High Court Karnataka High Court

Gopal Hegde S/O Appuraya Hegde vs Baluchandra Gowda on 27 February, 2009

Karnataka High Court
Gopal Hegde S/O Appuraya Hegde vs Baluchandra Gowda on 27 February, 2009
Author: B.V.Nagarathna
 .*"'------D£  

I'll\3I'l I-.-IJIJKI Ur l\l\KI'.l'II.l-|I\.l'\ fII|.Il'l !al5fUKI III' IKJIIKIII-\ll'\l\l\ l"II\Il"I EUUKI U!" RHKIVHIHRH ITIIJI1 DUUKI Cull' HHKNAIAKH I'II\!!'I LUUKI 'Jr KAKNAIAKR HIGH

-1-

{N THE mag cmm; 5;? %i.FsRfiATz%§{fi.. A'?  

DATED '1':-11$ '51-£5; :2?t%= may i;"3 .F="'~F'E§R7§,§}$%§'§I,25fl9i'.V  "

BEF{Z}}"€E   'T

THE Hc>N~'m.E: mm§.JU3v?:&,Ffig%%§v; 

B;E=.,..T'VJ'E.,;;.-.E.1'_'«'_:; V H

GOPAL HEGBE;  f_' ._ 2; ~
S,lOAPPURP_&E°;»vIj!.E'{g£3:}3E2:v    
AGED ABOUT ss;'3:fi'EA;E?S   V'
R;OAHéA§E'm   '-- '-

MAINRf3iA[Z¥,''--..;f. ; %  
SALIGRa5;_HA.~     % ...fi.P?EL§..%.HT

(m'§   8mm', mm}

  fiéificfiaflnag Gama

 V _ VS;'_(3._Mz'\}--If£flALESH§lfiRA mznwm.
~. '-..,R;P~HAfmC+ovE MANE
'  AsHGKA§._;'mADAD1 'v"R£AGE
'* K£m'1'3:" TALUK.

Q    rmiénm S. BI-EAT

,  C3' QHKNKER EH35?
GGKARIA VELAGE
KUMTA TALEIK.



. .._.. ..--...... V. II:-1;uIwr\!r"Il\r1 -nu:  3.-Igfrunl yr cu-u\IVI.HIl'|I\.H  MIJUKI Ur flflflmflifigfi |-guy';-1 gguxi gr KARNAIAK" H35" COURT 0': KARNATAKA HIGPIF

-2-

3. UHTFED INDIA. HQSUIQAHCZE CD. I.-'I'D,,
BRANGH KUMTA
REP BY rrs BRANCH LEANAGEB1

(BYsRI:A.M.vENmTEsH,ADv¢;;F®R RV..'3'--- '=-_ _:  
F.1&2 SERVED)  . " '.

"mm mm FILES U{s;"1*:r-;'4?1;:'  ;.%.flT AGAIHST
THE JUBGMEHT is A'fifAARl."1I_flA'}'--7EI.} :2v.5.i:i':a9fi PASSED IN
mm: 1510.519; 92 Q11"-TBE?_FILE .f;-Ff 'I'H--E cm; JUDGE (39) &
ADDL. mm,  Kzgzwnaxvarag; PflRTI;¥*-----%LLQWHIG THE
cum PE'rIf1'Ic2i'2sIV'~1=*'«:gR' 'C.-3{?MPEN$fiT'I¥3JN arm SEEKING
EN}IANcEnfi:1§1'iiC!§* <:'.{.m£=°E~I*?&r°*;E*:mpensat.ion by

challenging th-E judgmsnt and' award passed in

fy,



"" """' '*'V''' 7- lIl'IlII'r'IIl''lI\l''I lll\7l'I Ln!

vu-n-vII\-IwIun\- \'I ur-uuuruu--nu--- -..-u-.. -...------u. V. ._ ....-- ...

-3-

M.V.C.No.519/O2 dated:12.5.06 passed by 

MACT, at Kun 111-.

2. Thu: relevant facts of   

11.5.2002 at about 5.45 -..__ua..Ifi'.A,V_ 't.1V1e   1t" 

alongwith others was  ':9  on
NH-1'7 in a goods  :§%a,1m-20-7429
alongwith hia__   towards
Kundapura;  Insagica-30-15. 12 39

came  & airuhtion and dashed

  a result of which, the

clajzraxgt  iiijuflea ta his ribs. He took

  dtfiiifinded that he was permanaiutly
b  of accidental injuries and
V «V  fi1 eti;the claim petition seeking compensation

V V'  f 45:1  fiéua heads.

3. After service cf notice from the tribunal,

rwpondent Nos.1' Ga 2 herein did not appear and

fly.



I\v- V-\vIuruu- \a- I-u-nun-ruuruupw nu

      UI' MKNRIAW r"\"" K-\'\JK' \II' l\IQI\I'D'|l!"|I\l"l VII?!" 'I-\I\JI\' \lI IIr1I\IIl-I1!-nur-I 'I

_ 4 _
were placed exparte, while the third 

'» tie_nt

insurance company appeared and eon£§§t§%;i'L:*:: 
matter by fi1mg' its written a.tate:n;er_1't"" 2
awerments made in the claim  

dism1saa1' of the same.     

pleadings, the trib11La1*._A_   fnfiowi'   issues

for its considc;-ation:g    

1.   proves that on
 ....   "  a.n:1. near
 _ meat with an accident

while prt§t::¢'di:1tg"~._.   autorikaha

beanng'   with ghia

 'V   ' Fxajigrama towards

 Whetimr petitioner proves that the said
'  due to rash and

  V'   act on the part of the driver of

 "  bearing R=eg.No.KA-30-M-11289
 }trt1o came and dashed against the

5.



" I'II\'I'I \-IMCYKI \I'I' I\lIfl.I'l'IIl'Il\l'I I'II\'I'I,K.|\I'IJB.I \I'I' I\I\fiI'l'IIl'II\.I§, FIIIUI1 'u\IHfiI \II' I\.I'B.I'l\I.l\I'\.IQ l"II\II'I Ig9'Qfi| yr 533:3 rllgrl Q-"Q5. 'if "H." "I
  "H '0' all An IJI1

9"

-3-

gt:-oda riksha and caused irijuries 

him?

Whether responderzfi; N:;i.S'  

the.-n': er-{ism cor1tributorjf fi§ég1ig¢i1c§1?"?V1f :7 

$9, to what exter1t'?' ._ "~~, 

whether 1-: sp;§£:«d¢:.fi.  fizfcgvcs v flix\a.t
the p€f,itiQI1fi;_     " 'AA--'g:§_a_'.tuitous
pa.sse;:1g?§;' Vj'  iiable to
pay; éé';3:;f}a£;gi§.f;Q__:§?. _  1:5 '

 _;%:*e=3;;;t§{i1vaie--r1i N03 proves that

'the' " vchiclcs were nut

   efiective driving

 *--fi€'£iti0I1 is bad for nonjeindcr cf

 ;,,.1ic:ancc"&11d«"hence:, he is net Iiabic ta

A V' " ». _ 'V cfcmpensatiarx?

Wffhiétller rcspscmdent NQ3 pmvaa that

necessary partiem? /Q/i,



r -:-----w- --.....»-.. -.. .---.n.w--un-uw I'|I\wI-:Iy_.Iu:iiVI\'l vr nnnu-Inunlu-I nu.-sri \.UuKI Ur' !\Hl(l'\lREAl\.F| l'I!Ul"I LUUKI Ur KAKIVIAIAIU-'l HIGH" COURT OF KRRNATRKR HFGH

-5"

7'. Whethar petfiionfir is antitled  

compensatien? If $6; to '§R?ha'§__ {§:)fiI§f§'t  %

and from Wham?

8. What order 01* awaafd?

4. In support fig  
examined hirnagif as ; __I'._?r. Sandccp
Navda as   us; 39. on
the basnigm   "i:%;sE§¢'::rd, the tribunal
awaxdelfii  _ Rs;.;¥»Z.'*»,8C30j - with interest

at the rafe=    date cf clmm" petiticm

 ml  da.te c:-V.'i"':.**Vc;V:V.%3__5li£f.a.tir3§:1. Not being satisfied with

 thf: ciaimant has prfifarrcd thia

 V.'    

 " _I  heard learzaed eeunsel far the appellant
 'Aicamed mums} for the third rgapwczndcnt

 V  _  'iI'$3ura.nce company. A .



Ur I\.HnIvuun|\n- ruvrl uvunu vr i\J-Insirul-uv-I nuvn

I'? I"Il\1l'l -uvun I'

urr-nnnmvnsnnu-r "surf-yaglauul--nor nrtnwnlnnn nturi uuunl ur 'l\l'lfl!1F|II-\!\lI nlun I-'\J'|iKi'

-3"

aufihring" is just and proper as wall 
compenaation on the head "lama 0f  
as the award can the haad "193fs~~z:J.f   "

capacity" is cencemed, t,he:"'<.Vc:}:$Ai:'riseii"--  _ 

insurance ccampany subxxiiitz-fthaih V'   the
fact that the app~'311AR1W1::t./,.*j.a*a_sV'iit;V::.:$§2§fI;§iVif'1g._AastAa"'v*eécta.b1e
vendnr and in the   mm to
the ribs, mg %  A Eng disabflity
or loss .    regard tut: the
 ._  the tribunal

was justifia4d'%i;1V'n;$iA.'aa§%xding eompsensation on the

 .  he requests to désmiss the

.  heard that rival mntanticna on both

 " i fiic1ea._.u vvizhe only point that arises far my

'V   fiinfiflcd ta additirmal ccmpcnaation?

cfigfiiflcrafian is as to whether the appeflant is

/a%«/'.»-



vr nnnnnunn;-n an-wn-wvunl vr nnnnnunnn nun"! I.-Iaulu vr nnluu-unnn alum

' HIWTI \'u\IVKI VI" BP'EI'lIIl'I!f  VI" lIl'IIiI'lIIlII\l'\ I'II\Il'I 'lwfli

-11-

deposit. The balance c:@»mpensat.ion ahall be 

to the appe11a.n.t..

Fer thc afcrrcsaid rctasans,  i;%s_&i£ei§v'ed{Lifi.:J' 

part.

Sri AM. Venkattsh;  :}.§m;;ns¢'1% tie. gfanted
tlmree wceks' time ta I411}:-'  respondent

No.3.

sal-
= H % judge