High Court Kerala High Court

Radhakrishnan K.M. vs T.G.Dinesh on 25 October, 2007

Kerala High Court
Radhakrishnan K.M. vs T.G.Dinesh on 25 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 617 of 2003()


1. RADHAKRISHNAN K.M., AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. T.G.DINESH S/O. GOPI, THRIPPEKULATH
                       ...       Respondent

2. THE BRANCH MANAGER, NATIONAL INSURANCE

                For Petitioner  :SRI.M.A.ABDUL HAKHIM

                For Respondent  :SMT.SARAH SALVY

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :25/10/2007

 O R D E R
                          K. PADMANABHAN NAIR ,J.
                      -------------------------------------------------
                              M.A.C.A.No.617 of 2003
                      -------------------------------------------------
                    Dated, this the 25th day of October, 2007
                                     JUDGMENT

The claimant in O.P.(MV) No.1137/1995 on the file of the Motor Accidents

Claims Tribunal, Irinjalakuda is the appellant. Appellant filed the Original

Petition alleging that on 5.2.1995 at about 9.15 p.m. he sustained injuries in a

motor vehicle accident. In the Original Petition it was averred that he was walking

along the road which lies in front of Chalakudy KSRTC bus stand from east to

west and when he reached in front of Kallarakkal Auto Service a motor cycle

bearing registration No.KL-8/D 2177 in which first respondent was riding came

from behind and hit against his person causing serious injuries. Immediately after

the accident the appellant was taken to the hospital by the first respondent rider

and his friends. Appellant regained consciousness took conscious on the next day

and informed his brother that he sustained the injuries in a motor vehicle accident.

Information was given to the Chalakkudy Police by the brother and the Police had

registered a case against the first respondent. It was averred that the accident

occurred due to the negligence of the first respondent. Vehicle was covered with

a valid policy of insurance issued by the second respondent. Appellant initially

claimed an amount of Rs.60,000/- as compensation and subsequently it was

enhanced to Rs.1,00,000/-.

2. First respondent filed a written statement admitting the accident. It

MACA No.617/2003 -: 2 :-

was contended that on 5.2.1995 at about 9.15 p.m. while first respondent was

riding motor cycle bearing registration No.KL-8/D 2177 very slowly and

observing traffic rules and when the vehicle reached in front of Kallarakkal Auto

Service the alleged accident occurred. First respondent paid an amount of

Rs.1,000/- to the appellant by way of compensation. It was also contended that

the vehicle was covered with a valid policy of insurance. Quantum of

compensation claimed was disputed and negligence alleged was denied.

3. Second respondent insurer also filed a written statement admitting

that the vehicle was covered with a valid policy of insurance. It was contended

that there was violation of policy conditions. It was contended that the rider was

not holding driving licence. Age,income, etc. of the appellant were denied. It was

contended that no accident-cum-wound certificate was produced to prove that

appellant sustained injuries in a motor vehicle accident. Quantum of compensation

claimed was disputed. It was also contended that the appellant did not sustain any

injury in a motor vehicle accident. Hence the insurer is not liable to indemnify the

compensation.

4. Before the Tribunal the appellant gave evidence as PW1. He

examined a Doctor attached to Thrissur Medical College and produced Exts.A1 to

A13. First respondent owner-cum-rider produced a copy of the driving licence.

The Tribunal found that in the normal course the appellant is entitled to get

Rs.48,300/- as compensation; but dismissed the application holding that the

MACA No.617/2003 -: 3 :-

appellant failed to establish that he sustained injuries in a motor vehicle accident.

Challenging that award this appeal is filed.

5. Learned counsel appearing for the appellant has argued that the

Tribunal failed to note that the first respondent who is the owner-cum-rider of the

vehicle had admitted the accident and as such the insurer cannot be allowed to

contend that no such accident took place. It is averred that since the owner-cum-

rider admitted the accident there was no need to prove a fact which was admitted

and that is why the appellant did not adduce any evidence regarding the accident.

In column No.28 of the Original Petition it was averred that the appellant was

walking along the road which lies in front of Chalakkudy K.S.R.T.C. Bus stand.

When he reached in front of the Kallarakkal Auto Service a motor cycle bearing

registration No.KL-8/D 2177 came from the rear side and hit against his person .

According to the appellant immediately after the accident he became unconscious.

He was taken to hospital by the first respondent rider and his friends. They tole the

Doctor that the appellant sustained injuries due to a fall in the bathroom. Such an

intimation was given to the Doctor by the first respondent to escape from the

criminal liability. According to the appellant he regained consciousness only on

the next day and immediately thereafter he informed his brother about the motor

vehicle accident and thereafter only the Doctor prepared the accident-cum-wound

certificate. As already stated the first respondent owner-cum-rider had admitted

the accident. It is also to be noted that there is nothing on record to show that the

MACA No.617/2003 -: 4 :-

insurer had obtained permission to contest the matter on merits. The case put

forward by the appellant was that he sustained injuries at about 9.15 p.m. on

5.2.1995; immediately after the accident he became unconscious; he was taken to

the hospital by the first respondent and his friends and after admitting him there

they gave the wrong information as regards the cause of injury. Ext.A6 is the

accident-cum-wound certificate in which it was recorded that the Doctor examined

the patient at 5 p.m. on 6.2.1995. But in the column provided for showing the

cause of injury it was stated that he was admitted with the history of a fall in the

bathroom and now the patient says that fall from a bike at 9 p.m. on 5.2.1995. In

the details a number was written as 97955 and one more number was written as

39547. The appellant was referred to Ortho. Ext.A9 is the discharge summary. A

reading of Ext.A9 shows that the appellant was admitted on 5.2.1995 and

discharged on 1.3.1995. That shows that the O.P.Number was 97955 and that was

converted as I.P.Number as 39547. Appellant has produced a treatment-cum-

discharge certificate also. That also shows the date of admission as 5.2.1995 and

he was discharged on 1.3.1995. But in that document the O.P.Number was written

as 39547 and I.P.Number was written as 97955. Appellant was admitted by Dr.

Prasad Varkey. Ext.A9 was also issued by that Doctor. There is some confusion

regarding date of admission, treatment, etc. in this matter. As I have already

stated before the Tribunal the owner-cum-rider of the vehicle admitted the

accident. That being the position there is much force in the argument advanced by

MACA No.617/2003 -: 5 :-

the counsel for the appellant that the appellant never thought of proving an

admitted fact. There was variance between O.P. and I.P. Numbers and further it

is seen that the first history given was that it was a fall in bathroom and secondly it

was written as fall from bike. In view of the unsatisfactory evidence given by the

appellant it is not possible to accept his argument that since the owner-cum-rider

had admitted the accident compensation is to be paid by the insurer. Considering

all aspects of the matter I am of the view that the appellant be given another

opportunity to clear the doubts in the mind of the Tribunal and adduce further

evidence, if any. It is open to the appellant to file petitions to adduce further

evidence, if so advised.

In the result, appeal is allowed. Award passed by the Tribunal in O.P.(MV)

No.1137/1995 is hereby set aside in toto. Case is remanded to the Tribunal for

fresh disposal in accordance with law. Both sides will be given an opportunity to

adduce evidence, if so advised. Parties shall appear before the Tribunal on

10.12.2007.

K. PADMANABHAN NAIR,
JUDGE.

cks