High Court Kerala High Court

National Insurance Company … vs Rema on 8 August, 2008

Kerala High Court
National Insurance Company … vs Rema on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1209 of 2007()


1. NATIONAL INSURANCE COMPANY LIMITED,
                      ...  Petitioner

                        Vs



1. REMA, W/O. PREMARAJAN,
                       ...       Respondent

2. KUNHUNNI, S/O. KARUPPUNNI,

3. THE ORIENTAL INSURANCE COMPALY LIMITED,

                For Petitioner  :SRI.MATHEWS JACOB (SR.)

                For Respondent  :SRI.V.E.ABDUL GAFOOR

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

 Dated :08/08/2008

 O R D E R
                             M.N.KRISHNAN, J
                        =====================
                         MACA No.1209 OF 2007
                        =====================

                   Dated this the 8th day of August 2008

                                 JUDGMENT

This appeal is preferred against the award of the Motor Accidents

Claims Tribunal, Tirur in O.P.(MV)No.643 of 2004. The Tribunal found

that the first respondent in the claim petition is responsible for the accident

and directed the 3rd respondent insurance company to deposit the amount. It

is against that decision the present appeal is preferred by the insurance

company.

2. The accident arose on account of a collision between an

autorickshaw and a car. A scene mahazar was prepared which indicates that

the road was having a width of 9 meters at the place of the accident and the

accident had taken place 1.50 meters west of the eastern tar end. The car

was proceeding from north to south and the autorickshaw was proceeding

from the opposite direction. The correct side of the car was eastern side and

that of the autorickshaw was western side. The Tribunal in paragraph 10

had discussed the matter and held that it appears that there is inconsistency

between paragraph 1 and 2 of the scene mahazar. There is absolutely no

MACA 1209/2007 -:2:-

inconsistency. What is stated in the first paragraph is that the accident had

taken place 1.50 meters west of the eastern tar end and in the second

paragraph what is stated is the accident had taken place 7.50 meters east of

the western tar end. Both these are the same and there cannot be any

inconsistency. Further complication is created in the charge sheet where the

place of accident is stated on the western side of the road. To crown all

these things, the claimant did not enter the box and give evidence. I am

afraid that this inconsistency has led to the incorrect arrival of a decision

and therefore the matter requires reconsideration. If both drivers are

negligent apportionment has to be done and therefore the award under

challenge is set aside and the matter is remitted back to the Tribunal for

fresh consideration after affording opportunity to all concerned to produce

both documentary and oral evidence in support of their respective

contentions and then dispose of the matter in accordance with law. Parties

are directed to appear before the Tribunal on 18.9.2008.

M.N.KRISHNAN, JUDGE

Cdp/-