High Court Kerala High Court

National Insurance Company … vs Suresh M.K. on 15 December, 2008

Kerala High Court
National Insurance Company … vs Suresh M.K. on 15 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1618 of 2007()


1. NATIONAL INSURANCE COMPANY LIMITED,
                      ...  Petitioner

                        Vs



1. SURESH M.K., S/O.KUTTAPPAN,
                       ...       Respondent

2. V.K.SUBHASH, S/O.KOCHUNNI, VIYATH

                For Petitioner  :SRI.MATHEWS JACOB (SR.)

                For Respondent  :SRI.SHEJI P.ABRAHAM

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

 Dated :15/12/2008

 O R D E R
                        M.N. KRISHNAN, J
                        -----------------------
                   M.A.C.A.No. 1618 OF 2007
                   ---------------------------------
             Dated this the 15th day of December, 2008


                             JUDGMENT

This appeal is preferred against the award of the Motor

Accident Claims Tribunal, Thrissur in O.P.(MV) No.3665/2000. The

claimant, alleged to have injuries in a road accident and the tribunal

awarded an amount of Rs. 76,850/-. It is the case of the claimant

that on 19.8.2000 while he was riding a motor cycle and when it

reached to near Ollur, another motor cycle came in a rash and

negligent manner hit on the petitioner’s vehicle resulting in

sustainment of injuries.

2. The first respondent would contend that the accident was

due to negligent of the claimant himself. The 2nd respondent would

contend that there was no accident involving the said vehicle. As

per the records kept in Holy Family Hospital, Ollur, the petitioner

attended the casualty on 19.8.2000 with a history of alleged fall

from bike. In the discharge summary issued from the Aswini

Hospital, Thrissur it is recorded that the injury was due to a hit by

an autorickshaw. The tribunal found in favour of the claimant and

ordered compensation. It is against the same the Insurance

Company has come up in appeal.

M.A.C.A.No. 1618/2007
-2-

3. Heard the learned counsel for both sides. The tribunal was

relying upon the police records to arrive at a decision regarding the

factum of accident. Even if the case of the claimant is true, the

accident had taken place in the month of August and the law was

set in motion by filing a complaint only after 3 = months. As usual

a reference was made under section 156(3) and police has filed a

charge sheet. The first document namely the document relating to

the admission of the claimant immediately after the accident would

reveal that the cause of injuries on account of the fall from a bike.

When he was admitted after about 1 = months in another hospital,

the reason given is hit by an autorickshaw. The trial court accepted

the explanation that as he was unconscious, the information was

furnished by the respondents. First of all it has to be proved that

he was unconscious. If he was unconscious it was not possible for

him by any stretch imagination to find out who had given the

information. So the acceptance of such an explanation given by

PW1 cannot be accepted by this Court. If really he is involved in an

accident and if it is proved he is entitled to the compensation. But

the factum of not reporting the matter to any authority for a period

of 3 = months and giving a conflicting statement in each and every

hospital, where he had visited and finally setting the law in motion

M.A.C.A.No. 1618/2007
-3-

after 3 = months and are all matters which has to be seriously

considered by the tribunal. Original records kept in the hospital

would speak in volumes about the cause of accident. Those records

can be produced, parties can be permitted to adduce evidence and

the court can find out the truth and then dispose of the matter in

accordance with law. Mere filing of charge sheet on the basis of

private complaint filed by party after about 3 = months from the

date of accident cannot be considered as a valid evidence, when

there are conflicting materials staring at the face of the claimant.

Therefore I set aside the award passed by the tribunal and

remit back the case to the tribunal with a direction to permit the

claimant as well as the respondents to produce documentary as well

as oral evidence in support of their respective contentions and then

dispose of the matter in accordance with law. It has to be also

understood that I have not expressed any view on the merits of the

case and everything be decided on appreciation of evidence and the

materials that is made available before the court.

Parties are directed to appear before the tribunal on

20.1.2009.

M.N. KRISHNAN,JUDGE
vkm