High Court Kerala High Court

The Oriental Insurance Co. Ltd vs M.C.Thankappan on 21 November, 2008

Kerala High Court
The Oriental Insurance Co. Ltd vs M.C.Thankappan on 21 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1315 of 2007()


1. THE ORIENTAL INSURANCE CO. LTD.,
                      ...  Petitioner

                        Vs



1. M.C.THANKAPPAN,S/O. MAKKI,
                       ...       Respondent

2. KERALA STATE ROAD TRANSPORT CORPORATION

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  :SHRI.JOHNSON P.JOHN, SC, KSRTC

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

 Dated :21/11/2008

 O R D E R
                            M.N.KRISHNAN, J
                        =====================
                 MACA No.1315/2007 & WP(C)Nos.26089,
                  26090, 26091, 26092 & 26105 OF 2007
                        =====================

                Dated this the 21st day of November 2008

                                JUDGMENT

M.A.C.A.No.1315/2007 is preferred against the award in O.P.(MV)

No.264/2003, W.P.(C)No.26089/2007 against O.P.(MV)No.624/2003,

W.P.(C)No.26090/2007 against O.P.(MV)No.512/2003, W.P.(C)

No.26191/2007 against O.P.(MV)No.677/2003, W.P.(C)No.26092/2007

against O.P.(MV)No.708/2003 and W.P.(C)No.26105 of 2007 against O.P.

(MV)No.641/2003 of the Motor Accidents Claims Tribunal, Muvattupuzha.

2. In all these cases by virtue of a common award the Tribunal found

that the private bus which collided with the KSRTC bus is totally

responsible for the accident. There were connected appeals of which one is

MACA.No.1316/2007. After considering the entire materials, this Court

held that the accident had taken place on account of the negligence of both

the drivers and apportioned the negligence at 60% on the private bus driver

and 40% on the KSRTC driver. The same has to be followed in all these

cases.

3. So far as the maintainability of the writ petitions are concerned,

MACA 1315/2007 & con. cases -:2:-

since the amount awarded is less than Rs.10,000/-, writ petitions are filed

and under ordinary circumstances, the court is not expected to entertain a

writ petition. But, it has to be stated that when there is a common order out

of which some are appealable and the other are non-appealable and as the

provision of Section 115 of the Code of Civil Procedure is not extended to

the Tribunals under Rule 395 of the Kerala Motor Vehicles Rules, 1989, the

extra ordinary jurisdiction under Article 227 of the Constitution of India

has to be exercised and it has been done by this Court in some cases as

well. Therefore I entertain all the writ petitions as well.

In the light of my finding in M.A.C.A.No.1316 of 2007 and

connected cases, the accident had taken place on account of the negligence

to a tune of 60% by the private bus driver and 40% by the KSRTC driver

the compensation awarded has to be apportioned and it has to be paid by

the KSRTC as well as the insurance company. Or, in other words, in all

these cases, 60% of the amount awarded with interest and 60% of the cost,

if any, is to be deposited by the Oriental Insurance company and 40% of the

amount awarded plus interest plus 40% of the cost be deposited by the

KSRTC.

MACA 1315/2007 & con. cases -:3:-

To this extent the appeal and the writ petitions are disposed of

accordingly.

M.N.KRISHNAN, JUDGE

Cdp/-