High Court Kerala High Court

Prabhakara Kurup vs Pazhangal Alikutty on 15 July, 2008

Kerala High Court
Prabhakara Kurup vs Pazhangal Alikutty on 15 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 659 of 2007()


1. PRABHAKARA KURUP,
                      ...  Petitioner

                        Vs



1. PAZHANGAL ALIKUTTY, P.A.M.MANZIL,
                       ...       Respondent

2. K.P.JOY, S/O.PATHROSE,

3. THE UNITED INDIA INSURANCE CO.LTD.,

                For Petitioner  :SRI.K.M.JAMALUDHEEN

                For Respondent  :SRI.PMM.NAJEEB KHAN

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

 Dated :15/07/2008

 O R D E R
                             M.N.KRISHNAN, J
                         =====================
                           MACA No.659 OF 2007
                         =====================

                    Dated this the 15th day of July 2008

                                 JUDGMENT

This appeal is preferred against the award of the Principal Motor

Accidents Claims Tribunal, Kozhikode in O.P.(MV)No.691 of 200. The

case of the claimant is that while he was riding a motor bike due to the

negligence of the tractor driver there was a collision between the two

which resulted in sustainment of injuries to him. As per the first

information statement the petitioner was riding the motor cycle at the

relevant time and that Mukundan Master was the pillion rider. But the

learned counsel would submit before me that by mistake in the claim

petition he has been described as a pillion rider instead of a driver. He had

attributed negligence only on the opposite vehicle. Therefore the question of

changing may not decide the issue. But it is true that such when

inconsistent or mistaken pleadings are there the party should have gone into

the box, give evidence and produce satisfactory evidence before the

Tribunal to establish that such an accident had taken place. I do not want to

discuss further . I feel an opportunity can be given.

MACA 659/2007 -:2:-

Therefore the award under challenge is set aside and the matter is

remitted back to the Tribunal for fresh consideration after affording equal

opportunity to all concerned to produce both documentary as well as oral

evidence in support of their respective contentions. Parties are directed to

appear before the Tribunal on 22.8.2008.

MACA is disposed of as above.

M.N.KRISHNAN, JUDGE

Cdp/-