High Court Kerala High Court

Paul Ooken vs P.P.Davis on 7 June, 2010

Kerala High Court
Paul Ooken vs P.P.Davis on 7 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 677 of 2004()


1. PAUL OOKEN S/O. OUSEPH,
                      ...  Petitioner

                        Vs



1. P.P.DAVIS, PUTHUKANDAN HOUSE,
                       ...       Respondent

2. TONY S/O. JOSE PAYYAPPILLY HOUSE,

3. M/S. NATIONAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.JOSE THETTAYIL

                For Respondent  :SRI.LAL GEORGE

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

 Dated :07/06/2010

 O R D E R
            A.K.BASHEER & P.Q.BARKATH ALI, JJ.
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                  M.A.C.A. No. 677 of 2004
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
             Dated this the 7th day of June, 2010

                         JUDGMENT

Basheer, J.

The appellant, who allegedly sustained some injuries

in a motor accident, filed a claim petition before the Motor

Accidents Claims Tribunal, Thrissur under section 166 of

the Motor Vehicles Act. The Tribunal, after noticing the

injuries sustained by the appellant, made an assessment of

the quantum of compensation for the loss caused to him.

However, the claim petition was dismissed by the Tribunal,

holding that the appellant had failed to prove that he

suffered injuries in a motor accident, as alleged. The said

award is under challenge in this appeal.

2. The case of the appellant before the Tribunal was

that he was knocked down by a bus while he was riding his

scooter on the Mannuthy Bye-pass road at about 4 p.m. on

November 30, 1997. According to the appellant, the bus,

which belonged to respondent No.1, was being driven by

MACA 677/2004 2

respondent No.2 in a rash and negligent manner and at an

excessive speed. The Tribunal, after considering the oral

testimony of PWs.1 to 3 and the documents produced by the

appellant as Exts.A1 to A9, came to the conclusion that

there was no satisfactory or convincing evidence to accept

the case of the appellant.

3. The Tribunal noticed that Ext.A1 FIR was

registered by the police only on December 9, 2007, though

the alleged accident occurred on November 30, 1997.

Though one Benni had taken the appellant to the hospital,

as revealed form Ext.A4 wound certificate, he was not

examined. It was also found by the Tribunal that the wound

certificate clearly indicated that there was strong smell of

alcohol at the time when the appellant was examined by the

doctor. The appellant, when he was examined as PW1 in the

Tribunal, admitted that he had consumed some wine. In the

above circumstances, the Tribunal took the view that the

case of the appellant, as regards the alleged involvement of

the bus could not be accepted. Further the police did not

MACA 677/2004 3

find any damage of the bus, when it was examined later.

4. However, learned counsel for the appellant points

out that the delay in lodging the F.I.R. occurred only

because the appellant was unconscious at the time when he

was removed to the hospital. The police came to the

hospital only on December 9, 1997 and it was at that time

PW2, the wife of the appellant, gave the First Information

Statement. Being a rustic woman, she was not aware of the

legal implications. It is further contended by the learned

counsel that the Tribunal apparently got carried away by

the fact that there was smell of alcohol at the time when the

appellant was admitted in the hospital.

5. Heavy reliance is placed by the learned counsel on

the fact that respondents 1 and 2 did not choose to contest

the case. He submits that if the case of the Insurance

Company is to be believed, the driver of the bus ought to

have come before the court and denied the accident.

Moreover, the police had admittedly registered a crime

against the driver of the bus and he was prosecuted, as

MACA 677/2004 4

revealed from Ext.A5 final report.

6. We have perused the lower court records, which

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

the Insurance Company also.

7. Having regard to the entire facts and

circumstances of the case, we are of the view that the

appellant has to be given an opportunity, of course on

appropriate terms, to adduce further evidence to

substantiate his contention that he suffered injuries in a

road traffic accident ,as alleged. The Tribunal shall afford

such an opportunity to the appellant and the respondents, if

they so desire. However, we make it clear that the quantum

assessed by the Tribunal shall not be disturbed, especially

in the absence of any challenge to the same. Learned

counsel for the appellant has not advanced any argument

before us against the quantum of compensation fixed by

the Tribunal.

8. Therefore, the award is set aside to the extent it

holds that the appellant had not been involved in a road

MACA 677/2004 5

traffic accident on condition that the appellant pays a sum

of Rs.5,000/- as cost to the Insurance Company. The

Tribunal shall reconsider the said issue and pass an award

afresh. The cost shall be deposited by the appellant before

the Tribunal within one month from today. On such deposit

being made, the Tribunal shall release the same to the

Insurance Company.

9. The Tribunal shall dispose of the case as

expeditiously as possible, at any rate within three months

from the date of receipt of a copy of this judgment.

The Registry shall send back the Lower Court records

forthwith.

The parties shall appear before the Tribunal on July 9,

2010.

A.K.BASHEER, JUDGE.

P.Q.BARKATH ALI, JUDGE.

mn.