IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8304 of 2009(G)
1. SINDHU, AGED 32,
... Petitioner
Vs
1. PANKAJARAJAN,
... Respondent
2. THE MANAGER, THE ORIENTAL INSURANCE
For Petitioner :SRI.R.T.PRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :21/05/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).8304/2009
--------------------
Dated this the 21st day of May, 2009
JUDGMENT
Petitioner’s husband allegedly met with a serious
accident. According to the petitioner, her husband is
lying in a comatose state and therefore, unable to
move about. She therefore, filed a petition under the
Motor Vehicles Act, claiming compensation on behalf
of her husband describing herself as next friend. The
learned Tribunal conducted a preliminary enquiry, but
has not so far directed the Original Petition to be
numbered. This Court called for a report from the
MACT, Thiruvananthapuram and by communication
dated 8.4.2009, it has been reported that the
medical certificate issued from the Ananthapuri
Hospital, Thiruvananthapuram, produced by the
petitioner did not reveal the condition of the injured;
nor have records been produced to demonstrate the
relationship between the petitioner and the injured.
W.P.(C).8304/2009
2
2. Having heard learned counsel for the petitioner
and learned Government Pleader and having perused
the averments in the writ petition, I am of the view
that it will be appropriate that the Tribunal directs
numbering of the petition. Thereafter, petitioner
could be called upon to produce all the materials to
convince the Tribunal that the injured is disabled to
the extent to which he is unable to prosecute the
proceedings himself and requires the help of a next
friend. Tribunal can also call upon the petitioner to
produce sufficient evidence to show that she is
competent to represent the injured. Obviously an
enquiry would be necessary in this case and
numbering of the petition need not be deferred till
then.
3. Accordingly, writ petition is disposed of
directing the MACT, Thiruvananthapuram, to direct
the numbering of Ext.P1 petition presented before it
W.P.(C).8304/2009
3
and then proceed further in accordance with law.
Copy of the judgment along with the copy of the writ
petition shall be placed by the petitioner on record
before the MACT for its perusal.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs