High Court Kerala High Court

K.M. Mathew vs M. Murukanandan And Ors. on 3 October, 1994

Kerala High Court
K.M. Mathew vs M. Murukanandan And Ors. on 3 October, 1994
Equivalent citations: 1 (1996) ACC 316
Author: V Kamat
Bench: M P Pillay, V Kamat


JUDGMENT

V.V. Kamat, J.

1. Section 166 of the Motor Vehicles Act, 1988, prescribes the period of six months and imposes restriction on the entertainment of an application if not made within the said period of six months. This is with a proviso that the Tribunal may entertain after the said period of expiry of six months but at any rate not later than 12 months and that too on the satisfaction that the applicant was prevented by sufficient cause from making the application in time.

2. The present appeal is against the impugned order dated 17.9.1993 of the Tribunal throwing out the application itself holding that it was not filed within a period of 12 months, either within the period of limitation or within the extra period provided by the proviso. The short and relevant facts are that the accident occurred on 18.3.1992 and as held by the Tribunal the petition for compensation alongwith the application for condonation of delay was filed on 19.3.1993 as per the endorsement on the application. By the impugned order, the Tribunal held that even excluding the date of accident the filing of petition on 19.3.1993, would not be covered by the proviso to Section 166 (3) of the Motor Vehicles Act, 1988. The petition for condonation of delay is dismissed and as a consequence thereto the application for compensation is also thrown out.

3. We have to consider as to whether the application could be stated to have been filed on 19.3.1993 or on the earlier day on 18.3.1993. If it is held that the application was filed on 18.3.1993 there is no dispute that the proviso to Section 166 (3) of the Act would apply and the petition seeking condonation of delay could be considered on its own merits. In support of the appeal an affidavit of the clerk (M.B. Sreekumar)of the learned advocate appearing for the appellant-applicant before the Tribunal is filed on our record.

4. For the purpose of this appeal it would be necessary to quote paras 2, 3 and 4 of the said affidavit which are as follows:

(2) The claim petition in O.P. (MV) No. 138 of 1993 of the Motor Accident Claims Tribunal, Thodupuzha, was prepared and filed by Advocate Benny Kurian. I was entrusted with the original records of O.P. (MV) No. 138 of 1993 at Kottayam and asked to take it to Thodupuzha and to file it in the Tribunal. I proceeded at 2 p.m. from Kottayam to Thodupuzha.

(3) I reached Thodupuzha Motor Accident Claims Tribunal by about 3.30 p.m. on 18.3.1993 and according to the practice of the Court deposited all the sighed records and signed papers in the tray kept for the purpose. As it was past 3 p.m. I told the concerned officer who was sitting near the tray that it has to be filed on the same day itself. He asked me to leave it in the tray and told me that it will be filed in due course. I do not have much experience in the Courts and hence I thought that the papers will be sealed the same day.

(4) Subsequently, when I went to Thodupuzha to find out the number and posting of the case it was noticed that the case was seen as filed only 19.3.1993. I was till then under the bona fide belief that the original petition having been presented on 18.3.1993 was duly recorded as filed on that date itself. It is then urged in the said affidavit that the clerk personally deposited it in the tray kept for filing papers on the same day at about 3.30 p.m.

5. Additionally, in support of the appeal learned Counsel for the appellant urged that under the Motor Vehicles Act, 1988, the Tribunal functions not as owner but it is difficult to understand the Civil Court and, therefore, is not guided by the Rules of Civil Practice requiring the litigants to file their papers before the stipulated time of practice. The learned Counsel urged upon us to accept the affidavit of the clerk of the advocate in this context that the papers were in fact filed on 18.3.1993, within the extended period of six months which could be condoned on the basis of sufficient cause. Reading the affidavit and taking into consideration the submission of the owner and the Insurance Company that the said affidavit is being filed for the first time in this Court in this appeal, we do not find any reason to discard the said affidavit.

6. In this context unequivocal guidance is available from the Supreme Court in Collector, Land Acquisition, Anantnag v. Katiji AIR 1987 SC 1353, when it is pointed out that ordinarily a litigant does not stand to benefit by lodging a proceeding late. In fact refusing to condone the delay or to entertain the application can result in a meritorious matter being thrown out at the very threshold and cause of injustice being defeated. The doctrine must be applied in a rational common sense in a pragmatic manner keeping in mind that nobody has any particular interest to approach the Court after the period of limitation especially when the other side cannot claim to have vested right in injustice being done because of non-deliberate delay. It is also observed that a litigant does not stand to benefit by resorting to delay and on the contrary, he runs a serious risk. A stronger warning is to be kept in mind by the Courts that judiciary is respected not on account of its power to legalise injustice on technical grounds but because it is capable of removing injustice and it is expected to do as could be possible in each matter. The approach has to be justice-oriented. Both the learned Counsel for the owner as well as the Insurance Company urged upon us not to accept the affidavit of the clerk of the advocate. We can understand the owner but it is difficult to understand the Insurance Company. Accepting the clerk’s affidavit we hold that the present petition for condo nation of delay was filed on 18.3.1993.

7. Next would be the logical extension of the principles enunciated by Supreme Court hereinbefore. In the application for condo nation of delay a statement is made by the petitioner-appellant that as an after effect of the accident he was under treatment of doctors and could not consult a lawyer to conduct the case in time. Learned Counsel also in this context urged that the question may be left open for the Tribunal. We have before us the claimant who has suffered in the accident which occurred on 18.3.1992 and has yet to be on the first step of the ladder of the litigation. We must be aware of the position that the accident cases also have their own life before the Tribunal. The claim for compensation is the aspect of social justice to be meted out to the man who has suffered. Taking all these aspects into consideration, in the light of the observations of the Supreme Court, to avoid other inevitable innings in the matter, as is apparent, we accept the cause for condo nation of the delay as pleaded and condone the said delay on the facts and circumstances of this case and the peculiarity of this litigation which is yet to start with regard to an accident of 18.3.1992.

8. For the above reasons, we hold that the application for condonation of delay is filed on 18.3.1993, we accept sufficient cause pleaded in the application for condo nation of delay and consequently, direct the Tribunal to proceed with the merits of the case as expeditiously as possible keeping in mind our above observations with regard to the time factor of the situation. The appeal is thus allowed. The impugned order in I.A. No. 444 of 1993 in O.P. No. 138 of 1993 of the Motor Accident Claims Tribunal, Thodupuzha is quashed and set aside and the proceedings of the O.P. No. 13 of 1993 are remitted to the Tribunal for decision according to law as expeditiously as possible.