High Court Karnataka High Court

New India Assurance Co Ltd vs Gangadharappa on 21 October, 2008

Karnataka High Court
New India Assurance Co Ltd vs Gangadharappa on 21 October, 2008
Author: L.Narayana Swamy
1

IN THE HIGH COURT OF KAF=ZNA'FAI{A AT BANGALORE

DATED THIS THE 21$: DAY OF' OCTOBER, 20981

BEFORE

THE HONBLE MRJUSTICE L NARaYANAsvé[gM?    H  k

MISCELLANEOUS FIRST APPEALVN0.:1_'4¥§5f2_f)'0§" 

Between:

NEW INDIA ASSURANCE co LTD
REZPTIZ) BY yrs DEPUTY MANAGER
MISSION ROAD   -.
BANGALORE ~27 -- _ 5 ~ 
REPTD BY NEW IND§A ASSURAi\'2CE..C0' 
Hm, CHZTRADURGA;   ;   " "

APPELLANT

(BY SR} R JAti§R}a';«;:ASé§  V

1 GANGA{}HARAF'PA».v'*
 MAJQE   V
 ' =3/0 '-QHIKKADYAMACHARI
 R/ Q ,0 K f='!fi2A'§.{ELAGOTE
' =s::m'1f_1"<.A. D'zJ,_RGA..T_ " 

  Sm'  

_ MAJGR 

M  z§E.K,HA  "

_ "ME?§§O'R_.

.__ ".SI~i ASH£KALA
 ' '~3vz.11:\:<)R

  

" " BHARATHI
MEN OR



fi THIMMAPPA MAJOR
RESPQNDENTS 3 TO 5 ARE MINOR
REPTEII} BY END RESPONDENT

ALL ARE RESIDING NEAR STADIUM
RAJENDRA NAGARA

CHITRADURGA RE$I%5Nr§.ENTs _

(BY SR1 B L KUMAR FOR R243)

MFA FILED [3153 173(1) OF MV ACF:’»AGAIN§3’F”TI;i’EiV’;;!IjD3’i’zM’EI4AT
AND AWARD BA’i’ED:€)?fi1/22006 _;9AssE:3–A_i:=: Mv§:–“.%.NG.45?*;2e04V%?
ON ma FILE OF’ THE 11 ADDL. cmfL..%,1uI3L}Eg'{SR~,DN)”‘& ‘ADDLLV

MACT, CHITRADURGA, AWARQINV(:}.__ ‘vv..§:01ViPE:$:sAj”72oN OF
Rs.3,32,200/- WITH iN’r1_:RE$f;-@ –E3<3»a,..F5.A.,"»,_FRQM THE DATE OF'
PETITION TILL DEPOSIT. T ' "

This appeal the Court today,

Court defivertgd _j — ‘

L’P1:£i¥s–V’fi}ed by the Insurance Company against the

.3 ;§.L:dgn1ei1f :)é.s:s¢é7i:i’M v C No.45?/2004 on the me of the 11

J udgc: (Sr.I)n.) and M A C ‘1’, at Chitradurga

{£i§£3.t€.ti 7’i’*}_/2006 awarding compensation of 3. sum of

: % “V5éLs~.~1é3′;k32_,3200/t.

” ‘ ” 2) The contention of the appellant in the appeal is that

figgligence 013 the part of the auto driver has not been considered

a”

3
by the Triiaunal. it is submitted that on 23/1/2004 when he

was traveiling in the auto towards Erajjenahattiw the

offending iorry” No.KA.16/B9 came from Holalkereiia

negligent manner and dashed the auto) AS’ 2»: :c;i1″AiVvex’1*’.ofb A’

the auto Sri Venkatesh died leaving the

legal representatives. The Insuranee. e’fefement of
objections and stated that not liable
to pay compensation View ofthe t_P*xefi:’Aii1;veii*e is eontxibmory

negligence on the” A “dri:éer. Therefore, the

apeellant shvoulci. 1Ii’ade’V:so1e1y responsible to pay

the eompenséatiorl. ‘ _ V

behalf ofV tfie”‘e1a;imants, PW~1 to PW-4 have been

1 Wife of the deceased and P’W–2 & PW-3

were trave_i1i11_g auto. P’W~4 was traveling in the offending

” -«¥;v::ié.i2e}eAA 1o1*1’y3vV§_A’}.’hey have also got marked EXLPI to P8. Ex.P1 is

spot mahazar and Ex.E3’3 is M V Report. 012

E}e:h.:zE.f appeiit-mt one Mr.Surya Prakash was examined as RW-

got marked EXRI to R8.

“3<

5
effort ta pmve the afléged negligence on the part of

driver by examizling the lorry drivar.

S. In the circumstances, I fmdz”-nci-.1:diyscfepaxigyw’

judgment and award passed by V iS

dismissed. The amount in. deposiuf-.be-. LA.trarismitt,<33c:1 to the

Tribuxial.

aE~:;d*