High Court Kerala High Court

K.M.Nassaruddin vs The Oriental Insurance Company … on 17 December, 2008

Kerala High Court
K.M.Nassaruddin vs The Oriental Insurance Company … on 17 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2171 of 2007()


1. K.M.NASSARUDDIN, S/O.ABDUL MAJEED,
                      ...  Petitioner
2. B.PUNNUSWAMY, S/O.KUPPUSAMY, AGED 34,

                        Vs



1. THE ORIENTAL INSURANCE COMPANY LTD.,
                       ...       Respondent

2. O.V.RAMACHANDRAN, S/O.VELAYUDHAN,

3. UNITED INDIA INSURANCE COMPANY LTD,

                For Petitioner  :SRI.P.T.JOSE

                For Respondent  :SRI.GEORGE CHERIAN (THIRUVALLA)

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

 Dated :17/12/2008

 O R D E R
                       M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                M.A.C.A. NO. 2171 OF 2007
            = = = = = = = = = = = = = = =
      Dated this the 17th day of December, 2008.

                      J U D G M E N T

This appeal is preferred by respondents 1 and 2 in O.P.

(MV)1818/99 of the Motor Accidents Claims Tribunal,

Ernakulam. The claimant sustained injuries in a road

accident and the Tribunal has awarded a compensation of

Rs.89,500/-. The Tribunal found that despite direction to

produce vehicular documents the owner and driver did not

produce the same and so an adverse inference is drawn and

therefore it gave a right of recovery to the insurance

company against respondents 1 and 2. It is against that

decision respondents 1 and 2 have come up in appeal. They

have produced some documents along with I.A.3459/08

which are the policy copy as well as the copy of the driving

licence. It is only a photocopy and it indicates that the

previous driving licence expiry date was 21.4.05 and that

transport vehicle badge was given in 1996. So there is some

force in the contention that there was a valid driving licence

if what is stated in the photocopy is true. But this Court

M.A.C.A. 2171 OF 2007
-:2:-

cannot decide the question with a mere photocopy and

further particulars has to be given to the insurance company

for adducing evidence with respect to the same. Since the

matter has to go back, it is desirable, if there is any

challenge against the claim amount that can also be

considered as the appellants are competent to challenge the

same as the owner and driver of the vehicle. Therefore the

award under challenge is set aside and the matter is remitted

back to the Tribunal for fresh consideration after permitting

the appellants herein to file written statement and then

produce documents in support of their contentions. The

claimant as well as the insurance company is also permitted

to file additional pleadings, if any, and produce documents

and adduce evidence, if necessary, and the Tribunal shall

dispose of the matter after framing appropriate issues in

accordance with law. Parties are directed to appear before

the Tribunal on 21.1.09. As a matter of abundant caution let

the applicant take notice to the claimant also after he enters

appearance.

The MACA is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

M.A.C.A. 2171 OF 2007
-:3:-

ul/-