High Court Kerala High Court

Kabeer K.P. vs Sheeba on 15 June, 2010

Kerala High Court
Kabeer K.P. vs Sheeba on 15 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1312 of 2008()


1. KABEER K.P., S/O.ABOOBACKER, AGED 33
                      ...  Petitioner

                        Vs



1. SHEEBA, W/O.K.P.SASHIDHARAN,
                       ...       Respondent

2. SIVANANDAN, S/O.UNNARA, AGED 35 YEARS,

3. THE NEW INDIA ASSURANCE CO.LTD.,

                For Petitioner  :SRI.AVM.SALAHUDIN

                For Respondent  :SRI.VPK.PANICKER

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

 Dated :15/06/2010

 O R D E R
                      M.N. KRISHNAN, J.
                  ...........................................
                   M.A.C.A.NO.1312 OF 2008
                  .............................................
             Dated this the 15th day of June, 2010.

                         J U D G M E N T

This is an appeal preferred against the award of the

Claims Tribunal, Kozhikode in OP(MV)No.1082/2001. The

claimant sustained injuries on account of collision between

two vehicles. The Tribunal found in the absence of any

document that the claimant had also contributed 50% to the

accident.

2. I do not want to elaborate but it is a sorry state of

affairs that a document absolutely relevant and necessary

for the disposal of the case is not produced before the court,

it is not proper on the part of the person in charge of the

litigation to do so. But being a motor accident claim where

a poor injured may be put into trouble, I am inclined to grant

an opportunity.

3. Therefore, the award under challenge is set aside

and the matter is remitted back to the Tribunal with a

direction to permit all concerned to produce both

documentary as well as oral evidence in support of their

: 2 :
M.A.C.A.NO.1312 OF 2008

respective contentions and then dispose of the matter in

accordance with law. Parties are directed to appear before

the Tribunal on 25.7.2010 and the claimant is directed to

take out notice to respondents 1 and 2 in the claim petition

after his appearance before the said court.

Disposed of accordingly.

M.N. KRISHNAN, JUDGE.

cl

: 3 :
M.A.C.A.NO.1312 OF 2008