High Court Kerala High Court

United India Insurance Company … vs Kalathil Mariumma on 21 December, 2009

Kerala High Court
United India Insurance Company … vs Kalathil Mariumma on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1681 of 2004()


1. UNITED INDIA INSURANCE COMPANY LTD.,
                      ...  Petitioner

                        Vs



1. KALATHIL MARIUMMA, W/O.ABDUL KAREEM,
                       ...       Respondent

                For Petitioner  :SRI.MATHEWS JACOB (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :21/12/2009

 O R D E R
            P.R.RAMAN & P.R.RAMACHANDRA MENON, JJ
                 -----------------------------
                    M.A.C.A No.1681 of 2004-C
                ------------------------------
            Dated this the 21st day of December, 2009.

                             J U D G M E N T

P.R.Raman J

The appellant is the insurer of the vehicle. Smt.Kalathil

Mariumma aged 50 years, the claimant before the Tribunal who

alleged that while walking as pedestrian, a motor cycle ridden rashly

and negligently by the first respondent came and hit her and as a

result she sustained injuries. For the injuries sustained she claimed

compensation. The second respondent in the claim petition is the

owner of the vehicle and the 3rd respondent is the appellant/insurer.

According to the appellant the accident happened when the claimant

was travelling as a pillion rider in a motor cycle ridden by none other

than her own son, who was a minor and did not possess a valid

driving licence. The respondent admitted that there was insurance

coverage to her vehicle. On the side of the 3rd

respondent/appellant, Exts.B1 and B2 were marked and the

Investigating Officer of the insurance company was examined as

RW1. But the Court below found that Ext.A6 copy of the charge

M.A.C.A No.1681 of 2004-C 2

sheet shows that the rider of the motor vehicle was charge sheeted

under Sections 279 and 338 of the Indian Penal Code. Both the

driver and owner of the vehicle remained ex-parte. In such

circumstances, based on Ext.A1 copy of the FIR and also Ext.A6

charge sheet, the Court below accepted the case of the claimant and

found negligence on the part of the first respondent, rider of the

vehicle.

2. The learned counsel Sri.Mathews Jacob, appearing for the

appellant contended that the Tribunal ought to have accepted the

evidence adduced on the part of the insurance company. The court

below found that the accident occurred as a result of negligent

driving of the claimant’s son, who was a minor without any valid

licence. With the available evidence on record we are unable to

accept the contention. The registration particulars of the vehicle

would have been called for/summoned from the registration

department to prove the ownership of the vehicle. That was not

done. None of the police officers who charge sheeted the first

respondent was also examined in the case. In the absence of better

evidence on records, it cannot be said that the finding of the

Tribunal is in any way perverse. In the circumstances, the finding of

M.A.C.A No.1681 of 2004-C 3

the Tribunal attributing negligence on the part of the first

respondent is only to be confirmed. As against a claim for an

amount of Rs.2,50,000/- only an amount of Rs.73,800/- was

awarded under different heads. As a matter of fact the substantial

amount of Rs.15,000/- was awarded towards medical expenses

incurred to the claimant. The amount awarded towards pain and

suffering, transportation charges, damages to clothing and by-

stander’s expense etc are very nominal. Considering the severity of

the injuries sustained, the compensation awarded towards pain and

suffering and the medical expenses cannot said to be on the higher

side.

In the result, we find that the amount of compensation

awarded by the Tribunal is also not liable for any interference. I find

no merit in the appeal. Hence dismissed.

Sd/-

P.R.RAMAN
(JUDGE)

Sd/-

P.R.RAMACHANDRA MENON
(JUDGE)
ab