High Court Kerala High Court

Jose Poulose vs Joseph Mathew on 10 November, 2009

Kerala High Court
Jose Poulose vs Joseph Mathew on 10 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1424 of 2007()


1. JOSE POULOSE,S/O.POULOSE,
                      ...  Petitioner

                        Vs



1. JOSEPH MATHEW, PROF. OF GEOLOGY,
                       ...       Respondent

2. K.V.EYOBE, S/O. VARKEY,

3. THE BRANCH MANAGER,

                For Petitioner  :SMT.ANEY PAUL

                For Respondent  :SRI.LAL GEORGE

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :10/11/2009

 O R D E R
                              P.R. RAMAN &
                   P.R. RAMACHANDRA MENON, JJ.
                   = = = = = = = = = = = = == == = = =
                         M.A.C.A. NO. 1424 OF 2007
                 = = = = = = = = = = = = = = = = = = = = =
        DATED THIS, THE 10TH DAY OF NOVEMBER, 2009.

                             J U D G M E N T

Ramachandra Menon, J.

Fixation of quantum and negligence in respect of a motor accident

occurred on 23.7.2003 is the subject matter of this appeal.

2. The appellant, who was the claimant, was riding a motor cycle

on 23.7.2003 through Ramalloor road at about 8.45 A.M. and while so, a

car bearing No. KLO/7008, owned by the first respondent, driven by the

second respondent and insured by the third respondent, came from the

opposite direction and collided with the motor cycle causing serious

injuries to the rider of the motor cycle, leading to the claim.

3. The claim was resisted mainly from the part of the insurer. The

evidence consists of the oral testimony of PW.1- the claimant and the

documentary evidence produced and marked as Exts.A1 to A13. No

evidence was adduced, either oral or documentary on the part of the

respondent – insurer.

4. On conclusion of the trial, the Tribunal observed that the motor

M.A.C.A. 1424/2007 2

cycle was being driven by the claimant without possessing a valid driving

licence and the police had proceeded against him in respect of the offence

under Section 130 (1) read with Section 177 and under Section 158(1)(a) of

the Motor Vehicles Act . With reference to the contents of the scene

mahazar, it was observed by the Tribunal that the road was lying north to

south with a width of 9.60 metres and the scene of occurrence was 1.30

metres east of the western tar end. Since the car was proceeding from north

to south and the motor cycle was ridden from south to north, it was

observed by the Tribunal that the rider of the motor cycle was maintaining

his proper side whereas the car had gone to the extreme wrong side of the

road to hit against the motor cycle. In such circumstances, negligence was

apportioned in the ratio of 50:50.

5. After discussing the other vital particulars which are germane for

fixation of quantum, taking note of the serious nature of the injuries as

revealed from Ext.A7 wound certificate, as discussed in Paragraph 15 of

the Award and also Ext.A8 discharge summary, the Tribunal awarded

amounts under different heads, fixing the total compensation as Rs.

1,54,008/- which was directed to be paid with interest at 8.5%, of course

based on the ratio of negligence. The claimant has approached this Court

by filing this appeal, challenging the fixation of negligence as above and

M.A.C.A. 1424/2007 3

also seeking for enhancement of the compensation awarded.

6. Learned counsel appearing on behalf of the appellant submits that

despite the observation made by the Tribunal with reference to Ext.A5 scene

mahazar that the car had gone to the wrong side of the road and hit

against motor cycle which was proceeding along the proper side,

negligence has been wrongly fixed on the rider of the motor cycle as well,

and there is absolutely no justification in apportioning the liability as 50:50.

The learned counsel for the Insurance Company submits that the finding of

the Tribunal on negligence and the fixation of the quantum are very much

correct and sustainable, particularly, in view of the fact that the claimant

was a violator of law, who does not deserve any sympathy at all.

7. Taking note of the entire facts and figures, we find that the fixation

of quantum effected by the Tribunal, awarding various amounts under

permissible heads are very much correct and proper and the total amount

awarded as Rs. 1,54,008/- does not call for any interference at all.

Moreover, the Tribunal has awarded 8.5% interest as against the normal rate

of interest at 7% per annum.

8. Coming to the fixation of negligence, it is true that the claimant

was riding the motor cycle without possessing any valid driving licence.

But that does never mean that the driver of the car was having a passport to

M.A.C.A. 1424/2007 4

drive along the wrong side of the road and to hit against the rider of the

motor cycle which was being ridden along the proper side. In any view

of the matter, no evidence was adduced by the respondents to show that the

claimant was riding the motor cycle in a rash and negligent manner for

apportioning the liability in an equal manner. Weighing the evidence as a

whole, we re-fix the negligence in the ratio of 75:25, ie. 75% will stand

mulcted on the driver of the car and 25% on the claimant/rider of the motor

cycle.

9. In the above circumstances, the appellant/claimant will be

entitled to get a further sum of Rs. 38,500/- which shall be satisfied by the

Insurance Company with interest at the rate of 7% per annum, as .

expeditiously as possible, at any rate, within two months from the date of

receipt of a copy of this judgment. The appeal is thus allowed in part. No

cost.



                                                             P.R. RAMAN,
                                                                    (JUDGE)




                                         P.R. RAMACHANDRA MENON,
knc/-                                                             (JUDGE)