High Court Karnataka High Court

The New India Assurance Co Ltd vs Sri Neelakantayya on 30 September, 2010

Karnataka High Court
The New India Assurance Co Ltd vs Sri Neelakantayya on 30 September, 2010
Author: V Jagannathan
IN1IHEHHHiCOURT(HVKARNATAKA.
CHRCUTFBENCHJXFGULBARGA

DATED THIS THE 30TH DAY OF SEPTEMBER; ~ H

BEFORE

THE HON'BLE MR. JUSTICE' 

M.F.A. No.1o345_oF " ' F' .

BETWEEN

THE NEW INDIA ASSURANCE (:30. L'1'tD,..;  I
BRANCH;I3IJAPUR,REP.*I3YJf f '  
REGIONAL OFFICE, N.O".2'é'B;   '

UNITY BUILDI'NC--;.ANN:I~:X; 

MISSION RQAD, BA;;_\TGAI_,_O~RE---"m 7560 SS7,
BY ITS DUIX C,_O;NS'1"'I'I'UTED"ATTQRNEY. ...APPELLANT

[BY SRIC   A-DV.,}
AND V

1.  NEELAKANI'AYi{A,

 f S " ~AG1::I)' ABOUT 54 YEARS.
 S/'O _SE2'...E RUDRAYYA HIREMATH.
'OCIC. CQQI;IF;;_R~/O KANNUR,

TAIJSK &'IjIS'I?R1c'1" BIJAPUR.

 -- 2. SR1 IVIAHADEV,
 "S/O DUDEHAL, AGE MAJOR,
 * _pm/ATE SERVICE.
 'mo MANAGULL AGAS1. BIJAPU. ...RESPONDENTS

fl’ _(B’3K CHETANA ASSOCIATES FOR R1)

I’\.’.I

THIS M.F.A. IS FILED UNDER SEICTION 173(1) OF
I\/IV ACT AGAINST THE JUDG}VIEN’F AND AWARD
DATED 6.1.2007 PASSED IN MVC NO.”792/2003″ ON
THE FILE OF THE PRL. CIVIL JUDGE} (SR. DN.)fAND
CJM, MEMBER. MACTWVI, BIJAPUR, AVVARD’I’l\§:(3-._”A

COMPENSATION OF’ RS.1,O7,16O/W WITH lN’HE-RESf_F’.j’-1?)
6% RA. FROM THE DATE OF PETI’;’£’ONCyV”T=IL.L~-O O-

REALISATI ON.

THIS M.F.A. COMING ON

DAY THE COURT DELIVERED THE F>OL’LOw1_’NO: _ ~ *
JUDGM§1¥i ‘ T’ d ”

This appeal is by tch_e.lVV:A’s;’€ewr_.L’ I11di’a-.._As:§urance
Company Limited put on it by

the tribunal while alloxfgkihlg’ cetltloli filed by the

first reépcradent Ve:’laltna’1’1t§ ‘ ., ‘

2. the appellant counsel Sri

_ M S11_§:larshan arethat: the accident did not occurred On

the chargesheef: reveals that the date

Secondly, I10 copy Of the

-V policy ;v’a.;~, hplcodutted before the tribunal. but the xerox

V’ f<..rOpy'–._prOduced, which does not disclose the vehicle

1'1t;§mbcrf\v21s :;ak<§¥i into ac:cO1.:11t. by the l\/{ACT in p1;1.uii;1g

E"

liability on the appeilant. Unless the original policy is

produced indicating the vehicle number in tciievpoliiey,

liability could not have been put on the e1ppe}i__2i’i’i’t;’

3. Learneci counsel for the 1’esponc1e.t1’ii”ela:inia.nton ‘*

the other hand submitted that

accident has been 1’nent.ic’ne–d__ the –. ”

chargesheet yet. the HR the ‘effect that the
accident occ1,1r1’ed on fact is further
confirmed by the panciiaiiaiina document
also I’€V€a}$«”ft]fiT??::t’I1€”e1C_¢i’d;¢I1t’ on 13.8.2002.
Therefore in the chargesheet will not

make it ‘case ‘tot = Vaecident having occurred on

but other hand. the matezriai piaced

byiithe .cia_iin@ant establishes that accident: occurred on

m.s;.:».oo2;ii *

light of the above submission ptltforward

iai” as date of accident. is concerned, in Vi€\V of FIR

o1eiit’ior’1ii1g it as 13.8.2002 and said document also

,2’

55¢:

beg s1.1pport.ed by the panehanama drawn as per

EX.P.2. which document. also eonfirrns the

accident. 13.8.2002. There is force in the *

made by the learned counsel for the>’e.I.aim.’ant.V’that V

ehargesheet. date was shown by ltfnisltafke

instead of 13.8.2002.

5. As far as liability is eo_n:(‘:erned, l.ea1f1fi_eci_e,ou11se1
for the appellant. is ‘juslt.ifle.d linVivseiell{inf:gllremand because
the photocopy does not
even mentioned Ve.l_:.i_(§l–e_ niunjaberllland therefore the
t.1-ibunal ought “star-have’*insistield upon the production of

original poiiey itiself was unsafe to act on a xerox

eop’V?~’whieh a1s’o–.,d_oes not appear to be a convincing

doeurnent.tonlth_e face of it.

0′ ._ ‘the above 1’easo’ns. the matter requires

_v remé.”nd”~–t.o the tribunal to consider the question of the

lfire11iie_ler involved in the accident: being insured with the

— atpptilllatnt, or not. and for this purpose both the parties

are at liberty to prodmte adcfiiional (3Vid€I1C(‘3 and policy

also shouid be pr0duc.<:*.d. The1'ee1i"€'.er the t1ribL1na1

dispose of the (:ase within thret-3 mc)nt11s from _1.§ii'é "(1f__ _

receipt. of this order. Both the pggrties :.»:z1*<-:'v*£i i1f<:'('f't(iC'.Ato__4

appear before the tribunal on '

' TGDGE