High Court Kerala High Court

Udayakumar vs Sarathchandran Pillai on 25 November, 2009

Kerala High Court
Udayakumar vs Sarathchandran Pillai on 25 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1409 of 2005()


1. UDAYAKUMAR, S/O.GANGADHARAN,
                      ...  Petitioner

                        Vs



1. SARATHCHANDRAN PILLAI, S/O.CHELLAPPAN
                       ...       Respondent

2. VINDO KUMAR, S/O.RAMACHANDRAN PILLAI,

3. THE DIVISIONAL MANAGER, ORIENTAL

                For Petitioner  :SRI.RAJEEV V.KURUP

                For Respondent  :SRI.GEORGE CHERIAN (THIRUVALLA)

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

 Dated :25/11/2009

 O R D E R
                     M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                M.A.C.A. NO. 1409 OF 2005
             = = = = = = = = = = = = = = =
      Dated this the 24th day of November, 2009.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Kottayam in O.P.(MV)1996/99.

The claimant, said to be a police constable, sustained

injuries in a road accident. His claim petition was dismissed

for the reason that he did not produce any document nor did

tender any evidence. The case was taken up on 17.12.99 for

judgment and disposed of on 20.12.99. The learned counsel

for the appellant would contend before me that the

documents were produced on 17.12.99 and the Tribunal

could not considered it because it has not been marked and

no petition to reopen the case was filed. I do not want to

say anything regarding the conduct of the matter but suffice

to say natural justice has to be complied with and an

opportunity has to be given. Therefore the award under

challenge is set aside and the matter is remitted back to the

M.A.C.A. 1409 OF 2005
-:2:-

Tribunal for fresh consideration by permitting all concerned

to produce documentary as well as oral evidence in support

of their respective contentions. The appeal is disposed of

accordingly. Parties are directed to appear before the

Tribunal on 23.12.2009.

M.N. KRISHNAN, JUDGE.

ul/-