High Court Kerala High Court

Dhora vs Ramakrishnan on 4 February, 2010

Kerala High Court
Dhora vs Ramakrishnan on 4 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 21 of 2007()


1. DHORA S/O.PONMALA, AGED 32 YEARS,
                      ...  Petitioner
2. SANTHOSH (MINOR) S/O.DHORA,

                        Vs



1. RAMAKRISHNAN, S/O.KANDAMUTHAN,
                       ...       Respondent

2. T.N.S.MOHAN, S/O.T.P.NADESAN,

3. M/S.THE UNITED INDIA INSURANCE COMPANY

4. THAYU, W/O CHINNAN, AGED 66 YEARS,

5. KUTTAYIL, S/O.LATE CHINNAN,

6. RAJAN, S/O.LATE CHINNAN,

7. THANKAMANI, D/O LATE CHINNAN, DO. DO.

8. LAKSHMI, D/O.LATE CHINNAN, DO. DO.

                For Petitioner  :SRI.BINOY VASUDEVAN

                For Respondent  :SRI.SAJEEV KUMAR K.GOPAL

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :04/02/2010

 O R D E R

A. K. Basheer & P.Q. Barkath Ali, JJ.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

M.A.C.A.No. 21 of 2007-A

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 4th day of February, 2010.

Judgment

Basheer, J:

This appeal is directed against the award passed by the Moor

Accidents’ Claims Tribunal, Palakkad dismissing the Claim

Petition filed by the appellants on the ground that another Claim

Petition filed by the parents of the deceased was already pending

consideration before another Tribunal.

2. Admittedly the appellants are the husband and son of

deceased Rugmini. It may be true that the parents of deceased

Rugmini have preferred another Claim Petition which is

admittedly pending on the file of the First Addl. District Court,

Palakkad. But since the claim petition filed by the appellants was

pending on the file of Tribunal at Palakkad, a joint trial might not

have been possible unless so ordered. But still, in our view, the

Tribunal was not justified in dismissing the Claim Petition filed by

the appellants. An opportunity could have been given to the

appellants to take necessary steps. The observation made by the

learned Judge that there would be undue enrichment if the two

petitions were allowed, may not be correct. Further, the

observation made by the learned Judge insinuating that the

appellants and their counsel were “clever” in not filing an

MACA.21/2007. 2

application for joint trial is totally uncharitable and unwarranted.

3. Learned counsel for the appellants submits that OP (MV).

No.644/97 filed by the parents of the deceased is still pending trial

on the file of the Addl.District Court & Addl.Motor Accidents

Claims Tribunal, Palakkad.

4. Having regard to the entire facts and circumstances, we

are satisfied that the award under challenge is liable to be set aside.

We do so. The case is remitted back to the Motor Accidents Claims

Tribunal, Palakkad.

5. OP (MV).No.644/97, which is now pending on the file of

the Addl.District Court, Palakkad shall be transferred to the

Tribunal at Palakkad to be tried along with OP (MV)No.562/97.

6. Appellants shall appear before the Motor Accidents

Claims Tribunal, Palakkad on March 10, 2010.

The appeal is disposed of in the above terms.

A.K. Basheer
Judge

P.Q. Barkath Ali
Judge.

an.