High Court Kerala High Court

Reghu vs Sajeevan.V.R. on 3 October, 2008

Kerala High Court
Reghu vs Sajeevan.V.R. on 3 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2210 of 2006()


1. REGHU, S/O.KARUNAKARAN,
                      ...  Petitioner

                        Vs



1. SAJEEVAN.V.R., S/O.RAMAN,
                       ...       Respondent

2. UNITED INDIA INSURANCE COMPANY

                For Petitioner  :SRI.P.V.GEORGE(PUTHIYIDAM)

                For Respondent  : No Appearance

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

 Dated :03/10/2008

 O R D E R
                                 M.N.KRISHNAN, J.
                                 --------------------------
                           M.A.C.A. No. 2210 OF 2006
                                   ---------------------
                    Dated this the 3rdday of October, 2008

                                     JUDGMENT

This appeal is preferred against the award passed by the Motor

Accident Claims Tribunal, Muvattupuzha, in OP(MV) 9/03. The claimant was a

rider of a motor bike. It collided with an autorickshaw resulting in injuries to him.

The 1st respondent in the claim petition remained ex parte. The Insurance

Company alone had contested the case. Insurance Company, in spite of notice

in the delay condonation application, has not chosen to appear before this court.

2. Heard the learned counsel for the appellant. The Tribunal

dismissed the claim petition on the ground that the scene of occurrence is not

clear and further that the rider of the vehicle did not have a proper driving licence

and therefore attributed negligence on the claimant and dismissed the claim

application.

3. I do not understand why the Tribunal has stated that the scene of

occurrence is not clear from the scene mahazar. A perusal of the scene

mahazar would reveal that the road is having a width of 10.50 meters at the

place of accident. It is specifically stated that the accident had taken place one

meter 52 centimeters east of the western tar end. It also describes about the

wide road margin on both sides. It also specifically states that there is a clear

vision of 100 meters on the road. I think the materials necessary for finding out

the scene of occurrence is there in the scene mahazar. There are catena of

decisions wherein the courts have held that mere absence of a driving licence

MACA No. 2210/06
2

will not ipso facto lead to the conclusion that the said driver was negligent unless

there is some evidence to show that the same has resulted in the accident. I am

afraid that the Tribunal has not considered the matter in the proper perspective.

Certainly the claimant should have mounted the box and given some evidence

regarding negligence when it is disputed. But the materials available tends me

to give an opportunity to the appellant to substantiate the case.

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

remitted back to the Tribunal with a direction to permit all parties to produce

documents and adduce evidence in support of their respective contentions.

Since the Insurance Company has chosen not to appear before this court, I

direct the claimant to take out notice to the Insurance Company after he appears

before the Tribunal.

Appellant is directed to appear before the Tribunal on 25.11.08.

M.N.KRISHNAN, JUDGE
vps

MACA No. 2210/06
3