High Court Kerala High Court

T.Nandanan vs The District Collector on 18 January, 2011

Kerala High Court
T.Nandanan vs The District Collector on 18 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 331 of 2011(N)


1. T.NANDANAN, S/O.KUNHIRAMAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SPECIAL DEPUTY THAHASILDAR

3. THE VILLAGE OFFICER,

4. BHASKARAN, S/O.GOVINDAN,

5. KAKIRIKKEN NARAYANI, W/O.KANNAN,

6. KUTTICHI SEETHA, W/O.LATE SUDHAKARAN,

7. KUTTICHI SUKESH, AGED 11 YEARS (MINOR),

8. KUTTICHI SAPNA, AGED 9 YEARS (MINOR),

9. KUTTICHI SRUTHI, AGED 3 YEARS (MINOR),

10. KUTTICHI SRUTHEESH, AGED 3 YEARS (MINOR)

                For Petitioner  :SMT.K.K.CHANDRALEKHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/01/2011

 O R D E R
                            S.SIRI JAGAN, J.

                     ==================

                        W.P.(C).No.331 of 2011

                     ==================

               Dated this the 18th day of January, 2011

                            J U D G M E N T

The petitioner is the driver of a vehicle, which was involved in an

accident, which gave raise to a claim before the Motor Accidents

Claims Tribunal, Thalassery, by the injured in the accident. The MACT

awarded a total amount of ` 1,03,500/-, out of which, ` 50,832/- was

directed to be paid by the insurer and the rest by the driver and the

owner. The owner is the 4th respondent herein. In appeal, the award

amount was enhanced to ` 1,16,000/- and the liability of the insurer

was fixed as ` 67,766/- upholding the contention of the insurer that

the liability is limited to what is covered by the Workmen’s

Compensation Act. The balance amount is now sought to be recovered

from the petitioner and the 4th respondent jointly and severally.

Exts.P1 and P2 are the revenue recovery notices issued to both. The

petitioner is challenging recovery proceedings on the ground that the

amounts should be recovered from the owner and not from the

petitioner, who is only the driver. I do not think that the petitioner’s

contention can be countenanced. The owner is only vicariously liable.

The primary liability is on the driver. It is because of his negligence

that the accident occurred. The owner is only vicariously liable.

Therefore, both are jointly and severally liable for the amount.

w.p.c.331/11 2

Revenue recovery proceedings are initiated against both also. That

being so, there is no merit in the writ petition. Accordingly, the same is

dismissed.

Sd/-

sdk+                                               S.SIRI JAGAN, JUDGE

          ///True copy///




                              P.A. to Judge