High Court Kerala High Court

Dr.K.Narayana Pai vs Robin C. Johny on 6 October, 2008

Kerala High Court
Dr.K.Narayana Pai vs Robin C. Johny on 6 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2142 of 2008()


1. DR.K.NARAYANA PAI, CHELLANKAL HOUSE,
                      ...  Petitioner

                        Vs



1. ROBIN C. JOHNY, CHOORAMATHAYIL,
                       ...       Respondent

2. ALICE P. ABRAHAM, CHORAMATHAYIL,

3. THE UNITED INDIA INSURANCE CO. LTD.,

                For Petitioner  :SRI.A.K.HARIDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :06/10/2008

 O R D E R
         J.B.Koshy & K.P.Balachandran, JJ.
         ---------------------------------
              M.A.C.A.No.2142 of 2008
         ---------------------------------

                     JUDGMENT

Balachandran, J.

This appeal is filed by the petitioner in O.P.

(MV)No.2471/04 on the file of the Motor Accidents

Claims Tribunal, Kottayam, assailing the dismissal

of the aforesaid original petition.

2. According to the appellant/petitioner, at

about 8 p.m. on 29.3.2004 while he was riding his

motor bike bearing Reg.No.KL-7/AM 4232 from east to

west along the Mulanthuruthy-Arakkunnam road,

within the limits of Mulanthuruthy Police Station,

a Maruti Car bearing Reg.No.KL-7/6111, owned by the

second respondent and driven by the first

respondent in a rash and negligent manner, without

dimming its headlights, came from the opposite

direction and hit on his motor bike and thereby he

was thrown down to the road and he sustained

injuries to both his hands and right lower limb,

MACA 2142/08 2

contusion to the muscles of his right thigh and

contusion over right forearm. He alleged that

immediately he was taken to Varsha Hospital,

Mulanthuruthy where he was given first aid and he

was later taken to the Lakeshore Hospital, Kochi,

where he was admitted and treated for four days and

thereafter he continued OP treatment in the same

hospital for some time. According to him, he

suffered much pain and agony and sustained partial

disability on account of the injuries and has spent

considerable amounts for treatment and that the

accident occurred solely due to the rash and

negligent driving of the car by the first

respondent. Second respondent is the registered

owner of the car and employer of the first

respondent. It stood validly insured with the

third respondent Insurance Company at the time of

the accident. He claimed in all an amount of

Rs.1,50,000/- by way of compensation from the

respondents.

MACA 2142/08 3

3. Though respondents 1 and 2 entered

appearance, they did not file any written

statement. The third respondent insurer, on

permission having been obtained under Section 170

of the M.V. Act, filed written statement and an

additional written statement, wherein, the

contentions, inter alia, were that the accident

occurred not in the manner alleged, but that, at

the time of the occurrence, the appellant was

riding his motor bike in a rash and negligent

manner at an exorbitant speed through the wrong

side of the road and without lighting its headlight

and that was how the car happened to hit on the

motor bike and the accident occurred; that the

police charge sheeted the appellant and he appeared

before the Magistrate’s Court, Ernakulam and

pleaded guilty and was convicted; that the original

petition was filed in collusion with other

respondents; that, however, the injuries sustained

by the appellant/petitioner were very minor and

MACA 2142/08 4

that in any event, he is not entitled to any

compensation and the original petition is liable to

be dismissed.

4. During trial, on the side of the appellant/

petitioner, PWs 1 and 2 were examined and Exhibits

A1 to A10 were got marked and on the side of the

respondents Exhibits B1 to B3 were got marked. The

Tribunal considered the case in the light of the

above evidence, found that the accident occurred

solely due to the negligence of the appellant and

dismissed the original petition.

5. It is contended before us by the learned

counsel for the appellant that the Tribunal has not

appreciated the case in the proper perspective and

that evidence of PWs 1 and 2 should have been

accepted to find that the accident occurred on

account of the rash and negligent manner in which

the first respondent drove the car, which hit

against the motor bike of the appellant. It is the

case of the appellant that he was riding his motor

MACA 2142/08 5

bike from east to west along the Mulanthuruthy-

Arakkunnam Road at about 8 p.m. on 29.3.2004 and

the offending vehicle, namely, Maruti Car bearing

Reg.No.KL-7/6111, which was coming from the

opposite direction at an excessive speed without

dimming its headlights, hit against his motor bike.

6. Exhibit B3 is the copy of the final report

submitted by the Mulanthuruthy Police in Crime

No.73/04, registered in connection with the

occurrence involved in the case. As per the final

report, it is the appellant who was charge sheeted

for offences under Section 279 IPC read with

Sections 360 and 177 of the M.V. Act. He pleaded

guilty to the charge and was convicted by the

Magistrate. Exhibit B1 is the copy of the scene

mahazar prepared by the police in the course of

investigation. It shows the place of occurrence as

the tarred portion of the road that lies east-west,

precisely 137 cms. south from the northern end of

the tarred road. The appellant was to keep his

MACA 2142/08 6

side, which is the southern side of the road, as he

was proceeding to west along the said road.

Obviously, when it is shown that the accident

occurred at the northern most portion of the tarred

road, namely, 137 cms. south from the northern most

end of the road, it shows that the accident has

taken place by the motor bike ridden by the

appellant proceeding to the wrong side of the road.

The charge against the appellant is also

substantiated by the above fact. As per Exhibit B3

final report, the motor bike was being ridden by

the appellant without switching on its headlight,

though the time was 8 p.m. No acceptable evidence

has been adduced by the appellant to prove his

case.

7. It is worthy to note that PWs 1 and 2,

examined by the appellant to prove his case of

negligence on the part of the driver of the car,

are not witnesses in Exhibit B3 final report.

Further, it is strange that the appellant has not

MACA 2142/08 7

cared to enter the witness box to swear to his

case. The evidence tendered by PWs 1 and 2, in the

circumstances, was being rightly rejected by the

Tribunal.

8. Exhibit A1 is the copy of the private

complaint filed by the appellant before the

Additional Chief Judicial Magistrate’s Court,

Ernakulam against the first respondent alleging

that the accident occurred due to the negligent

driving of the car by the first respondent, which

hit against his motor bike. Exhibit B2 is the

report submitted by the police on 1.4.2004 stating

that investigation in the case is in progress

against the appellant. On submission of Exhibit B3

final report against the appellant, Exhibit A2

notice dated 31.10.2004 was served on the

appellant. However, the appellant did not file any

protest complaint pursuant thereto. The Tribunal,

which considered the above evidence, found that the

accident occurred on account of the appellant

MACA 2142/08 8

riding his motor bike to the wrong side of the road

even without switching on its headlight and he was

solely responsible for the accident taking place

and that he is not entitled to any damages for the

injuries sustained to him solely on account of his

negligence and dismissed the original petition.

There is absolutely no material for us to come to a

different conclusion than that arrived at by the

Tribunal. Consequently, concurring with the

findings of the Tribunal, this appeal deserves only

to be dismissed.

In the result, the appeal is dismissed.

(J.B.Koshy, Judge)

6th October, 2008
(K.P.Balachandran, Judge)
tkv