High Court Kerala High Court

P.Aneeshkumar vs The Managing Partner on 6 April, 2009

Kerala High Court
P.Aneeshkumar vs The Managing Partner on 6 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2759 of 2008()


1. P.ANEESHKUMAR, S/O.SADANANDAN, AGED 42
                      ...  Petitioner

                        Vs



1. THE MANAGING PARTNER, M/S. EMPEE CREDIT
                       ...       Respondent

2. ORIENTAL INSURANCE COMPANY LIMITED,

                For Petitioner  :SMT.LATHA PRABHAKARAN

                For Respondent  :SRI.V.M.KURIAN

The Hon'ble MR. Justice R.BASANT

 Dated :06/04/2009

 O R D E R
                R.BASANT & C.T.RAVIKUMAR, JJ.
                     ------------------------------------
                    M.A.C.A No.2759 of 2008
                     -------------------------------------
                Dated this the 6th day of April, 2009

                              JUDGMENT

BASANT, J.

Claimant before the Tribunal is the appellant before us.

His claim for compensation was dismissed by the impugned

award on the ground that satisfactory evidence has not been

adduced. No oral evidence whatsoever is adduced. Only Ext.A1,

copy of the accident register cum wound certificate has been

produced. The Tribunal, in these circumstances, came to the

conclusion that the claim has not been proved. Accordingly the

Tribunal proceeded to pass the impugned award.

2. The learned counsel for the appellant contends that

the appellant was not given real and reasonable opportunity to

adduce evidence in support of his claim petition. In these

circumstances, the short prayer of the learned counsel for the

appellant is that he may be given an opportunity to adduce

proper evidence and substantiate his claim.

3. We are disturbed by the manner in which the case has

been conducted. Only Ext.A1 accident register cum wound

certificate has been produced in this claim under Section 166 of

M.A.C.A No.2759 of 2008 2

the Motor Vehicles Act. The appellant/claimant must know that

in a claim for compensation under Section 166 of the M.V Act,

the foundation of liability is the alleged negligence on the part of

the driver/rider of the vehicle. Consequently the owner is

saddled with vicarious liability and the insurer has the liability to

indemnify the insured. There was total absence of any evidence

adduced on the virtually relevant aspects. In these

circumstances the Tribunal taking note of the circumstance that

nothing was produced to prove negligence which is the

foundation in a claim under Section 166 of the M.V Act

proceeded to pass the impugned award dismissing the claim for

compensation. We find no fault in the award passed by the

Tribunal.

4. Be that as it may, we find merit in the submission of

the learned counsel for the appellant that justice has not been

done by the Tribunal to the claimant whatever be the reason.

The claimant will have to blame himself for not having adduced

proper evidence. The counsel submits that the claimant was not

informed by his counsel about the date of posting and that is the

reason why he could not adduce proper evidence.

M.A.C.A No.2759 of 2008 3

5. Dissatisfied though we are with the manner in which

the case was conducted, we are satisfied that the

appellant/claimant can be granted an opportunity to adduce

further evidence and substantiate his claim. Moved by the plight

of the appellant, we are persuaded to concede a further

opportunity to the appellant/claimant to substantiate his claim.

6. In the result:

a) This Appeal is allowed;

b) The impugned award is set aside;

c) The Tribunal is directed to dispose of the case afresh

after giving the appellant an opportunity to substantiate his

claim;

d) A copy of this judgment shall be given to the counsel

for the appellant. The counsel/appellant shall appear before the

Tribunal on 25.05.2009. The Tribunal shall grant him a further

opportunity to substantiate his claim and shall ensure that his

claim is disposed of as expeditiously thereafter – at any rate,

within a period of two months from 25.05.09;

e) We direct that the appellant/claimant shall not be

entitled for interest from 16.10.07-the date of the impugned

M.A.C.A No.2759 of 2008 4

award, to 25.05.2009-the date appointed for appearance again to

continue the proceedings as the blame for improper disposal

during such period must be attributed entirely to the conduct of

the appellant/his counsel in not adducing proper evidence.

(R.BASANT, JUDGE)

(C.T.RAVIKUMAR, JUDGE)

rtr/-