High Court Karnataka High Court

Kumari Bhavana vs Stany D’Souza on 20 January, 2009

Karnataka High Court
Kumari Bhavana vs Stany D’Souza on 20 January, 2009
Author: Huluvadi G.Ramesh
 V

IN THE HIGH COURT OF KARNATAKA--AT
BANGALORE 

DATED THIS THE 20*" DAY or  _  

BEF()RE~. &    L  
THE HON'BLE MR. JUSTICE %H:§LUV;a._I)m=.R;-shznksu

MISCELLANEOUS A”l’PEALv.’Ni).§§0$ or kk

Kumari
Aged
Reprcsentciii. Gizardiaii fathér

Rio Bharatiiital, T.T.R6ad,– I
Voiierhabii, . 4 4′ ,-

Udupi’–l)isttic’t. . …APPELLANT

, and Sri.T.N.Sanls:er, Am.)

%

H ”

Agedhbout 33 years,

” ~. Sig} Joseph D’Souza,

R10 T.T.R0ad,

x ‘T « Vodcrhobli,

: Kundapura.

2. S2nt.Parvathi,
Aged about 55 years,
W/0 Babu,
Rfo J.L.B.Road, Vodefhobli,

W”

Kundapura.

3. The National Insurance Co. Ltd.,
Rep. by its Branch Manager,
Udupi District A ~ .»

(By Sri.O.Mahcsh, Adv. fer R-.3): 2

* nun: ‘-

This M.F.A.is fiIed…sxgid8f”–»S6ctieiI –1.73{»§) of MV Act
against the judgmetgf-and.’aWar5 passed in MVC
No.792l02 on the fi§e.T’cf’thé::’CifiI_ Jgiégc (Sr-Dn.), Member,
Add}. MACT, Kundapijra, partly éiiioiafi’I1g*”the claim petition for
compensation and of compensation-

Wing fin: admission this day, the Court
deljvgred2tiwIf9!1otying:–~ ~ 5

1g§UbCMENT

A agcpeah claimant seeking for enhancement

.. (§i§mpeIV.1VS$i!’Vi:{VV)Vl_’j”‘1)t:5’ing not satisfied with the award passed by

“~ % ..fl1aA_v4Ad§5.i;:”‘MACT and Civil Judge (Sr.Dn.), Klmdapur in MVC

. ” order dated 23.1.06.

2. On 24.7.02 around 6.30 pm. when the claimant was

proceeding by walk on the side of the road near T-T.R0ad,

>>V’

7. Although, it is the submission of the Counsel

appearing for the Insurance company that there is of

the policy conditions for wbich»~»lnsura’£1oevii’ is_no’.t

liable, it is needless to say ii

decision reported in 2005(li)–viS:t;;’PREi1iri£<3.i aiiéoflietiidecisioii
of the three Judges bengh 'I*Ac 321 wherein
the Apex Court has not be allowed
to avoid tinless the breach is so
hontributed to the cause of
ii was not disqualified from

d1*iviiig_ll1e drive light transport vehicle. In

ci.rcums'ieooes tliat could be heated as he could drive the

as well and that it could be a matter of

'– not illegality in driving the goods vehicle while

non-transport driving license and I do not find any

2 " ilerrorii in the decision of the Tribunal. As such, the Insurance

company is liable to pay the compensation.

ybx'

8. Accordingly, appeal is allowed in part.

There is a delay of 147 days in

same is condmed. However, the flirt » _

for the interest meant an the delaf