High Court Kerala High Court

Ranjith C.V. vs Chenakkal Sunny on 31 October, 2008

Kerala High Court
Ranjith C.V. vs Chenakkal Sunny on 31 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 301 of 2002(B)


1. RANJITH C.V.,  C.T.VARGHESE,
                      ...  Petitioner

                        Vs



1. CHENAKKAL SUNNY, S/O. JOHN,
                       ...       Respondent

2. T.ABDULLA, SHAHIDA MANZIL,

3. THE ORIENTAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.N.J.ANTONY

                For Respondent  : No Appearance

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

 Dated :31/10/2008

 O R D E R
                              M.N.KRISHNAN, J.
                               --------------------------
                            M.F.A No. 301 OF 2002
                                 ---------------------
                   Dated this the 31st day of October, 2008

                                   JUDGMENT

This appeal is preferred against the award passed by the Motor

Accident Claims Tribunal, Wayanad, Kalpetta, in OP(MV) 251/93. The

claimant, a minor boy at the time of accident, is alleged to have sustained

injuries in a road accident. The Tribunal disposed of the case in 2001. Till

that time the claimant did not produce even a single scrap of paper to

establish the claim. In spite of repeated opportunities, the claimant did not

make use of the same. The Tribunal ultimately has to dismiss the case for

lack of evidence.

2. It is true that the provisions under the Act are beneficial in nature.

But, it does not mean that compensation has to be awarded when it is not

properly pursued without producing the documents. There is no reasonable

explanation forthcoming for non-prosecution and that even the appeal is

filed with delay. So I find this is a case of gross negligence and grave

misconduct.

The appeal lacks merit and it is accordingly dismissed.

M.N.KRISHNAN, JUDGE
vps

2