High Court Karnataka High Court

The New India Assurance Co Ltd vs Smt Venkatalaxmi on 18 August, 2009

Karnataka High Court
The New India Assurance Co Ltd vs Smt Venkatalaxmi on 18 August, 2009
Author: N.Ananda


HIGH COUR1 OF KARNAIAKA HIGH §C’UR1 OF KARNATAKA l-IEGH COUR7 OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR? OF KARNATAKA HIGH 1

fwd

3% ‘E”§~§ Efiaa CQEER’? §§’ KaR2*a?§g’£’A§% £3? B§£€{§$..£.§}RE
§f§’§’E§} mzg fig 33%: gm’ Q?’ g::§§:§§:f
agmgg L O
*’?1&~& EGEELE kmgggfriag O O

EvLF.A,§§Q.fi3%3 4:: O O – 7
BEEWSEBE: » 2

33% fiaw Ezxfiia .§s3amram€”£’g§’;,L?§v$ .
‘irfiarisienai Qfizrai El Fiver, ” ~
J.L,Bs Eaaii; Chm:f£ii$E£xipi;:ra§’s3:%.g
§&§}”EfiI’&-“4§ _ A
fimugh Qfficg
5&3-E, :Ir;,it;3; }E2.zil;ci7iz’?:gsI”§s.:’1:1§’::_:;¢, 1
Plsiaiima; Rag fR$s:;fi {1’v’§i3$3§$fi ‘Rt:9es:’i_.3;
Baxigaimm ..FRO’3f%?’–‘;Vh3?’ 5&3′ ‘O A

gB_;:$5g%:§ mag, gay;

ESE ..?aF’PELLA§~§T’

§mt.¥an§m §’ V ”

_.~’¥aE§é§a=§;_§;§:€ …. s
” ;§;g&.:i V;a§.’§§<:::*§

fifg. '§.~§%;$ -O';

Eagfi afizxcuég 22′? §I%aam,

4″ ‘O V’ at

«i$§i:.j;§at}1pé’3g.ramPa§t§
Taaiuk,

“sown « -..:-uv-urn\- ‘Ian :1:-sanity-‘gr-‘nun!-1

– -us.-n Mygnr ur nnnawuunnn rvrurr wwuuru ur KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT’ OF KARNATAKA HIGH {

Bmézciavazx Extcnsismg
Myaerea

4% The Eizmtmg,
KSR’I§; Head Qfia,

– §
Bawlnre -~ G27}
Eeprwentefi by im
Eivx-kional Cxrnimiler, ..
KSRTS Myserre Qivsfiianfi ”

Ea mp Rea:-fig-.._ V
fséiysare. ._ RE ;*:”§§GE’¥BE>§§’I’B

{By Sri Padmw Keéifayagéfigiat, far R3. Es R3}

Tiflns E955: fifi axis am. agasimt the
jzzfigmxzi arm? aWafi&”ég?a?§;«.$.1.Q3..i3€*;fi8 passaci ix: MW
236.768! 2€’.}£”3¥§,3i3’r1 {if Grficw, F331:
Track ” 2i.’.sfi§f:Z’.”; .M}rs::t:*e, fiW a
Campaizsaiifizn 0}? R_¢:;;%§9;:,Va:s::;+’% with inmzmt @ 5% ma

frofm %th§:”cZ;éi:é*1»:f. « .. . .

‘§«”_.§1m” ; fizz far afimm’ gsimrx. thia flay, the
Scimzi ~–.fi;”m ‘§:’:;}.§%*:”w@:~

*–¢U§GM2§? %%%%%

£3 Estgd. far aémmfi sing. ??ith the

fieuxmfii far mrtiea, ii is mker: up far

«. V. ‘ 44 ‘ ” ~ f’:’i§3£”éi%m§§@aa§¢

2% Tfia aygfi £3 fiké by fim Ezmmramm Cnmparzy
ta» sat asiée €315 awméi at rfizzm Zhfi mmycmsatififi mm

aéia mam . .-

saisrceé E33: K.S.R.T.§ and; it was fiéifilufiififiifg” undar ma
amzmni mi” K3,RI}f’.Cg Tiwre was 333 privity

batsmen tha Imurazxm Camgazgjgf

indemjfy z<:.s,m:c far

afifiing emt af {km use {If {Em 4' * '

3. mm mam Sri”§f;’S.Rajeaéta
3mm’ 2* Qmlngsei . anad Sré.

Padmnablrfixa apwrim far’

far ‘aha Imurazztm
C-ampazy the asxziéant tank
yiamg the finéer Stiw mantra} fif
aaiaraé mm mtwaen ‘aim

tha §{¥$,R;T£.Z dam mt iimfi {£13

%%§{¥rafim§”$§m.§§.%§;r:’ as Ehfifi was rm gzimfqg af emntraai

Cemgam mid K.$.Rf’I1€.

E§2Z,$§5§i$, :23 iixabig is pay mmgansatiazzg Tm

ma mt jugfifmé in

V ., j, . ‘V L’ : .1 figzmgmzyu

nub» uuum us» KAKNAFAKA HIGH pupa? OF KARNAVAKA HIGH COUR? OF KARNAVAKA I-HG!-I COUR? OF KARNATAKA HIGH COUR? OF KARNATAKA HIGH 1

Eififiéiity an fiw

\_,.. “-1:

Kaiiaah fiath Ketizm’ 551:3 §’7{§}$§%}; 221$ Stats: fimjmgratian
haé Ezirfi the has fifim ém sswmr far a

mum, 333:: bug me: with are acusiafiani: a31:g=::’_:’§:;a¢’

as’ fhe firiver rmuifirsg in the O

wsfiiasle was in gesswaisn a_r:r:$._ css3;1′;r§:§iaf’E'{ ”

Sumwam fimzrt tfi O
fiérmzwtancfi a:=f;_ t§1e ifitx:
aansiéerafimz asaxslusivfi manual
of K,S,R,Tf{§:’3.;;é aha mate as year
the that there was an
Ezzsuranaa iiemgany mafi

§iT..$.R.T’.Cs

in ‘:::sz,§a fig”; fim amifieni mm}; glam,

231$ §§2′:f*.£@:* emgéieyacfi by fha

firs’: is an rmaaré is aimw

hug $35. mizzsim smziréé 3:” éwfimicw § $9 :19′:

w a 2:3

wifiz iizig 3? the

Q; £3 rgargis Qmfimm;

O aiaizmxi £33 £3 ?iE3;a 392% fif damasfifl fiztza

-mars LUUKI U!” K.A%<¥\lA|AlU-l HIGH LOURI 05- KARNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF ICARNATAKA HIGH (

Ea} is the Wifé

.-' F:

z\\_’? E” ‘1 -\_,.§7″|-‘k-‘”£yI’x.~

%l\J’

u w w–\.I\JI\! wt .I\r-\I\I1r~u.r-u\a-9 T115731 \…\._J|…f’l\l’ UT !\l-\l\l”ll~\|:Hl\l-\ |’l|’a..7f’7 LLJUK! LN’ KHKNHIHKR WIUH LOU” 5′ OF’ C

T113 dmmsad; wag agafi aéwixi $3 gaam 3%: E116 ‘aim 9?
atmifiarza. He was a fifk vanéar by The

tzibazxmi E293 fiamrminfi tha iz1<:r::m¢__

atR3.39%j~ gm. azxé fiafizggmfi i§'3r.$:.::';%f

tawards hia persanai mxé; 5

'E 1' muitipiéer whixrzh it: fé_€.4:;_j$rfi§.§§ai 'I-5}?' cfif
jufigmfint ef the 85 fitfw
'is. 3913513: Trazispfiff 8fi3'E§'}£';F repartafi

mgm ?LC~.§ §2§S. " I; L

3% gfi désmisaeaé" Fartiaa are
gmga msggg mg gmmn: daysaited by

the A§zt%,_3ura.£mj:¥s sfmfi B3 trazwfarrafi ii? Fast

Egiatey fiasideng Cialm' 3 Tfibmzai at

Sd/-

JUDGE

fififig