High Court Karnataka High Court

National Insurance Co Ltd vs Umapathy W/O Late Gangadhar on 18 August, 2008

Karnataka High Court
National Insurance Co Ltd vs Umapathy W/O Late Gangadhar on 18 August, 2008
Author: V.G.Sabhahit & S.N.Satyanarayana
' "é =§UNNETH'*:

A E, "HALALE posr; THENKALIPATY,

_1..

xx $3: axe coaar or xnxnamaxa AI aanayééx,
DATED THIS THE I87" may oFaa0mpS:f"20§§}»:f'
Passnxw ' ,< __ uA.
run Bfl'BLl nm.JUsw:@§m§;a3sana3fiir,.Q ,_ 
§sD 14A; z _   ..
was noa'nLa uR.ausri¢§~s.x;sn$:aflhfi£#£&$

MIscELLANEou$.EIRsT"A§§:§L_No.389/2604

BETWEEN: V _w ¢  "

BANpAL~gRANca.;_", .Vu .

ZNDEFLGGR, GANEsa.Bu1LD:NG
B.C., RQAp,'MANGg;QRg*_ ** ;
REPTD BY ITS HANAGER_" '

1 NATIONAL INSURANCE C5 @Tb*»m§

;; APPELLANT

(By SRI c M B¢NfiAP§A-;V¢.fi*§ééNAcHA, ADV)

     ..... 

1 *._sm§’.’ u1~;z».x.,r,;¢x*1ii~I’:r,_ ._
w/o_LAT5’qANgADHAR
29 YRS; Rig? EAJAL HOUSE,
MALALE pQsT;,THaNKALI9ATy,
.MANGALoRg ”

“*_’s70 LATE GANGADHAR
‘ MINOR; R/AT KAJAL HOUSE,

j-MAMGALORE

3. LEELAVRTHI
W/O LATE NAGAPPA POOJARI
61 YRS, R/AT KAJAL HOUSE,
MALALE POST, THENKALIPATY,
MANGALGRE

4. MADHAVA ?OOJARI
S/O ANGARA POOJRRY
RDYPADY POST & VILLAGE

MANGALORE ~ V v_
* … RESF$NDE§TS

(By sax BOPANNA & GIRI, Abvs rdk R: a 2′”5

THIS MFA _Is E1Lfin.’u/$,3é{1j5;dF w.c. ACT,
AGAINST TH§.»3gp3R {DT,é3.4{ééfluR5és£n IN WCA/CR-
52/2002/F ax TEE Fzyg as T3; LABOUR OFFICER AND
cowmlssxosaaifag fiqsxfiéwrfiicdapausrxow, D.K. SUB-
DIVN.1, Mafiééieaé, éékrzzi ALLéfiiNG THE CLAIM
PETITION FOR co$PEMS§TIbNgj¢: .

THIS AEPEAL HAVISG BEEN RESERVED AND COMING
ouf “FOR ;’pxeNoUxcaMENT”” or oansns THIS nay,
snragxannxaag 4;, DELIVERED THE FOLLOWING:

“”‘7

* ubefiioxéff’

-7-

Further, it also took a contention that since the
accident took place because of negligence of the
bus and the driver of said bus being charge

sheeted and that as there is not even an_”*ii.:o’t_a’–_Aof

contributory negligence on the part

‘V

«v aw ‘A. 1
involved in the accidentfiurrfifngfl t_–hat”‘–.f_count’.V ‘i:.he’fi ”

second respondent refused ‘».:to:_-‘pay*,co:r£§;ens:a.tiA<;n.

The second respondent denied age' of a.the_'v:deceiasedL_.i.

his income and also thatviéihe washaleand healthy
at the time of vi'*fi.{;evvvi"~-secondti respondent

further sought leave" ._to"_Vizirgen"a:iJ,;E_"_'..grounds under

Section._ –1'vZv()i*[oif_vu'Motor~—-__Vehicles Act and denied in
toto pay compensation, if any,

to;b’e_.awairded”in the proceedings before the Court

the rival contentions, the Court

be1ow__v’fr%i1ned issues and permitted the parties to

AAleadvv.e;vidence. The first applicant who is the

uiU_”c.l_a–imant in the Court below entered witness box

Hiand adduced evidence on her behalf and also got

“V