High Court Kerala High Court

K.V.Sreedharan vs The Senior Branch Manager on 17 January, 2007

Kerala High Court
K.V.Sreedharan vs The Senior Branch Manager on 17 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 645 of 2006()


1. K.V.SREEDHARAN,
                      ...  Petitioner

                        Vs



1. THE SENIOR BRANCH MANAGER,
                       ...       Respondent

2. M/S.ORIENTAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.A.MOHAMED MUSTAQUE

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :17/01/2007

 O R D E R
                         M.SASIDHARAN NAMBIAR,J.

                       --------------------------

                           C.R.P.NO. 645 OF 2006

                        -------------------------

            DATED THIS THE 17th DAY OF JANUARY, 2007


                                        ORDER

Petitioner is plaintiff in O.S.629/2000 on the file of Munsiff Court,

Kannur. Respondents are defendants. Suit was filed for realisation of

the balance amount allegedly due to petitioner, as per the insurance

policy issued by respondent insurance Company. According to

petitioner because of the injury sustained in a motor accident,

petitioner was treated as an in-patient at Koyili hospital and thereafter

he was compelled to take complete bed rest and was disabled from

doing any job and as per the terms of the policy, petitioner is entitled

to compensation calculated at the rate of 1% of the total assured sum

of Rs.3,00,000/- from 24.7.99 to 3.10.99, but he was paid only

Rs.9,900/- and he is entitled to realise the balance as claimed in the

plaint. Respondents contested the claim. It was contended by them

that petitioner had received Rs.9,900/- towards full and final

settlement of the claim and in such circumstances, petitioner is not

entitled to any additional sum over and above, what was paid by

respondents and received by petitioner. It was also contended that

petitioner need take rest only for the period for which the

C.R.P.645/06 2

compensation was paid and it was based on the expert medical

opinion and therefore petitioner is not entitled to any further

amount.

2. Learned Munsiff on the evidence of PW1 on the side of

petitioner and Dws1 and 2 on the side of respondents and Exts.A1

to A4 and B1 to B6, held that petitioner received Rs.9,900/- towards

the full and final settlement and hence he is not entitled to claim

any further amount. Learned Munsiff also found that though

petitioner claimed that he was taking bed rest, he is not entitled to

compensation for the said period. Petitioner challenged that decree

and judgment in A.S.213/03 before Sub Court, Thalassery

3. In the appeal finding of learned Munsiff that petitioner

was not laid up for the period as claimed by him was set aside. But

finding that petitioner received Rs.9,900/- towards full and final

settlement of the claim was confirmed. It was also found petitioner

received Rs.9,900/- under cheque on 7.10.99 and the claim was

raised only on 24.7.2000. Learned Sub Judge dismissed the appeal

holding that petitioner is not entitled to the decree sought for.

4. This revision petition is filed under Section 115 of Code

of Civil Procedure as petitioner is not entitled to file a second appeal

in view of the bar under Section 102 of Code of Civil Procedure.

5. Learned Counsel appearing for petitioner was heard.

6. Arguments of learned Counsel appearing for petitioner

C.R.P.645/06 3

was that the finding of learned Sub Judge that petitioner raised the

claim for further amount only in July 2000 is against the evidence as

Ext.A3 communication sent by respondent refers about the letter

sent by petitioner on 10.12.99 and it is clear that the claim was

made immediately on receipt of the cheque and therefore the

finding of learned Sub Judge is unsustainable. It was argued that as

it was found that petitioner was taking bed rest as claimed by him,

the additional compensation sought for should have been granted.

7. On hearing learned Counsel appearing for petitioner, I

do not find any substantial question of law involved in this revision.

Learned Munsiff and learned Sub Judge on the evidence entered a

factual finding that towards the full and final settlement of the

claim, petitioner received Rs.9,900/- and so he is not entitled to

further compensation over and above Rs.9,900/- received by him

under Ext.B6. In such circumstances there is no illegality or

irregularity in the judgment of the trial Court or appellate Court. I

find no reason to interfere with the concurrent findings of the Courts

below.

Revision Petition is dismissed in limine.






                                               M.SASIDHARAN NAMBIAR,JUDGE




Acd


C.R.P.645/06    4