High Court Karnataka High Court

New India Assurance Co Ltd vs Mallikajun S/O Lingappa Borgi on 13 August, 2008

Karnataka High Court
New India Assurance Co Ltd vs Mallikajun S/O Lingappa Borgi on 13 August, 2008
Author: K.Sreedhar Rao Gowda
 

     . 1.  

IN THE HIGH COURT 0? KARNATAKA cIRcurr1£§é:N'CH :j:L_Vj:'  
AT GULBARGA      V
DATED THIS THE 13??! DAY  4'   j= T 1}
THE HOPPBLE MR. Jusr1c1§'Li%,;_"sREEI5mti§ 
   %  
THE HON'BLE MR.  Gowm
M.F.A.No.2229;'?é.§{>6  (MV)

BETWEEN: A    AV & 'V   A

In M.F.A.    '

New India'VAss'u:a:§§;§¢:  %   " 

Represented ' by 'Aast.=._Ma11age:.',_ '

Mission Road,  . ._  

Bangabfi»-27.  _  ~ ...APP*ELLAN'E'

~   V. (BY SR;'{V.é i>§i3;V RAJU, ADVOCATE)

 H

S10  Borax.
  'C/0 Sifidailaa Gowda,
;  _Sio.  Gowda Patil,
 Automobiles,
_  Opp; Sangam Bar, Béjapur Road,
   Sindgi Town, Sindgi 'Taiuk,
'  Bfijapur Disirict.

'. Dr. Prabhakar, Major,
S/0 Manikrao Kamahpuxzkar,

///J "
.5 //

rd  "



1; V!' ,%I., m;,n_ mgr,

x V'  Bm', Bijapnr Row,

V.  '  " th, Majer,

R] at N.V. Layout, Vifial Nagar,
Gumarga.

3. Salt. Shantha Bai,
Both are residing at N.V. Layout,
Vittal Hagar.  V.   .

THIS M.F.A. is man U/S"-1'?'i1(1'}' OF "Marcie. 
VEHICLES ACT, 1933, mavma T03 CALL Fm?' "m1*.~: 
RECORDS IN M.V.C. No.1s5/2004, 'QN THE ms '\'.)F"'.I__'i'-i5',¢..IiI
ADDETIONAL cum. JUDGE (sg;'nvN.) " ._AN..'>= mar,
GULBARGA Arm SET __ASIDEV_....T'H_E'=._ORDi:"';R,_ DATED
21.11.2005
.     " ''

BETWEEN:

In M.F.A. No.223(}£’5$§)Qr§; i

New india ‘Asst1rax§cc _

Repmsentefi by Asst _ %

Mission R0951, . M

Bangak>x\c»27’.g – .. APPELLANT

3 _; ‘(By SR}. 8. PATEL, ADVOCATE)

Sic Liagappa Borgx,
C] 0- Gowda,
S/o Gowda Patil,
“Yasavi Aaitomabiles,

‘ Sindgi Town, Smdgi Tahzk,

‘ Sfo Hanmanth Sager,
Waniboy, Ashwini Hospital,

4/

Solapur, R/0 V.N. Layout,
Vittal Nagar, Gulbarga.

(BY SR1. sum-;1=:.=;R KULKARNI, ADV. FOR R-31- I ”

‘I’HiS M.F.A. IS FELED U/S 173(1) (IF. ~
vemcms ACT, 1933, PRAYING .CAL1’=; R0-R ma,
RECORDS IN M.V.C. No. 173/2004 0:31 THE’ FILE LLc)s:*LLfm1:’«V%%zI’ _ ;
ADDITIONAL cmz. JUDGE (SR. ‘:pvm* AND’ M;-u:r~,.
GULBARGA, AND SET ASIDE ‘rm: ‘ORDER. . DATED

21.11.2005. V
Thaw M.F.A.s day,
SREEDHAR RAG. .1, de}iv¢z1§€i«.thc-‘Vfo11o6v*Lng,;A4″A.

vouuu-an

Sri. MA Counsel has filed
Vakalath ” and takes notice for

Respondcznt Nfija. ” B. Patil, learned Counsel

1 are arise’ 3 out of the same

* Dr. Prasad Kaznalapurkar died in a motor which

‘ The ch1man’ ts are the parcnts. The dmsed is a

Bachelor. The income of the dcceased is assessed at

Rs.8,000/~ per month. The 50% of the amount be

defrayed towanis personal expenses, the ”

dependency would be Rs.4,000/- (hzcome) x ”

11 (multiplier) m 1=zs.s,23,ooo; «. M

entitled to Rs.20,000/– towards

Rs.10,{}0O/» towards funeral is ” L’

are entitled to a total 29f R.s.E>’,5$,Q(50/~, as
against Rs.5,43,000/~ with intenest
at 6% p.a. fiomwthc date» on the

enhanced _

14.9.5. :Ie_,a__g;;_g macs’ T V 2 _
One Chandxsimgiih. multiple fracture of right
u’13is’and Q The pefitriuner was working as Wardboy in

priveite» is to be assessed at Rs.2,10Q/-

The ‘ ifity to be assessed at 20%. Since

1’/2′ shortening of leg the pmpoxtionate loss of

ggmgmt ofdisability woukl be R3420/– p.m.

re–apprec1a’ tion ofev1d’ enee md facts, the petitioner

V.”c::;V1Vt:it1c:¢i to a compensation of Rs.40,000/- towards palm’

6
bearing No. KA~28[508}.-5082 is involved in the accident.

The Police after investigation have filed the Charge Shmt.

To prove the contention that the vehicle in quosi;io:o;”o..

was not involved in the asccilcnt neither the insurer not A4

owner have lot in any evidence. It is only 3

contended that the vehicle in quest1’ao11:.u_

the accident and them is a mention A ‘AI”racto ‘

bearm’ g No. KA-28/508}-5082 was fhe

More pleading cannot displace

placed by the fl_1c_– iowtolvomem of Tractor
bearing’ No. ‘AK the accident and the 331d’
fact is we}! {ho case mcmds.

of ti: matter, both the appeals are
@_.¢,~,4′ mi

‘ terns.

‘ : ~ R

sdI–

Iudge

Sd!-1

Tudgg

Rbv*