High Court Kerala High Court

Vinodkumar vs Anna Preethy @ Preethy on 10 August, 2010

Kerala High Court
Vinodkumar vs Anna Preethy @ Preethy on 10 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24905 of 2010(K)


1. VINODKUMAR, AGED 57,S/O.KALLIKADAVIL
                      ...  Petitioner

                        Vs



1. ANNA PREETHY @ PREETHY,W/O.LATE JOSEPH,
                       ...       Respondent

2. RITTO (MINOR),S/O.LATE JOSEPH,

3. V.T.SAJITH,S/O.THANKAPPAN,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :10/08/2010

 O R D E R
                K.SURENDRA MOHAN, J.
             -------------------------------------------
                W.P.(C) No.24905 of 2010
             -------------------------------------------
            Dated this the 10th August, 2010

                          JUDGMENT

The petitioner complains of non-consideration of

Exts.P6 and P7 claim petitions filed by him before the

Motor Accidents Claims Tribunal, Thrissur. The petitioner

had purchased a stage carriage vehicle bearing

Reg.No.KL-8/Q 1195 from the third respondent. Another

vehicle that belonged to the third respondent had been

involved in a motor accident in which a motor cyclist and

his daughter had died. Respondents 1 and 2 are the legal

representatives of the deceased. They filed O.P.(MV)

Nos.1662 of 2009 and O.P.(MV) No.1663 of 2009 before

the Motor Accidents Claims Tribunal, Thrissur claiming

compensation for the death of the deceased. The vehicle

that was involved in the accident had no insurance cover

and the third respondent is therefore sued personally for

compensating respondents 1 and 2. Along with the

petitions referred to above, separate petitions for

attachment before judgment of the stage carriage vehicle

wpc No.24905/2010 2

bearing Reg.No.KL-8/Q 1195 that belongs to the petitioner

have been filed. The petitioner apprehends that orders

would be passed in the said petitions attaching the

petitioner’s vehicle. Therefore, he has filed two claim

petitions evidenced herein by Exts.P6 and P7 putting

forward his claim that he is the owner of the vehicle and

that his vehicle is not liable to be attached for the liability

of the third respondent. The petitioner complains that no

orders have been passed on Exts.P6 and P7 till date. At

the same time, the petitioner apprehends the passing of an

order of attachment in respect of his vehicle at any

moment.

2. Since the claim put forward by the petitioner is

pending adjudication before the Motor Accidents Claims

Tribunal, Thrissur, it is not necessary for me to consider

the merits of the claim. It is sufficient that the petitions

are directed to be considered expeditiously. In view of the

limited relief that I am proposing to grant, I do not think it

necessary to issue notice to the other respondents.

3. In the above circumstances, this writ petition is

disposed of directing the Motor Accidents Claims Tribunal,

wpc No.24905/2010 3

Thrissur to consider I.A.No.6873/2010 in I.A.No.2854 of

2010 in O.P.(MV) No.1662/2009 and I.A.No.6872 of 2010

in I.A.No.2853 of 2010 in O.P.(MV) No.1663/2009 pending

before it in accordance with law and to pass appropriate

orders thereon, as expeditiously as possible and at any

rate before any order of attachment before judgment is

passed on the applications filed by respondents 1 and 2. If

orders of attachment before judgment have already been

passed, the claim petitions of the petitioner referred to

above shall be considered and appropriate orders passed

thereon expeditiously and until such final orders are

passed on the claim petitions filed by the petitioner, the

order of attachment shall not be enforced.

K.SURENDRA MOHAN,
JUDGE

css/