High Court Karnataka High Court

United India Insurance Co Ltd vs Dundappa Jagadevappa Biradar on 12 March, 2009

Karnataka High Court
United India Insurance Co Ltd vs Dundappa Jagadevappa Biradar on 12 March, 2009
Author: K.Ramanna
BETWEEN :

MFA 2722 .-  '

1.

_ ANQ " 

 1;

IN THE: HIGH COURT OF KARNATAQ;  "  .
CIRCUIT BENCH AT GULBAi?{3A, _ 

DATED THIS THE 12:11 DA? o9f_:1§iA.Ié.{j.';3A - Am)

- ., I)l.}NDAIE'PA JAGADEVAPPA BIRADAR
* _ "MA3QR "  
_  .__R/G«¥iiT'i'1;NAHALLI
~ , i3fJAP{}£<T TALUK AND mgr

Sf~%:'~;&E'.UNTHALA W] O DUNDAPPA BZRADAR

 MAJOR
V "P./Q HITTINAHALLI
' BIJAPUR TALUK AND Dis'?

K SEETHARAMAIAH

MAJOR

S] O NIZAMAIAH CON'}"RAC'I'OR
TOURISF HOTEL

.1/»

'7 ,0»/"



M G RQAD  A   ~

BIJAPUF? ...RESPQ1_\iDENT_:f3 ' '
{By M/3 Chetana Assts, Acimfor R.  A A_  -.   A
Sri Madam Mohan M Khannnr, Advifor    

MFA $1130 ms. 30 OF+' T--HE xx.?;:::fAcr=AGA:N_sfr.%:'HE 

JUDGEMENT 5:; ORDER £)ATL«i§:'=. ;3.1:z;2o01'.=PAvssED {N
WCA/SR/191 012' 1999 on T__HEa_F¥L_E OF""T'HEf{.ABOUR
OFFICER 82:. c<)1~.ri'ise;.1$S1:JI2 DESTRICT.

   K"$F}E*rHARAMAiAH MAJOR

A' ' S] (}.NEZAMAIAH, CONTRACTOR,

V'  'i.'OURIS'1'HOTE,:L,M.G.ROAD,

' HBIJAPUR.  RESPONDENTS

” “(By Sri Asholc N Patii, A<:1v.for R.1,
" Sri. Marian Mohan M Khannur, Aciv.for R2 )

'ifs
:\– ,. ;

>4
M K

MFA FILED (US. 30 0? ma W13. ACT A<.:;?AzNsT"'m'E–J
JUSGEMENT 85 (312932 DATED: 13.12.2€}(l3g '§?A;€3SE{) m
WCA/SR/88/1999 cm Tm; FILE OI%'~'"I'ErJ.E3 usaogm OF'E"!_{1ER..

5:. commxssxozvm rvore WORKMEWS' j1.Cm;1PENsAqi1o;;,.'
BIJAPUR, PARTLY ALLOWING *rH.r§: c:,,A1M P5:'2.f1*:r~:’

CGMPENSATYON.

THESE APPEALS commié’ FOR }~§:.ARiNG?fgTH1s
my, THE comm’ QELNEREI3,/r–;~z.§;–.nG%L_Low:Na;


' Juuc,m:>r        
Both    ef the vehicle
chaflcngmgv   awand passed by the

Com111iss:ioi1_er ._ ‘ Conipensation, Bijapnr, in
WCA:SR/ 19i ?&Z’t$3T and 13. 12.2001.

2. gisixzce tfie as well as the Ivespondcnts in

com “” “men and commcm judmcnt and

éhfijlfiflgfid, thtzrefore, both the appeais are

“tqken £(3ge’i:}1;}é<%;",ATi11 older to avoid the repetifion of facts

.. -iaw for the convcxxience of the Court.

3,V ?f,30i11 the appeals are filed under Sec.30(1) of the

. V~V:f''''z5:i(:):f:'1{'J;l.i1it'31'1'S Compensation Act by the insurer challenging the

fastened on it by the Commissioner for Workmerfs

. Compcnsa£:ion and thereby {fimctacd to pay tbs compensation

/9;'":

to the respondents/claimants t0 the tune of

Rs..35,631/– together with i11tt:res{@m1b2°xE: p1ei~”sgr::;5:;,@”;’

4. Heard the arguII1ent§’».:’of::”‘le£fJ.r1ie«:i’

Nadaguouda for for-

respondent/claimants. None R2.

5. Admittedly, ii”;§”:1Ieh.i;:§.le§V.’ :’::g:1;r:n:.$’ti<;j11 belongs to R2
K.Sec£ha:tamaiahVs/0 and the
owner of they Bijapur. The
claixnants flicy are the parents of
aeceasgci w{iA;Si§:3s-99 is filttd by the
claim petitions came to be

filad, since fthc dvecc2:_se'd_ injured met with accident on 9-

yéhiigz wc}i'kiz2.g.«'undcr respo11dent~»2 as driver and

cifiaacr rgspécfivfily in tlactor bearing No.KA-28-4074. In the

driver of the vehicie succumbed $0 the

V . injufiés by him in the accficnt and the claimant

!A(§3A:vSR:88-99 sustajnetd gtitzvous injuries, therefore

jzaétifions came to be filed before the (Zbmmissioncr.

5. After considering the material evidence placed on

n ” “rt:Cor*<:I, the Commissioner far Workmcu's Compensation

,/U':

1,: _

fa$te:1ed the liability on the appe1iant–in$uz*er.. ‘– ‘

appellz-mt has come up with these _,ap;>c’alsj:!f.hr:_V u u

liability fastanccl on it.

7. it is argued by lcar:£cf:£}._coufii’scV:l

that the policy issued infavour fsézhicic in
question was a and trailer
should be used cmly as Wei} as for
forestry but other than for
agricultmaii fmm one place to
anothezxy fof_ Mini Tank. Themfom,
when tlgé u’wz;V1e:r V has violated the policy and

there, is 3 l$i13:,:§ch~ {if f:i1c«}::o:1t;ract between owner and the

. –i};1si1;t§ér,3.–_”‘the* not liable to indctmnify the owner.

« case, learned ccaunsci for the petitioner

Elatimzxtion cf the (301111 to the statement of {me

V._Vita}a “s3t°:Who3c inatance mm was set in motion in Crime

A ” ‘:’»’€.cV)V[S’z’,’~’§./’:39 for an Gffemte punishable under S<:cs.2?9, 304(3)

' IPC against the éeceasmd Shivagonda who was the driver

., 5;' the vehicle.

:1}

– – ‘
7’ 5

8. The appellant-i11sure:* has not

acciéent that took place on 9~7–1999.

between the parties is also not in riispiztc.

even net disputed the quantum of

the WI}. C<;)mmissione:r {pg '\(':'.a__im o111y

contention of the _is that… liability
fastened on it to pay incorrect and
illegal. The contents fiiev that extra

premium 9:'. SR8. the risk of a

érivcxj to cover the xisk of the
co<::lies ?:1§.t«. tlin iused other than for agricultural

pmpcses 'oi'-.foVxcsVtV1iy owner of the vehicle for which it

§V€J,$"":'iI}:Su17$d. £)'u;r;:1g the ccursf: of argummlts, learned

' respondentjclaimania submitted that the

cfxwfiér of Vfractor and trolley has obtained gcrmission to

1;1S€: 'L§;1t3 V8i1iC}£ oiher than agritrultuxal and forest }3llI'p0S8S

x V' ..E)Lii'…]30%l1Ch document are produced. The policy produced

appellant before the Ccmmissioner does not disclose

'"é.i1bsequently any extra pmmium was paid ta use the vehicle

other than the said purpose /far which it was insured.

'3" – ..

Therefore, even though the appciiant has cofiectsdx

premium. to cover the risk of the driver and Rs.__§?i5i«»~V_’

incmasod 3″ party damages, tho owner isfiot V.

use the vehicie for othor

Whenever such vohiok: was Vroquired” 10′ ‘be .other”;t}:1&.*1_”‘},

the purpose for which it wa§§’VL’o*j;;:.iAsu:cd,V” “§:}_1’on*v’:it ‘éhould {)6
brought to the notice cwfihe galooeit the issued
$3}? the concerned RTC) ‘ 111’ after paying

necessary ‘oéiso’– owner Wants the

iI1S1JI’éiI1(3″1″f’\’3!I)Afi.}’l:,’>1′.’;;g”(:::=§;”ltffliiit i1;§ta”‘n”‘i case, the owner of the
vehic}e;’A_u$g:d’ the~.’,V?chio1¢[‘o’–to’ sites}. from once: piace to

another, 1§éi;orev’}’ank was constructed and the

V. «_ Shivagondawas the tortfeasor on whose nogligence

‘ taken place, but he died and it was in the

H employment. The vehicle was used other

V «V for which it was insuneé. Therefore, the:

H K retgponfiiéntf owner of tractor and tcoiiey alone; is iiable to pay

“tj1ié’com;3onsatjon to the rcsponée11ts/ claimants.

9. Therefore the appeals fikzd by the appeiiantf insnzor

is allowed. The iiabiiity fixed on the appellant, by the

E I ,…w

§.’:.’:4-‘3′” ‘

Commissioner for Wcrrkmerfs Compcnsatitm. f 1:0′ pa}?

compensation in the aforesaid two claim pefI§:i_1;il€3:1$,’ l

modified. The I’€S§}O11d6Ilt”S€€fi’13i§;.€>llfEElaJo.h””*,

vehicle and the employer of the dééefiscfl

alone liable to satisfy the aW*airfl,p3.$.seci_linl _”thél”1.al:$élve iiwoll

appeals.

R&spondent–ownelrl lgff” …i§§-given 2 mcmths
time to deposfiil the with accrued

:’u1tcre$t, ‘

b}v«;Hth€ appellant in both the

appealfi’ “it.

I’ …..

JUDGE

brfi-.