High Court Karnataka High Court

The New India Assurance Co Ltd vs M V Fakrudeen Bin Mastaan Saab on 4 September, 2008

Karnataka High Court
The New India Assurance Co Ltd vs M V Fakrudeen Bin Mastaan Saab on 4 September, 2008
Author: Manjula Chellur Malimath
xm was 3:33 couam ow KARNAEAKA, BAEGALORE
DATED $315 THE 4th BA! 9? szprzmma, 2oos ° 
?RESEflT V

TEE HON'BLE MS. JVSTICE MmNJULA.gHE;LnR- 

ANB

yam KQR'BLE MR. Jusrxcg Rafi} MALiaAwH«.""

rfiJ%.A;§#;5;s1£§S€fi¢3:=_
BETEEK __ ,m x   . V

The flew Endia A$3axancé;Co.LtdL;*w=
Kola: branah},Ihs§rez §¢deIGIQYQ3,
Ho.16~4?4&A,-$rishha_fiEa$icn,';V

gain Bazax,"Sin&upur_City,._W£
Anantapur $istriét,_Andhra State,
Rgpresenteé .by"it$_bgvisi¢aal Manager,
At 4"*£1oor, rawar_31¢¢g,

Unity BuiLaing;=J;¢.3§aa,

Banga;ore--550"9Q2. ' A9?ELLA§T

«-,{By §r§;${K.Bflét,mv3santhappa,Adv.)

1; K v ra§x&a§éa Bin Mastaan Saab,
Majgr by~age, Hooviaa Tota,
wank 3und Road, ¥elahanka,

"~u =Banga1Q;e.

X;/<.  .~

."<2, HZM.Asha, Aged 23 years,
_=_W?é'iate M.£hxaen1vas,
"-_"Ketanahal1i Village and Past,
'~Madikal Habli, Chikkabalianra Tawn,
. Kolar Bistrict. ,..

RESPGNDENTS





{NJ

{By Sri K.ME§fiaba, fidy, fax R.l
$mt.Suguna E Rafifiy, fidv. far 3.2}

Ehis mg. is fiied under sectifin 3$g3.,}?a5:i:.;'c_*-= *

Ac: &gain$t the judgment afid ezderp 7 ted
31.1.2806

passed in W€§:F§:éi:2fi$3_onjtfié”fi1é’¢f *
the aaboug Qfificer and Cemiss;oner’§dx %m:kma’s
cmpensaticn, Xalax, awarding; ¢¢w@ensati©3V.飒?f
Rs.§,2?,i§0f and interest’ of R${l,i5,é?§i~”an&*MV
dgreeting the appellant Vhezgin “ta ¢a§9sit,_;he
5&§a$ . ._ , _ I 1

This fiEA camingr en £@x= fiéé:ing’«t&is ay,
MER3fiLA CEE$LfiR J, deii%axe& §he¥failqwing:

fieard E$§_3%é%néé5§¢fim%eiHaypeaxing far the
appe;1a§g;’;::gA,g$gg;e;4″: ::§:.3;;.»~£§ . ‘ ‘:¥es§c::¢.ez::s mclaizmm 6
?he 9ccfir$éfiaev@§%t$a §%§;flént an ;.1l.2$G3; when
thfi §x:ve§a ¥x §r$fi§?§%’ was érgvzag the gama
__;e$u;t%§g” ig é§é%§§g§ng ififiurias ané. sacaumiag

rt@ ikg sggg-fifiggst seriausiy disfiated,

. ‘é! &éa£$é§ Qaunsal far the appellantwinsuzer

V _’ has zéiséé the faiiawing aontentions:

V _ 3;: rmugiz the tazrpe – an light
ujbgéeds vehicle involved in the accident
V ifi mat, disputed; but» whether the

vehisle ‘as transferred’ firogz the name

4′.

4. Accerding to the learnad Ceunsal f;r .._§h_§e

appellant, in the absence mt’ A’
injured estahlishing the fact that
whiah at with the accidengi fifiga age ‘%§hi¢1éf

which was inszzrecl in the: nmmflof-_ Eswargiah; ‘!;E%:e2% V

Soxsgzzissieneg.” Em: ‘%§z:}msen’ ‘ €’,.””.”<'.fJéI'£@€:Ifii;7*.'1.E.;t;'§~.»'I,.'»'*:i';j= éfiafim zmt

jugtifiied 3.3: direct§…§§ _ft%:ze;_:%';§,§*;$3;§;a:;t~3;z2sz2rer ta
§a§* the Ce:@a:1;3at.ie21 …_ k;1e":'.'..é.vV1?..'}§;»:'V«'V§j §§°:2rz;§.s§:e¢:1 in
the ac beak gag iga ye§;§1é §§?s2e§~4?13 standing
maxim Qf V the ahassis and
gaging 'V theée aetails are
¢m*z@a2.~e:é'.?;« 'é§_it§;. / furszished. in Ex..R.1

yaiiay, t'§:éz*3x;3’nan’s

£%3j:;*.T§§%jYA;§. a;,”?;s’§.7$3; “‘C:§;3IKEeS ta gonalusien that the vehicla

§#r;5;?1:$§;%;e:$4i§’V’«.§;–3: V’T;=.*V:Vi”:e accident is the very vehicle,

.Vwhi$§ gésaé’ 3% the nae as Eswaxaiah and the
.VL::§2;27%zb§z: ééata §{a.Q?.2?1$. ‘lfizough there 31$ 11¢ direct
!é”%? i'{.§6¥’1G@ ts coxmlude that the said vehicle was
= .tr§nsfexreé firm Eswaraiah to Eakmdeen as an the

” §ate af acaident but the details in the as back

matter, when tha insaranae §o;icy was in fo:Qé_2s

an 1.21.2963 m the date of accident, we h§lé[§§§fi W

the appeilant–insurar ia liable.”

5″ Then caming to the quégtiam of §Héfitfi$g§fQ

comgensation awaded, takingV”,the 3$@a#§ Eofé

deaeased at Rs.40G0/m framu%h#’maté%i#l §1é§eé an

record,u€£ave ascerta$h§§ »;§%@.l§é§§#5ed’ ané. his
employer~Fakxufi%§3 afiéW§§$mL$$$gaié:#. $5 an the
date of aQ¢é§afi%;{u£$g,}%¢éa§§d,”was driving’ the
vahi¢;&,neaf=§e§$gahé§l;.fl$h&-§ehicle £5 qgastien
was :i§ht:ga§¢$f$§hi5;%”a§& the fieaeageé was aged

abaut 2? ‘=y;eaz§sz;:;é . aim sf aac3?.§en~%;,, Era-:,r:;z:g

s regagfi ta the”§%é$sp$rt aativity hafigening in and

,V%$u§& §é$g%£§;e, gaaluéing the fiatta, which weuld

§a%& gagg fie fifia §@ceased and the wages dxawn by

E ” hnéugt Rs4%;§G6fw: §e* msnth arrived. at hy’ the

‘”*a $ommis$i§her for Wbrkman’s Cempensation, as the

‘«,”wages ‘ 9f the &eceased is not exsrbitant.

“_fi $hérefore, we da mat find any good grauné. to

” :7. ‘*¢éapejnsa%;i”en. He has to pay the czcrapezzsaticm

/Erma the date cf aacidemt, the wgloyezt is liable

interfera with téae $aid finding ef fiha
Cmnsissianar. H

‘3. Thea casming ta the awaréing sf cE”a;.jt:eV V’
which the intareat is payabzgiam A

conpound interest, there is Iii’) ;’};~:<;2*»*i.Ts'ic$i1_.'z1;1c!fé~_-;

fiiferlmsen' 3 Cezrg3ansat'.i}._$i:.. Vvggziérants
paymant af aeaznpmmd ."'~.:Vv.":r..'"AA'§t§§.=bb.;'f.:'€:_5f03;"£aI:{, the
33.31% directiaxg *t}:.é _ C3:}3E+.%§§iV'i.3S#P.3:.4;C\I::;Z";;E';,3L.f'.V:VVif.§’ Warfitaen’ s
Coxrpexasaticazsé fi;1wé;rrant@éa fienea,
are get ;3s’i§.e.»”‘%;%2é§ ézward. Siznilarly;
is: pursfiagég Ccxwenaatiaza Act,

‘aha i?zteze§t.. }V3a,yé%.x_3.Ve%;_é.,:”::..’e;:ase af fiaath of exzplayee

__,;i.3 onfi math é§f*’a:».==:>,2;-_ the fiate of aaciéent, because

=f£;§a§ “%§{f§_I>3’1.> 0′;’,=_i’f1£§;3.”vA “~-W§3’iJ.3.C1 Emma? the ciate G2: which the

a¢’3<.;iti9_.;1;t,VV"§£;:s__ ¢E::§c:'&:urred resulting in the death of

jtéze 5€::r:@E_._b¥_;€ea$' that he was liabla ta pay the

:f%ixti1:%..t1 50ne zwnth from the date of aczcident. if he

tam pay the aosn@en$at:i.on within sue Emmi}:

-‘A’
K;

11» The amefint in deposit shall be

traasferred to the Cemissionex far %brkma$’s

Camensatian.