High Court Kerala High Court

Thankamani vs P.Madhavan Nair on 9 October, 2007

Kerala High Court
Thankamani vs P.Madhavan Nair on 9 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 73 of 1998(B)



1. THANKAMANI
                      ...  Petitioner

                        Vs

1. P.MADHAVAN NAIR
                       ...       Respondent

                For Petitioner  :SRI.P.K.ASHOKAN

                For Respondent  :SRI.GEORGE CHERIAN (THIRUVALLA)

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :09/10/2007

 O R D E R
                     K.PADMANABHAN NAIR, J.
                          --------------------------
                       M.F.A. NO. 73 OF 1998
                            ---------------------
                 Dated this the 9thday of October, 2007

                            J U D G M E N T

Petitioners in O.P(MV) 75/87 on the file of Motor Accidents

Claims Tribunal, Thrissur, are the appellants. The 1st appellant is the

widow and other appellants are the children of one Narayanan

Chettiar, who died on 6.6.76 in a motor vehicle accident. The

deceased was aged 26 years. The appellants initially filed an original

petition as O.P. 2 of 1977 before the Motor Accidents Claim Tribunal,

Thrissur, which was transferred to MACT Ernakulam camp and

renumbered as O.P. No.122/1980. That petition happened to be

dismissed for default on 15.10.80. Thereafter the appellants filed

O.P(MV) 75/87 from which the present appeal arises.

2. The appellants alleged that the accident occurred due to the

negligence on the part of the 3rd respondent, who was the driver of

the vehicle. The 1st respondent filed a written statement contending

that there was no negligence on the part of the driver. He contended

that even if the appellants were entitled to get any compensation, the

same is to be paid by the 2nd respondent insurer, as the vehicle was

covered with a valid policy of insurance. The 2nd respondent

MFA 73/98 Page numbers

admitted the existence of a valid policy. But it was contended that

their liability was limited to Rs.30,000/- towards third party injury and

death liability of Rs.5,000/- to the passengers who were traveling in

the vehicle. The driver did not appear and contest the matter. The

Tribunal found that the accident occurred due to the negligence of

the driver. Tribunal also found that there was delay in filing the

original petition but the same was condoned. The original petition

was dismissed on the sole ground that it is barred by res judicata.

3. Ext.B2 judgment shows that the earlier application was

dismissed for default and there was no adjudication in the claim on

merits. So the Tribunal went wrong in holding that the decision in the

earlier petition will operate as res judicata. The claim is not barred

by Order II Rule 2 also as it is an original petition and not a suit. So

the finding of the Tribunal that the appellants are not entitled to any

compensation is illegal and liable to be set aside.

4. The next question that arises for consideration is what

exactly is the quantum of compensation to which the appellants are

entitled. It is to be noted that the accident occurred as early as on

6.6.76 and more than 21 years have elapsed since the date of the

accident. So I do not think it just and proper to remand the matter

MFA 73/98 Page numbers

again for adjudication for the quantum of compensation due to the

appellants.

5. Since the accident occurred prior to the amendment, the

appellants are not entitled to get compensation under no fault liability.

But in any event the quantum of compensation will not be less than

Rs.25,000/-. So, only for the sake of giving a finality to the matter, I

am holding that the appellants are entitled to a lump sum amount of

Rs.25,000/- as an ex gratia payment. That amount will carry an

interest at the rate of 7% from the date of petition till the date of

deposit.

In the result, MFA is allowed. The award passed by the

Tribunal dismissing the O.P(MV) 75/1987 is hereby set aside. An

award is passed in favour of the appellants allowing them to recover

an amount of Rs.25,000/- with interest at the rate of 7% from the

date of original petition till the date of deposit. The insurer is directed

to deposit the amount. On deposit, the appellants are entitled to

withdraw the entire amount.





                                      K.PADMANABHAN NAIR, JUDGE
vps

MFA 73/98    Page numbers