'iii -ram .*a:u..-=-{ wmamn. 99: :*..e.:-;.-:.A.':'.9..I=:.!.. _
rs» -*:-1'5 1r'.«."i'f
I E .. ..
BRANCH MANAGER
NATIONAL 1Ns1%IRAk:CE' C13 U
v v ROAD; M£;H.DYfi-_ NOW RE!-$BY~!TS'
REGl'ONAL*vMAN¢'_!sGER,, 'NAT£{JN.AL V
=
REGIONAL OF*i?ICE;_SUBHARAM%
GG’?viPLE}€;1’iG. 1544., ‘teas; …=e0a1′”.*.’,i BAEEGALGIQ 11- ~
_ J”… APPELLANT
I9-“Ilu-0′, ~. –
HI .
(By Sn;%A N Kl§IfiH’N}§*~SV}A-MY, s R MURTHY-=85
H E?» I_3ALA-SUBRf{MANYA,1iADV )
V’ ” ‘*JA?AMMA
*G~..L.ArrE KEMPACHA I.
:~mv;4 AGED ABOUT 44 YEARS’
‘Rift BABURAYANA KGPPALU
.. K SHETTIHALLI HOBLI ._
V .– ” SRIRANGAPATNA TALU-K
V ZAKIR HUSSAIN
S,’ 0 ABDUL REHMANT 1 __ T
MAJOR, RI 0 MARALAVADI
VILLAGE En HGBLI
KANAKAPURA TALUK, –
‘BANGALORE RURAL _
“I I… ‘RE_SPONDENTS
{ M
Isl
DrlJlQ- D A AIQR. lJADlf1(‘\1.lII’\A AI”\\II? D V”
|.J’II\ 5s’\§ l\-4′-I’ I\J.’_l -.
I._l.’y 1’1′ II I’! IVI.llI\I\.l’\.J”‘ LII’, IILIV
I _ .
(BY SR1 : H G SHIVANANDA, ADV FOR R2) . L’
THIS MFA FILED U/S 1173(1) oFt.AMxifAc:z9l’At2Ai:\;sTj’
TI-IE JUDGMENT AND AWARD k’)A’I’ED:}30*.,12..O4 PASSED m
MVC NO.296_[03 on THE FlLE’–._OF THE ‘~ADDLj~..CiVIL
JUDGE (SR. DN.) 65 MAC”i’-,__ sR1R.sN’GAPp:m;a,HAWARLHNG
CQMPE-l\ISA’I’!QN cm AT
P.A.
‘1’ FOR FINAL HEARING,
D”‘ “” “””‘ “””‘. “”‘ ‘ ‘ ‘ ” -.
HIS APPEAL;”‘~f3OI.LffllNl(}l”
‘T1112; CCU ‘”i”‘m5L1_ mt ‘u”_?i1j1 ‘F0 LOVWNG.
of the oifending motor
velijcle is the judgment and award dated
30-1é–r2:t)o4’ ‘hi “”.M.Vl’fl;Ne.296/2003 of the Addl. Motor
Vficeident Trllaunal, Srimngapatna (for short ‘MAC’l”_l.
A.N. Krishnaswamy, learned counsel for the
l’ . h fairly concedes that the policy of insurance
isstlecl mspect of the motor vehicle in question discloses
At ‘T ‘that it is a goods carriage and not a passenger vehicle as
la’-Ann-ni-nru-3lm-I hnfnmn 1-“hp MIA(‘.’l’ and Hunt the nnupr nf -in nmnihr
\-r’\ll-llQ.r.l..l.\-I\-I-I- I.l\t.I.\-Faun Ial-.I.\4 JIM 11.4′: \.u. IJJII V Ill. 1-‘,
VAL: In Inna. \/\r V ‘IL .bl&\¢’IJ-I-I-GCJ
._ ____._’.’I_.1._I_ J… L- :___.__….__’I _’_ _….__..__L -1′ 4.1.- ..’l__’… .1.’ 4.1..
3 VHJLHUIC IU l..l.I.C lJ.l.Bl.l.lU(.l .11! IC§]_.lCUl. U1 L116 L’-lafl.l.l.i1. U1 |..l.lD
M
U \
U.)
ifijuirad ciéaiaer anfi that we uunt i:rs.~:1–
sustain the appeal