High Court Karnataka High Court

New India Assurance Co Ltd vs Smt A Meena on 20 February, 2009

Karnataka High Court
New India Assurance Co Ltd vs Smt A Meena on 20 February, 2009
Author: V.Gopalagowda & N.Ananda
 Byit&:_NIa_3aag:é1'_j..___  ...AppeI1ant
V  1-,. Meena,

 XV)'-9 Late 'flflagarajaxz.

'  PW/<3 Late P.'I'.Ya}1appa1'1.

IN THE mm-: com? 01? KARNATAKA AT aANGAz.oI-:E 
DATED THIS THE 20TH DAY or FEBRUARY zmgj' 
PRESENT  n k A.   
"ms I~ION"BLE MR.JI:s'm::E    

{THE HGWBLE m.:a*..3Us'1*:'t:EVV ;?3'._ANAxV    
MISC.FIRS'l' APPE§L;«--No;AV29=i§Vi;f24V(§07(Et!VlVV VA
cgw"      .
MISC.F'IRS'I' APPEAIg...liIo;33 11/ zoosewrcz

  
BETWEEN:   V  VV V 

New India Ass11,I;*ah-Vet'.  - ..._ _
No.345, 11F:gor, Ma:iat:di'T}Q.mgm,.
Jayanagar, 31%. Bi9ck;V. ' V'  '
Bangalore» 560011. _ 

83/ .i V' .  -
1DVVivisior£di~Manager, '  ---------- ~ 'V
N:-:w,h'1dia Assurance Cio.Ltd.,
Vi1V1ay"'Cd112.1§vE+::;?:,.. Variiviias Road,

gay ;:;i«: omahesh, Adv.)

V    Sundarama},

Both R/A Kaveriwt Village,
Raddiyur Post, Tirupatur 'I'q.,
' Veflom Dist., Tarnihiadu.



T at "a;ii"i11volved in the accident

ceunsei for eiaimarlts. We have been taken through

evidence and the impugned award.

4. "}L'he eiaimants have adduced oral. "..
d<}cumenta1'y evidence to prove that on 9.6.2064   
the deceased was; riding his scooter:-bea;ring"__No;.." 

V-4.103 en Bangalore Hester  Reg;,§A'~  

Yadavanahalli Check Po$t~~..at e same Car
bearing Raga.No.TN-05»:t§;3}%7é'e'V'%t   by fret
respondent   "  against

scooter and which resulted
inhis deaiifit-ttt V’ V»

5. counsel for Insurance

Company’ has xefiietti on EMV report to contend

fifeiit ;i6rt.it):i;_of sceeter was damaged and there was

1″}(}i portion of the car therefore, case

%*%’tt%tput mm; b5;f”c§eifi1ants that car bearing No.’I’N~–O5—MB-
H deekied the scooter from its behind is faise. It is

“~s;§11;it1itteci by the learned counsel that car was not

i”

.5

1′
4

N Q.’

(>7

not inveived in the accident. In the first iI]f()I”II1a¥1iOI1__

lodged within few hours (if the accident. the registratie::t”L:’–.e:..

of the ear involved in the accident is IIif3§1ti0D€t3.’..”T11f3V:}.”

respondent is a resident of Banashériit-rni”..A IIIVV.”

Bangalore. The Insurance ztietii’i;.{idt1.c*eéfl”~..

evidence to prove that Car of I :*ee’poncie11t We.$_: it

involved. In the judgxneijfi madeiinii cc
943/O4 it is not heicitilat
was not invelveci contention
of the Insurance: Iiieespondent was
not at all be accepted.

9. In fiéieeer held that the deceased
ciieé due to driver of the Car hearing
by LI %%%% tespondent and reject MFA
izieurance Company’.

i{§’;’—- oral and deeumentary evidence

_:”add.L:1e_.::i byclainiants, the deceased was working as a

itqierator in M/s.APW Resident Systems Ltd.,

‘T Attifieie, Bangalore. The deeeaeeé was aged about 30

at the time of accident. He was drawirig a salary ef

Rs.6’?”7’8/– per month. Apart from producing the salary
IV c:t~.~<£'k~-D""'0{'9" '

8
shall be transmitted to the Tribunal ferthwitlé to enab1&___

the Ciaimants to withfiraw the same. MFA 2931

dismissed. d 9, .’ Z

-Sd/*
sk/ –