High Court Kerala High Court

Nazeer vs Salim on 31 July, 2008

Kerala High Court
Nazeer vs Salim on 31 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1272 of 2005()


1. NAZEER, S/O. KOCHUNNY,
                      ...  Petitioner

                        Vs



1. SALIM, S/O. IBRAHIM,
                       ...       Respondent

2. RAMAKRISHNAN, S/O. KANNAN,

3. THE BRANCH MANAGER,

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  : No Appearance

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

 Dated :31/07/2008

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                M.A.C.A. NO. 1272 OF 2005
             = = = = = = = = = = = = = = =
         Dated this the 31st day of July, 2008.

                       J U D G M E N T

This is an application filed under Section 163-A of the

M.V. Act for compensation. It is the case of the appellant

that he was travelling in a bicycle and when it reached the

place of accident a scooter driven by the first respondent

came in a rash and negligent manner and hit on the bicycle

resulting in injuries to him. The first respondent denied the

accident and the 3rd respondent also supported that

contention. The Tribunal on an over all analysis of the

materials held that the accident is not proved and therefore

dismissed the claim.

2. Under Section 163-A of the M.V.Act there is no

necessity to prove the factum of negligence. But there is

necessity to prove the factum of accident and the

involvement of the vehicle. The Tribunal found that though

the claimant and the first respondent belong to the very same

locality and they know each other when the first information

M.A.C.A. 1272 OF 2005
-:2:-

statement was given the claimant did not divulge the name

of the rider but only contends that he can be identified by

seeing him. The police who conducted the investigation

referred the case and it is further stated in the report that

the vehicle KEH 9156 was not involved in an accident on

29.1.97. It is true that there is a mistake in that report to

the effect that the rider’s name is shown as Nazeer in stead

of Salim. Nazeer is none other than the claimant and he has

no case that he had driven such a vehicle. So it is only a

mistake. In spite of refer report the claimant has not chosen

to file any protest complaint also. It is also found by the

Tribunal that the most crucial document namely the wound

certificate was not produced at all before the Tribunal and

only a medical certificate had been produced. The non-

production of the wound certificate also throws suspicion in

the matter and so the Tribunal found the accident is not

proved and therefore non-suited the claimant. The three

M.A.C.A. 1272 OF 2005
-:3:-

reasonings rendered by the Tribunal appears to be proper

and correct and therefore I hold that the appeal lacks merit

and it is dismissed.

M.N. KRISHNAN, JUDGE.

ul/-