High Court Kerala High Court

The Oriental Insurance Company … vs Sudheer on 31 October, 2008

Kerala High Court
The Oriental Insurance Company … vs Sudheer on 31 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2322 of 2007()


1. THE ORIENTAL INSURANCE COMPANY LIMITED,
                      ...  Petitioner

                        Vs



1. SUDHEER, S/O. HASSAN,
                       ...       Respondent

2. SAJEEL, S/O. EBRAHIM,

                For Petitioner  :SRI.MATHEWS JACOB (SR.)

                For Respondent  : No Appearance

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

 Dated :31/10/2008

 O R D E R
                          M.N. KRISHNAN, J
                         -----------------------
                    M.A.C.A.No. 2322 OF 2007
                    ---------------------------------
               Dated this the 31st day of October, 2008




                              JUDGMENT

This appeal is preferred against the award of the Motor

Accident Claims Tribunal, Thodupuzha in O.P.(MV) No.265/2003.

It is the case of the claimant that while he was travelling as a pillion

rider in a motorcycle bearing Reg. No. KL-6/A-7073 driven by the

first respondent, the vehicle overturned on account of the

negligence of the rider resulting injuries to him. The Insurance

Company would contend that the case of the petitioner is not

correct and that it was the petitioner who was riding motorcycle at

the time of the accident and further even if he was a pillion rider, it

was an Act only policy. It is contended that he is not covered by

the policy. The Tribunal on appreciation of the materials confirmed

that the accident had taken place and that the claimant was a

pillion rider and therefore awarded compensation. It is against that

decision the Insurance Company has come up in appeal. At the out

set it has to be stated that though the accident took place on

24.11.2000, the petition was filed only on February 2001. That is

after a period of more than two months. It is true that immediately

M.A.C.A.No. 2322 OF 2007
-2-

after the accident he was taken to a hospital and the wound

certificate would reveal that the cause of accident is fall from a bike.

The doctor who had treated him was summoned before the Court

and he had produced Ext. X1 and given evidence before the

Tribunal. The doctor had clearly stated the reason for non

preparation of the wound certificate was that ”

He further submitted that the word used was fall from a bike and as

it was a self accident, intimation was not given to the police. He

has been cross examined and he would deposed that it is not

reported in the wound certificate ”

The evidence of the doctor and Ext. X1 has not been taken into

consideration at all by the Tribunal and it acts upon the basis of the

evidence of PWs. 1 and 2. The claim in his statement before the

police would show that he did not file a complaint because the rider

was his friend. But the same person chooses to file a complaint

against the very same person after two months. So the explanation

given for not filing the complaint in time cannot be accepted. If

really there had been accident as alleged by the claimant, there

would be materials to establish the same. The alleged driver

M.A.C.A.No. 2322 OF 2007
-3-

certainly if he had not sustain injuries would have taken him to the

hospital. The evidence of the doctor would show that the

information was furnished by the claimant himself. It is very easy

to file a private complaint after a laps of so many months and prefer

a claim before the Motor Accident Tribunal. The mere delay may

not be ground to reject the claim of a person but there must be

reasonable, acceptable and truthful explanation for the same. The

explanation tendered is unsatisfactory. The proceedings in criminal

case does not bind a Tribunal. There is no axe to grind for a doctor

to come and depose against the claimant. The evidence of the

doctor is entitled to weight and the surrounding circumstances also

would establish that the case of the claimant is not acceptable as

such. Therefore I disagree with the Tribunal and hold that the

claimant had not succeeded in proving his claim and therefore he is

not entitled to any compensation.

In the result, the appeal is allowed and the award passed by

the Tribunal is set aside and the claim petition is dismissed. If the

Insurance Company has deposited the amount it is entitled to get it

reimbursed from the Tribunal on appropriate application.

M.N. KRISHNAN, JUDGE
vkm