High Court Kerala High Court

George vs Paulose on 21 August, 2008

Kerala High Court
George vs Paulose on 21 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2058 of 2007()


1. GEORGE, S/O KURIAKOSE,
                      ...  Petitioner

                        Vs



1. PAULOSE, S/O CHERIA,
                       ...       Respondent

2. P.K.YOHANNAN, S/O KURIAKOSE,

3. THE ORIENTAL INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.EGY.N.ELIAS

                For Respondent  :SRI.A.R.GEORGE

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

 Dated :21/08/2008

 O R D E R
                           M.N.KRISHNAN, J
                       =====================
                        MACA No.2058 OF 2007
                       =====================

                 Dated this the 21st day of August 2008

                               JUDGMENT

This appeal is preferred against the award of the Motor Accidents

Claims Tribunal, Muvattupuzha in O.P.(MV)No.250 of 2005. It is the case

of the claimant that while he was driving a motor cycle bearing

Regn.No.KL7C/3523, another vehicle bearing Regn.No.KL7D/7537 driven

by R1 and owned by R2 came in a rash and negligent manner and hit on

his motor cycle resulting in sustained injuries to him as well as

sustainment of damages to the motor bike. It is submitted by the learned

counsel for the claimant that for the personal injuries, he had filed O.P.

(MV)No.249 of 2005 which is pending and he has produced all the

documents relating to the accident in the said case. Unfortunately, the

Tribunal held that from the averment in column 28 of the petition, it

appears that both the vehicles are owned by the same owner. Learned

counsel would submit that there is no such pleading, but the same number is

shown which has resulted in the confusion. I feel it is only a mistake which

can be corrected and since the other matter is pending and negligence is the

MACA 2058/2007 -:2:-

issue therein also it is desirable that O.P.(MV)Nos.249 & 250 of 2005 are

jointly tried and disposed of by a common award.

Therefore the award under challenge is set aside and the matter is

remitted back to the Tribunal for fresh consideration along with O.P.(MV)

No.249/2005 with liberty to the appellant to file an amendment application

and to produce both documentary and oral evidence in support of his

contentions. The Tribunal shall adjourn O.P.(MV)No.249/2005 posted on

29.8.2008 to 6.10.2008 on which date the appellant shall appear before the

Tribunal.

MACA is disposed of as above.

M.N.KRISHNAN, JUDGE

Cdp/-