Shaiivahana Road 3 S.K.Kumar m THE HIGH comrr or KARNATAKA AT nAmALom: DATED THIS Tim 1022- my or NOVEMBER % PRESENT % % M' u % A THE HOWBLE 1\vIR.JUS'I'ICE v.GemL§ A " ms HoN'BL£: narscmasw APPE_;g;_L BETWEEN: The United ' Now.rep.; by itS'vD::rf:p:.1 ; 1\.dfai:£:_.ag¢z*-- Regional "Ofi':§(:'e,» * ' Bar1g1aoxe; % . . . . Appeilarzt (By Sr; ;'i~',Ir;A1*isI"i}eu'i;._'1€x:*iir. fz>z~ Sri A.M.Venka1:esh, Adv.) " " " « . "R/0."D.No.439/ 2 id. A V " Nazarbad " "'I\éys0re. S] o.Kempajah R / a. Kempasiddana Palya Sidavanda Post, Nelamangala Mg person is not covered under the policy, therefore the contention urged on behalf of the insurance is that the respondent/owner is liable for '
compensatien to the respor1der1t/ tiioiicl
gatuitous passenger is not at
available records it is crystal
lorry canying the spi:’i§zVma11’uE’s_et1ii”e§i by “M/«slyezdi
Distillezfies. ‘I’he_ is booked
by M/s. under by
no deemed to be a
gratuitous the ofiending vehicie.
Hence,’ the the Insurance Company
3’is.mae1e’ liable jto pé{y”‘t’he compensation.
V above discussion, the findings and
‘ reasbns reeoeded by the Tribunal on the contentious
impugned judgment cannot: be interfered
‘£33’ this Court in exercise of its appellate
ijurisdicfion and power in this Appeal filed by the
x insurer. Further this Court cannot direct the insurer to
pay and reeever the awarded eempensatien amount
\M/
the prayer in this regard is rejected. The appeal is iiable
to be dismissed as being devoid of merit.
9. Accordingly,” the appeal is >
statutory deposit shall} be Z
forthwith. The Appeliant shag depeéit V tlae’V” .
eompensatien amount within date
of receipt of the copy of
_e Aggjé
s1;/bp3v1o/ jfiégg