High Court Kerala High Court

T.D.Joseph vs Uthaman Govindan on 9 August, 2007

Kerala High Court
T.D.Joseph vs Uthaman Govindan on 9 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 303 of 2003(B)


1. T.D.JOSEPH, WRONGLY WRITTEN AS
                      ...  Petitioner

                        Vs



1. UTHAMAN GOVINDAN, NALPATHANCHIL,
                       ...       Respondent

2. SALIKUMAR @ SASI SA/O. KRISHNANKUTTY,

3. THE ORIENTAL INSURANCE COMPANY LIMITED

                For Petitioner  :SRI.A.ANTONY

                For Respondent  :SRI.R.SANTHOSH BABU

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :09/08/2007

 O R D E R
                          K. PADMANABHAN NAIR ,J
                     -------------------------------------------------
                             M.A.C.A.No.303 of 2003
                     -------------------------------------------------
                     Dated, this the 9th day of August, 2007
                                    JUDGMENT

First respondent in O.P.(MV) No.2406/1995 on the file of the Motor

Accidents Claims Tribunal, Kottayam who was impleaded as the owner of the

offending vehicle is the appellant. First respondent in this appeal filed Original

Petition claiming compensation against the appellant and respondents 2 and 3. It

was averred that while the first respondent was travelling in an autorickshaw

bearing registration No.KL 5 A/8296 it capsized and he sustained injuries. It was

alleged that the appellant was the owner of the autorickshaw and the second

respondent was the driver. Insurer was impleaded as the third respondent.

Appellant contended that he sold the vehicle to one T.D. Thankachan on

20.12.2003 and he was not the owner of the vehicle on the date of accident and

Shri Thankachan was also a necessary party. Third respondent insurer contended

that it was not liable to indemnify the insured as there was violation of policy

conditions. Negligence alleged was disputed. Quantum of compensation claimed

was denied. Tribunal in spite of the specific contention raised by the appellant

that he sold the vehicle to Thankachan did not direct the first respondent to

implead Thankachan also as a party to the proceedings. Appellant produced

Exts.B1 to B8 documents to prove his contention that he sold the vehicle to

Thankachan. Tribunal took a view that since the appellant was the insured he

MACA No.303/2003 -: 2 :-

was the registered owner of the vehicle and liable to pay compensation.

2. In this appeal the appellant filed I.A.No.1074/2003 to implead

Thankachan as additional fourth respondent. It was allowed and Thankachan was

impleaded as the additional fourth respondent in the appeal. The only question

arising for consideration in this appeal is whether the Tribunal was correct in

finding that the appellant was liable to pay compensation.

3. Appellant produced Exts.B3 agreement for sale. He produced

Ext.B4 kaicheet to show that after the accident it was Thankachan who got the

vehicle released from the Police Station. Appellant also produced Exts.B5 and

B6 to show that it was Thankachan who furnished the details of the driver.

Ext.B7 is a letter written by the appellant to the Joint RTO intimating the transfer

of the vehicle. Ext.B8 is the postal acknowledgment of Ext.B7. In spite of

production of all those documents the Tribunal took a view that if the appellant

was not the owner the policy would not have been issued in his name. That

reasoning is illegal. Even if the name of the appellant was shown as the owner

in the RC book that was not sufficient. It is trite law that the sale of a vehicle

which is movable, is governed by the provisions of the Sale of Goods Act and not

by the provisions of Motor Vehicles Act. Certificate of registration is not a

document evidencing the title. So the view taken by the Tribunal is illegal and the

award passed is liable to be set aside. Since the transferee is impleaded in this

appeal I am of the view that it is only just and proper that the matter is remanded

MACA No.303/2003 -: 3 :-

to the Tribunal for fresh disposal in accordance with law after giving a reasonable

opportunity to both sides to adduce evidence.

In the result, appeal is allowed. The impugned award is set aside.

Tribunal is directed to take O.P.(MV) No.2406/1995 back to file; hear and dispose

of the same afresh after impleading additional fourth respondent in the

proceedings and after giving a reasonable opportunity to both sides to adduce

evidence, in accordance with law. Parties shall appear before the Tribunal on

25.9.2007. If the appellant had deposited any portion of the amount awarded in

pursuance of the award impugned in this appeal that amount is to be refunded to

the appellant.

I.A.No.1075/2003 will stand dismissed.

K. PADMANABHAN NAIR
JUDGE

cks

MACA No.303/2003 -: 4 :-

K.PADMANABHAN NAIR, J.

M.A.C.A.No.303 of 2003

JUDGMENT

9th August, 2007.