High Court Kerala High Court

Nazeem Abdulla vs District Collector on 12 August, 2009

Kerala High Court
Nazeem Abdulla vs District Collector on 12 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35417 of 2004(N)


1. NAZEEM ABDULLA, DIRECTOR,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR, CALICUT.
                       ...       Respondent

2. SPECIAL DEPUTY TAHSILDAR

3. NADIYA, D/O.P.K.UMMERKUTTY,

4. DR.N.SELVAM, ORTHO SURGEON,

5. KERALA STATE CONSUMER REDRESSAL

6. NEW INDIA ASSURANCE COMPANY,

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :12/08/2009

 O R D E R
                       C.N.RAMACHANDRAN NAIR, J.
                  ....................................................................
                            W.P.(C) No.35417 of 2004
                  ....................................................................
                  Dated this the 12th day of August, 2009.

                                         JUDGMENT

W.P. is filed challenging Ext.P1 by which the State Commission

ordered recovery of Rs.5 lakhs from respondents 1 and 2. There is no scope

for interference with Ext.P1 issued by the State Consumer Disputes

Redressal Commission because if petitioner had grievance, matter should

have been taken up in appeal or revision before the National Commission.

Recovery has to be necessarily made from respondents 1 and 2 through

recovery proceedings. Option is given to respondents 1 and 2 to recover

amounts from the Insurance Company to the extent covered by the policy.

There is no scope for this court deciding this issue as well and I leave this

issue open to petitioners 1 and 2 to claim against the Insurance Company

based on policy and based on the award passed by the State Commission.

However, since respondents 1 and 2 in the award, one of whom is the

petitioner herein, is liable to be proceeded against for recovery of Rs.5 lakhs

in terms of the award, they are jointly and severally liable. Consequently

2

W.P. is dismissed but with direction to the Recovery Authority to

immediately recover the amount and pay the same to the beneficiary.

C.N.RAMACHANDRAN NAIR
Judge
pms