IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 232 of 2010(D)
1. CYRIL DARWIN SIMATHY, AGED 56,
... Petitioner
Vs
1. DINESH, AGED 41,
... Respondent
2. CHITHIRA, AGED 11, (MINOR),
3. MIDHUN, AGED 8, (MINOR),
4. RATHNAVALLY, AGED 70, W/O.PARAMU,
5. SURAJ, S/O.SUNDARAN,
6. NATIONAL INSURANCE CO.LTD.,
For Petitioner :SRI.VARGHESE C.KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :25/01/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------------------------
W.P.(C) No.232 of 2010
-------------------------------------------
Dated this the 25th day of January, 2010
JUDGMENT
The petitioner is the second respondent in O.P.
(MV) No.1272/2003 of the Motor Accidents Claims
Tribunal, North Parur. The petitioner was the
registered owner of a motor vehicle bearing
Reg.No.KL-8/A 1538 which was sold by him in the
year 1995. However, the petitioner even to this date
continues to be the registered owner of the vehicle
because change in the name of registration was not
effected by the authorities.
2. The claim petition was filed for compensation
for the death of late Mini whose legal representatives
are the claimants. The petitioner did not contest the
claim because he was under the impression that he
would have no liability since he had already sold the
vehicle. By Ext.P2, compensation has been awarded
by the Tribunal, which is sought to be recovered from
the petitioner by Ext.P4 Execution Petition.
W.P.(C)No.232/2010 2
3. The complaint of the petitioner is that though
he has submitted Exts.P5 and P6, application for
setting aside the ex-parte award and for condonation
of the delay in filing the same, the Tribunal has not
passed any orders thereon till date. At the same time,
the Tribunal is proceeding with the execution of the
award against the petitioner.
4. In view of the fact that Exts.P5 and P6
applications are pending consideration of the Motor
Accidents Claims Tribunal, North Parur, there will be
a direction to the Tribunal to consider and pass final
orders on the said applications, as expeditiously as
possible. The Tribunal shall proceed with the
execution of Ext.P2 award through Ext.P4 Execution
Petition only after final orders are passed on Exts.P5
and P6.
The Writ Petition is disposed of as above.
K.SURENDRA MOHAN,
JUDGE
css/