellant before me. His

specific case is that he was travelling as a pillion rider in a motor vehicle

bearing registration No.KL 7S 6747 driven by the 2nd respondent in the

claim petition namely Girish. On account of the negligence of Girish and

the 4th respondent in the claim petition namely Lovwin Sebastian, the

accident took place. 3rd respondent in the claim petition is the owner of

the bike bearing registration No.KL6 8072. The 5th respondent in the claim

petition is the insurer of both vehicles. The appellant has claimed

compensation only from the 1st respondent, the owner of the motor vehicle

bearing registration No.KL 7S 6747 and its insurer the 5th respondent.

There was another case filed by the rider of the other bike as OP(MV)

101/02 without the junction of the present appellant as a party. The award

has been passed and no appeal is filed against the same. Since the

present appellant is not a party to the said proceeding, one cannot attribute

any negligence on him for not preferring the appeal. The Tribunal mainly

relied upon the first information statement which was given by the petitioner

in OP(MV) No.101/02 wherein there is an averment that the present

MACA No.1671/04 2

appellant was the rider of the bike. Police after due investigation had

arrived at a conclusion that it was the 2nd respondent in OP(MV) No.233/02

who had driven the vehicle and filed a charge sheet against him. The said

person appeared before the criminal court, pleaded guilty and was

sentenced to pay fine. The Tribunal also arrived at a decision that the non

junction of the present petitioner in OP(MV) No.101/02 is not fatal to the

present. So sufficient confusion had already been created in this matter.

How to resolve it is the question before the court now.

2. So far as negligence aspect is concerned, when the law is set

in motion by giving first information statement, the law enforcing agency is

conducting an enquiry to find out the real fact and such an enquiry resulted

in filing a charge sheet against the 2nd respondent in OP(MV) No.232/02.

One cannot fall back and hold that the first information statement is a

magna carte and that has to be relied on. However, the first information

statement was only given by the other rider and it has nothing to do with

the present claimant. When such is the situation, over riding the judgment

of the criminal court and the charge sheet filed by the police it is not proper

to do otherwise. Unless there is acceptable and impeachable evidence the

Tribunal should not have jumped into a conclusion that it was the claimant

in OP(MV) No.233/02 who was riding the vehicle. Therefore, that matter

requires reconsideration. If necessary, parties are permitted to adduce

evidence in support of their respective contentions and the Tribunal is

MACA No.1671/04 3

directed to arrive at a decision untrammelled by any of the observations

made in this judgment.

3. Since the claimant is a pillion rider and as position of law as

on today is that an Act only policy does not cover a pillion rider, the

Tribunal has to necessarily consider whether the pillion rider is liable to

indemnified by the Insurance Company and the said contention also can be

taken and considered by the Tribunal. If there is sufficient prayer against

the other rider of the bike that can also be considered by the Tribunal and

appropriate orders thereon shall be passed. In case of a situation where

the court finds that the accident had taken place on account of the

negligence of the claimant in OP(MV) 101/02 and 2nd respondent in OP

(MV) No.233/02 then necessarily, the claimant in OP(MV) No.101/02 has

contributed to the accident which will reduce his entitlement to the

compensation. In such a contingency the Tribunal is at liberty to make an

order directing him to redeposit the amount before the court and disburse it

to the appropriate party who is entitled to it. So the award in OP(MV)

No.233/02 is set aside and the matter is remitted back to the Tribunal for

consideration of the following terms:

(1) The court shall find who actually had driven the bike on the

date of accident.

(2) Whether the accident had taken place on account of the

negligence of the 2nd respondent in in OP(MV) No.233/02 or the 4th

MACA No.1671/04 4

respondent in the claim petition or on account of the negligence of the

appellant.

(3) If it is proved that it was the appellant who was driving the

vehicle, the Insurance Company is directed to consider the plea of non-

coverage of the pillion rider in the vehicle.

(4) In case of a decision of contributory negligence appropriate

direction be given to the 4th respondent to reimburse the amount which he

had drawn in excess of his entitlement.

Parties are directed to appear before the Tribunal on 23.7.08.

M.N.KRISHNAN, JUDGE
vps

MACA No.1671/04 5