Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 5]

Kerala High Court

P.K. Chacko vs Mariakutty And Ors. on 16 July, 1986

Equivalent citations: [1990]68COMPCAS340(KER)

JUDGMENT
 

Sivaraman Nair, J. 
 

1. The second respondent in MVOP No. 152 of 1979 before the Motor Accidents Claims Tribunal, Ernakulam, has filed this appeal against the judgment of the Tribunal completely excluding the insurer from any liability for payment of compensation for the death of the husband of the first claimant and father of claimants Nos. 2 to 8.

2. The accident occurred on May 21, 1976, at about 4.00 p.m. on a road leading from a panchayat road to a quarry near Ambalam Thakidi, Meenad village. The accident occurred at a time when a lorry owned by the second respondent who is the appellant before us, and which was being driven by the first respondent before the Tribunal, was being reversed from the panchayat road to the road leading to the quarry. The driver remained ex parte before the Tribunal. The insurer and the insured, the appellant alone, contested the claim advanced by the legal representatives of the deceased claiming an amount of Rs. 1 lakh towards compensation.

3. The insurance company in its written objection had stated that the accident occurred at a private place and, therefore, the insurance policy did not cover any obligation to compensate the claimants. Six witnesses were examined on behalf of the claimants and exhibits A-1 to A-4 were marked.

4. The Tribunal held that the accident occurred due to the negligence of the driver. On a consideration of the materials available before it, the Tribunal granted a total amount of Rs. 15,000 as compensation due to the legal representatives ; but confined the obligation to pay the compensation only to the owner and the driver of the vehicle for the following reasons :

"Admittedly, the accident took place in a private quarry. This quarry is owned by a private person. This cannot be said to be a public place. Public have no right to enter this private property. They can enter only under a licence. Issue found against the petitioners."

5. The scope of this appeal is confined to this finding that the accident occurred at a private place, and, therefore, the insurer was not liable to compensate the claimants.

6. Counsel for the appellant referred us to the evidence of PWs 4 to 6. The effect of such evidence was that there was no gate restricting entry into the premises of the quarry, that no permission of the owner was required for entry thereto, and that on no occasion had the right to enter been denied by the owner to the public. Counsel submits that entry into the quarry not having regulated in any manner, and in any case, no evidence in relation to such regulation having been adduced before the Tribunal, the Tribunal should not have entered a finding on the assumption that the quarry was not a public place and the public had no right to enter this private property. An objection is also taken to the statement in the judgment to the effect that the parties admitted that the accident took place in a private quarry. Reference is also made by counsel to exhibit A-3, first information report in Crime No. 71 of 1976 of Piravom Police Station, where it was stated that the accident occurred on the road to the granite quarry of Kuttappan. The same statement is seen repeated in exhibit A-4, charge-sheet, also.

7. Counsel appearing for the claimants asserted before us that neither the claimants nor the owner had admitted that the accident occurred at a private place. Nor had they admitted that the quarry was not a public place where licence from anybody was necessary for gaining entry into the road leading to the quarry. The finding entered by the Tribunal, in these circumstances, seems to us to be unjustified.

8. Counsel for the appellant referred us to Section 2(24) of the Motor Vehicles Act, which defines a "public place" for the purpose of this enactment. Public place is defined to mean "a road, street, way or other place, whether a thoroughfare or not, to which the public have a right of access, and includes any place or stand at which passengers are picked up or set down by a stage carriage". He also referred us to a number of decisions, AIR 1967 Ker 160 (sic), LIC of India v. Karthyani, AIR 1976 Orissa 21, Mangalam v. Express Newspapers Ltd. [1982] ACJ (Suppl) 203 (Mad) and Lanka Sarmma v. Rajendra Singh [1984] ACJ 198 (AP), to make out that if entry into a place, though private, is unrestricted as far as the public is concerned, that place may be a public place. It is submitted that accidents occurring in such places, whereto unrestricted access is available to the public, are liable to be compensated by the insurer.

9. To us, it appears, that public place is a place to which nobody can deny as a matter of right access to the others, or nobody had, as a matter of fact, at the relevant time, or immediately prior thereto, sought to exercise the right of denial of access to the others. It is significant that the definition of "public place" irt Section 2(24) of the Motor Vehicles Act mentions that, even if the place is not a thoroughfare, it may still be a public place, provided the public have got right of access thereto. Even though the Tribunal stated that the access to the place of accident was restricted by licence, no evidence did, as a matter of fact, support this assumption. On the other hand, the indications in the evidence of PWs 4 to 6 were to the effect that there were no restrictions, no regulations, nor even any attempt to object to the entry of the public to this place.

10. Even otherwise, the deceased was a person engaged for work in the quarry. There is no evidence, nor even an attempt, to show that the lorry entered the premises on permission. On the basis of this evidence, it appears to us that the finding of the Tribunal that the accident occurred in a private place and, therefore, the insurance company was not liable to compensate the claimants is unsustainable. We should note that in spite of the fact that notices were served duly on the respondent-insurer, there is no appearance on behalf of the insurance company in these proceedings. In spite of this, we examined the evidence with anxiety to see that the absence of the insurer shall not prejudice its case.

11. The appeal, therefore, has to be and is hereby allowed. The claimants are entitled to collect the amount of Rs. 15,000 with interest from the date of institution of the proceedings, October 21, 1976, from the tenth respondent-insurer in discharge of its obligations under the contract of insurance. There will be no order as to costs.

12. Issue carbon copies of this judgment to counsel on both sides on usual terms.