High Court Karnataka High Court

The Deputy Manager United India … vs Sri Ganesh S/O Narasimhappa on 30 October, 2009

Karnataka High Court
The Deputy Manager United India … vs Sri Ganesh S/O Narasimhappa on 30 October, 2009
Author: K.N.Keshavanarayana
Ififififiififi{SQUR?Efl?EAR§£TAKAJ§FB£RGfiL§R$g

wymfi "Ems '$32 30% may or osfaggfi/A¢'§ée$§:'V'    "

BEFQRE _WwH

"F3-IE Haxmm MR 5:331:33 K N 3z9i:1E$i_§-§Qs?$%§:.'!E..2$.$!£f¢§.'£***%.I§f§-2%; 

51.9.5

. gm. 834;3{2Q@§6–.

BETWEEE’: ‘ ‘V V

=’§m«: 3EP3;§’F”.«f’ MANAGER, . .’ V L-

UEQETEEB :r~z:::iA iNSE}RANC§E*–£1iQLi’f’Ei. g x
ragga, S:~§a:~§;a
:30 YRS. %%_§a,: “:%§;:,&2:*§,4:;a_2£z1:_;:,:
.E%§£’AV£iE%Ps..§3{3ST’._ ” ”

::3E§s;§:€AHALL:_ ‘§’2%LE§E{

v E%_;%;§T*§(}§;L£}R.E D’i$’é’—,;’=’€f.§{‘,’-*1′

‘ .V.i:=;;:Ez. $1€g;’3i,’z%§%’VRQx, 3,/<3 333.. {}AE?'E?E1R
.:§<:§:'v-.%'iI$:}:'g.%3s, Rféf? :3? CROSS;

‘?€A’ZAR§%;£:.§’j__T’UEs§E{UE $22 2&3

S§}sfi’..§;§,_t}§AEviAE’§, EEJXG Cfv”‘.SE~§?;£\§T}£ARfi:§iJ’
.€E~£E:I:.,;E;,-‘i,f}«’% 130$; GZEBBE ‘§’ALE,?K

A ‘ ‘ £5»

V’ Vfiigsgxzig E}E3’E’RE€T, ‘E’E§§ai’KUR «am 21?.

RE$?G?€§}E?iT”S

{:~%f§§R1, $32353’ M. LA.TURE, 3.5% mg RE {g*a$§_:_§~m,

” -32 M Z€€}TE{ZE: ;§Z}§S§.3EE\¥&§E§ WETH, £33 + 31> ;

in?

‘F%§§S %’1E’,fi E-S E3-‘ELSE {US };’?3{ 1} G?’ ME’

152323 JESIEGMENT 5-gm) A’;¥Ai%}1I’} :3a’:*;;-:3 8/?fGi’-A4″:§?’z§E3§SE:1″§§ 3%»:
Mm: NG.1€:3i§1f€Zé3 es: ‘§§«§g FELE ms XEEE.._E§i?E§{.zrV$.M;%.§g§¢.,VV

CAUSES JEEEBGEZ, MEMBER 2\yfi,fi:€:’E’;A»V.{§{}?;IE%:’§’ “‘%;”}’ff ‘flzyigaig
CAEESEZS, EvEE’E’E~E€}F{}LITA?%’ AREA, I3A:¢{m_,<:._R:";AA*{$::'*g:..§–:;'3);
A"'é£ARDEN(T§ A COMPEENSATEON 0:23 R_S:2;@€3;.,6{}Q;'f ~fé2m=i:«§.

E{'=3'TERE*:S'i' AT 6% PA. §?R<;":~»zv§ 5:333 §).a:§f§;'v–<;§' ??:§~i-'.?i'1'EC%E'€ *j:"::'::§§",:_"<,

f}fiC§'Ei G? EELPQSFE1

'F'E–§'£S rizm CQMENG ,0}: maaiéivét-§;;§e;::x:{§ "M113 .;:é;%¥", '§'E-{E
c:<}UTEe*':' DE3L–EVEEE§} 'FEE: __§"{}LL.0'%€'HSEf;%;:V A

WW5 3

'FEE 62:13:; grzifevégjnézfi :;\§:}.'?£.}§1:.i§§.3_E:!:'§:,?€3§'§9iEi'3{§ by $16 EI1:€mra:a_{:€
{'iatmpa§2§; is §z§r}3aii._ *;:h€ hégs mmizziitszfi €E'Z'i}E' ii}
:«::2§arc§£§:g :3 sum "z:§:"_»E1§s'.3~§V,,§ii*{}%;(§{}€gf~_' i,:s;a§::§3 ?s§€§{i§{3e’:’§§ 363333621593

331$ §’~£aspi’i§i§V;$é}:i(;:’:’-_C:§é&:’g€:$;” Acatimziiiig Ea {E16 appéiiagni,

€:V€1:3 as ; ‘pa: ihfi iiécimiéntafif evéaianca pmqiuiiééi 3:23; ‘ihfi

ezztifiaé to {.333}; a sum Gf E€$.3€§,2é:2;/-==

i:m¥§:.:f€i’$__ ?§I§::§§::,%§} E?j§;§p€:’2S@S am? Ewizispiéaiésatmn éfiézasrges azizi

Vii; S§}i€é”–$f V-.fi?1§:.v ‘kamfiy tha ‘E’:’iEé§3_::a}; has awafiieii 3 3223:; 5:?

{>’;’é fifiéfii’ mg Emacs

§,§;_:u:;:1 Sezviczz :31″ riafgisfs: 0%’ igéiig 8p§}€&§, Eéésipgzgéaizt

‘ V £i§}_§}£383″€€i §.i’::’@::gi: mg Eaézzzzéfi C{}’£3,§§S€3§. E-{{:*2,r;€:¥.2€:3′, ‘ax;h€:§’2

E316: ::1a%.ter is iakatzz ‘up 13:22′ haaring f.{1a3s, h.»;~«.:f§z:_§ai’:’}ééi

absént E have hearé the iearzzfisii <:::f;1 A.Tf§3zf_ ?_E*:e..

appsfiant arid perusesi the 1*e{:(:rds.

3} Hassing heard €i1é*..__4″\ieMarné;:i:f;Sis;.§ “”‘§”::;:° aha?”

appeiiam 813% an pe1*uSal,..St;”‘J$:.h:1’s Hospémi and £31130
thét i:1’:€I’i;:?3)”A}3i’i14:S, far having paid advancé

amauzats ’81″3.{i 8}S%”:t Aii-1§.8;£”»%Vbi1E. In 311, the Clainiargt has

:_.§;i;-arywzgg hasV”‘s’§@-at 3 sum of Rs.1,”?3,;’235;’– and as

°é:£::is–,.:_:f;ii.éé+”:I:”fi}3:2:1ai has awardeci Rs,1,5C¥,Q{30/~. From

‘$§§esg .§€ :§.$*%:a?ised that {ha biiig avaiiable at S1,; P€G.1f3§

.. j’_j:,.’2%%’,~f2;5, 34″, and 5% are 33.1 intarixn biils issuefi by the

:{}’ ‘A’§’i1:t:’iz1g title period when the ciaimané was takiiag

. ‘%V£3;§e}:at::i€z1t as inpatient. Documents at S}. No. ‘?, M, 3{3,32,

50 are all reeeipts issued by the haspitai for having


f’rii€€i’*iu”€{} acivancs: amaum. The €iQ{‘:i1II1$I’.§'{. faunfi at $1 339.64

is the finai bill issuaci by the 8:. Jz:>hn’s §fl£0Spi§;é2}’: ._Vi&n

{‘)?.€}2.2QG8 at the tima sf’ digeharga {Bf the ciairnggit _

Baspizai. AS 361* this flnai bifi, the iota} airzcaizfi -«..

the hespimi {awards Haspitaiisatiofi CE2za:ifg§e 4s_

period of traatxnant, was Rs.2T8-$00/’e,V_ £211:

I-Iaspitai has given concession the bed
charges. As per this B’i’§ :%*3f{ ;; me i11j:::re€§ had

depasited a sum of Rs.Q8,%:’:-i}–€§ §*5c’~::;3::c’ipts 211::-ntiaxxcei

at $3. Na. E2, 11; 53%. After {§€(ji11CEiflg tha Saizi

a1119:.m’£. paid 213 a.:ivé.:f1<::3,_ " _h$§iEa} §€S€§f has reftzzfzciaai a

vésiim a}’7~ {:;~.i3if:jc:.vi:1jL2r6:i. ‘$1123, $163 mtg; azzlguzxt

:§p§1’:2;t ‘E:yV L3r;e’~cf§a;3’mant tswarcis “ahs E~i:;$p£*:a§sa’i;§a§: {marges

was ‘i;Q:S’;2′?;”?§’,;;§’€;’:f§V§;;VV g%pa:*i frag: Q15 §:%§}5}.€}L’zf1§ Sfifiifé’. fer

pe.;z;,3;”<:h3§€ .;:ir§1£'A..:z.:€£§§::::§':&$ 33 eviéerxgeé fig {hit Ejiiia igsueii ':23?

»':'%£é{i–§,1e:a;§ S€.m*§$, the aizmzznt catgeraé imdér {ha bias

_i_$f§::é:§ $3; the Eiéedicai Stares 'WG}Z"§{S–~D'L}t to ES.1E,263_;'».

_'§';i"3.1:§$, £316 {om} amaunt spam: by {ha ciaiiriam; {awards

Medicines ané Eiospitaiigatéan Chargss i3 iéss 'E33811

év'

5
R3.=’~’*:8,{}G§;’ «» En spite sf this, !;}’:€ ‘f’rib3;:r1ai withaui; veifififing

the bills pmiiucfid by the ctiaimant, E133 a§!sz3:f{%€:’_6£L-

emrbitami. 2311101111′: cf RS. 1,50,G00j~» €.@vzsar£is_ §ii;§}’3–pii:égi’ué :».’:£§7ofé ‘

C-hargszs’ 0:: tbs: face Gf ihe a::i0<:uI:1a:;1ta1j§%':":Vi<:ie§f:::6:: 3.*eg-'.V:1§,'1é§}:c5:*

cm r&<:0rd, the <:1ai:11an!: 13 119;: _4er1tiii§é1'V– fer

mwards M€6i(:it1€:S, H0s§i€aiisaii6:?: "Cha1*g&s "an'd iigtciéezztal

€Xp'€IZiS€$.. E5 :3 onffiz tsvaards
Meéicrineg, Hespitaiisatienflwflfiarghséés expenses,

The award ::1a€i€{1:1§.d€:r .C}tff1é*;"'}1€tz«§;d;s"'§-'"j%;:s3; and prayer and

aims :30: £31} féi" To t,1"i:e extant indieatezi abmrs,
the gievard ggxassed E;;;~:t:1*3;e'£?:4:%:;i;{j§ai is rsezgiziraé {<3 ha §;.:'2@diiEA€:§.
;%{*:$a1'¢:i%1'1.gl§, a§;'p;e?a3. fiifii by the Insurancfi €f§<§m;paIi3? is

aiiagxrefig.' ; *1"'%1§, Jtidggtixfgéfit géad award fiatasd {§8.{)'?','2€}€§5 passed

3-T§"=E"@."' 163&§f"2i}03 is nzaciiiied reducing iihfi

éégipffigaafiaéi C»f:'§?r'"s.:2,%%,é€30j~ aaszardfid; by aha Tzibunai £9

VRs.E;%¥§:;-§§§g':§'.'j§:;éi§i %.:1t:=:res$: 3:. 6% 33", {mm the ciate 0:'

'g3-.3tit§a:'{" iii? date sf éeposit, Refit GE' ma (§i§'€{:EiQI:$

_. , .fi:*i"t.1*1& juégriant and awarfi 31' the Tzibzgnai are iefi

2'?

6

The 8{}1G”LiIil€ if any dsposited in this appaai is ordered

11:; be transnlitteii :3 the Tribtznak cancemed.

Gifice to draw award acce3r:fir:g,3y.

KGR”‘