High Court Karnataka High Court

National Insurance Co Ltd vs Vijayalakshmi on 11 February, 2010

Karnataka High Court
National Insurance Co Ltd vs Vijayalakshmi on 11 February, 2010
Author: A.N.Venugopala Gowda
ix) 

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 11TH DAY OF FEBRUARY, 2011oV.,E,['-.._Ez.,

BEFORE

THE HON'BLE MR. JUSTICE A.N.VEts£.LJ(3OP;sLAv'{§QW'$A~_ E  

MISCELLANEOUS FIRST APPEAL Nt3,79,E24':'oE».20rj:8 

BETWEEN:

Natlonai Insurance Co. Ltd.,
Doshi Towers, 2"" Floor,_  5  .4 V 
NR Old St stand, Morvi -"'3~t$3. 6.411,,' 3  
By National Insurance Co. Ltd.,  
Regronat Office, I\ia.144,_-~-- .    I '--
Subharam Comvpt'ex,'«M.c3. R.o,a'd,-,   
Bangatore ~ 5.60 G'O1._, ~ '  .  E 
By its Managerg. 

   ...AP¥'ELLANT

(By sn.{Eo. EEMa"r§.5¢.shV,'E;3§d*¢:.:)~  E'
AND: 1'  Z  E

1. VI3a.yaial{shr:hi,.a'ged4'1"years,
\N,{o. H.N.Naga.r«a}acharI,

,2 H.i'3  aged 17 years,
 3)/'x:~._'i'i._N»v. Nagarajachari.

  aged 15 years,
D70. "--H.Nv."Nagarajachari.

K vsSH.N,'PrJrush0tham, aged 14 years,

, _Sfp. H.N.Nagarajachari.

   H.N. Shivaprasad, aged 12 years,

S/o. H.N.Nagara}acharI.



Respondents No.2 to 5 are minors,

By their natural guardian 15′ respondent.

Ail R/o. Muduwadi Hosahalli Village,
Kolar Taluk and District.

6. Mukesh M.Patei, Major,
S/o. Manji Bhai Patel,
R/o. Beiur Village, Narsapura Post,
Kolar Taluk and District. ‘

(R1 serix/ed;

R2-RS are minors representedlhy R1;
Notice to R6 is dispensed with)” jg

This MFA is filed under “,s’e<:tic.rgii*~1i;?3{;1) of MV Act
against the Judgment and 'awfard* dated':_O,S'.';10.2007 passed
in MVC No.601,,'2{",«Q2- onathe f.i'le'«of'*tjr_ieVII jfixddl. Civil Judge,

(Sr.Dn.) 8; '-Addi't_i-_ori»ajl~_ 1-EYlACT,jj~, Kolar, awarding a

compensation ofRs;5,83,6300/.e:,,.wivth~.–interest @ 6% p.a.

from the__d_ate'~.of"petition"ti,ll'–real_isati,on.

This aDDV?éa"l~.cQh'iingi._on-for-'hearing this day, the Court
delivered the fo|loVwing_:'

;l__L_iD§MENT

—ile_Spo;nden_ts 1 to 5 had filed Claim petition under

Section oixthe Motor Vehicles Act, 1988, claiming

‘.Vcompe.,nsati.oxn of Rs.20,50,000/- in respect of death of

V’ x..fjH:.Nthiagarajachari, who died on account of the injuries

sustained in Motor Vehicle accident. Appellant had

\.i/«

_/..r