High Court Karnataka High Court

M/S United India Insurance Co Ltd vs Y Gopala Reddy on 17 March, 2008

Karnataka High Court
M/S United India Insurance Co Ltd vs Y Gopala Reddy on 17 March, 2008
Author: A.S.Bopanna


nmmmn rams THE 17E may or nmnnH¥2fifi§fi,

BEFORE

THE HQNIBLE HR. Jvsriamé 3 é fifiaénfig : x

WRIT PETITION No.14éa47fiF :b§§¥jG$€§c}R_

uununuru-u—-In-up

1 ma U!-JIT}3D’_IE%DIP1; Iflafiksamcm. -co LTD
13::-i main G:=s*:%:E.. =
EUILEING, no.25_, :n’a’.c::. .1=:.o’Jn=.::; .__
Emrsmioafi mi» r:-.r:11,” $3′? I1’T”5
Mnwfifififi” % “= %*»V j’ ~
%_=$ ::[;~v~ «V , fv W;.. PETiTTfifiER %%
aim’ s2’~=::r ;.:fe~2*.1$rn1a3:s:»n’c;t;a-r:12:.__:~io1%.._2R1 A H 1m:¢xMnsH’,-

1 a~;r_ %r:.-::»:*u’V~w-.V *
EH12}. A”¢’E’hLP1.P’PPa. REDIW, 35 YEARS _
V:-am. i’3!.*.5…’§_?’f’_!-5?’: ififii A mum, aback

A »_a:§i.Hgate.L.-:1:-‘:3

‘s2’éhfi1unnn1
. syn PERUMAL-

=wn. 446, 14TH cnoss
‘I. E;.n:.!€F;n-.3339-.!3,HF_3;
Aunxsonz pus?

“x’:h%EGP:ia”-3’F’».E

:-4:’ , J

3 MUNR. VH3-Zifi
155.953 WIIJAYPLN, 34 ‘(E335
FL-‘PL Hill. #253, 7.1 Efifififi
ELIYEHAGRR, SPLRAIKI GATE _

-3.2′. MERGER, BANGALORE 560. I§75′..Y

2
4

.. ‘nspaunnnf§L’f

HQTIQE T9 “Z_ AHD R

THI3 WRIT PETITION Is FILED umnfiafégwignss
225 RD E97 0? THE CGF§TTTUTififi GF*INfi$3f?R.¥IfiG
TD euaeu THE auneusnw AND .AWhRD “Eh3SED’ BY, THE

mwon ACCIDENT CLAIMS Tnxagguan, .ms°zjx_:..o’R.E,-_1:s;

no. 2435-5’T,a’99, ETD. “1.Cu’$!;’G5″VIIJ’E«,AI-3;:(..;t’:,.’x_

PETITION -:o1I»1IA&4zcV;”–.tT:a”r§: ‘mii*~.vP.RE.i;:3h’i’NAnY.”

HEARING IN ‘E’ ensue THIS nay; THE CQUBT EADE_THE

FDLLGEIMG:

0EEQh E R”-tf-‘

:-..:—-

Though the in Grdera to
take at~aa’1;;$m.’i11::__ra;s§écté:”t$f..,,i;fr§{3f>=c>n:u1ents 2 and 3,
award that before the

4:;-.t::.1y7fV ‘ thfj” fix-“st: res-pen..’.ient-In5ur=e.n,.e

£2-smpes.-ny ‘ _i~ petitioner herein had

_r:c:sr1t«Lz4<"':*-;nI;_§a-ci.,'1:h:Asa?v_ put forth by the claimant.

'-':../':"I"'::—ma "–l5aartive'-ti""¢ounsel fan: the petiticvnar has

"' = fjjil ed a meme: fur di spansation .

3-.ccart..Zi..g1y z1:;sti«:_a is: dispensed.

Since a short: point arises for
cnnsideratiun; the petéitiun i taken up for

dispaaal mud disposed of by this order.

5.:

: have heard Sri Shi’af.”az.*ii2-gfiqwda.
learnad counsel appearing far tha pafiiEiQfimig

#. The grievance pfit:fditfiV§y0tfiai1;&®nnd J

counsel an behalf @f,thh”get;fii&fiér is thfit
tha H%ET was nat jua§$£iéé,i# hfildifig that tha
insuxmnca Ca¢Q$y ,i§’fii§é§ia to pay the
campenaaticn.; é§’:§fi§£: fifi§f’ instance and
thare&ft§E;$_g£§nfiiyg i;ib§£ty’ ta recavar the
Bameimrizl . V ‘

u n_ E

_ n-;1.,….fl ..”.r,…;’=.. __ 1.1.- …_.L.’ -_ .t_ _…
J}’ ARV .’flfifl U& hufi yuL¢u¢uuuL $3: nu

_~§dqfiht EhQ.;gelicy’ had been, isauad, since a

* ghfiqué had been made out by tha owner of the

.”VvéhifiJ% in that regard but the cheque had

“b6un§ed and apprapriata notice had been isaued

I-I;

» I3

the annex of the ve.icle= nannita t –
, _a. L-1…. ‘ll!.I|IP’I’l 1.-…. …..,-.._…1..- ………. 1…… A-1…

V3.2 L p LIL? L’l.HI.L.o -I. flflfi ‘ILL Uflg -LI ‘3.-‘ULIZI LU Lilli
cnncluaiwn that the Insurance Company is

liable to pay.

,1 %’——–IP

6. ‘lfhe learned counsel <:ontent1$'~: 'j:1:iia1 15

nut: cans car thuosa ceases ti1'£-'£~a _"?w'aB

vi-alation c-f teams cvfi-);3'i::l:it;:'§r;'A

itself waa mat c3::Ti ., t:hI,9«. of J

auaidsant and a…-=== pa}? 9: I.»-r¢1…1:

cazmm: "ma madm. H

'3' .. ::t;:u:*.._ ':§A3A}.'1¢=1-,; 2 v'cé'_:"E the contention
ad=rar;L:¥é?;i., iga &tnc'd counsel for the
1_:_m't§'i 'L? iiésna "- Ii . , jg! $311331 of the judgment and

aéfsatd }-_::a-.s~5,';s<#.". tlfza T'.'s-.'.31–…'.."'"." =.-.:ul::1 ir…….-**h’ce=-.*.:e twat

the “*«s;-nc<:r:j.»:1a1i'~: '~..1¥i.s.c1 nccurra-:3. on fi:':'-.I.'i6.1§$'9.

1231i'-a~v–.p«slicy had been issued in favour of

c=«f the vehicle ta be valid fmra

"'%'<:ae:_'..£'~$'§;':,f.c39 1:-:3 03.04.2000, the cheque drawn on

Cnmm-ans Hank, came to he dishcmoured

.._. .. _-…. .ilt s-n.-nu I
'xfu..I.. 'ml-a..cJ.t.' u-IE aufflflififlt .'f'\.'i.4"I'h'.".s G11 Th9

Insauranc-ta Campany therefore, issu-and a notice
on 2fi.O4.l9EI9 tn the uuwnar cf the vehicle

irxtixruating that 1:119 policy is cancelled in

1
J}

View of the ahaqua being bounc9drg_ This
defence had been taken by the Ifi3fi:ance

Campany bafure the HECT. The Mhflf hi? hétiéad

the said defence a$&”*h§€«{§éh§fl’toHgth§t

concluaimn that the noting §ai&pta_;h@#§tbaan ‘

issuefl by the Insvrafice Cémyfim [IE fiat
as aarved on its §fifi§:tVtEhi3″c9fis1usion cf
tha MAST is attataéufi fat t$§*teasan that even
thmuqh tfig mflfiét ti thfi fitflicle was a party
hefaré fiAfi%{§fia fig: fififisarad not taken up such
;«”¢cfit%fiti;n’ thfit “the; natice had not been

fi’1″‘ a

nunnuun f u–u-no

-5 g:=a1-‘Ln.-r-§’ ‘~i-..«’-L =.’!– 7.5m” and 1-‘ha?-a’F’n’mn__
4- I-ru-~rdr’V~I I-‘.5-V . g.a.an…_o.u. ‘_ Inuaavur-Q-‘\l¢-‘Ib’-1-‘Ur

preéumptionAcbu3& not have bean &rawn by the

fl5H$fiT, Tfiérefare, ths reasoning adopted by the

“~uAfiTiwfiuld indicate perveraity on the faca of

ttit’ténfi3Vtherefura, the judgment insufar aw

‘figifig the liability on the Insurance Comany

” 6-..–. .-in-.m-1.:-m-nu’: 6- 4 mm” aw-sxtrupsaa znvrqoto.-as-urn!” J”I$’U’hU|Il||u+’ ‘nu.
‘ . URI’ Kin ‘h-‘ 33$ -5-: ‘U U-{£5 -I-35$ HLQSLMV all”!-I” ‘LL10 ‘I-la-L5-LIAN!’ KI SIT

sustaineé.

8. ficcordingly ta the said. extent, the
judgment and award dated 10.G2.20Q5 p§aBad in

rm: ma.249′:r/1999 is modified. I’Ei::”i:’gA V]§i«§i::$:_”‘_tf1a,j:

the aacond :eapondent~¢wher of tfi§C?§hicia i$k*

liable ta pay the cap§n5@tian a$axded hQxtha

a.’hl”h’-I

ma ‘1’ to. the :.:la1’1″:=”‘~i:… “~._

with th§d,”a£$§é fl ficfii£i¢atiana, the
patitiqn §tan&$;d;fip§é§du@flf: No order an to

custfii u ”

f5JE{“x “~HHv …..