High Court Kerala High Court

Usha vs Radhakrishnan on 20 August, 2008

Kerala High Court
Usha vs Radhakrishnan on 20 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 528 of 2003()


1. USHA, W/O.LATE MANMADHAN NAIR,
                      ...  Petitioner
2. SYAMILI. D/O.LATE MANMADHAN NAIR,
3. SIVAPRASAD, S/O.LATE MANMADHAN NAIR,

                        Vs



1. RADHAKRISHNAN, S/O.UNNIPILLAI(SET EX-
                       ...       Respondent

2. M.JINADEVAN, S/O.MADHAVAN(SINCE

3. NEW INDIA ASSURANCE CO.LTD.,

                For Petitioner  :SRI.C.J.JOY

                For Respondent  :SRI.N.S.MOHAMMED USMAN

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :20/08/2008

 O R D E R
        C.N. RAMACHANDRAN NAIR & V.K.MOHANAN, JJ
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         M.A.C.A. No. 528 OF 2003
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 20th day of august 2008

                                  JUDGMENT

RAMACHANDRAN NAIR,J

The appeal is filed against the award of MACT, granting

compensation to the appellants for the death of the first appellant’s

husband, in a motor accident. The accident occurred as a result of a

collision between the motor vehicle driven by the first appellant’s

husband and the jeep driven by the first respondent. However, 50%

of the compensation awarded is reduced on account of the

negligence of the deceased who was driving the bike. We notice that

this finding is purely based on the evidence of PW2, who is none

other than the witness of the appellant, who has stated that the jeep

hit on the left side of the motor bike. This is the sole basis on which

MACT held that accident was partly on account of contributory

negligence by the deceased. However, MACT has not considered

remaining evidence furnished by PW2. He has stated that jeep was

driven in a high speed and negligent manner. Moreover, the scene

mahazar and final report furnished by the police are not even

considered by the MACT. Another thing noted by the MACT is that

M.A.C.A.No.528/2003
-2-

the deceased had not exhibited `L’ in the vehicle even though he had

only a learner’s licence. We do not think the MACT has considered

the entire evidence in the matter, but has solely relied on a

piecemeal statement from one of the witnesses to find contributory

negligence of the deceased.

2. So far as the challenge against the amount of

compensation is concerned, we are unable to uphold the assumption

of MACT that the wife of the deceased could have carried on the

newspaper agency that the deceased was running. Further finding

that the deceased would not have been engaged in agricultural

operations as he was engaged in other business also is not tenable.

For the reasons stated above, the award passed by the MACT

is set aside with a direction to the MACT to consider the entire

evidence in the matter, hear both sides and decide the matter on all

issues afresh within a period of three months from the date of receipt

of a copy of this judgment. Appellant shall produce a copy of the

judgment before the MACT for compliance.

C.N.RAMACHANDRAN NAIR, JUDGE

V.K. MOHANAN, JUDGE
ttb