IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA.No. 1399 of 1999()
1. E.VENU
... Petitioner
Vs
1. THE MANAGING PARTNR
... Respondent
For Petitioner :SRI.THOMAS ANTONY
For Respondent :SRI.GEORGE CHERIAN (THIRUVALLA)
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :24/07/2008
O R D E R
M.N.KRISHNAN, J.
--------------------------
M.F.A. No. 1399 OF 1999
---------------------
Dated this the 24th day of July, 2008
JUDGMENT
This appeal is preferred against the award passed by the Motor
Accident Claims Tribunal, Tirur, in OP(MV) 1781/95. The Tribunal had
dismissed that application for default.
2. It has to be borne in mind that the very intendment of the
beneficial legislation is to award compensation on consideration of the
materials. It is equally true that there is a duty cast on the claimant to help
the court by producing documents. A Division Bench of this court held that
ordinarily an application for compensation shall not be dismissed for
default. It has been modified by a Full Bench to a certain extent.
Whatever it may be, I feel this is a case where an opportunity can be given
for the parties to conduct the case on merits.
Therefore, the appeal is allowed and the award passed by the
Tribunal is set aside and the matter is remitted back to the Tribunal for
fresh consideration. Parties are permitted to produce documentary as well
as oral evidence in support of their respective contentions and the Tribunal
shall pass appropriate orders in accordance with law.
Parties are directed to appear before the Tribunal on 29.8.08.
M.N.KRISHNAN, JUDGE
vps