High Court Kerala High Court

Vijayakumar vs Vijayakumar on 20 June, 2008

Kerala High Court
Vijayakumar vs Vijayakumar on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 1551 of 2001()



1. VIJAYAKUMAR
                      ...  Petitioner

                        Vs

1. VIJAYAKUMAR
                       ...       Respondent

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  :SRI.KKM.SHERIF

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :20/06/2008

 O R D E R
                  J.B.KOSHY & P.N.RAVINDRAN, JJ.
                       --------------------------------------
                       M.F.A.No.1551 OF 2001
                        -------------------------------------
                         Dated 20th June, 2008

                                JUDGMENT

Koshy,J.

Appellant/claimant sustained injuries in a motor accident.

Appellant was an autorickshaw driver. He was aged 31 at the time of

accident. He claimed a total compensation of Rs.2,00,000/= contending

that the accident occurred due to the negligence of the driver of the car

which was insured by the third respondent insurance company. It is his

case that he was standing on the road side. An authorickshaw was hit by

a car and in turn the autorickshaw lost its control and hit the appellant

who was standing on the road side. From his evidence it is clear that the

car hit him from behind. One witness was examined as PW1. He

deposed that the car came in the wrong side and hit autorickshaw and

autorickshaw driver was also negligent as he turned broadly to the right

side. Considering the totality of evidence, the Tribunal found that the

accident occurred due to the composite negligence of the car driver as

well as autorickshaw driver and, therefore, apportioned the liability as 50

: 50. We see no ground to interfere in the finding regarding

negligence. There was no insurance for the car. Therefore, driver and

owner of the car were held liable. The autorickshaw has valid insurance.

MFA.1551/2001 2

Since 50% negligence was fixed on the autorickshaw driver,

insurance company of the autorickshaw is liable to pay 50% of the

compensation. That was done by the Tribunal. It is also stated that

percentage of disability as assessed by the doctor is not correct.

Therefore, we directed the claimant to be examined by a Medical

Board of Medical College Hospital, Kottayam. Medical Board was

constituted and he was directed to appear before the Medical Board

on 18.9.2007, but, he failed to report before the Medical Board. In

the above circumstances, we are unable to interfere in the impugned

award.

The appeal is dismissed.

J.B.KOSHY
JUDGE

P.N.RAVINDRAN
JUDGE

tks