High Court Kerala High Court

Sudheer M. Nair vs Vishnu (Minor) on 29 May, 2008

Kerala High Court
Sudheer M. Nair vs Vishnu (Minor) on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 196 of 2004()


1. SUDHEER M. NAIR, SON OF MOHANAN NAIR,
                      ...  Petitioner

                        Vs



1. VISHNU (MINOR), SON OF RAVIKUMAR,
                       ...       Respondent

                For Petitioner  :SRI.K.B.PRADEEP

                For Respondent  :SRI.T.RAJASEKHARAN NAIR

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

 Dated :29/05/2008

 O R D E R
                            M.N.KRISHNAN, J.
                             --------------------------
                         M.A.C.A. No. 196 OF 2004
                               ---------------------
                   Dated this the 29th day of May, 2008

                                 JUDGMENT

This appeal is preferred against the award passed by the

Motor Accident Claims Tribunal, Thiruvananthapuram, in OP(MV) 50/98.

The respondent is the appellant before this court. It is the case of the

respondent/applicant, who is a minor, represented by his father, that he

had sustained injuries on account of a hit by the bike driven by the

appellant. On the other hand, the appellant would contend that his bike

has never hit the boy. According to him, an autorickshaw was proceeding

in front of his motor bike and it was that vehicle which hit the boy and as a

neighbour he had stopped the bike there and he has nothing to do with the

accident. The oral evidence of PWs 1 to 3 and RW1 and RW2 perused.

PW1, the father of the child, had not seen the accident and therefore there

is no direct knowledge as far as he is concerned regarding the accident.

The court below did not accept the evidence of PW2 as unacceptable.

PW3 is the grandmother who had accompanied the child at the time of

accident.

2. I had gone through the deposition of PW3. PW3 has stated

that while she was taking back the child from the school and when the child

was crossing, the bike has hit and that has resulted in the accident. In

MACA No.196/04 2

cross-examination she had specifically denied the suggestion that it was

the autorickshaw that hit the child. A total reading of the evidence of PW3,

who is 85 years old, inspires confidence in me too to believe that at the

belated age she need not utter a falsehood like this. I had read the cross-

examination again and again to find out whether it is safe to rely upon her

evidence. Her evidence had not been shaken at all and therefore it is not

possible for me to disbelieve her version. Then the counter evidence is in

the form of RW1 and RW2. RW1 necessarily is an interested witness and

RW2 is a friend of him. The court below found that the evidence of RW2 is

intrinsically not reliable or acceptable and therefore did not accept the

same.

3. Learned counsel for the appellant highlighted before me that

in the wound certificate originally the cause of accident is mentioned as hit

by the autorickshaw which has been subsequently corrected as a motor

bike. Admittedly, the evidence before the court would show that the said

information was given by the mother of the child and not the grand mother.

The mother was not available in the scene of occurrence and one has to

understand the anxiety undergone by a mother whose child is involved in

an accident and who had bleeding from the ear and a cerebral concussion.

Therefore I do not consider it as a fatal mistake to throw out the claim.

4. Taking into consideration all these facts and circumstances, I

agree with the finding of the Tribunal and held that the accident took place

MACA No.196/04 3

on account of the bike driven by the appellant. So far as compensation is

concerned, the boy was in the hospital for a period of 5 or 6 days and he

had bleeding from the ear and a cerebral concussion. He was also treated

in the Medical college Hospital as an out patient for 7 days and there was

some abnormality in the voice. On materials available the court below

granted Rs.7,000/- for pain and sufferings, Rs.1,000/- for treatment

expenses, Rs.4,000/- for loss of amenities and some other amount for

transport charges damage of clothing etc. It does not seem to be on the

higher side. Therefore I do not want to disturb the finding of the Tribunal.

The appeal lacks merit and it is accordingly dismissed.

M.N.KRISHNAN, JUDGE
vps