High Court Kerala High Court

Hanil vs Mukundan on 12 January, 2011

Kerala High Court
Hanil vs Mukundan on 12 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP (MACT).No. 60 of 2010(O)


1. HANIL, S/O. DEVASSY,
                      ...  Petitioner

                        Vs



1. MUKUNDAN, S/O. MADHAVAN NAIR,
                       ...       Respondent

2. UNITED INDIA INSURANCE CO. LTD.,

3. DINESHKUMAR,

                For Petitioner  :SRI.VIJAI MATHEWS

                For Respondent  :SRI.PMM.NAJEEB KHAN

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :12/01/2011

 O R D E R
                         P.N. RAVINDRAN, J.
                     -------------------------------
                   O.P.(MACT) No. 60 OF 2010
                     -------------------------------
           Dated this the 12th day of January, 2011

                           J U D G M E N T

The petitioner was the first respondent in O.P.(MV)

No.989 of 2003 on the file of Motor Accidents Clams Tribunal,

Perumbavoor. Inspite of service of notice and paper publication, the

petitioner and the second respondent herein who are the driver and

owner respectively of the vehicle involved in the accident did not

appear and contest the claim petition. The vehicle driven by the

petitioner was covered by a valid policy of insurance. By Ext.P2 award

passed on 8.1.2010, the Tribunal directed the insurer to pay the

amount of compensation awarded by it to the claimant and

permitted the insurer to recover the same from the driver and owner

of the the vehicle jointly and severally. The petitioner was held liable

as he did not produce a valid driving licence at the time of accident.

The Tribunal came to the conclusion that the petitioner did not possess

a valid driving licence for the reason that he did not respond to the

application filed by the insurer as I.A.No.3180/2005 wherein the

insurer had sought a direction to the driver and owner of the vehicle,

to produce the driving licence, if any, held by the petitioner. The

petitioner has filed Ext.P4 application to set aside ex parte award

passed against him along with Ext.P5 application to condone the delay

O.P.(MACT) 60/2010

2

in filing Ext.P4 petition. In this writ petition, the petitioner seeks a

direction to the Motor Accidents Claims Tribunal, Perumbavoor to

consider Exts.P4 and P5 petitions without delay. The petitioner also

seeks a direction to the Motor Accidents Claims Tribunal,

Perumbavoor, to take note of Ext.P1, the driving licence which he

possessed during the relevant period.

2. The question whether Ext.P2 ex parte award passed

against the petitioner should be set aside or not after condoning the

delay in filing the application to set aside the award is primarily a

matter to be considered by the Motor Accidents Claims Tribunal.

Ext.P2 award was passed on 8.1.2010. The petitioner has filed Ext.P4

application to set aside the ex parte award along with Ext.P5

application to condone the delay in filing the same. The question of

considering the petitioner’s request to set aside the ex parte award

would arise only if the delay in filing the said application is condoned.

The petitioner has asserted in the writ petition that on the day on

which the accident took place, he had a valid driving licence. Reliance

is placed on Ext.P1 driving licence to substantiate that plea. In such

circumstances, I am of the opinion that the Tribunal should consider

the request made by the petitioner in Exts.P4 and P5 and pass orders

O.P.(MACT) 60/2010

3

thereon expeditiously.

I accordingly dispose of the writ petition with a direction

to the Motor Accidents Claims Tribunal, Perumbavoor to consider

Exts.P4 and P5 petitions in accordance with law, after notice to the

petitioner and respondents, expeditiously and in any event within four

months from today. Until orders are passed on Exts.P4 and P5

petitions, the second respondent shall keep in abeyance the steps, if

any, taken by them to recover the award amount from the petitioner.

P.N. RAVINDRAN,
JUDGE.

nj.