High Court Karnataka High Court

Sri M V Subbiah S/O Late Badhraiah … vs Smt Bhagayamma W/O Late … on 9 June, 2009

Karnataka High Court
Sri M V Subbiah S/O Late Badhraiah … vs Smt Bhagayamma W/O Late … on 9 June, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT 0? KARNATAKA, BAN'QvAVL'§RE7v..
DATED '1'¥~£IS THE 9TH DAY OF JUNE;,. f§.05§:.   
BEFoR r;~     4 1'
THE §0N'Bm MR. JUS'riQE 

WRIT PETITION No 1 6';3.97 or 2095 T{'c3h}:AgA€:). 
WP. No. 49427/04 {_§v£~{i~.A(3)_&, CR"'"13'*.6§£3['O6

In wp 1639'?[06:
BETWEEN:  V  .  '

1 SR1 M3!'-..sUs'_3*B_w1AH' «S110 LATE BA§'HRA:AH SETTY
AGE33 ABf)U"T'5:3_8 "1"--EZ'.AF€S_: «  
R/AT HV0s:i.pU1?GA VJLLAGEY N HOSAKOPTE
H<)'B;:I,1",1;'PAV;mADA-TALUK,' "
':€UM;<U§:.$*:*R§:?_r';" -  . '

2 sR1"sA*mYANARAYANA $10 LATE BADHRAIAH SE'I"I'Y
V AGED" A3013'? 4E:1_Y"E§ARS,
3  RfAT H(}E'2ADURC}A VILLAGEY N HOSAKGPTE
 HQBAL1, PAv'~
BRANc1{VorsF'1cE, {}.MUDDAPPA CXJMPLEX,
VIVEI-;:AN.ANi5A'.:rou;T-NVL,'*~--  1  , . '
'rUMKU.R'-£}:';3TR2(:1f, ..  
R.E'P:*%EsENT'E:::3-- B"?-'.>l"I.'S BRP.N'CH MANAGER.

SM?' hkIALLA}\?ii.\?IA   BADRAIAH SETTY
AGED.__ABOUT as Y.E'ARs,

R,/AT HOSAD¥JR{}A 'VILLAGE,
.  N. HOSAKQTE HOBALI,
 - PAVAGAQA TALUK,
 TUMKURVDISTRICF.

"'.._.é,1\.v:€i"_~sA'15m%ABI~»;Ars4sA I)/O LATE BADHRAIAH SETTY
A  AG_1:,§ ABOUT 54 YEARS,
 R;A'1"HOSADURGA v:LLA<:;E,

'i'.N;;.HOSAKGTE HOBALI,
PAVAGADA TALU K,

'A "~_.'I'UMKUR D£S'I'R!CT.

SM'? VARALAKSHPVR D] O LATE BADHRAIAH SE'I"}"Y

AGED ABOUT 49 YEARS,
R/AT HOSADURGA VILLAGE,
Y.N.HOSAKOTE HOBALI,
PAVAGADA TALU K,

TUMKUR I3iS'I'RICI'.

 RES?()NDEN'Z'S.



R/O HOSADURGA VILLAGE
Y N HOSKOTE I-IOBLI
PAVAGADA TALSKA

VARALAKASHMI @ VARALAMMA' . .
1:;/0 LATE HANUMAKKA ' 
W/C) NAGARAJA

AGED ABOUT 45. YEARS? 

R/O HGSADURGA VILLAGr_E"~~

Y N HOSKOTE HOBLI  '
PAVAGAIDA TALUKA

RAMAMURTHY T --
S/O LATE HANUMAKKA
AGEDABOUT_41YE'ARS1   . .,
R/O H0sA'mJ_RGA==vILLAGE   V. 
Y N HQs1<Q*1*Jg_1e{0s3:,i    L'
PAVA<é»AD;1"TALUKA=if;-  " , V'

 PETITIONERS.

(By Sri  9 4BALL,«}\':'é§j_&'z=;s§sm::1ATEs, ADV.)

AND

   ..... .. V

xv/"'0 LA'I'.__E S NAGARAJAPPA

 " 'V5335 5301;? 35 YEARS
~ .  R/"'OfNVAG.ARAMGERE, CHALLAKERE TALUK
A "CHITRAf_D?JRGA DIST

"sA'"r':3i}{'

S] Q LATE S NAGARAJAPPA

 " «Agfin ABOUT 17 YEARS, MINOR
=  RI 0 NAGARAMGERE, CHALLAKERE TALUK

CHITRADURGA DIST
REP BY THEIR N/G MOTHER BHAGYAMMA

MANJULA

D)' O LATE S NAGARAJA§'?A

AGED ABOUT 15 YEARS, MINOR

R] O NAGARAMGERE, CHALLAKERE '}'ALUK



PAVAGADA TALUK
TUMKUR SISTRIC?

6 Sm SATHYABHAMA V »
I3/O LATE BADRAIAH SE'I"I'¥f 
AGED ABOUT 54 YEARS   . --
R/0F HOSADURGA VILLAGE  '
Y.N HOSAKOTE HOBALI 
PAVAGAEA TALUK * 
TUMKUR DISTRICT

'7 Sm' VARALAKSPENEE _  .  
13/0 LATE l3AI}RAlA§4l'S1'E-TE'Tf{ _  
AGED ABQ1UT49AY13;ARs'._ » "
R/01:' HQSADURGA ViLLAGE--.. ' 
ms: HoSAi'%;ioTm~iQ1'3A'L1 "   

    »
'I'Um<_U::§.?_ 1j;$:s'I*§2i<:1*viVv%A '_  
. ....   "<:..,.   ...RESPONI)EN'I'S

(By 35. R'-RAJQ§C%{;'-.I§Ai;1X'M;'ADM4;

SR1 .3A¥APRAmS§:{t .A£}~X{;' FOR 12.4;
SR1 K.B:-1jH1?PEswAMy"_.;ADv. FOR R. 3.)

'If$~iIs;~';v%.AcR1$¥"1's*--FILEG U/S315 op cps AGAINST THE

'  OREER VDT4E-2.9.2006 PASSED ON I.A.NO.8 IN EX.NC).'7<$»/O2 cm

may T.1:*iv:,E; .. 0.? "THE PRL. DIST. JUDGE AND MEMBER, EAT,

i1*t;'1s.z;<;1;R;...,mswixsslme I.A.NC3.8 FILES BY THE PETITIONERS

H'-P}RVEIN U'[_S'L47 R/W SEC. 151 OF CPO TO HOLD THE
E2X'ECU»iTIC-EN PETITIQN AS NOT MAINTAINABLE.

.'F'E*i¢1?3SE PEFITIQNS COMING ON FOR HEARING: THIS DAY,

A 5} comm MADE THE FOLLOWING:

ORDER

question of actionable negligence as well as On

the question of actionable negligence, the has

recorded 3 fmding that the accident has “_

rash and negligent driving of the:=,jrehiele

far as quantum, having regaiwj tol’t.’1_e” age:
and the income, the u a ‘sum of Rs.
1,8€},O()O/- with iI1te:ee,{:”at wlth a further
direction that the from ‘the driver

as well as the jl.eg£ijl’l:represefitatrsres ‘sf owner.

4». me race Misc. No. 13/2002
seeking Set ‘parte award on the ground that

she was 1.1otu.r1ev’::ifieii. llneidentally the said petifion was filed

Rl1§1¢ll13 read with section 151 of C.P.C.
ef the proceedings, the widow of the

_ ewreer (i1ier.i- the legal representatives were brought on

H H K some of the legal heirs are petiiioners and some
are arrayed as respondents. The learned Member of

VT Tribunal having regard to the material on record

A. fieclined to entertain the petitien under Greer 9 Rule 13 and

‘J

:’z i

&”w-9.

ll

contractual obligation can the part of the

to satisfy the award. He further submits
have not taken steps to he
Hence he submite that
on the date of the accident, satiefy
the award’ _ ._ ,

7. Mr. appearing for
respon§ieifit–4u the doubt true that the
policy 3-has __dateWof the accident, but however

he submiitsi Vieontiact was between the owner

the company. He having died the

eentfeetuai obligation came to an end and

the fact that the premium was paid by the

-V ‘the policy can net be revived. Another aitemate

V’ V’ ..suiti-fiiieéion made by him is that ixistead of remitting the

‘ itiijitter to the Triburzal for fresh adjudication, respondent-4

u Hii1su1’ence company would satisfy the award amount as a

special case. But, however, interest Compenent is required

to be borne by the owner of the vehicle.

8. Mr. L.S. Clfikkanagouda, ioarneci counsei
for the c1ai:I:na:t1ts submits that the 4.
litigating since last 11 years to g:~:”;¥:”‘the:« jfL1i*.t§1@¢
submits that instead of J
for fiesh adjudication mofe
time, ‘the owner of thee fl1fo”‘p~a3’/9% the interest:

component.

submiission of ‘E31-:::_vIear11o”dV…co1::1se1 for the parties.

10.. the ciaimants as well as the owner of

V’the:i:~e._’, Badraiah Shetty are to be biamed for the

“sifi*{:atioI:a§’_”_’»-T1§:e’ .c1aima31ts when they laid the clam’ petition

g oz}éI1§toé h2;§re impieaded the insurance company as a garty

” t’o’*t_Iu1e f)roceedi11gs. That has not men done. Indeed the

‘iixjzoxiired _mate.ria}s are with the concemed authorities,

Hiamelyr, the invesizigating agency or the Motor Vehicle

iI)opa1’tment indicating as to with whom the vehicle is

ixzsured. The claimants have not taken any steps to I,

If

(ii) the petitioners shall deposit a

60,990/~– towards ixiterest component _

eight weeks from today;

(:11) The direction issued by demsit
and appertionmemt as ixrterest
component is it shall be
released _ 2

of accordingly.

Sdfa;

Tvdgé