Es-W13 E,§'?8§2{)€32
m was HIGX 00:13? 0?
cmcvrr ammo}; AT~ADHAR¥§?#§'$§ '4 4'
DATED THIS THE 17% DAY 'ore :'~ta*s'7E§:g'E;§, _
THE aonrszzez raR.Jus%fzf_£c_:§:_ 1+:..,$Rr§Em;5.g, $2.50
THE HoH*3;.;a 1-eIR._..;3::.s.;*r;c§;_a,s5ii_Ei§I%31iA,sE Gowm
mscELL5;wE;f2U_s FIRST AI_'P§§J.- K319781200} {MW
New ,_ _*
Prasad Buiidm 2;, 'High €? }1'12;fC1?.Roac1,
Kazwar, 37,: its Magiagézzx ...A?PELLJ'§.NT
{By 8Vri,Sri.%I5.'§{_.VPasaé?ar,A"'.
V,£:'i_%§*i.€3. Ifiahesh. ., A ,§.¢ivf§
V 'Maggi;-'I._
Wfo laws: Ramachancira Naik,
Nisha,
V "~..Mi2:mr,
' -- .:Df() late Ramachandra Naik,
'A Kumari Nitersh,
Miner,
D/C: lat: Ramachaiixdra Nlaikg
1
1
E\'§E*'A £9'?8/2002
Nil
4. Nischit,
Minor,
S/0 late Ramashandra Naik,
Respondents 2 to 4 are minofs' _
Representeé by {heir T. . A
Mother natura}. guaxt1ia:1_1~:%f§. mspésndent.'
A23. 1"/9 I-}.No.3{)1, B.B10c1;,__ "'-. _
Maéhura Colony, " '
Kusugai Road, " I
Hubii.
5, Ganesh fi§a2vas,§:'A _
Major, fath j;:JsVua. 1'1n«e3,1¢t dj§ci<3séti"""
Own¢r'o§'<Ift:,wI:;_ K.A.j3_1;gQ€§QV;._: '
Main :2{oa:1,;»'_VHa11~=,+a1 " mnatsrennmnrs
[By s:9.';VRa§iT'G-fi3api;gh:£V;';§;&v_11:-fit: to 4,
S:'i'. §inesh '
8ri.R.§;*Deshpande;' "Adv for R5)
_This éppéazfi fi1eé'1u/s ms. (3.) of M1?' Act against the
jueigz_ix1ent.and award dated 28.11.2001 grassed in MVC No.3/98
'-v.o1:1'-this {:12 csfthe H-'1;"':;:...r. {Sr.Dn.} 5;. Add}. MAST, Hubli, paxfly
,ail.c:\vi::1g ths:g:ia2im petition for cempensation.
._ coming on for oréers, this day, K.Sx*e:e::i11.-ar
Rafi. LL, dglivitfnséd the following:
JUDGMENT
‘ ‘ The insurance Poiicy groduced discloses that additional
u of Rs.1i}O/– is coflected towards nan-fare paying
pasficmgers. The pleaéings of the claimants indicate that {ha
MFA 19’§’8i’.’Z€}92
3
deceased was tmvclling as a passenger in the goods He
was about to get down fimm the vehicle. The
resulting in his death. The pleasiings discL¥{ses%V’_T»:hai T
deceased was carrym’ g only weckljf sa ‘:;_d’ ‘ AV
artzc’ lcs do not constitute goods ‘ {“13}. ..
(1) of the Motor Vehicles Act; ‘ . a£
deceased i5 1mauthoris¢£§ ‘a vcifick. The
insura11- cc does not incur’ ” compcnsa- tiara.
Accordm gly, made agams’ t
Sd/-
Iudge
Sd/….
Judge