High Court Karnataka High Court

Sujith Joseph S/O P.V.Joseph vs Aslam Pasha S/O A.Anwar on 27 January, 2010

Karnataka High Court
Sujith Joseph S/O P.V.Joseph vs Aslam Pasha S/O A.Anwar on 27 January, 2010
Author: Manjula Chellur Gowda
B

1.

IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 27??! DAY OF’ JANUARY,.’H20HiQ5″%j”‘T. 2 V.

PRESENT

THE HONBLE MRS. JUsTIcE..MANJU1,A

AND

THE HONBLE MR. JUSTICi§3_:A.-.N.VENEI(}OPALA;’~C{OWi)A

MFA.i1_No.39o7_/Lg_»go5.._(Mw ”

ETWEEN

Sujith J oseph-

S/0 P. V. Joseph. ¢ 1.

Aged abotgtj-_,24;3Iears % %
Panichacheljrii ‘1*i”0i.;sbe”‘{jj– ,
North of B1s11.epPa1ac’e ~

Chengana¢henjffi.; , –

Kottayam Dis’t.n’.;_:t « . M ‘ < – .
Keraia * V
[Since'in'cQIna=stag e _ ' V
by his fai4h_e1v.and_
natural gualdian "

Sm. PM Joseph} _____ H .

Sinéeithe “psztitioner died

. ;Unu29..V5;2E}(_)3vby his L.Rs.

Aw

‘ .#

.15’. V.

S/20 Late \_/brgeese
Aged about 67 years

‘AS1″nt. iée}amnf1a Joseph
W/GA; P. V. Joseph

“.Aged about 58 years

I’-J’

Both are residing at
Panickacherrfl House
North of Bishop Palace
Chenganacherry
Kottayarn District
Keraia State

{By Sri. Vasudevan, Advocate appea::r’Ving fo’r._V -1′

Sri. S. Shivaprasad)

AND:

1.


.05

Mr. Aslam Pasha

S/0 A. Anwar ,    ' 

K. S. N. Auto Electrical .W_0rks,;_’ V ”
N0.22/1, Fort ‘C’ Street.) A L ”

Kaiasipaiyam . V
Bangalore–5.6f).¢_O’E)2 V’

(Owner of _E1_1s §;5éa.1’ing.

Mr. ‘£’-“a1″‘0’0qV,”j;S/(5*§;smaE_
Aged abouf5O ye’arsg_ _
Residing4at’I\I0}4§)735e5< _
R. V. Nagar, Cu_dda'pah..__
[Driver o'f,Bus bearing .

Nr_3.’TN~63~V1213)’ ” V

. United Iridia Insurance
‘ _”Con1.pany..P:-ivate Limited
__E. Complex
‘– A Sfi Krishnaicajendra Road Fort

Buanga}.o_re–»56O 002
(xnsum of Bus bearing

No.*rN-1~63-1213)

‘ ‘

Lu

4. Sri. P. M. Shah

S / O Mani La]

Aged about 23 years

Residing at ‘Shah Viiia’
Thalayolaparambu

Vaikom, Kottayam District

Kerala

{Owner/Rider Of MOtOr–

Cycle KL~05–F–9646)

5. United India Insurance

Company Limited

City Branch

No.10/1109, I F1OOr

Opposite to TVS

N. H. Road, Ka1OOr .

Ernakularn

KOchi~682017 -. v
By its Manager. . V

[By Sri. A. X/:é1T1§atO’Sh«,.Vj2XOVOOafefO1;R–3},
[ R-1. afé:.;ServOdl, –

[ Appeai diSmiSS–$dVV_ag_§a11a’St~« _*

=i==!==k

, ‘m_1S MFA 1S7F1LED”.U/S 173(1) OF MV ACT AGAINST
THE~iJUDGMEN’F~AND.AWARD DATED 21/12/04 PASSED

‘ N”-EN ‘:v.:VO.”DNO…1268/1999 ON THE FILE OF THE XV ADDL.

‘E?}5’f.3.GE:,_’M’E1\?iBER, MAOT. COURT OF SMALL CAUSES,
‘-._U.NIT,

V V BANGALORE, {SCCH NO. E9),
DISMISSENG CLAIM PETITION FOR COMPENSATION
ENHANCEMENT OF COMPENSATION.

THTS MFA COMING ON FOR ADMISSION THIS DAY,

* .LANqULA CHELLUR J, DELIVERED THE FOLLOWING:

{X

3. Then coming to payment of compensation,

according to the learned Judge the doctor who
injured Sujith just prior to his death is ‘
Therefore, it would be difficult for_.the_4’l’riE’auln,lai:l’.fgll.as’s:ess._V ll
whether there was nexus between

the accident and cause of death”‘n.earlyA’a.fter 41 4/2 from = L’

the date of accident. Hence, he__r’e;’ect,ed the-entitlement of
compensation and dismissed the

4. On pelrtisal gnotice that some
evidence is__. on; re’c»o_rd.” show that right from
December;”i’1–9.9k3 tiiitiie “deceaseddiezd in March, 2003, there
was constant’ even a special nurse was

appointed to–..loo.kVafter._the_l-injured Sujith. He was regularly

pp gettvirig inlfe’ction__apart from rigors. Apparently, Mr.

sust,ai.ned_’head injury apart from fracture of other

honest.’ admitted frequently for the treatment of

~V rigors, be just: and proper to know the opinion of the
l’;.,g1’e(irir;.aI expert to ascertain whether the head injury

. sustained by him in December, 1998, was ultimately the

Cause for the death of Sujith in 2003. In all probability as

the last leg of treatment was in Kerala, the parties were not

able to secure the doctors. However, having regard:
situation in which the claimants are now placed,-‘..unle-sis it
are able to establish the nexus between..the-lgélinjhvfifyl.’ani:i-thell}

cause of death, the Tribunal will no’lt.be’.’_’abvle to

and reasonable compensation. lit. 4″‘

5. In View of the above and the deficits in
the order of the Tribunal,ll’*sx/’ehhare by remanding
the matter back} tothe givelgovrzetzllrnolre opportunity
to the the medical expert’s
evidencejyvould Voitjustice.

6_. Aeeordingly, Athbelalppeal is allowed. The award of

‘~ the is setlasid–e.’ The matter is remitted back to the

disposal in the light of the above

obserlvationsvllfori’ all issues including the issue regarding

l.actionablernegligence of the rider or driver of the Vehicles

«j,;~.vV’ ljinirolved. H The Tribunal shall give opportunity to both the
A»/’.

/’ .

parties to iead further evidence. if any, and dispose of.__t;he

matter on merits, xmthin six months from the date 0£Vfer:”ei_§51;u

of the records.

Parties to appear before the _