High Court Kerala High Court

Shaji vs Unknown on 21 August, 2009

Kerala High Court
Shaji vs Unknown on 21 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37894 of 2003(J)


1. SHAJI S/O. PARAMESWARAN,
                      ...  Petitioner

                        Vs



2. BENNY S/O. THOMAS, MUNDAYANIYIL HOUSE,
                       ...       Respondent

1. NIXON PAUL, THAIKKATTIL HOUSE,

3. THE ORIENTAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.JOMY GEORGE

                For Respondent  :SRI.P.M.JOSHI

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :21/08/2009

 O R D E R
                   V.K.MOHANAN, J.
         ---------------------------------------------
          W.P (C).No. 37894 of 2003 - J
         ---------------------------------------------
        Dated this the 21st day of August, 2009

                    J U D G M E N T

The petitioner is the claimant in O.P.(MV)

No.1293 of 1990, pending before the Motor Accidents

Claims Tribunal (for short the ‘M.A.C.T.’), Kottayam.

He approaches this Court with a prayer to quash

Ext.P3 order of the M.A.C.T., Kottayam. It is also

prayed to restore O.P.(MV) No.1293/1990 to the file

of the said M.A.C.T. The third prayer is to issue a writ

of mandamus or any other appropriate writ, order or

direction, directing the M.A.C.T., Kottayam to

reconstruct the file of O.P.(MV) No.1293/1990 and

dispose of the matter on merit.

2. According to the petitioner, on 15.4.1990,

at about 10.45 a.m. while he was travelling in an

Autorickshaw, due to the over speed and negligent

driving of the second respondent, the vehicle lost

control and the petitioner was thrown out of the

WP(C) NO.37894 of 2003

:-2-:

vehicle and met with an accident and he was

hospitalised and he had undergone two operations

in the Medical College Hospital because of the

seven injuries sustained by him during the said

accident. Thus, he preferred the above claim

petition claiming an amount of Rs.1,62,000/- as

compensation. The said claim petition was

dismissed on 24.2.1992 as no court fee was paid.

But, on 24.3.1992, he had filed a restoration petition

as I.A.No.911 of 1992. Ext.P2 is the copy of such

petition. It was adjourned for return of notice to

18.8.1992. In the mean while, the third respondent

therein filed objection and the same was adjourned

for return of notice of R1 and R2 to 14.1.1993. On

14.1.1993, the second respondent was declared as

ex parte and the case was adjourned for return of

notice of R1 to 10.2.1993. The petition was again

adjourned to 1.4.1993 and on that day, it was

WP(C) NO.37894 of 2003

:-3-:

adjourned to 31.8.1995. After 31.8.1995, there was

no posting.

3. According to the petitioner, on enquiry, it

was realised that the file was missing from the

records of the court. Though the court staff,

including the Bench Clerk, assured him to trace out

the file, the same was not located and hence, he

filed I.A.No.2588 of 1999, a complaint before the

Tribunal to trace out the file. It is specifically

averred in page 6 of the petition that when the

petitioner contacted the Bench Clerk, the petitioner

was informed that the learned Presiding Officer of

the M.A.C.T. had instructed the claimant to file a

copy of the restoration petition since the original

was missing from the file. Thus, according to the

petitioner, a copy of the restoration petition was

filed based upon which steps were ordered and the

case was adjourned for return of notice to R1 and

WP(C) NO.37894 of 2003

:-4-:

R2 to 30.9.1999. According to the petitioner, in the

mean while, he paid the full court fee as insisted by

the court on 23.2.2002.

4. That being the position, on 26.1.2002, the

M.A.C.T. issued Ext.P3 order by which I.A.No.911 of

1992 was dismissed stating, that was a copy of

petition filed on 24.3.1992 and appropriate course,

which ought to have been adopted by the petitioner,

was for reconstruction of the original petition by

getting an order from the High Court for permission

to reconstruct the original petition and filing a copy

of the petition with an antedate and seeking for an

order on such petition, is quite unknown. It is the

above order challenged in this writ petition.

5. When the case is taken up for

consideration today, none of the counsel was

present to argue the matter.

6. Sections 140 and 166 of the Motor

WP(C) NO.37894 of 2003

:-5-:

Vehicles Act, 1988 are specifically incorporated with

a view to grant relief to the victims of the accident

and their dependents. The cause of action for filing

the writ petition itself arose due to the dismissal of

the claim petition not on merit, but for not paying

the court fee. Due to the denial, whatsoever the

reason for restoration of the petition, the ultimate

result is the denial of the welfare measures

contemplated by the above provisions to the

claimant if he is otherwise deserved for it.

Therefore, even in the absence of counsel for the

contesting parties, I am inclined to consider the

petition on merit.

7. By order dated 10.2.2009, this Court

directed the Registry to obtain a report from the

M.A.C.T., Kottayam as to whether the records in O.P

(MV) No.1293/1990 including copies of

I.A.No.911/1992, are available. In reply to the

WP(C) NO.37894 of 2003

:-6-:

memo sent from the Registry of this Court, the

Presiding Officer of the M.A.C.T., Kottayam, in his

letter dated 12.2.2009 informed that the records of

O.P(MV) No.1293 of 1990 are traced out and

O.P.No.1293/1990 and I.A.No.2588/99 were brought

to his notice. But, it is reported that I.A.No.911 of

1992 is not traced out. It is reported that he had

also come across with the order passed by his

predecessor in respect of I.A.No.911/92 in O.P.(MV)

No.1293/90. It is also stated that though a thorough

search was undertaken, I.A.No.911 of 1992 is not

traced out. But the case records in O.P(MV)

No.1293 of 1990 are available.

8. In the light of the averments contained in

the writ petition and from the report of the

M.A.C.T., Kottayam, it appears that I.A.No.911 of

1992 was mis-placed from the case bundle for no

fault of the petitioner/claimant. Though it is stated

WP(C) NO.37894 of 2003

:-7-:

in the writ petition that copy of I.A.No.911 of 1992

was filed as directed by the Presiding Officer, the

said contention or said assertion is not supported by

any material or evidence. Therefore, the reason

assigned by the M.A.C.T. in Ext.P3 to reject the

petition cannot be found as illegal or arbitrary or

improper.

9. When this writ petition came up for

admission, this Court ordered urgent notice to the

respondents. Thus, the service is complete and

necessary parties are on record and for deciding the

question of restoration of the claim petition, the

same need not be remitted back. In fact, the claim

petition pertains to the year 1990, connected with

an accident taken place on 15.4.1990. Initially, the

claim petition was dismissed for not paying the

court fee, which has been, subsequently, paid by the

petitioner. The case was not finally disposed of on

WP(C) NO.37894 of 2003

:-8-:

merit for the last 19 years due to the reason that the

file, in the above O.P.(MV) including I.A.No.911 of

1992, could not be traced out. As there is no fault

on the part of the petitioner, other than the payment

of the court fee at appropriate time, for the mis-

placement of the file or failure in tracing out of the

file, the petitioner shall not be deprived of his right

to get compensation, if the same is otherwise proper

and in order and allowable on merit.

10. In the light of the above facts and

circumstances and the discussion, I am of the view

that this writ petition can be disposed of directing

the M.A.C.T., Kottayam to restore O.P(MV) No.1293

of 1990 to file and dispose of the same on merit,

after hearing all the parties concerned on securing

their presence. In the light of the above direction,

no further orders are necessary, in terms of the

third prayer in the writ petition. As this Court

WP(C) NO.37894 of 2003

:-9-:

ordered to restore O.P(MV) No.1293 of 1990 to the

file of the M.A.C.T., Ext.P3 order stands quashed.

The M.A.C.T., Kottayam is directed to see that the

matter is disposed of as expeditiously as possible as

the same pertains to the year 1990.

The writ petition is disposed of as above.

V.K.Mohanan,
Judge.

MBS/

WP(C) NO.37894 of 2003

:-10-:

V.K.MOHANAN, J.

—————————————–

Crl.R.P.NO. OF 200

————————————–

——

J U D G M E N T

WP(C) NO.37894 of 2003

:-11-:

DATED: -2-2008