IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA No. 589 of 2000()
1. KEELAMANNIL HASSAN
... Petitioner
Vs
1. CHETTALI PAREED
... Respondent
For Petitioner :SRI.M.P.MOHAMMED ASLAM
For Respondent :SRI.P.G.PARAMESWARA PANICKER
The Hon'ble MR. Justice K.PADMANABHAN NAIR
Dated :06/11/2007
O R D E R
K. PADMANABHAN NAIR ,J.
-------------------------------------------------
M.F.A.No.589 of 2000
-------------------------------------------------
Dated, this the 6th day of November, 2007
JUDGMENT
Petitioners in O.P.(MV) No.287/1985 on the file of the Motor Accidents
Claims Tribunal, Manjeri are the appellants. This appeal is filed against an award
passed by the Tribunal awarding a compensation of Rs.30,800/- to the appellants.
Son of the appellants met with a motor vehicle accident and died. Appellants filed
Original Petition claiming compensation. First respondent driver did not contest.
Second respondent who was impleaded as the owner of the vehicle raised a
contention that he was not the owner. He contended that he transferred the vehicle
to the additional fourth respondent. The fourth respondent raised a contention that
he sold the vehicle to the additional fifth respondent. The additional fifth
respondent raised a contention that he sold the vehicle to the additional sixth
respondent. Insurer raised a contention that because of the violation of the policy
conditions insurer is not liable to indemnify the insured. Tribunal found that the
appellants are entitled to get Rs.30,800/- as compensation. Tribunal exonerated
the insurer and directed the driver and subsequent transferees to pay the amount.
Challenging that award this appeal is filed.
2. Considering the date of accident, age of the victim, etc. it is not
possible to hold that the compensation awarded is very law. At the time of
accident awarding of compensation was concluded by the provisions under the
MFA No.589/2000 -: 2 :-
Motor Vehicles Act, 1939. Owner has no case that the transfer was not informed
to the insurer and got it endorsed in the RC book. The finding of the Tribunal that
insurer is not liable is correct and does not call for any interference. So no merit
in the appeal and it is only to be dismissed.
In the result, appeal is dismissed.
K. PADMANABHAN NAIR,
JUDGE.
cks
MFA No.589/2000 -: 3 :-
K.PADMANABHAN NAIR, J.
M.F.A.No.589 of 2000
JUDGMENT
6th November, 2007.