High Court Kerala High Court

Shajith K.K. vs Parakkandy Mathu on 5 April, 2010

Kerala High Court
Shajith K.K. vs Parakkandy Mathu on 5 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 181 of 2008()


1. SHAJITH K.K., S/O. DASAN,
                      ...  Petitioner

                        Vs



1. PARAKKANDY MATHU, W/O. LATE KRISHNAN,
                       ...       Respondent

2. ANOOP N.K., S/O. NANU,

3. THE NATIONAL INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.C.P.PEETHAMBARAN

                For Respondent  :SRI.JOE KALLIATH

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

 Dated :05/04/2010

 O R D E R
                      M.N. KRISHNAN, J.
                  ...........................................
                    M.A.C.A.No.181 OF 2008
                  .............................................
             Dated this the 5th day of April, 2010.

                         J U D G M E N T

This appeal is preferred against the award of the

Claims Tribunal, Thalassery in OP(MV)No.1079/2001. The

claimant while travelling in an auto rickshaw sustained

injuries when the auto rickshaw in which he was travelling

capsized. The tribunal awarded him a compensation of

Rs.24,050/= and directed the insurance company to pay

the amount and realise it from the owner. The reason for

granting an order for realisation from the owner was on the

basis that the vehicle did not have a valid fitness

certificate on the date of the accident. The investigating

agency after conclusion of the investigation, charge sheeted

the owner under Section 56 read with Section 192 of the

M.V.Act for driving the vehicle without having fitness

certificate. There was also an interrogatory served on the

second respondent and it was not answered or the fitness

certificate was produced.

2. I also granted time to the learned counsel for the

: 2 :
M.A.C.A.No.181 OF 2008

appellant at his request to produce the fitness certificate,

if any, so that the controversy can be resolved. The

learned counsel is not in a position to produce the fitness

certificate.

3. Fitness certificate is an important document for

plying a vehicle through the road rather, it is a document

which certifies the road worthiness of the vehicle. When a

vehicle is not road worthy, it is against the provisions of the

policy condition to drive such a vehicle through the road.

It is more so when it is carrying public as an auto rickshaw.

4. Therefore in the absence of fitness certificate, it

can be safely held that there is breach of the policy

condition and when there is breach of the policy condition,

on satisfaction of the award in favour of the third party, the

insurance company is entitled to realise the amount from

the owner. So, the finding of the tribunal does not suffer

from any infirmity.

5. Therefore the appeal is devoid of any merit and it is

dismissed. But, I grant four months’ time to the appellant

to pay the amount to the insurance company and till that

: 3 :
M.A.C.A.No.181 OF 2008

time is over, the insurance company or the revenue

authorities are prevented from executing the award forcibly

against the appellant.

Disposed of accordingly.

M.N. KRISHNAN, J UDGE.

cl