High Court Karnataka High Court

New India Assurance Co. Ltd., vs Shankar on 26 February, 2010

Karnataka High Court
New India Assurance Co. Ltd., vs Shankar on 26 February, 2010
Author: V.Jagannathan
IN 'I'I'"II£ I'iIG§'"'i COURT OF KJXI-{NATAKA AT I3ANC}Al,ORF,___

{').21t':.e(ii: 'I"'his the? 26" day fFel31*1,12_11'y   V ' 

BEFORE

M.F.A.No.14505/2;cQ75f§/QV %   _
M.F.A.N0s.14506. 1450'?'.,..145'O8'.  

145\10g200'f7'VVr,\ 5;g:; "

B ETVV E EN 2

N EW :NDIA_ ASSUARAN are ' C  I;9i'::>; .'   ~ 

J.L.B.Rom).-mmmgmggsaP;ER;sé,M.' 

MYSORZZ.  _ _ 

:aE(3iOr~J;A.1, O'.sii~'1::£'9;;._ .
U.i\JI'E'Y' 1.:3Un'.jI->_:i\'w§\z----i~:><i';.
P. E<AI;.1NCi'A mo I€€)Ai£"):"
r-3AN'«QA1..oI2::«:g55o- 01;;-7.

 I;3Y :':'"s MANA(3ii-;.1-'2. 
V LA :1i2y s;~: _':(}: £'v'{1:3{i =1:1f«:s1---:, AI)\/.}

 IN I\/:1".I-'..1}i\A.¢I\.i:.:V).4'14505/2007 :
 SIMNKAR.

 S/O Ki"-{ISI~iNAP13A.
AGE-SI) 31 YEARS.

R/O KOLLEGAI. TOVVN.

CE*'IAI\a'1i'&I"{z'\Ji\§\ff\C}/\I'{A I..)1S'I'RIC'§'.

KRISI IANARAJ ICNI) RA U RS.
MA} 0 R. S / O CEAN {T}/\_I-{AJ [E R8.

Mawz' 1M:é_  g:_AsSU 1%: vcofg 1391). .

... AI~'PI.*ZLLAN'I'
COMMON

'l"HE HON'I~3LE MRJ us'1'1c:[«: ¥f».uIAC}AFqNA-(i%:;FiJ£iNV   



R/O 3"" CROSS, 1'"{C)SALLI.
MANIDYA.

IN M.F.A.N0. E4506/2007:

1

IN M.F.A.N0. ;4::%Q;71-,z20;j7;; 

I

 ' '- _ I'ValA§'~l.,I")'YA';--.

RA'M'i«:si~i.

$/0 RAMALENGA,!\ENA.   -
AGE!) 3: YEARS. 

R/O B.G.DOD{')I G1-LAMA.
KOLLEGA.L-'I''ALUK. » _  
CHAMARAJANAGAR 1);s'1'g1c'1'. 

KRIS}-iANARAJEi\_IDRA URS.' * 

MAJOR. S/O GAN'€.:ARAJ UR-S'. 
R/O SR9CROSS."HOSAL1,I{,'3 ' % A 
MANDYA.    ,.,.,T;-R325}-JVQN1)14:N'1's

1Jo1<::e:''sé'1_;<--., '-  ' _ 
s/0 Sl_E){).~:"%._IA}--I ' 4. '
A'G'I'£E)_ 3,1 \zr;;u.zs'-...» 

113/ C: 1~:_.:«.E:GAL' ':';éx:,[J   . , 
c1T*12xMARAJANA@AE:A DIS'E'R1C'l'.

' 'h.Iz1s§~1AIvA.x§RAJEivDRA mas.
 MAJOR. S/OE-ANGARAJ URS.

1»T{,r'0.3H.*._J CROSS. H0sA1,1.,_1.
. . . . RISSPON 1:')£9N'1s

.I'iV~.1 i\/'iA_i*".A I\V'.V' 1£v.

mag) :31 YEARS,
S /0 I')f3E3HAI\EN,/~\.

 R/O KO1,LEGAL"I'O'v\!N.

CHAMARAJANAGARA DISTRICT.

K RES HANARAJ 1%) N D RA U RS.
MAJOR. S/O GA.NGARAJ URS
R/O 3"" CROSS. HOSALL1.

M;'-'$5 IJYA. . . . . R}¥ZS§3'5'ON 1') £()N:>§:N'1'f$7 . *._



IN ;\/I.F'.A.Nc).14509/2007:

1 £«:£:RA.

AGED 32 YEARSE.

S/O MuD1.)As1::'1*I'Y.

R/O I--i.A%\IOOR GRAMA.
1/{OLLBGAI1 TALUK.
CHAMARAJANAGARA !')Is'1'R1q1'.

2 KRISE~IANARAJ[£N['.)RA HRS.  _
MAJOR, s/0 GANGARAJ URS ..__ "
R/O 3*?" CROSS. i»»10s/xu-,.I_. ..   
MANDY/-\.  »   > . . _ . R11: 5'rQN_;) IE':-,N'1"S

IN M.F.A.Nc>.145iO/2067;'

1 KRISHNA.  .
S/O KRISHNAPPA...  '
AG£:D3V1'y1§A.res;=_' ' , _  - 
R/O Kc:1,LQ:GA:T.."?QVm'. "   
CHAM;r~.RAJ~AN_AGA;;A~-Dismi(::f1'2

2 }~;msi  'ms.
MAJCJR. 3/0 j:;A':=e.(;2':.Rm mas.
1'2/c>%3m CROSS. .11~;QsAL1,1.

V _ MA:\51';~vA. . _  ' ....R€SPON1j)fSN"i'S

 *  _ (I3y'[_é.~;-1 ;_S{R:I,)HAIi"c  ADV. m R C / 1-2 E .

SR} Ft EViAI,LI'KARJL}NA. ADV. AEWEARS FOR DR ABDUL

 I RAv'LQov£c:r3M:r;N'1* i;)A'r1i»:1); 26.9.2007 mss£<:;.)

1.

N.T%_.w«1jVj’i1(i ¥ge1Ve-feiiiyAeviileifiee. but on the

()1″,hE3i’v7hE1[“i€i.Vi.i’if3′”d’O’-1T1′,i)’i7_{IV-$5155 busy on 18.7.2007 in the
lmspitai’*a’s*eigVl’it ‘ie;pe1f9a’;.i():1s were iisted on the said

{j;£’1′>f-7″t.;%’ anal tI”1e.__dc)(‘1or eoi1c,iuCt.e(:i three operatioiis

» WI-1ieh,v\;ue–::;f-pp to 3.00 19.111. A.par1__ Train the said

si.&é1–!:enie1ji1’.;.. the c1<)et()r has further staleci 'that. the

sigIie1.t.£;:.1Te found in the evidence said 1.0 have been put"

"him. was not'. his .sig§11:1I'.L:1*e.

3. In View of the af02’es2.1id s1.a1″eme11i: on

21.f’i’ic1:avit’ given by the cioeior. this court aiso ciire(:t.e(i

the d()(‘m1′ 10 appeai’ bef()re {his couri Emd file an

fir’

v

{u

affidavit and on g()i11g I.1’11′<)1,1g_1'1 the 221ffiy’~V._’1″*1<1V.[Vb’éé11’1. V’

takerl ;’)12–1ce befc)1*e 1..he WC CoIn1fiiss;io1′”1*’::r iI1fézv1bi_ t,heé;e L’

cases and Dr.Abdu1 Rav0oi’wl”1(5;1’1evé1* geivsa ‘c=%\,ric1’Jr1._(:c? bé:’1′<)'1*e the

COEI1fE1iSSi0l'1&'.l' in resp-TeC£:L' v($i'7'V 1j.hé~. jasscssrr1e1"1t of

ciisabiiity.

4_. ‘ !()§; the opinio11 t_h.21t:. in all

t”I’1es(~> c.21.us’€:-sax11v1: (;y14Vl§;_ 1?i’}§7(:()111111c)11 (‘)1’de.r passsed by {he
§;_?(:>111v_13’1i;§é}.’i'(melfv has to bc? set aside, but at the
‘ ..§E1’1I1.tf ‘v.f::f:1’é–=..Commissi<)11(:t::l§et'(“‘)1′<* ft:;._?":.é.' Commissiorler that {§)1'.Abdu1 Ravoof did
<:viden(:e be.f0rnm1issi<m(‘rat’,e wh(‘) 2-1ppc=:a1’e(1 for the 0I.a.in1ar1i.s and who
1135 sI”a1:e(:1 on 0a.t’h bei'<)r€ "

an VQV.E«5\.$2i§£»a&—‘N”‘:-$533» €.s:vs\5£»3 I

t that Elm

é\§..as\'”‘3~”‘°’
/’

,§,S,&;~J§S»

8

Commissioner in all these (‘.’c.1S€S. ilwse .2-1.p1;)eals are
alkowed by setting aside the i1np141g’11cé(1 u1’dcr as fmucl

will vit:iau~. the entire prmreedirlgs. ‘£’h.e amoum in

deposit. be re2i’1,1ncied to the appellant I1’1sxT1′:7gi’1ag§e.V

C’,0n1pa11_v. . _

Dvr: