High Court Kerala High Court

Mini Varghese vs Rajendra Prahiad Kadam on 18 February, 2009

Kerala High Court
Mini Varghese vs Rajendra Prahiad Kadam on 18 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2150 of 2008(E)


1. MINI VARGHESE, AGED 33 YEARS,
                      ...  Petitioner

                        Vs



1. RAJENDRA PRAHIAD KADAM,
                       ...       Respondent

2. SUNIL SANKAR GADS, S/O. SANKAR,

3. BRANCH MANAGER,

4. A.R.SANTHOSH KUMAR,

5. THE BRANCH MANAGER,

                For Petitioner  :SRI.P.V.ELIAS

                For Respondent  :SRI.KKM.SHERIF

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/02/2009

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                     W.P.(C.) No.2150 of 2008
             ---------------------------------
           Dated, this the 18th day of February, 2009

                            J U D G M E N T

Exts.P3 and P4 orders passed by the MACT, Muvattupuzha in

I.A.Nos.4519/2007 and 4529/2007 in OP No.1530/2003 are under

challenge in this writ petition.

2. The petitioner is the claimant in the aforesaid claim

petition. Following an accident that resulted in the death of her

husband, she instituted the proceedings, in which she filed Ext.P1

for accepting additional witness schedule, and Ext.P2 for issuing

summons to the additional witnesses. It was these two I.As that

were rejected by the Tribunal as per Exts.P3 & P4. In Ext.P3, on the

ground that the application filed for accepting witness schedule was

a belated one, the Tribunal dismissed the same. Consequently, the

application for issuing summons to the additional witnesses also was

rejected by Ext.P4.

3. The learned counsel for the petitioner contends that it

was on account of the delay in collecting details about the additional

witnesses that the delay in filing the applications arose. It is stated

WP(C) No.2150/2008
-2-

that there was no intention at all to protract the proceedings

contrary to what has been found by the Tribunal.

4. Heard the learned counsel appearing for the insurance

companies also. They are supporting the order and argued that the

applications were belated and were for protracting the proceedings.

5. On the materials available, I am not in a position to say

that the intention of the petitioner was to protract the proceedings.

It should be remembered that she is the claimant, in a case, for

damages following the death of her husband and she should have

no reason for protracting such a proceeding. True, there has been

delay in making application. But, even if a slight delay has occurred,

that should not in all cases, result in an order shutting out evidence

that a litigant feels it necessary to let in. In my view, the petitions

ought to have been allowed. Therefore, I am not prepared to

sustain Exts.P3 & P4 and these orders will stand set aside.

6. The Tribunal shall pass orders allowing Exts.P1 & P2 and

pass orders, on production of a copy of this judgment.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg