High Court Karnataka High Court

National Insurance Co Ltd vs K D Nagaraj on 27 November, 2009

Karnataka High Court
National Insurance Co Ltd vs K D Nagaraj on 27 November, 2009
Author: N.K.Patil And Gowda


wwwmm m.,w- mmmmmsmmm wxww wwwzw wg” nnxlunlnnn nzwm mwwm wt” mmfimmzani-\ rflun tmuufll W?’ mnxmmwuwa Wmam QUMMI UR” KAKNAHRKA HIGM CQIJKT

fié ‘?}iE Hififi Sfiiffi”? 5:3’?

yéga 4%? E§A§{§fi..§.,QE§?T__

z:&:*:’-£3 TEIES ‘}§”£~§E 2%? ms? é? fiflrvfifiéfififi §i3~i.’}§ –.

PRESEEF

THE ammm gm ._2″::3*1*£{.ffar:4?.’%:’P,+=>5:’:’4¥é1f’;”»’

“§”‘£§E E:i{}§€?BLE Maiavsfiafi’3;–sVREE§mz23Vg}A;§:§§2¢.::a

m$:3ELmmaz3s Efmgg fi.PP%E:§’:%’&’§_2 95% 221:2? gsgsisgm

§ Eff:

rm”§*:c::q;aL msumma cmm:I+a’¥ LE%;2i1f’I'”E’3.'””~:; _ _ ._ –

3&3, mmm: mm: 8’z*RE§?i’ ‘V _
P:B,HO.9229§§{GLKA’f;%§ ‘V 2 A
{is Emyca $33102 a?52g 2;

§§A§JERE, mam s?a:rE ‘

EEEEREEE R£?RE$EE€tEEE:

Rsazgm ®E’?1$E,I§§;3££4é. %
$EiE$H&Efi.£ cawmzsxg 3g,e3s,§
Bfi$§€L7}$LQRE 55mm, ” ‘ V
3? $3 gmmszgfmifzgg €§’E%7’§?*1£E2.7§w

:3? am 3 ‘3

E ‘1£«x:;§,§%21%§fi.%E =
_ . S;-£7}. §§§§APE&$§§§
1: §g§E{:«—-.»§;1EQ?E3;”£” €’§;”
‘ §*T£?E£?g§”£3′?;T’:’§;’i§§’§u£. {Egg
“~,”‘§§§?i¥ 141$ g-Affifififififi SEE

§;=§E§§”*€§Rfi;TH& mamiy

fifififiafifififi afiéaég

_V

Wm wwwmr m-mmwzawmm rrwwm mwwm Ur KRKNRYRKK WGH CWHRT OF KARNATAKR WSW €fiURT OF %flR%fi°?’AK.A W35”? 6&9?’

iringaiism ffif a periafi at’ 28 fiaya an H
he 3.139 uncierwent surgery far sf

azzfi ha 23% 3361312 tfeaifi far’ frac£:.::é%§f

rifm 35 right side; span 3 %§«,3%¢m,+e;
aismragmng agar: §§p% ‘ wit}:
%r2sa 1339;, open type KI with
mm 1933, éistai 31% keg
with $333 Eng 3%? 45:5
Eacxaratfii wminfi 9f

23% “fi§¢§§A ‘ Ema fifififififié Whfiia bad}?

at V’ {Em fimmant pm’:w&._§ the

mgmiéarafiis amzmgit mwaréa

%aé mfi atizamémi ghargss azfi

‘V Vv hag ‘§s?éufi1..m«’4 ” mzfi agariga §:1 aamuni af ‘aha
agammaa in fim mama; the ¢ § am a

ammgfimafiagg av? fiaxéfigiwfiiéfifs

fifi gag; fifl:s ‘?§”3.8

‘F_’w_W_”_;,_,~o–uM”‘”””””V

= T ‘:9 E-Essmat fimpimfi whgra he wag ..,,

wtamw vwa-warm -,1swuv-«y. w nmqmn

V” 32%? ‘ 3$7:%::. ,, . .::- J

» wwwmw fg-«I; tu-Ina!»-uaamwu navm mwunx vr mmmmmw”-nnm rwwn Mwwfll wr mnrawmmm mum £20118? OF KARNAIAKA HIGH COUR1

sf {E11-:: 3’:3.€igm&:r2: axfi awargi mfiam by the ‘§’ri?b1i;za.23-‘ah-3

minm that arise far 91;: mmidflrafien is:

2. ‘§¥F:efl1err the mum is fiwafied L
mfiw an $23 Qapeflans- €3§;2?:?ipa?;g;F’= ”

2. %’;??’pe£m the a3mp§:2sa§§ar:’_” 1′

mm isjsgi and raaaanabie?”

£3. Rezifiaizzt Emit ‘

E2: Ea 31% case: vztsf
thai; fim 1*? W’f£a::$ any
miié licanca In support
:3? his Eu EFQ aufimxrities
$3 R$§3;;i”§”V_V {fie glam: wag

finléirg air. the 6% af amident.

$3 W3}: 3:323 3.’ a¥§.§3%’$ €;’;:5s:1″1′;&*a,?; Efiamr Vafiimiaa 35%.? lfifigg

‘$313 ‘mizigsia wiflxéut miid dfitm

apmific mm :3? ting ‘nefcm

% gm ‘§’1i”‘§V§’§”g–t’§.v:’a. 2 ‘fflmtg ha hmgmzza-iaw whfi was haiaizg

m .,,…ww.fi ?_¢….»Vf .~.mnwmmnm rmww: uuwxi U?” KAKNAFAKA HES!-1? COURT 0F KARNA”§’.&KA FHGH (TOUR? 0? Kfi.RN!%’¥’flKA HEQH CQUWM

agpaliazitfikmuraim fiampazzy Emldixg titmt, §szher1y’i:1§’2as

amfiant amcurraig the nfiafiirg emiiicie H
wit}: the Inauraxmrz mmpany axizi timra
i1’1m.1ran;;:e mveragé ail

am m,m@4 am: am;-asngzy fiigaci

the Insurarm fiempaxrg.

Elm Erzsurazm §9m§&11;§:}$._in ficurt.
me fixiéings £:;r mm the
entire liability is 31:51: and
prawn aunt sf Law ctr
was 33131332′ Fvizzt
am ix}; mg Eiabfiity gum agmimz

the fiamgany :13 ahfiictiy £1′;

law am éherafamg iflififffiffiélfié 23 this

5?. E€:=;i~29eint $3.2:

‘A psizzéaé. mg: ‘by ‘fix a§pa§.Zant’s mxzzisaal,

a4¢’Ut0″O¢flK*&m -025:-wa

mu-umwa–umuw~: noun wwwma -5.1:; lusnlununnn nlun wvuau NJ!” amanwmgmzka Him?! hiliéflfl U? %%KNM’E’%E§A HEQM QQUR? Q5

§;:$$ffi§i*£f[‘ as agaimt Rs5?’5§’?,583f~ aavamicé. b§–“*%§i1$
“§”2*’;%3b’22ma§,. R

2:; Paxrthar, the Triimma} hag ‘? ,j:ax§$’a§9éf.%=§;V .” K

Ra..§$§,%QG{~ (Rs,}.Q_,Efii3£’3+

Tramgwriafien Qhargam, fzaafi 8% é;:£%:IZ% ‘V

atfiaeneiarfi: Qhargam’ whinch is 1
e maut far firm clfifit has
zzsrxéxargsarzns irmmqent fmj=_ }%i. fi.}i’B and also
ugzéarwenf; pearind, he
fimulé haw Themfare, we
decm V iewaraig ‘mnwzjganm,

:r;.t3u2’§3E2.iz§:.g..V_L§:3::2§ ééstizg anii a t

Tfiixmai hm mt awarétfi my

‘baa mf inaaémg éafig Qeatmgnt

V ‘Eff ‘iiiasg ézsmme ef’ flag 5-3. £3 mkcxz at

gag} féw mmzmiy immma m:% :5

izite mzagifiaratiau ‘aha figratiazxx af

T ” mfl§§t§ faibwnizp fimtmm mzé &é rm: far a gem’ é

xix

wwwwt MW” Wflxfififlfimmfl HQWW Mwuifii wt’ fiflnivnannfi fliwn mwuan W!” ammnmmannm mama”: vmwwmi wr WMW%’WM§MWM rwwré huuna Ur” RRKNHIHRR rilI.::I’I LUWKI

i:m.aiEy samm ‘lg E3§E,€§,GiX}i=-2 Thgrefztxsra, £323 saws

(33% :25: ml} far éxzterfemzim at £323 lfzafia sszgf .,

Mn Eieweszmg a sum éf Kafifififififii H

tcwmcig ‘Ems 9:’ funzm pmsgmtts §::r»v¢¢$;.1§*’ae”éf’W§;§s” ‘§3;;af”a§;§:;g;1 V

reamxzaabiae and éaes mt caii fer §.z:£f£;;ar£¥;rk.’:=::r:3;:::e.»¥.._’ ‘

15% Having

mfmmmtamaa sf the the
impaifi judfient * the ‘Tribunal
55 mfim and age bmzg LA

i, Tawazfia ;. “§’ ‘”§ég. 3;.§a:maG–9e
Tawarda 9 Rs, a3;}3.m«m
Ra. zmfimfla
iv, Ts§va§*:i}$’*}{$s;& fif” ‘

§ma;paa:€;’$’§:1:.::a:*e&r§– – Ra, 3S,%Q~fl{}

<3: ':am:Las m ézamm d3.z.1'it'§g

….. ~

Ema :§§' izimms

filigaiaifitggr =« Ea $,1®,@Q~%G

V VV 3E'éfii:'%?'a.r§s.. . sf ammiifiiea mxzi

&z3j§§-'miasxit sf Eifa — Rag 5§,if:{fi-=£§

V' Tééfizmfia m23'sr%a:§m§ zmmimkfim

9' fasfi fifl afimzfiafi

» Ra, 433mm-(39

'ma:

nwwwwmn WWW

~wmmw–W wwwmaA’Aw: mmmmm mm: WW: W mmaz-mm new mum W mmmmm Maw mum” W mwmmm MW cmm

15;»

Eég ésamrdmiys fha afipeal fiie:-& by y’i:.h§:

a.§m2§an’i~§1″3suraz1w Csmpam fig aiifled in K
gfudgmtznt ané awmé fiatmi 15.7.?QQ§” V
Emfilfii Efifié» is

ciama’ 11$; ia gniziticfi. ta aompexxsaiinfi. $3.38.

as against Ra,12§35,583f-

gxeawea  §:¢:;g with
iritermt at 5% pg?' fivm     fiii the éam

sfreafisatiarh    

 ami awarfi sf £2113

 

*    3:32.15: the manrzer sf'

fi’§’m;rs3s5_zme§.*i%,..% ” £2? ~#§:”~:i?par3sati:3:1 gmia rfiuefi

§”?5i”3§–*%?;i’ifl¥’?$i:efi3j}”. %%%%%

Sd/-

JUDGE

Sd/-

JUDGE