High Court Karnataka High Court

M/S Oriental Insurance Company … vs M C H Mehareesh on 29 January, 2010

Karnataka High Court
M/S Oriental Insurance Company … vs M C H Mehareesh on 29 January, 2010
Author: A.N.Venugopala Gowda
IN THIS FHGH COURT OF KARNATAKA AT ESANGALORE
DATED THIS THE 29"" DAY OF JANUARY. 

BEFORE

THE HONBLE MR.JUsT1c1a: A.N.VENUGOPA1.;A*CzOW'E)A  'A '= 

M.F.A.NO. 1 141 /2008, A   4'

BETWEEN:

M/S ORIENTAL INSURANCE 
COMPANY LIMITED  ._ 5  W
NO.99 SR] I\/iUT'i'BUlI,Dl1\IOC. < A}

11 MAIN ROAD '- '
MALLESHWARAM _ .
BANGALORE;      
NOW REP. BY"»lTS'l;_R_EGI(;-NA_.l, Of'R1CE .
No.44/45. 1L1:O"~3.RORR|N'<:;j VACGMPLEX
REs1OEN'OY"VROA::g.v_'  * "  
BANGALOREQ.  _  _

REP. By 11:3 AU'TE~'iQR£ZED"S_lGNA'I'ORY

. . APPELLANT

[By syn' A M v:«:N:§Ai"15srAA1)

!~' 

1.

‘ . M C H fME’RAREEsH
as/O’ LITE M H CHANDRASHEKAR
AGED ABOUT 30 YRS
O T R/AT MATHIKERE VILLAGE
A WMALUR HOBLI
* CHANNAPATNA TQ
BANGALORE RURAL ms?

SR1 SURYANANDA REDDY
S / O VENKATESI-IA REDDY
AGED ABOUT 30 YRS

LA}

contending that. the tribunal has erred in not noticing that.

no additional premium was collected by appellant…to._eQVer

the risk of a pillion rider and hence, it. is not .

the risk of a third party.

3. The said conteratioriiwas eo”n_test.ed b”‘the 1earned_

counsel for the claimant. for the
Claimanv 192 ;*espondei1;:t.”e1a1delnslobfniswsvyions in slnobort. of the
conclusion arrived atthe impugned
JUdgflififll./aV\tEil’tii’:VhE’

4. liritelw and Regulatoiy and
DeVeIooi1ie11.t V bearing reference

No.1RoA/NL’/e’1r~z_/ii}. 8:, 0/073/11/2009 or November. 16

the weont.enti’or:’Vurged by the learned Counsel for

not. hold good. The policy being indisputedly

alepaekagelfioieley. appellant is liable to satisfy the award

passed in3_1*espeCt of the person who was a pillion rider in the

fft\2voi”wheeler involved in the accident. Hence, the only

grouncl urged for consideration being untenable. stands

it ” V , ecrted. \e

__/r

..u

As a result. the a13pe2.1] siands dismissed. The amount.
in deposit in this appeal! is ordered 10 be ‘:.rans{‘e1’r€d’idaphe

Tribunal for necessaly action.

KVN*