Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bindumol V.S vs Babu Mathew
2022 Latest Caselaw 2107 Ker

Citation : 2022 Latest Caselaw 2107 Ker
Judgement Date : 24 February, 2022

Kerala High Court
Bindumol V.S vs Babu Mathew on 24 February, 2022
MACA NO. 230 OF 2019
                                     1

               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                  THE HONOURABLE MR.JUSTICE C.S.DIAS
  THURSDAY, THE 24TH DAY OF FEBRUARY 2022 / 5TH PHALGUNA, 1943
                         MACA NO. 230 OF 2019
   AGAINST THE ORDER/JUDGMENT IN OPMV 190/2018 OF ADDITIONAL
  .DISTRICT COURT & MOTOR ACCIDENT CLAIMS TRIBUNAL ,THODUPUZHA
APPELLANT/S:

             BINDUMOL V.S.
             AGED 32 YEARS
             W/O RAJESH, VADAKKEDATH HOUSE, (CHERIYIL) THALAPPULAM
             P.O.,PLASSANAL, NOW RESIDING AT VADAKEDATH HOUSE
             THUDANGANADU KARA,
             MUTTOM VILLAGE.

             BY ADVS.
             MATHEWS K.PHILIP
             SMT.T.MANASY



RESPONDENT/S:

    1        BABU MATHEW
             ARIYAPPILLIL HOUSE,
             KURIANAD P.O.,
             MARANGATTUPALLY - 686 636.KOTTAYAM

    2        UNITED IDIA INSURANCE COMPANY LIMITED
             REPRESENTED BY ITS DIVISIONAL MANAGER,
             DIVISIONAL OFFICE,
             MUVATTUPUZHA. 686 661.ERNAKULAM

             BY ADV SMT.P.A.REZIYA




     THIS    MOTOR   ACCIDENT   CLAIMS    APPEAL   HAVING   COME   UP   FOR
ADMISSION ON 24.02.2022, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 MACA NO. 230 OF 2019
                                    2

                             JUDGMENT

The appeal is filed by the petitioner in OP(MV)

No.190/2018 of the Motor Accidents Claims Tribunal,

Thodupuzha, seeking enhancement of compensation.

2. On the suggestion made by this Court, the appellant and

the 2nd respondent agreed to explore the possibility of settling

the dispute through direct negotiation.

3. Pursuant to the settlement talks held in this Court, the

above parties have arrived at an amicable settlement, as per the

terms and conditions in the joint statement dated 11.02.2022,

signed by the parties and counter signed by the respective

counsel.

4. I have perused the joint statement and found that the

compensation amount agreed between the parties to be just and

reasonable, and that the settlement is in accordance with law.

In the result, the appeal is allowed as per the terms and

conditions in the joint statement dated 11.02.2022, which shall

form part of the judgment. This Court places on record its MACA NO. 230 OF 2019

appreciation for both the appellant as well as the 2 nd respondent

- insurer in harmoniously settling the dispute and putting an end

to the litigation, and also for saving the precious judicial time.

Sd/-


                                                  C.S.DIAS
                                                   JUDGE

rkc/24.02.22
                                                        r`i®J\ch mortc, C®th
                                                                            ?a                 `ho 3,8,

                Presented On      3'        a lchoaQ

HONOURABLE IHGH COURT OF KERALA AT ERNAKELAM

MACANo. 230 / 2019

Bindumol V.S. Appellant

Vs.

Babu Mathew & another,'' Respondents /

JOINT STATEMENT FILED BY THE APPHLLANT AND THE a / /// 2nd RESPONDENT

/,/ (+ l}r

i-?.i,'..-..--

r, |nti MATHEWS K. PHILIP ADVOCATE K/129/1986 38/360 Manorama Junction Katitr`ala Road, Cochin -16 Ph . 2321122. 2316188

Counsel for the appellant

-=_-i--J`-

c-il::-:::--:-:,-

Counsel for the respondent

qu- Rfrbk= P A k`-3 /) *fro a_hwhov' \'%-6c23 a £grm,tI "IB `Jt3es#tgivE KHCAra alevmf ty ap f aEL l,o*>Qprv •J,

-::-i-: -

# [prf vhf t£ \ BEFORE TIH HONOURABLE IHGH COURT OF KERALA AT ERNAKULAM ',1 :..;".

EII

RACA No. 230 / 2019

iiq=j:£i;::dumolvs Appellant

Babu Mathew & another Respondents

JOINT STATEMENT FILED BY THH APPELLANT AND THE 2nd RESPONDENT

1. The above appeal is filed against the award dated 28.9.2018 in

O.P.(MV) No. 190/2018 of MACT Thodupucha. The original u petition is filed by the appellant claiming compensation in respect of the injuries sustained by him in a motor vehicle accident which occurred on 17.11.2016 involving the Car bearing registration No.

KL-35-E-3256 insured with the 2nd respondent. The Tribunal had

granted a sum of Rs.6,28,810/-as compensation with interest @ 9% p.a. from the date of petition. It is challenging the quantum of compensation that the above appeal is filed. Since the 2nd respondent had admitted the coverage of the insurance policy in respect of the offending vehicle, the liability to pay the compensation is on the 2nd u respondent. The services of notice on the lst respondent was dispensed with at the risk of the appellant by the High Court. Nevertheless, the presence of 1 st respondent is not needed before this Honourable court since the accident and the policy are admitted. Hence the settlement is arrived at between the appellant and the 2nd respondent.

Appellant : Bindumol V.S. 2nd Responden s United

-* India Insurance

pe*¥€ pany Ltd.

Duo-

c`\`

2. The appellant above named and the 2nd respondent have negotiated the matter out of court and willingly arrived at a compromise settlement in full and final settlement of all the claims of the appellant against the 2nd respondent arising out of the accident and the original

petition mentioned above. It is agreed that the 2nd respondent shall pay an additional aniount of Rs.3,48,000/- (Rupees Three Lakhs Forty Eight Thousand only) inclusive of all interest and costs to the appellant by way of full and flnal settlement of all the claims of the appellant against the 2nd respondent.

®

3. The 2nd respondent hereby agrees to transfer by way of NEFT the above amount of Rs.3,48,000/- (Rupees Three Lakhs Forty Eight Thousand only) within a period of 30 days from the date of receipt of the copy of the judgment from the Honourable High Court, to the following bank account of the appellant, the details of which Adhar No.3095 3535 6443, Account No.6018101002578, IFSC Code:CNR80006015, Can€ira Bank Limited, Ground Floor, Jesus Church Building, Kaduthuruthy BIock, Njeezhoor, Vaikom

- 686512, and the appellant shall provide a rfufroy of his bank pass ® book from page and Adhar Card to the 2nd respondent within 10 days from the date of receipt of copy of the judgment from the Honourable High Cout for enabling the 2nd respondent to effect the payment of the additional amount, failing which the said amount will caITy 9°/o interest from the date of default.

tlh„' us Bindumol V.S. 2nd Respondent s United India Insurance C pany Ltd.

-* PM"tl a rdH Drty-

.3

4. There is no threat, coercion or undue influence in arriving at the above settlement. There is no mistake in arriving at the settlement either.

It is therefore prayed that this Honourable Cout to record this joint statement and to pass a judgment in terms thereof.

Dated this the 1 lth day ofFebruary, 2022.

u Advocate :

Bindumol V.S. Counsel for the appellant

.A. Raziya a A-L3 J` Counsel for the 2nd respondefi-t wl* JAY^ CT` rT: r,

-. ^ .`, r

L

}`,

fr.giv ;? £3Rffi'*S! giv Ir` Y3#fEZ;fty'¥l.;[email protected]={`i

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter