High Court Kerala High Court

Sivan vs Baby on 19 January, 2010

Kerala High Court
Sivan vs Baby on 19 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 944 of 2008()


1. SIVAN, S/O. KANDOTHY,
                      ...  Petitioner

                        Vs



1. BABY, S/O. PAULOSE,
                       ...       Respondent

2. P.I. JACOB, S/O. ISSAC,

3. UNITED INDIA INSURANCE CO. LTD.,

                For Petitioner  :SRI.P.V.GEORGE(PUTHIYIDAM)

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :19/01/2010

 O R D E R

R.BASANT & M.C.HARI RANI, JJ.

———————————————-
C.M.Application No. 972 OF 2008
&
M.A.C.A.No.944 OF 2008

—————————————————–
DATED THIS THE 19th DAY OF JANUARY, 2010

O R D E R/J U D G M E N T

Basant, J.

This petition is to condone the delay of 160 days in

filing an appeal. Service is complete. Appellant is the

claimant. There is no representation for the respondents.

We are satisfied,in the circumstances of the case, that a

lenient view can be taken, petition for condonation of delay

can be allowed and the appeal itself can be disposed of

straightaway. This application is in these circumstances

allowed. Delay is condoned.

M.A.C.A.NO.944/08

2. Claimant is the appellant. The claimant was the

rider of a motor vehicle involved in the accident. There was

a pillion rider also. The motor cycle which the claimant was

riding and the said pillion was travelling was involved in an

accident with a vehicle owned by the 2nd respondent insured

M.A.C.A.NO.944/08 -2-

with the 3rd respondent and driven by the 1st respondent.

3. The Tribunal, strangely we must say, took up the

claims by the rider and the pillion separately. Separate

awards were passed. Both claims were dismissed on the

ground that the appellant herein is negligent. The pillion

rider preferred an appeal and a Division Bench of this Court

earlier vide judgment dated 26.11.2008 has set aside the

said award and had sent the matter back to the court below.

That claim – O.P.(MV)No.1343/02 was pending before the

M.A.C.T., Muvattupuzha and the same has now been

disposed of allowing the claim in part, it is submitted. The

learned counsel for the appellant submits that the appellant

would have accepted the said finding of attribution of equal

negligence of both drivers. But, at any rate, the matter has

to be sent back to the court below for fresh disposal in

accordance with law to ascertain the quantum of

compensation payable.

4. We accept the request of the learned counsel for

the appellant. We set aside the impugned award and send

M.A.C.A.NO.944/08 -3-

the same back to the Tribunal for fresh disposal in

accordance with law.

5. The parties shall appear before the Tribunal on

01.03.2010 to continue the proceedings. The Tribunal shall

dispose of the claim as expeditiously thereafter as possible-

at any rate within a period of three months from that date.

Compliance shall be reported to this Court.

R.BASANT, JUDGE.

M.C.HARI RANI, JUDGE.

dsn