High Court Karnataka High Court

Oriental Insurance Co Ltd vs Smt Lakshmamma W/O Late K. … on 16 October, 2009

Karnataka High Court
Oriental Insurance Co Ltd vs Smt Lakshmamma W/O Late K. … on 16 October, 2009
Author: N.Ananda


,;i:;:.

.. ‘,3,

EN ‘THE 5533 cam? ::;:7- KaE:7§’¢’A”f”£¥KA AT B;x1~s”s3A;.{::§E
:2;-awn *m2$ ‘1″‘i~iE iéfii DEW GE?’ £}C:”i”‘(‘)5″E§€,
EEFORE ‘ H’ VT VA
‘”£”‘i:’iE i-iC1§xE’8LEi: z»:R.JUs?:c;«”; N. ANA?-5»%Zu2fi~..
M.¥-.a,No,193Ig9§%3 ‘ K

BEITE BEN:

Oriental insuran-:9 C0. Lid. _ _ V V _
19/1, I §*”1<:u:3r, IE1 C;mss, C:11ii{kaI2i1a C}a1f€ieIi —
Slzankar Mutt Comgaound,
Bangalort-4, xmw nsp. L13; £§;s '
F:agi0:1aI Manager " * T . L , ,

Qzieatal Insurance C-.23. £..t::1.'~ _ '

Regionai–051$ N¢';=z;4.A:4S§ '–§..;ec;' Siiapjfiing Compiex
Residency l?;s3£aL{E'._{fE1jg;s:~;§:~3, _ _'
tiangaiarg-5&9 f}25, "a " __ …Appe.:1ax1i;

(33; Sri z&.f€§E<:1fisi::.ia.}S:xia:::§%.;*' Advocam}

Siait. L»akauhmSiiiina
" » _V 'vi? 1' 3., Late _K..}"aya;ram3ia}1
VP*3g:§i;z:_a*g£:%t:§/_ $303.1: 3'? years
' 'Rjo. §Ii}1§}§:.}{a:'i:211;azva1t::, 'v"sc1a:;E:<:i.§2i1£z:i1f£i
fiasaraghatza Read
Bang3}%:;«rc~9Q.

§s;§’u:”z§t1_y

‘S{»:). ?s.I”*.?a§i Rzzaiiig?

–‘I~ae,2; 3, TS? Road, Kaiasipaiyam
8ang8.lor:.=:~3» ,, . Reapondentg

{B}; Srj R.{;iI1a:1drashei<:a1; fldvscaie fez' F31; R2"S€IVi{'i€ of

noticrzt is tiéspcnscé with}

¥-J

This' appeai is fiieé mxder section i73{£1 at" I's%ifi.%',£'1'«.r;~:E" e{g'21é.i*::~:gIi

éthsze j1.t.42}9;’2G{l6, 0:”; ma; fik: (sf 1?: Add}. duiigé, €§:;:~.:a__;”t s;*3i’–.}’E§-:’:12ii¥.
Ciauseg, Eiriembser, MAOT, Bangaiora, $C;Ci’ri–“?’j._ .a2vai:?§i:1g’_’T
r:c’3mpens;:a%§nn with §THTfi’f’f%$%t at 6942 per F-3?’t3″H¥YY’E .f’.=et:n””:5§1:=$”~§§ss%£: (sf

petition iii} aha (fate: Of maiisazgtiarz.

This appeai Gaming on far fmai ?2.earé f:g ‘ti’:ié’~dfi;;_, !;h3–:-. »a’?Z’i’::::.,1jfij.,

fiaiiveraii the fa1¥nwin.g:

Junagggjni

The claimant. is the _ci::§ea%ié£i«–;.Es.}:;:é?z. A: the
time ofacc:ide:1t, deceascgii¥’+;»’2;s’A_fiag;;%’§vL”ai:@A£§;’~_i_f5 years; she: had;

compietcfi IX The progress
Cami of daceasfiti _aӎ Trnlbunal taking
iiufig c0};;si:§f:=:1A”?{2{§ii£*3;}….V_1;;§:r%> – .;Q_:1″. <:'£.-meased and her academic

§_m'I£Eia::c5 .i2;§$ a§xia1:éVe;:i cQij::1§é1J:s:3ti011 0??' R3,:1l3,95,{30C} ,1' -.

T116 ie31fi::z§V__£Zi(:'anse1 far ir_13ura::1c:e Ciompajgzy would

sstfgiiirgit ..:.§1:1t.<.._€Zi;e_, cie:.::€a$eé was 3 110n–€aI'I1ing memfier,

imtoméa 9%' R3. i5,Cfi{)*C2j — 13-€I" ammm shcsuié

— havéhéébeeiég tsiéién by Tribunai, which £ 3111 not parrsuaéeé. as

.;«C~:€:.:*.¢::rg}’t foff :fE:3§j.m2§i1}.g re:a3an$:~

‘ ‘Title claimanx had estaisiishéé ihat her daughn:-:3’ was 3

‘ ” xaézitaziaus smdeni: ané she had secured Qlffife marks in IX

Vstaxxciard examination and she had a b1’igh1: utum. T116

ciajmant was agefi aboui 33 years at the timé 0f acciiient.

Acrcarsiing ta ti1ejuc3.gme11’£ of the Supreme CGIIIE, i’€]:)0Iff.€_€i in

206? ACJ 1298 {in the case 0:” $3123. Verma and

Delhi Transport Coxzyarawlan ané anoth::r’j, 1?i?0};i:{l§ 1 ”

amampriafisz muII:i;3]i.c:r. The T’r£’t)una3_ .14, u

mulfipiicr. in the cixtumstances, c<§x:1'gj%%_:1s}21m7<§:1;. 'a%a?arc§egi~..i§§+*-:

Txtiiisunai cann<::1'i.¥3e termed as'£::_:£:cssivé§'- V

3. Aecordingiy, t11¢_ agpegi..i~z:é:isfi3i$scd.”Tb,§; aziaeunt in

deposit.Vvsi}aii[AV.AE;ge’ f;O”‘i§£-‘}§’1{id1. Judge 55 Membézr,
MAST’; 3’_C€§¥¥–“? Fairies are ziirecied ts bear

their , /.

V ‘A V” V JUDGE

3:~:’:a; ‘%