High Court Kerala High Court

V.Mohandas vs P.K.Sivan on 19 June, 2008

Kerala High Court
V.Mohandas vs P.K.Sivan on 19 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1782 of 2005()


1. V.MOHANDAS, S/O.V.R.CHITHAMBARAM,
                      ...  Petitioner
2. V.R.CHITHAMBARAM, VALLAKUDATH HOUSE,

                        Vs



1. P.K.SIVAN, S/O.KAVALAN, PARUTHAYIL
                       ...       Respondent

2. UNITED INDIA INSURANCE CO. LTD.

3. UNITED INDIA INSURANCE CO.LTD.,

                For Petitioner  :SRI.V.K.ISSAC

                For Respondent  :SRI.S.MAMMU

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

 Dated :19/06/2008

 O R D E R
                           M.N.KRISHNAN, J.
                           --------------------------
                      M.A.C.A. No. 1782 OF 2005
                             ---------------------
                  Dated this the 19th day of June, 2008

                               JUDGMENT

This appeal is preferred against the award passed by the

Motor Accident Claims Tribunal, Perumbavoor, in OP(MV) 1232/00. The

scooter driven by the appellant and a motorcycle collided as a result of

which injuries were sustained by the claimant. He had sustained displaced

fracture of the tibia and the Tribunal awarded him a compensation of

Rs.24,300/- and further found that the motorcyclist was totally negligent for

the accident.

2. At the outset, I make like to point out that the parties before the

Motor Accident Claims Tribunal, even when they disputed negligence, they

are not prepared to adduce any evidence or to explain the documents they

are producing and therefore even on the question of negligence guess

work has become a necessity. It is not a practice which cannot be

appreciated. The Tribunal found the negligence on the motorcyclist totally

on the basis of scene mahazar which says that the road is having a width

of 6 meters at the place of the accident and the accident had taken place

4.44 meters north from the southern tar end. The scooter was proceeding

from east to west and motorcycle from the opposite direction. The correct

side of scooter was the southern side and that of motorcycle the northern

MACA No.1782/05 2

side. The accident had taken place on southern side and therefore the

Tribunal found this scooterist being on wrong side is liable for negligence

that has resulted in the accident. If it is true then one cannot find fault with

it. The Tribunal did not look into the Motor Vehicle Inspector’s report,

which would reveal that more damage is caused to the motorcycle rather

than the scooter. It is well known that the motorcycle is having a better

weight and height than a scooter and under ordinary circumstances when a

scooter hits a motorcycle, there will be substantial damages to the scooter.

Therefore, the damage caused would show something about what has

transpired. The damage caused to the scooter is comparatively minimal

when compared to the damages caused to the motorcycle. Therefore one

has to weigh the evidence available to decide the question of negligence.

So far as scene mahazar is concerned, it may not always be correct to

hold that the place pointed out is where the accident had taken place.

When two vehicles are proceeding and an accident is about to take place,

it is the normal human tendency to avert the accident by swerving the

vehicle to one side from the other side. That does not itself will indicate

that one has come through the wrong side. When there is a head on

collision the Apex court has taken a view that in such cases negligence has

to be apportioned. Unfortunately, in this case, the scene mahazar is not

controverted so also the Motor Vehicle Inspector’s report. So the

preponderance of probability when taken into consideration, it has to be

MACA No.1782/05 3

held that the scooter has come through the wrong side. The nature of

damages would indicate that it cannot be stated precisely who has hit

whom. Therefore, it is only safe to apportion the negligence. Considering

the factum that scooter was totally on the wrong side, I feel that major

contribution can be given to the scooterist. Therefore, I apportion 70% on

the scooterist and 30% on the motorcyclist.

3. So far as quantum of compensation is concerned, the claimant

had sustained fracture of the tibia and he was treated as an inpatient. The

Tribunal has awarded a sum of Rs.24,300/-. Out of this, the medical

expenses comes to about Rs.3,200/-. The actual loss of earning is granted

only for three months. The Tribunal granted an amount of Rs.10,000/- for

pain and suffering and Rs.4,000/- for loss of amenities and enjoyment in

life. Considering the nature of the fracture, the period of hospitalisation, I

feel the compensation awarded is only just and reasonable which does not

call for any interference.

In the result, the MACA is partly allowed and the claimant is entitled

to receive 70% of the amount awarded from the appellants in this case.

Since there is no impleadment of the rider of the motorcycle, no

compensation can be awarded against him.

M.N.KRISHNAN, JUDGE
vps

MACA No.1782/05 4

MACA No.1782/05 5

MACA No.1782/05 6