High Court Kerala High Court

N.G.Gopi vs Sarojini on 3 September, 2010

Kerala High Court
N.G.Gopi vs Sarojini on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 628 of 2005()


1. N.G.GOPI, S/O.GOPALAN,
                      ...  Petitioner

                        Vs



1. SAROJINI, W/O.DHARMARAJAN,
                       ...       Respondent

2. RADHAKRISHNAN, S/O.DHARMARAJAN,

3. PRADEEP, S/O.DHARMARAJAN, PARUTHIYEZATHU

4. SREEDEVI, D/O. DHARMARAJAN,

5. SREEJA, D/O.DHARMARAJAN,

6. SHUKKOOR, S/O.ABDULKHADER,

7. NEW INDIA ASSURANCE CO. LTD.,

8. MALIK, S/O.KUNJU BUHARI,

                For Petitioner  :SRI.MATHEWS V.JACOB (PARAVUR)

                For Respondent  :SRI.MATHEWS JACOB (SR.)

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :03/09/2010

 O R D E R

A.K. Basheer & P.Q. Barkath Ali, JJ.

– – – – – – – – – – – – – – – – – – – – – – – – – – – –

M.A.C.A. No. 628 of 2005-B

– – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 3rd day of September, 2010
Judgment
Basheer, J:

Appellant who is admittedly the registered owner

of a vehicle involved in a road traffic accident that occurred

on December 20, 1998, impugns the award passed by the

Motor Accidents Claims Tribunal awarding compensation

to the injured-victim in that accident. Appellant contends

that the Tribunal was not justified in exonerating the

Insurance Company from the liability to pay the

compensation on the ground that driver, respondent No.2

herein, did not hold a valid and effective driving licence at

the time of the accident.

2. It may at once be noticed that the appellant did not

choose to contest the case before the Tribunal. According

to him, he had transferred the vehicle in question to another

person viz., Mr.Malik, S/o.Kunju Buhari of Kunnukara

village in Ernakulam district, prior to the accident. But it is

admitted by the appellant that going by the relevant records

he remained to be the registered owner-cum-insured of the

vehicle at the time of the accident. Anyhow, since the

appellant did not appear before the Tribunal in response to

MACA.628/2005. : 2 :

the notice issued to him, this aspect was not brought to the notice

of the Tribunal, even assuming the above contention is correct.

3. The driver contested the case. According to him, he

possessed a valid and effective driving licence at the time of the

accident. He produced a certified copy of his driving licence which

was marked in the case as Ext.X1. But the Insurance Company

disputed the genuineness of the said licence. The Company, it

appears, deputed RW.1 to go to the Regional Transport Office at

Chennai which had allegedly issued the licence, to verify the

records. RW.1 deposed before the Tribunal that though Ext.X1 was

produced before the Transport Office with a request to issue an

appropriate certificate indicating the genuineness of the licence,

the Transport Officer did not respond. The Tribunal observed that

in the facts and circumstances of the case, particularly in view of

the evidence tendered by the Insurance Company through Rw.1, it

can be assumed that respondent No.2 did not possess an effective

and valid driving licence at the time of the accident. It was

therefore that the Tribunal had exonerated the Insurance Company

from the liability to pay the compensation.

4. However learned counsel for the appellant submits that the

view taken by the Tribunal cannot be justified, especially since

there was nothing on record to indicate that Ext.X1 licence was

MACA.628/2005. : 3 :

forged or fabricated. He submits that the appellant is prepared to

take necessary steps to show that the licence issued to respondent

No.2 was genuine and valid by summoning the original records

from the Transport Office concerned. In fact a photocopy of the

driving licence that was allegedly issued to respondent No.2 is

made available for our perusal.

5. Sri.Mathews Jacob, learned senior counsel who appears

for the Insurance Company, submits that the appellant is not

entitled to get a further opportunity to contest the case at this

belated stage, especially since he had failed to appear before the

Tribunal though admittedly he was served with notice.

6. However having regard to the peculiar facts and

circumstances of the case, we are of the view that appellant can

be granted an opportunity, of course, on terms.

7. The case is remanded to the Tribunal on condition that the

appellant pays a sum of Rs.15,000/- as costs to respondent No.3-

Insurance Company. The cost shall be paid within six weeks from

today failing which this judgment shall stand recalled.

8. The appellant shall take all necessary steps to establish

that respondent No.2 did possess a valid and effective driving

licence at the time of the accident. To put it differently, the entire

burden to prove that respondent No.2 was holding a valid and

MACA.628/2005. : 4 :

effective driving licence as on the date of the accident shall rest on

the appellant. Respondent No.2 shall also be entitled to adduce

further evidence in support of his case, if he is so advised.

9. Further, it will be open to the appellant to implead the

transferee of the vehicle, if any, before the Tribunal if he has a case

that he had already transferred the same to a third party prior to the

accident. Respondent No.3 shall also be entitled to adduce further

evidence.

10. The Tribunal shall dispose of the case as expeditiously

possible at any rate within 4 month from the date of receipt of a

copy of this judgment.

11. Parties shall appear before the Tribunal on September

28, 2010.

The appeal is disposed of in the above terms.

A.K. Basheer
Judge.

P.Q. Barkath Ali
Judge.

an.