High Court Kerala High Court

Santha P. vs T. Ummer on 29 October, 2008

Kerala High Court
Santha P. vs T. Ummer on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1512 of 2007()


1. SANTHA P., W/O. P.KARUNAN,
                      ...  Petitioner

                        Vs



1. T. UMMER, S/O. HASSAN,
                       ...       Respondent

2. THE ORIENTAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.JIJI THOMAS

                For Respondent  : No Appearance

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

 Dated :29/10/2008

 O R D E R
                             M.N.KRISHNAN, J
                         =====================
                          MACA No.1512 OF 2007
                         =====================

                  Dated this the 29th day of October 2008

                                 JUDGMENT

This appeal is preferred against the award of the Prl.Motor Accidents

Claims Tribunal, Kozhikode in O.P.(MV)No.4 of 1998. The grievance of

the appellant is that in spite of having a disability certificate the Tribunal

did not consider it and therefore the matter requires interference. The

Tribunal was not pleased with the disability certificate of the Medical

Board and therefore held that without examining a Doctor that disability

certificate could not be accepted. Thereafter the Tribunal in order to have

a personal verification and satisfaction, directed the claimant to be present

before the court and it is recited in the award that in spite of repeated

directions, the claimant did not choose to appear before the court. This

shows that the claimant wants to avoid the court and therefore the Tribunal

was perfectly justified in drawing an adverse inference and negativing the

claim. It is true that the provisions for compensation is a beneficial piece of

legislation intended to confer benefit on the affected victims. It is never

contemplated that there can be violation of the directions of the court or

MACA 1512/2007 -:2:-

suppressing materials before the court claim compensation on

technicalities. This is not to be entertained. Therefore I do not want to

interfere with the decision rendered by the Tribunal and so the appeal is

dismissed.

M.N.KRISHNAN, JUDGE

Cdp/-