High Court Kerala High Court

Saradha vs Riji Mathew on 26 May, 2010

Kerala High Court
Saradha vs Riji Mathew on 26 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 874 of 2004()


1. SARADHA, W/O. SIVANKUTTY,
                      ...  Petitioner

                        Vs



1. RIJI MATHEW,
                       ...       Respondent

2. SUKUMARAN, S/O. VELAYUDHAN,

3. THE UNITED INDIA INSURANCE CO. LTD.,

                For Petitioner  :SRI.RAJEEV V.KURUP

                For Respondent  :SRI.A.R.GEORGE

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :26/05/2010

 O R D E R
             A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                      - - - - - - - - - - - - - - - - - - - - -
                        M.A.C.A.No.874 OF 2004
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 26th day of May, 2010

                                JUDGMENT

Barkath Ali, J.

In this appeal under Section 173 of Motor Vehicles Act, the

claimants in O.P.(MV)No.1036/99 on the file of Motor Accidents

Claims Tribunal, Kottayam challenges the judgment and award of the

Tribunal dated July 8, 2003 dismissing the O.P.

2. The facts leading to this appeal in brief are these :

Deceased Sunil Kumar was aged 25 at the time of the accident.

He was an Auto rickshaw driver. On May 20, 1999 at about 9.p.m., he

was driving the auto rickshaw along M.C.Road at Ettumanoor. At that

time, a lorry bearing Reg.No.KL 5C/4788 driven by the second

respondent came at a high speed and dashed against the autorickshaw

of the deceased. Deceased sustained very serious injuries and he

succumbed to the injuries sustained while undergoing treatment in the

hospital. The claimants are his parents. According to the claimant, the

accident occurred due to the rash and negligent driving of the offending

MACA.No.874/2004 2

lorry by second respondent. First respondent as the owner, second

respondent as the driver and third respondent as the insurer of the

offending lorry are jointly and severally liable to pay compensation to

the claimants. Claimants claimed a compensation of Rs. 10 lakhs.

3. Respondents 1 and 2, the owner and driver of the offending

lorry remained absent before the Tribunal. The third respondent, the

insurer of the offending lorry filed a written statement admitting the

policy, but contended that the accident occurred due to the negligence

on the part of the deceased.

4. Pws 1 and 2 were examined and Exts.A1 to A5 were

marked on the side of the claimants. On the side of the contesting third

respondent, Exts.B1 to B5 were marked. On an appreciation of

evidence, the Tribunal found that the accident occurred due to the

negligence on the part of the deceased and that therefore claimants are

not entitled to any compensation and dismissed the O.P. Claimants

have now come up in appeal challenging the said judgment of the

Tribunal.

5. Heard the counsel for the claimants and the counsel for the

MACA.No.874/2004 3

Insurance Company.

6. The accident is not disputed. The Tribunal dismissed the

O.P. finding that the accident occurred due to the negligence on the

part of the deceased. Claimants have challenged the said finding in this

appeal. Therefore the question which arises for consideration is

whether the finding of the Tribunal that the accident occurred due to

the negligence on the part of the deceased and dismissing the O.P. can

be sustained .

7. For several reasons we are inclined to confirm the above

finding of the Tribunal. PW2, the occurrence witness examined on the

side of the claimants testified that while the Autorickshaw was

attempting to overtake a bus, the lorry came from the opposite side and

hit against the autorickshaw. The autorickshaw was on the eastern side

of the road. The road at the place of incident was north-south and the

Autorickshaw was proceeding from south to north. Therefore, the

autorickshaw was on its wrong side which is seen from Ext.B2, the

copy of the scene mahazar. Copy of the postmortem certificate Ext.B4

and the report of the Forensic Expert Ext.B5 show that the deceased

MACA.No.874/2004 4

had consumed Alcohol. He had 74.75 Mg. of ethyl alcohol per 100

ml. of blood. That part, he had no driving licence. Police has laid

charge against him as evidenced by Ext.B1, copy of the police charge.

The autorickshaw had no permit or fitness certificate.

8. For all these reasons, we are of the view that the Tribunal

is perfectly justified in holding that the accident occurred due to the

negligence on the part of the deceased and dismissing the O.P. It

follows that the appeal is devoid of any merit and has to be dismissed.

However, we make it clear that it will be open to the appellants to

approach the Tribunal and seek remedy available to them under Section

163A of the Motor Vehicles Act, if it is permissible under law.

In the result, the Appeal is dismissed. Parties shall bear their own

costs.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE

sv.

MACA.No.874/2004 5

MACA.No.874/2004 6