High Court Karnataka High Court

Smt Johra W/O Usman vs The New India Assurance Company … on 26 November, 2010

Karnataka High Court
Smt Johra W/O Usman vs The New India Assurance Company … on 26 November, 2010
Author: N.K.Patil And H.S.Kempanna
IN THE HIGH COURT OF KARNATAKA AT SANGA,EQ:RE

BETWEEN:  

1.

DATED THIS THE 26TH DAY OF NovEMEE,:j§§,%'2't:~'1Sji  _

PRESENT   

THE HONBLE MR. JUST'§CE'_'_N~."K.PATITQV  


THE HONBLE MR.JUET~I-',"')L'--.. H-~,._S.KENEP.ANE€\IA

M.E.A.CROB. I»J.d~.Vi6zS/92fiO»6.
, M_,E-'.A.§sTO.:48s12,/20:05 '(MVJ

  ~ V
w/0 USMAN 

AGED ABOUTI"-~29 '

NAJU'  " .

Lx/0 USMANJ  V '
 -AG ED ABOUT _11_Q YEARS

* A. _  _
 D/.O.._AUSIvIA1§3
-..AG'ED»--AE~,OUT 13 YEARS,

AP15ELLAi\ITS 2 8: 3 ARE MINORS

 REPRESENTED BY APPELLANT NO.1

  RESIDING AT 5 CENTS,
_V  NEAR RAGHAVENDRA MUTT, KANCHINADAKA.
'  NADASAL VILLAGE, UDUPI TALUK  CROSS OBJECTORS

(BY SRLCHARAN KUMAR.K.V. -- ADV. FOR
SRI.K.A.ARIGA --- ADV.)

%_,_M

i.



AND:

THE NEW INDIA ASSURANCE
COMPANY LTD.,

RKALINGA RAO ROAD.

BANGALORE -- 27,

BY DULY CONSTITUTED ATTORI{£E'Y"'« .

pn--d

2. ARAVIND MOTOR (P) L'I'D..
BALMATTA,  
MANGALORE.  
BY ITS MANAGING DIRECTOR~.._ ' _

3. S.R.ACHUTI-IA  .
S/O RAMABELCHADA  '
SHEKA MALE HOUSE, H "
ARIYADKAVILLAGE; _ _  
KOWDIOHAR   
PU'ITUR_..T;~'IL»UI{,I..';'. * *   r .
(OWNER OFJTHE LO

4. THE. OR1EN'I:AL INSUI' PASSED IN MVC NO.1 16/2003 ON THE FILE OF

_  'I7_HE"IDIS'I'RICT JUDGE, AND MEMBER, MACT, UDUPI.

 'I PARTLY ALLOWING THE CLAIM PETITION FOR

. "COMPENSATION AND SEEKING ENHANCEMENT OF
 COMPENSATION-.

THIS MFA CROB COMING ON FOR FINAL HEARING
THIS DAY, N.K.PATIL J ., DELIVERED THE FOLLOWING:--

 



JUDGMENT

This cross objection arise out of the impugned

judgment and award dated 22.2.2005 passed…’4in.,’:”Pt§§?;t:C

No.116/2003 on the file of the Distriet»’:”J:udigevv2″anti.’

Member, MACT, Udupi (hereinafter 3

‘Tribunal’ for short]. The cross objeet’ors–c1_airnants have a

filed this cross objection prafirigthat Vtiie”_”eo’n1oensation
awarded by the Tribuna} is fir1adequate.eand has to be
enhanced. ‘V

2; “”” th’e~ie”arned counsel for the
cross objec_to1’sVand.%VthVe-learned counsel for respondent
No.1–~_insurer. ”

The V”Vl’e’a1’ned eounsei for the insurer»

Rao, at the outset, submitted that

the._erossd_o:bjeetion is not maintainabie and is liable to

dismissed. He pointed out that, MFA 4812/2005,

the insurer regarding fastening of liability on it

the Tribunal, had come up consideration on

8.6.2010 and this Court dismissed the said appeal

holding that the judgment and award of the Tribunal is

/if /

4

just and proper and is in accordance with law.
Therefore. the cross objection is not maintainable. To

substantiate his submission he relied upon~”‘–..the

judgments of the Division Bench of this 3

in ILR 1999 KAR 483 and 1986(2) Kar.L.Ji.V4iS2:..

As against this. the «coni1’sel:

cross objectors, submitted that’ the”s.ni3mission..

the learned counsel for the rnayjbe: placed on
record and the cross r;1iay.._i”2e’disposeidliof.

4. In the light Qf’-fifilg ‘lmade by the

learned and in the light of the

well settled llaw the Division Bench of this

Couzt inithe tilvojudgrnents referred to above, the cross

disposed of as not maintainable.

H ” the award, accordingly.

35/”:

Iiidgfi

Sdffi
3ud§’§

1’S