IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 987 of 2008()
1. INDIRA, AGED 60 YEARS, W/O.BABURAJ, KALA
... Petitioner
Vs
1. C.P.RAVEENDRAN, S/O.GOPALAN NAIR,
... Respondent
2. THE BRANCH MANAGER,
For Petitioner :SRI.JACOB ABRAHAM
For Respondent :SRI.RAJESH THOMAS
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :29/10/2008
O R D E R
M.N.KRISHNAN, J
=====================
MACA No.987 OF 2008
=====================
Dated this the 29th day of October 2008
JUDGMENT
This appeal is preferred against the award of the II Addl.Motor
Accidents Claims Tribunal, Kozhikode in O.P.(MV)No.386 of 1998. The
claimant sustained injuries in a road accident while attempting to board into
a bus. She gave information that the accident took place when she was
attempting to board the vehicle bearing Regn.No.KL/7E-2025. In the
petition, column No.15 the vehicle involved is shown as KL/11-C 3474.
The insurance company contended that it had issued insurance policy with
respect to KL/7E-3474. On account of the conflicting pleadings regarding
the registration number of the vehicle the learned Tribunal held that the case
is not properly established and therefore dismissed the case. The learned
counsel for the appellant had made available before me for perusal a copy
of the charge sheet as well as a report filed by the Investigating Agency on
10.8.1997 to change the number from KL7E/2025 to KL 11C/3474. A
perusal of that report would show that the claimant had supplied the number
given to her by somebody and on appropriate enquiry it is learnt that the
MACA 987/2008 -:2:-
correct number of the vehicle KL 11C 3474. Unfortunately this report is not
produced before the court. It is further to be stated that no oral evidence
had been adduced to satisfy the conscience of the court to connect the
claimant with the bus as well as the injury. Since there are some materials
available, it is desirable that an opportunity is given to the claimant to
establish the fact.
Therefore, I set aside the award passed by the Tribunal and remit the
case back to the Tribunal with a direction to permit the appellant to produce
both documentary as well as oral evidence in support of their contentions.
The insurance company is also permitted to produce the same. The court
shall dispose of the matter in accordance with law. Parties are directed to
appear before the Tribunal on 15.12.2008.
MACA is disposed of as above.
M.N.KRISHNAN, JUDGE
Cdp/-