High Court Kerala High Court

Saithu Muhammed 46 Years vs Sunil P.R. on 14 January, 2009

Kerala High Court
Saithu Muhammed 46 Years vs Sunil P.R. on 14 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1904 of 2008(S)


1. SAITHU MUHAMMED 46 YEARS, S/O.MAITHEEN,
                      ...  Petitioner

                        Vs



1. SUNIL P.R., S/O.RAGHU, PALACKATTU HOUSE
                       ...       Respondent

2. BENNY JOSEPH, KOCHUPURACKAL HOUSE,

3. MANAGER, ORIENTAL INSURANCE CO.LTD.,

4. GANGA PRAKASHAN, W/O.PRAKASHAN, HOUSE

                For Petitioner  :SMT.P.P.STELLA

                For Respondent  :SRI.ELDHO PAUL

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

 Dated :14/01/2009

 O R D E R
                         M.N. KRISHNAN, J
                        -----------------------
                   M.A.C.A.No. 1904 OF 2008
                   ---------------------------------
               Dated this the 14th day of January, 2009


                             JUDGMENT

This appeal is preferred against the award of the Motor

Accident Claims Tribunal, Muvattupuzha in O.P.(MV) No.884/2003.

The claimant alleged that he had sustained injuries in a road

accident while he was riding a motor cycle. According to him when

he reached the place of accident, a jeep came from the opposite

direction hit on the motorcycle resulting in injuries to him. The 2nd

respondent in the claim petition contended that he is not the owner

of the jeep. The 3rd respondent raised a contention that the

petitioner has no licence for riding the motor cycle. It is also

contended that the 3rd respondent is not liable to compensate. It

has specifically contended that the accident took place on account of

the negligence of the claimant. The tribunal on a analysis of the

materials dismissed the case. It is against that decision the

claimant has come up in appeal.

2. The learned counsel for the appellant very strongly

contends before me that the finding of the tribunal is incorrect in

the backdrop of the materials available in the case. A person who

M.A.C.A. 1904/2008
-2-

approaches the court for equity is expected to come forward with

true facts. Those who seek equity must do equity and come to the

court with clean hands. It is true that the provision regarding

compensation in a motor accident case is a beneficial legislation

intend to safeguard a victim who had sustained injuries in a road

accident. But the court shall caution itself and that misplaced

sympathy shall not result in injustice. With this in mind let me

analyse the materials available before me.

3. The accident took place on 30.8.02 and the First

Information Statement given by the claimant was recorded on

2.9.2002. It has been categorically stated in the F.I. Statement

that he was riding as a pillion rider in a motorbike driven by one

Mr. Benny. Subsequently this had been changed and he has

become the driver of the motorbike. Specific sentence were put to

him in cross examination and he had admitted about the same. He

would further add that he had not informed the police that what is

stated in Ext. A2 is wrong. When a specific question was put to him

that having driven the vehicle without licence with an intention to

claim compensation has falsely stated in Ext. A2, his answer was it

may be. The tribunal commended upon this part of the claimant’s

M.A.C.A. 1904/2008
-3-

evidence and held that his evidence cannot be given much weight.

4. The learned counsel very strongly contends before me that

the absence of driving licence for the person who rides the vehicle

cannot be a ground to find negligence on him unless it is proved

that really he has been negligent. There cannot be any quarrel

about that proposition. But it is always to be remembered that

when a person without a licence to drive a vehicle is involved in

accident the place of accident etc. may have to be taken into

consideration. When one is not well versed in the art of riding the

bike, one may not be able to handle a situation when one is

confronted with a difficult situation that may cause an accident. So

the experience as a rider will help such persons to come out of

serious risks in that matter. It is astonishing to see that the

claimant had taken a totally different stand to what is stated in F.I.

Statement given by him. The learned counsel would contend that

there is a road turning towards north at the place of the accident

and so there is no necessity for him to take a ‘U’ turn at the place of

the accident. The tribunal had extracted the damages sustained by

the motorcycle and held that after reading the evidence of PW1, it

leads to the inescapable conclusion that the accident took place

M.A.C.A. 1904/2008
-4-

when the motorcycle took a turn to the right. The tribunal also held

that going east-north in a east-west road is as good as taking a ‘U’

turn. The tribunal had an opportunity to see the demenour of the

witness and it had appreciated the matter. I do not want to find

fault with it unless it is totally erroneous. As stated by me earlier

here is a witness who had changed his whole stand in the case and

it is in that background his evidence has to be analysed. The

tribunal after considering the same had arrived at a decision and

held that it was on account of his negligence that the accident took

place. I do not want to deviate from the said finding and therefore

I decline to interfere with the decision of the tribunal.

Therefore the appeal is dismissed but under the circumstances

without any order as to costs.

M.N. KRISHNAN,JUDGE

vkm