High Court Kerala High Court

Onden Pramodkumar vs Director General Of Police on 23 November, 2010

Kerala High Court
Onden Pramodkumar vs Director General Of Police on 23 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 645 of 2010()


1. ONDEN PRAMODKUMAR,
                      ...  Petitioner

                        Vs



1. DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. NAJEEB,

3. DIRECTOR,

4. UNITED INDIA INSURANCE CO. LTD.,

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :23/11/2010

 O R D E R
              A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                       - - - - - - - - - - - - - - - - - - - - -
                         M.A.C.A.No.645 OF 2010
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 23rd day of November, 2010

                                 JUDGMENT

Basheer, J.

Appellant is the claimant before the Motor Accidents Claims

Tribunal. His claim petition was dismissed by the Tribunal holding

that there was no evidence on record to show that the accident was

caused by respondent No.2 due to his rash and negligent driving.

2. The case of the appellant before the Tribunal was that on

March 30, 1999 while he was proceeding from Kannur to

Thiruvananthapuram in a car , a police jeep bearing Reg.No. KL-01/P

3018 driven by respondent No.2 and coming from the opposite

direction hit against his vehicle resulting in serious injuries to him and

damage to the vehicle. Appellant alleged that the accident occurred

solely due to the rash and negligent driving of the jeep by its driver

( respondent No.2). Appellant was admitted in a nearby hospital from

where he was later shifted to another hospital in Mangalore. He

claimed a sum of Rs. 5,00,000/- towards compensation from the driver,

MACA.No.645/2010 2

owner and insurer of the offending vehicle.

3. Respondent No.1 contended before the Tribunal that the

accident had occurred only because of the negligence of the claimant

himself. The allegation that respondent No.2 was responsible for the

accident was stoutly denied. However, it was admitted that the vehicle

was validly insured with respondent No.4.

4. It appears that initially the Tribunal passed an ex parte

award in the case. But the said award was set aside later, on condition

that respondents pay a sum of Rs. 25,000/- as cost to the claimant. The

cost was paid and the award thus stood set aside.

5. Thereafter, the appellant got himself examined as PW1 and

one witness was examined on his side as PW2. Exts.A1 to A10 were

marked on his side. Exts. B1 to B4 were marked on the side of the

respondents. Ext.X1 was also marked in the case. Respondent No.4

Insurance Company was impleaded in the case as the insurer of the

offending vehicle after the ex parte order was set aside. The Insurance

Company admitted that the vehicle was insured with it. However, the

allegation of negligence made against respondent No.2 was denied.

MACA.No.645/2010 3

6. The Tribunal after considering the materials available on

record came to the conclusion that there was no satisfactory evidence to

show that respondent No.2 was rash and negligent while driving the

alleged offending vehicle. In this context, the Tribunal noticed that the

police had registered Crime No. 88/1999 against the appellant himself.

A copy of the said FIR was marked in the case as Ext.B4.

7. But according to the appellant, he had filed a private

complaint against respondent No.2 alleging offences punishable under

Section 279 and 338 of IPC. The police had registered Crime

No.337/1999 pursuant to the above complaint . It was further noticed

by the Tribunal that the allegation by the respondents that the appellant

had pleaded guilty to the charge levelled against him pursuant to Crime

No.88/1999 was not denied or disputed by the appellant. The Tribunal

also referred to the oral testimony of the appellant and came to the

conclusion that there was no satisfactory evidence to show that the

accident had occurred because of the rash and negligent driving of

respondent No.2.

8. We have carefully perused the lower court records which

MACA.No.645/2010 4

were called for by us. We have also heard learned counsel for the

parties.

9. It is not in dispute that the alleged accident had taken place

involving the two vehicles referred to earlier. The question that came

up before the Tribunal was whether the allegation of rashness and

negligence attributed against respondent No.2 had been established by

the appellant through satisfactory evidence.

10. It was noticed by the Tribunal that the police had

registered a case against the appellant himself as Crime No. 88/1999.

Significantly, Crime No. 337/1999 registered by the police against

respondent No.2 on the basis of the private complaint filed by him did

not yield any result. To a specific query made as to what happened to

the said crime and also whether police had charge sheeted respondent

No.2, the appellant could not give any satisfactory answer. More

importantly, the appellant did not produce any document to show that

respondent No.2 had been charge sheeted by the police pursuant to the

registration of Crime No. 337/1999 against him. The specific case of

the respondents that the appellant had pleaded guilty to the charge

MACA.No.645/2010 5

levelled in the case registered against him in Crime No. 88/19999 was

also not disputed or denied.

11. Keeping in view the above facts and circumstances, we do

not find any material illegality or irregularity in the order passed by the

Tribunal. However, the direction issued by the Tribunal to the

appellant to refund Rs. 25,000/- awarded to him as cost, is set aside.

The appeal is disposed of in the above terms.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE

sv.

MACA.No.645/2010 6