IN THE HIGH COURT OF KARNATAKA AT BANGALORE
mymn THIS THE 9TH DAY 0? FEBRUARY,.A2(_}1A_G~.Vv
PRESENT AWA
THE HON'BLE MR. JUSTIC}3_'N.
AND '
nm I-ION'BLE MR. JUSTICE B.&SR'EENIV'4§SE:4G0i}1VEAA,
M.F.A. No. 3299A».§:'2_006
BETWEEN: A A A M A A
1. Smt.Mariya Se_1Vam,_...
W/0. Late Pa_t1j1inat}§;a:n_, :
Aged ab0151f_vv55;Lyears',A 1. V "
2. Johan «. A
Aged ab(5_ij'i:A.j;i6_&Vy:n§2Ve'11 _ .
S/ 0)-Late' PatE1:'.iv;21.ti*3;;1i'x1,__' __
3. Sn' Vija.$fa1V{umé11'__
Aged about'-24 'years,
Late; Patflinathan,
' a1v5:V':*:§si§:f1ing at N0269,
1 . 9??' .C1*d'ss, NI;V.Garden, Ulsoor,
.L,['}33r.A,S4ri Gurudeva Prasad, Adv.)
' }3anga1¢:~;:;560 O08.
v Appellants
A/«
0..fiiommengijiidgnienteiland award dated 04.06.2005 passed in
1\¥o.4ia3.f7e/2003 on the file of the XVI Addl. sea,
Metropolitan Area, Bangalore, [SCCI-I-14).
AND:
1. The National Insurance Company Limited, 0'
R.O.Madhura Coats Building,
M,G.R0ad, Bangalore-560 001.
2. Sri C.Ganeshan, 1 a A
M / s. Malarvizhi Lorry Transports -5
N0.446, Coimbathore, V 4'
Tainilnadu. . V _
0 0 _'.=Re:sp0ndents
(By M/s.Lex Plexus, Advs. f01*d'R.'1V§':4 " "
(Notice to R2 dispensed" d"ated"0,E>.02.2010).
This MFA flied.-'wsa; 17..3{.1) of Act against the
Judgment and'awfard:=._dated 04540-6-V-2005 passed in MVC
N0.4178/20053.4' pf XVI Add}. SCJ, Member,
MACT, Metr01:ydi_;tan'-- Bangalbre, [SCCH~14), partly
allowing.the"'c1ain1s;::_petition ier..,eofnpensation and seeking
enhanczvrvement fof compensation-
This appea; for hearing, this day,
N. K. Patil J, de1iVered._th.e 'f0.H'0wing:
_0JUDGMENT
_ is directed against the impugned
A/»
2. Learned counsel appearing for the appellants and
the learned counsel for the second respondent«~lnsurar1ce
Company at the outset submitted that the liabilitjfogf the
insurance company to the third party is The
restrictions made by the Tribunal it
Rs.7,50,000/~ is not sustainable;.;and:A4it;
aside in View of the amendments ‘InadegV.vinVthe ‘?;\/Iuo’tor’g
Vehicles Act, 1988. Thereforalldthey that the
impugned judgment by Tribunal
may be modified by A.fiX:in–g liability on the
insurance Company; ‘
3. The l suVbmi’s.sion..Ltimadeh by the learned counsel
appearing for theVp~art~i_es*~’i’s placed on record.
p_ 4. instant’ «appeal filed by the appellants is allowed
inr”pa1’t,,V’*i impugned common judgment dated
o4’oa;200:”:’ p:;§sed in MVC 330.4178/2008 on the file of
Judge, Co rt of Small Causes 8: Member,
%
% JUDGE
MACT, Metropoiitan. Area, Bangalore, (SCCH~1-4) is hereby
set aside in so far as restricting the 1iabiiity..Vox4i’t~..the
insurance Company for Rs.7,50,000/–. The
is modified holding that the irisurance eon’1jjai1y’_jisV”iiaE:)1e ” »
satisfy the award in its entirety. in othe_r”res§eets.V’t1h:e
judgment and award stands’as”‘itV_ is. A”
5. Insurance Company isk”‘«direeted.” deposit the
Compensation amounVt”«-ai-3_’p«er ;.j’»the”V–jLfaAC:’igrI1ent and award
passed by the Tribiinajnas» eXpe~ditioa5;~1y”‘aS”.possible at any
rate V\Ti”L1″1i’I’1’Aft5i;1raifyjfiflki-3,’VfI’OIIi”‘fii’Efl4 date of receipt of this
judgmerit. it V
Sd/-‘
rrrrr JUDQJ3
Sd/…