High Court Kerala High Court

Julie Saji vs Sainudhin on 29 July, 2009

Kerala High Court
Julie Saji vs Sainudhin on 29 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 44 of 2008()


1. JULIE SAJI, W/O LATE SAJI,
                      ...  Petitioner
2. BASIL, S/O LATE SAJI,

                        Vs



1. SAINUDHIN, S/O IBICHIKOYA,
                       ...       Respondent

2. ACHUKOYA, S/O AHAMMED,

3. THE NEW INDIA ASSURANCE CO. LTD.,

                For Petitioner  :SRI.V.RAJENDRAN (PERUMBAVOOR)

                For Respondent  :SRI.M.RAJAGOPALAN

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :29/07/2009

 O R D E R
        K.M. JOSEPH & M. L. JOSEPH FRANCIS, JJ.

              ``````````````````````````````````````````````
                   M.A.C.A. NO: 44 OF 2008

             ````````````````````````````````````````````````
             Dated this the 29th Day of July, 2009.

                            JUDGMENT

Joseph Francis J.

This appeal is filed by the petitioners in O.P.(M.V.) No: 536

of 2002 on the file of M.A.C.T., Kalpetta. Respondents 1 to 3

herein are the respondents 1 to 3 in that O.P., which was filed

under Section 166 of the Motor Vehicles Act.

2. The allegation is that on 9.5.2002 at about 5.00 a.m.

deceased Saji was riding his Motor Cycle bearing No:12 B/1829

from Bathery to Pulpally and when he reached near K.S.E.B.

office, a lorry bearing No: 9D/1998 driven by the second

respondent in a rash and negligent manner hit against the Motor

Cycle, as a result of which Saji fell down and sustained serious

injuries and while undergoing treatment in the hospital, he died

M.A.C.A . NO: 44 OF 2008
:2:

due to the injuries sustained in the accident. The accident was due

to the rash and negligent driving of second respondent. The first

respondent was the owner and third respondent was the insurer of

the lorry. The first petitioner is the wife and second petitioner is

the minor son of deceased Saji. They claimed Rs.5,00,000/- as

compensation.

3. In the Claims Tribunal, first and second respondents

remained exparte. Third respondent filed a written statement

admitting the policy of the lorry and contends that the accident was

due to the negligence of Saji and that the compensation claimed is

excessive. Before the Claims Tribunal, PW1 and PW2 were

examined and Exts. A1 to A7 and B1 and B2 were marked. The

learned Claims Tribunal on considering the evidence, dismissed

the petition on the finding that the accident was due to the

negligence of deceased Saji. Against that award, the petitioners

filed this appeal.

M.A.C.A . NO: 44 OF 2008
:3:

4. Heard the learned counsel for the appellants and learned

counsel for the third respondent.

5. Learned counsel for the appellants submitted that if the

evidence on record is not sufficient to arrive at a correct conclusion

with regard to the accident, the case may be remanded to the

Claims Tribunal for the purpose of adducing further evidence. It is

now settled position of law that while considering the claim

petition, the Tribunal is required to hold an enquiry and is not to

act as a criminal court so as to find whether the petitioners have

established the occurrence beyond any shadow of doubt. In the

enquiry if there is prima facie evidence of occurrence, there is no

reason to disbelieve such evidence. In the present case, the first

petitioner is examined as PW1. PW1 is not an eye witness to the

accident. PW2 is the brother-in-law of the deceased. PW2 swears

that at the time of accident, he was riding on a motor cycle and

Saji was proceeding in another motor cycle and at that time a lorry

M.A.C.A . NO: 44 OF 2008
:4:

came and hit against the motor cycle of Saji, as a result of which

Saji sustained serious injuries and that the accident was due to

negligence of the driver of the lorry. But in the police records,

PW2 is not shown as an eye witness. Ext.A1 F.I. statement is not

given by an eye witness to the accident. Ext.A2 Scene mahazar

was prepared, as pointed out by the first informant, who is not an

eye witness to the accident. In the Ext.A1 statement, the allegation

is that motor cycle hit on the back of the lorry and when the lorry

driver tried to take lorry forward, the first informant objected from

doing so and then the lorry driver parked lorry near to the spot of

the accident. In the Ext.B2 charge sheet, the allegation is that

motor cycle driven by Saji hit against a lorry which was parked on

the side of the road with parking lights on. On going through the

evidence on record, we are of the view that some more evidence is

required to arrive at a correct conclusion with regard to the cause

of the accident. For that purpose, the case has to be remanded to

M.A.C.A . NO: 44 OF 2008
:5:

the Claims Tribunal.

Accordingly this appeal is allowed. The award in O.P.(M.V.)

No:536 of 2002 on the file of M.A.C.T. Kalpetta dismissing the

petition is set aside and the case is remanded to the Claims

Tribunal for a fresh disposal in accordance with law, after giving

sufficient opportunity to both parties to adduce fresh evidence.

Parties are directed to appear before the Claims Tribunal, Kalpetta

on 28.8.2009.

K. M. JOSEPH, JUDGE

M. L. JOSEPH FRANCIS, JUDGE

dl/