High Court Kerala High Court

Biyathu vs Anver Babu on 12 November, 2008

Kerala High Court
Biyathu vs Anver Babu on 12 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1478 of 2007()


1. BIYATHU, W/O.MOIDEENKUTTY, CHOLERI,
                      ...  Petitioner

                        Vs



1. ANVER BABU, S/O.HAMZA, VILAKKUMADATHIL
                       ...       Respondent

2. THE ORIENTAL INSURANCE CO.LTD.,

                For Petitioner  :SMT.T.V.NEEMA

                For Respondent  :SRI.GEORGE CHERIAN (THIRUVALLA)

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

 Dated :12/11/2008

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                M.A.C.A. NO. 1478 OF 2007
             = = = = = = = = = = = = = = =
       Dated this the 12th day of November, 2008.

                       J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Kozhikode in O.P.(MV)299/00. It

is a case where the claimant is alleged to have sustained

injuries in a bus accident and the petition has been dismissed

with compensatory costs. It is against that decision, the

claimant has come in appeal.

2. There was a bus accident relating to KLL-4199 on

11.11.99. It appears to be true and correct in the light of

the earlier award passed by the Tribunal in O.P.(MV)300/00.

But the most important thing is whether the claimant

travelled in the bus and she sustained injuries in the

accident. The most important document namely the wound

certificate is not produced. The Tribunal had elaborately

discussed the documents produced. The case of the claimant

is that she had lost nine teeth and had sustained injuries on

the left knee. The Tribunal referred to Exts.A1 to A7

M.A.C.A. 1478 OF 2007
-:2:-

documents. The Tribunal found that even if Ext.A7 is looked

into it would show that she had consulted the dental surgeon

on 4.12.99 and 11.2.99, i.e. nine months prior to the

accident and on 11.2.99 this surgeon had recommended for

removal of 8 teeth. Now it is on the basis of an accident

which happened on 11.11.99 compensation is attempted to

be claimed. It is true that the M.V. Act, especially provisions

regarding the compensation, is a beneficial legislation

intended to confer benefit on the affected accidental victims.

But it cannot be a source for extracting money from a public

company like an insurance company. What prevented the

claimant from producing a document to show that she was

involved in the accident. If the wound certificate is not

available at least she could have brought papers from the

hospital where she was admitted immediately after the

accident. She could have summoned those certificates

before the Tribunal and established that she had sustained

injuries, even if it is an exaggerated claim. But what has

happened in this case is she produced some documents and

body scan which does not show any connection with the

accident. Therefore the Tribunal felt the whole thing is a

M.A.C.A. 1478 OF 2007
-:3:-

confusing one which cannot be relied on and dismissed the

case. It awarded compensatory costs also.

I feel in these types of cases there is responsibility cast

on the claimant and the persons in charge of the litigation to

produce proper materials before the Court or Tribunal and

convince the conscience of the Court regarding the

genuineness of the claim. When it is not done and the

Tribunal had dismissed the application, sitting in the

appellate stage this Court cannot simply brush aside that

award. Even an attempt is not made in this Court to produce

the wound certificate or the original of the treatment records.

Therefore I am not prepared to interfere with the decision

rendered by the Court below but taking into consideration

that a lady is alleged to have involved in the accident and

she had undergone a long period of litigation I am inclined to

vacate the order regarding the payment of compensatory

costs. With that modification the appeal stands dismissed.

M.N. KRISHNAN, JUDGE.

ul/-