High Court Kerala High Court

Jaimon Peter @ Jaimon vs T.B.Sudarsanan on 7 October, 2010

Kerala High Court
Jaimon Peter @ Jaimon vs T.B.Sudarsanan on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1236 of 2010()


1. JAIMON PETER @ JAIMON,
                      ...  Petitioner

                        Vs



1. T.B.SUDARSANAN,
                       ...       Respondent

2. C.JAYENDRANATH,

3. ORIENTAL INSURANCE CO.LTD., ALAPPUZHA.

4. NATIONAL INSURANCE CO.LTD., D.O. III,

                For Petitioner  :SRI.K.C.CHARLES

                For Respondent  :SRI.P.V.ELIAS

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

 Dated :07/10/2010

 O R D E R
                         M.N.KRISHNAN, J.
                -----------------------------------------
                   M.A.C.A NO.1236 OF 2010
                 ----------------------------------------
           Dated this the 7th day of October, 2010.


                             JUDGMENT

This is an appeal preferred against the award of the Motor

Accidents Claims Tribunal, Ernakulam in O.P(MV).No.267 of 1998.

The claimant was the driver of the Jeep which got involved in the

accident. It is the case of the claimant that, while he was

proceeding to the hospital with some injured persons in a fire

accident, the car driven by the 2nd respondent came in a rash

and negligent manner and hit on his Jeep resulting in one of the

tyres of the Jeep being broken. The First Information Statement

was given by the driver of the car and, therefore, he was made

the accused in a criminal case. After trial he was acquitted. But

unfortunately the Tribunal has proceeded as if the case was

registered against the driver of the car and it had ended in

acquittal. The learned counsel also would argue that on account

of the impact of the accident the tyre had broken and, therefore,

necessarily driver of the vehicle would have lost its control and it

would have reached the other side of the road. If really that had

taken place that may lead to a fact regarding negligence on the

car driver. But these are all materials which require cogent

M.A.C.A NO.1236 OF 2010 2

evidence. Merely relying on a scene mahazar, it may be possible

to hold that there is negligence on one of the parties in these

types of cases. It is also submitted by learned counsel for the

appellant that the petitions filed to examine witness were

dismissed. So I am inclined to grant an opportunity. Therefore,

award under challenge is set aside and the matter is remitted

back to the Tribunal with a direction to permit all concerned to

produce oral as well as documentary evidence in support of their

respective contentions and then the Tribunal shall dispose of the

matter in accordance with law. The parties are directed to appear

before the Tribunal on 8.11.2010.

M.N.KRISHNAN, JUDGE.

mns