High Court Kerala High Court

Seena Gigi vs State Of Kerala on 17 December, 2009

Kerala High Court
Seena Gigi vs State Of Kerala on 17 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2832 of 2009()


1. SEENA GIGI, W/O.LATE GIGI VARKEY,
                      ...  Petitioner
2. M.G.VARKEY,

                        Vs



1. STATE OF KERALA, REP.BY ITS
                       ...       Respondent

2. CORPORATION OF KOCCHI,

3. THE DISTRICT COLLECTOR, KOCHI.

4. THE CHIEF ENGINEER,

5. ASST.EXECUTIVE ENGINEER,

6. S.I.OF POLICE, CTPS, EDAPPALLY,

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :17/12/2009

 O R D E R
         S.R. Bannurmath, C.J. &              A.K. Basheer, J.

       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.A.No. 2832 OF 2009
       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 17th day of December, 2009

                              JUDGMENT

A.K. Basheer, J.

Appellants are the stated to be wife and father of late Gigi

Varkey who succumbed to the injuries sustained by him in a

road traffic accident which occurred on 31.12.05 at Pipe Line

Junction, Palarivattom within the limits of Cochin Corporation.

Appellants alleged that the victim suffered the fatal head

injuries when his bike overturned after “jumping into a deep and

wide gutter” on the road.

2. Appellants filed the Writ Petition praying for issue of a

writ in the nature of mandamus or such other appropriate writ,

order or direction to respondent Nos.1 to 5 to award a sum of

Rs.20,00,000/- as compensation for the death of Gigi Varkey.

Appellants contended that the tragic accident occurred only

because of the negligence and failure of the respondents in

maintaining the road in a proper and good condition. The

learned Single Judge took the view that the appellants have to

approach the appropriate forum for the reliefs sought for.

WA No.2832 of 2009
-:2:-

3. As rightly noticed by the learned Judge, the question

whether the respondents are liable to pay compensation, has to

be adjudicated in a proceeding in which parties would be able to

lead evidence. This can be done in a Civil suit or such other

proceeding and not in a proceeding under Article 226 of the

Constitution of India.

4. Having carefully perused the materials available on

record and having heard learned counsel for the parties, we do

not find any illegality in the order passed by the learned Single

Judge. There is no merit in the contentions raised by the

appellants. Hence the appeal fails and it is accordingly

dismissed.

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

appellants to pursue the other remedies, if any available to them,

in accordance with law.

S.R. Bannurmath,
Chief Justice.

A.K. Basheer,
Judge.

ttb

WA No.2832 of 2009
-:3:-