High Court Kerala High Court

Minor Ajith vs P.Krishnankutty on 27 July, 2010

Kerala High Court
Minor Ajith vs P.Krishnankutty on 27 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 177 of 2009()


1. MINOR AJITH, AGED 11 YEARS,
                      ...  Petitioner

                        Vs



1. P.KRISHNANKUTTY, PRACHINKAYIL HOUSE,
                       ...       Respondent

2. VIJAYAKUMAR, AGED 37 YEARS,

3. THE NEW INDIA ASSURANCE CO. LTD.,

                For Petitioner  :SRI.K.B.MOHANDAS

                For Respondent  :SMT.RAJI T.BHASKAR

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

 Dated :27/07/2010

 O R D E R
                            M.N. KRISHNAN, J.
                           = = = = = = = = = = =
                              M.A.C.A. No. 177 OF 2009
                            = = = = = = = = == =
             DATED THIS, THE 21ST DAY OF JULY, 2010.

                              J U D G M E N T

This is an appeal preferred against the award of the Motor Accidents

Claims Tribunal, Thrissur, in O.P. (M.V) No. 1928 of 2002. The claimant, a

minor, sustained injuries in a road accident and the Tribunal fixed a total

compensation of Rs. 33,000/- and granted a compensation of Rs.24,750/-

holding that the auto driver had contributed to the accident.

2. Heard the counsel for both sides. I am surprised to see two

conflicting findings in the same award. The Tribunal raised an issue as

Issue No.1 and held that the accident had taken place due to the rash and

negligent driving of the tractor by the second respondent. Then the

Tribunal goes on discussing the compensation entitlement and while

coming to Issue No.4 in paragraph 14, makes a finding that the driver of the

auto has also contributed to the accident of 25%. First of all, there cannot

be two such findings in the very same award. Secondly, when the auto

driver was found negligent, the court should have directed the claimant to

implead the driver of the auto rickshaw and entered into a finding with his

presence. That is also not done. So, the finding is not supported by th legal

MACA 177/2009 2

principles and therefore, it requires interference.

3. Therefore, the award under challenge is set aside, the mater is

remitted back to the Tribunal with permission to the claimant to implead the

owner, driver and insurer of the auto rickshaw. The Tribunal can frame

appropriate issues permitting both sides to adduce both oral and

documentary evidence in support of their contentions and then dispose of

the case in accordance with law. The parties are directed to appear before

the court below on 7.9.2010.

M.N. KRISHNAN,
(JUDGE)

KNC/-