High Court Kerala High Court

M/S.Kerala Shipping & Inland … vs T.R.Browliyoose on 27 January, 2009

Kerala High Court
M/S.Kerala Shipping & Inland … vs T.R.Browliyoose on 27 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 736 of 1999()



1. M/S.KERALA SHIPPING & INLAND NAVIGATION
                      ...  Petitioner

                        Vs

1. T.R.BROWLIYOOSE
                       ...       Respondent

                For Petitioner  :SRI.VAKKOM N.VIJAYAN,SC,KS & INC LTD.

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :27/01/2009

 O R D E R
                              P.N.Ravindran, J.
                              ===============
                             A.S.No.736 of 1999
                       =====================

                Dated this the 27th day of January, 2009.

                                 JUDGMENT

The first defendant in O.S.No.46 of 1994 on the file of the Court of

the Subordinate Judge of Ernakulam is the appellant in this appeal.

Respondents 1 and 2 are the plaintiffs and respondents 3 and 4 are

defendants 2 and 3 respectively therein.

2. The first plaintiff, who is a businessman dealing in coconut fibre

had hired for his business purposes a licenced country craft owned by

the second plaintiff for a period of one month from 1.6.1993 on a daily

rent of Rs.160/-. According to the plaintiffS, at about 2.00 A.M. on

27.6.1993 while the country craft belonging to the second plaintiff,

loaded with coconut husks purchased by the first plaintiff was on its way

from Eroor to Vaduthala, it was hit by the barge belonging to the first

defendant as a result of which, the country craft was damaged and sunk

and the goods carried in it were lost. The plaintiff claimed a total sum of

Rs.1,00,000/- as damages.

3. The first defendant resisted the suit contending inter alia that

the barge belonging to it was not involved in the accident. The country

craft belonging to the second plaintiff was insured with defendants 2 and

3. They disputed the plaint claim relating to the loss of goods and the

AS 736/99 -: 2 :-

extent of damage caused to the country craft. The first plaintiff’s

brother’s son was examined as PW1, one Sri. Kunjumon as PW2 and a

worker engaged by the first plaintiff as PW3 and Exts.A1 to A14 were

marked on the plaintiffs’ side. The driver of the barge belonging to the

first defendant was examined as DW1 and another employee of the first

defendant was examined as DW2. Exts.B1 to B11 were marked on the

side of the defendants. The court below on an analysis of the evidence

oral and documentary available in the case held that the collision

between the barge and the country craft was as a result of the negligence

on the part of the employees of the first defendant. The court below also

held that the first plaintiff is entitled to the sum of Rs.6,000/- towards

the value of coconut husks, Rs.31,152/- towards expenses incurred for

repairing the country craft and Rs.4,800/- towards the rent paid by him

to the second plaintiff. The suit was decreed in part, allowing the first

plaintiff to realise from the defendants the sum of Rs.41,952/- together

with interest thereon at 6% per annum from the date of suit till

realisation. The first defendant has filed this appeal assailing the

correctness of the findings of the court below.

4. I have heard Sri.V.J.Mathew, the learned counsel for the

appellants, Sri.Shiju Varghese, the learned counsel for respondents 1 and

2 and Sri.Mathew George Vadakkel, the learned Government Pleader

appearing for respondents 3 and 4. The collision between the country

craft owned by the second plaintiff and the barge owned by the first

AS 736/99 -: 3 :-

defendant took place, according to the plaintiffs, at about 2.00 A.M. on

27.6.1993. In respect of the said accident, a crime was also registered by

the Hill Palace Police Station at 5.30 P.M. on the very same day. The

alleged collision took place near Kaniyampuzha bridge at about 2.00

A.M. on 27.6.1993. It has come out in evidence that the journey from

Willington Island to the Cochin Division of the F.A.C.T. takes 5 = to 6

hours. The first defendant has no case that its barge did not ply along

the Kaniyampuzha river on 27.6.1993. Ext.B2 trip sheet proves beyond

doubt that the first defendant’s barge left Willington Island at 10 P.M. on

26.6.1993 and reached Ambalamughal at 3.40 A.M. on 27.6.1993.

According to the witnesses examined on the side of the defendants, the

distance from Willington Island to Kaniyampuzha bridge can be navigated

in 3 = to 4 hours and from Kaniyampuzha bridge to Ambalamughal in 2

to 2 = hours. Therefore, going by the materials on record, it can be

safely assumed that the barge belonging to the first defendant would

have reached Kaniyampuzha bridge between 2 A.M. and 2.30 A.M. on

27.6.1993. PW3, a worker of the first plaintiff, who has more than 40

years of experience, had spoken to the fact that no barge other than the

barge belonging to the first defendant plies along the Kaniyampuzha

river. His version is supported by DW1, an employee of the first

defendant. In the light of this finding, the court below came to the

conclusion that the country craft belonging to the second plaintiff was

involved in the collision with the barge owned by the first defendant. The

AS 736/99 -: 4 :-

court below also held that there was no negligence on the part of the

crew of the country craft. In my opinion, the said findings cannot be said

to be perverse or not warranted by evidence on record. I accordingly

confirm the said findings.

5. In support of his claim for compensation towards the value of

the goods lost, no evidence was adduced by the first plaintiff. However,

on the short ground that the defendants have not disputed the first

plaintiff’s claim that the goods belonging to him were lost in the

incident, the entire amount of Rs.6,000/- which according to the first

plaintiff was the value of the husks carried in the country craft, was

awarded to him. Besides the said amount, the sum of Rs.31,152/- stated

to be the expenses incurred by the first plaintiff to repair the country

craft was also awarded to him. The first plaintiff had also claimed the

sum of Rs.4,800/- towards the rent paid by him to the second plaintiff.

Relying on Ext.A9 letter sent by the second plaintiff, the court below

awarded to him the sum in full. The learned counsel appearing for the

appellants and the learned Government Pleader appearing for

respondents 3 and 4 canvass the correctness of the said findings.

According to them, as the first plaintiff has not proved that the value of

the husks carried in the country craft was Rs.6,000/-, he is not entitled to

claim the said amount from the defendants. They also contend that the

first plaintiff has not proved that he has paid Rs.4,800/- as demanded by

the second plaintiff in Ext.A9 letter. The appellant and respondents 2

AS 736/99 -: 5 :-

and 4 also seriously dispute the quantification of expenses incurred by

the first plaintiff to repair the country craft.

6. The court below has awarded to the first plaintiff the sum of

Rs.6,000/- towards the value of the coconut husks though no evidence is

available to prove that 26000 coconut husks had been purchased by him

and loaded in the country craft. A perusal of the written statement filed

by defendants 3 and 4 discloses that they had seriously disputed the said

fact. In my opinion, the burden was on the first plaintiff to show that he

had purchased 26000 coconut husks and loaded it in the country craft

which met with the accident on 27.6.1993. There is no cogent evidence

in support of the said plea. Therefore, the court below was not right in

holding that the first plaintiff is entitled to get the sum of Rs.6,000/-

towards the value of the husks. Likewise, there is also no evidence to

show that the first plaintiff had paid to the second plaintiff, the sum of

Rs.4,800/- as rent for one month. Even according to the first plaintiff, he

had taken the country craft belonging to the second plaintiff for a period

of one month from 1.6.1993 on a daily rent of Rs.160/-. The accident in

the instant case took place on 27.6.1993. The period of one month

would have come to an end on 30.6.1993. As a result of the accident,

the first plaintiff was thus disabled from using the country craft only for

three days, namely, 28.6.1993, 29.6.1993 and 30.6.1993. Therefore, he

can claim only Rs.480/- towards rental charges. The finding of the court

below that he is entitled to get the sum of Rs.4800/- from the first

AS 736/99 -: 6 :-

defendant cannot therefore be sustained. Though the appellant and

respondents 3 and 4 seriously dispute the award of the sum of

Rs.31,152/- towards expenses incurred for repairing the country craft,

on the evidence available, particularly Ext.A11, it cannot be said that the

said sum is exorbitant. It is not in dispute that serious damage was

caused to the country craft owned by the second plaintiff. The first

plaintiff has also proved that he had to meet the expenses to repair the

country craft. I Therefore find no ground to interfere with the award of

the sum of Rs.31,152/- towards expenses incurred by the first plaintiff

for repairing the country craft belonging to the second plaintiff. I

accordingly confirm the said finding. It is not in dispute that the barge

belonging to the first defendant was insured with defendants 2 and 3.

Therefore, they are liable to indemnify the first defendant. The court

below has not considered this aspect of the matter. Instead, it has

passed a decree allowing the first plaintiff to recover from the

defendants the amounts awarded by it. As the barge is admittedly

insured with defendants 2 and 3, it is for defendants 2 and 3 to pay the

amount that the plaintiffs are entitled to.

7. In the result, the appeal is allowed in part and the decree and

the judgment passed by the court below are modified and the first

plaintiff is granted a decree allowing him to realise from the defendants

jointly and severally the sum of Rs.31,632/- (Rs.31,152/- + Rs.480/-)

together with interest thereon at the rate of 6% per annum from the date

AS 736/99 -: 7 :-

of suit till realisation. The plaintiffs will also be entitled to the costs of

the suit. The costs in the appeal shall be borne by the respective parties.

P.N.Ravindran,
Judge.

ess 28/1