High Court Kerala High Court

P.V.Sumesh vs K.M.Thajudeen on 24 June, 2008

Kerala High Court
P.V.Sumesh vs K.M.Thajudeen on 24 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 466 of 2006()


1. P.V.SUMESH, S/O.VASAN,
                      ...  Petitioner

                        Vs



1. K.M.THAJUDEEN, KOTHAKULATH HOUSE,
                       ...       Respondent

2. ABDUL ASSIZ, S/O.AIMUNNY,

3. THE NEW INDIA ASSURANCE CO. LTD.,

                For Petitioner  :SRI.K.V.SABU

                For Respondent  :SRI.S.MAMMU

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

 Dated :24/06/2008

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                M.A.C.A. NO. 466 OF 2006
            = = = = = = = = = = = = = = =
         Dated this the 24th day of June, 2008.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Muvattupuzha in O.P.(MV)

1108/02. The claimant, a cyclist, sustained injuries in a

road accident on account of a collision between a cycle and

an auto rickshaw. The Tribunal found that the cyclist alone

was negligent and dismissed the claim. It is against that

decision, the present appeal is preferred.

2. Heard the counsel for both sides. Learned counsel

for the insurance company would contend before me that a

perusal of the scene mahazar would show that the auto

rickshaw was proceeding through the correct side, ie., from

south to north through the western side and the accident had

taken place 60 cms. east of the western tarred end. In a

road of 4.50 mts. width indicating that the cyclist was

travelling on the wrong side of the road and therefore the

Tribunal was right in dismissing the application.

M.A.C.A. 466 OF 2006
-:2:-

3. On the other hand, the learned counsel for the

appellant would contend the tribunal has not appreciated the

materials properly. The police after due investigation has

filed a charge sheet and that is against the driver of the auto

rickshaw. It has to be borne in mind that a scene mahazar

may not always reflect the correct place of accident unless

there are visible tyre marks. When an accident is about to

take place both the riders will be attempting or trying their

level best to swerve the vehicles to one side or the other so

as to avert the accident. But one thing is clear that the

cyclist had transgressed to the wrong side. The accident had

taken place in the night. Being the driver of a little more

heavier vehicle than a cycle there is always a responsibility

on such a driver to bestow maximum care and attention.

Ordinarily one must be conscious of the fact that during night

there will be abrupt crossing of the road and people will be

coming in cycle without even light. So these things have to

be borne in mind when a vehicle is driven and therefore I feel

this is a fit case where the Court can safely fix the negligence

aspects on both equally, ie. 50% each. To that extend the

award of the Tribunal is set aside.

M.A.C.A. 466 OF 2006
-:3:-

4. Next is regarding the compensation. It can be

seen that he was treated as an inpatient for 5 days and he

had contusion on the thumb, abrasion on the wrist and leg

and there is lacerated wound on the forehead, one having a

dimension of 6 cm x 2 cm x 1 cm. Considering the length of

treatment and the nature of injuries I feel a compensation of

Rs.6,000/- can be fixed and after deducting 50% for the

contributory negligence, the claimant can be awarded a sum

of Rs.3,000/-. Being a matter which does not involve so

much of complication I think it is not necessary to remand

the case again. Therefore I fix the compensation and

dispose of the appeal.

Therefore the MACA is allowed and the claimant is

awarded a compensation of Rs.3,000/- with 7% interest on

the said sum from the date of petition till realisation and the

insurance company is directed to deposit the same within a

period of sixty days from the date of receipt of a copy of the

judgment.

M.N. KRISHNAN, JUDGE.

ul/-