1
IN Tfili HIGH CC)UR’l’ OF KARNATAKA A’? BAN
DATED THIS THE 29*” DAY OF 3ULY 299$.’ 7 Q
BEIFC) RE :
THE H()N’BI}§1 MR. .:us’1’1c1+; AL:.j3AIs§:fiA.I3’£*{§V}5;R’l::Zi3£)?f.V J 7
MISCELLANEOUS FIRS’i’ A;>s::~;;;A:J No, 13933 j .
BE’l’WEEN :
Paitabhi Ramaidfil, szo Janaki Rzimai;i'i:__ " ,' ' Agricu3iuVr§3§,V " Residemibf " , _ .4 UFi3I3an::1§'i%3<a.*1a}s:&¥Ii"i"-..,, ' Tanigerc Post" % ', " " Channagiri 'I'ai;ii<,. _ Daxranagsre District " " R Advucaic) . 1.V.Srih:iva§s, Ivféijur . Sic Nagéshwar Rea ., A"£~E£d_er cum owner of A' '}¢T0Ii3r Cycle Ne. V' KA--i "HR-0573
VM u ._ . Rcsidc:nt u.[‘Kasipura Camp
Gopanal, Davazzagere Taluk
:2. The Manager
Natianai Insurance
3
… APPELLANT
ground, as a rtzsufl of which, fie had suffered injuries. ‘*,’§”ht:
appeliani having appmachcd {be M(.)i(}f Acuicicnis Ci;g;’i’:*a1
fur Cl,)TI1[}t?I¥’:if;i{il}!”¥, {he Tribunai has awauiszd \;<si 1h–« ..
izzicrest. It is this which is under <.:ha}Ié.1{1gc:,_-~ 3 .4
3. The Ccmnscl {by {he ‘:§iV[§::r;x}ianiA”w%.)ui{1’ {hail
amounts of c()mp£s:1:_sa”_iion :award..ed'<ufid§:_r 1?1e::fvarit. awarded any ammmi
{UWflfd$;vVdiSc{‘ifll.5L’fl and u’1’zh¢a.ppincss arid weuki seek aH–mund
cnhanccmenl.” %
Whereas “£hcV____Cuun:sci fur the resfxmdszni-insurtef has
__de::T£ied, li:s; ‘v¢b1§J’3’i§1bility, since it is {he comcniizm oi” ihcz insurer
1h:;:;:..£?:’c p(>Ii£:j§ ‘:’1,’!.§.A-‘::iI’}SLII”d}’}f.3(3 was :4 ‘¥’ac;kagc Puiiuy’ and since there
_ ‘was no :e2dc§i;tiu:3a§ premium paid £0 cuvtsr the risk ofa piiiiun rider;
“ii iiQe$_« Ht)! utmicmplaic {he c(3v<::¥agt: of risk, Ynspiie vi" an
V. : L}?_::g_i§s~:c¥vi{)n having been taken in this regard bcihre [hes Tribunai, {he
:~ Tri_bun.a¥ has faéitzd in address ihc: same and therefore? {he insurer
him also fiied an appeal in MFA 43552007 and wuuid furihcr
has Ewan iiiamissed by this Cuuri by a scapaityita
Thcreibrc, the C-£}I}Ef$I'Iii0!2 cf ihc. §n3;1irer"'w:3iz'£<d z:2'x3–§,.'_'Vs'a–m;jV£é££M IE5:
tsonsideraiiun. The appcai hcywrwcrj isrdis-rni:~;scd.T'.%Th'e A'aw;'m§~
not disturbed £3"; any manner.
{IV