High Court Karnataka High Court

Smt Jayamma W/O Late Navalaswamy vs The Branch Manager Oriental … on 19 March, 2008

Karnataka High Court
Smt Jayamma W/O Late Navalaswamy vs The Branch Manager Oriental … on 19 March, 2008
Author: Ram Mohan Reddy
hd

Jill'! \iIJlnll\I III' 

 

-"1'i'---'-':9-i33'!:1-7V3:-'?li1'V'.$= ;

BETWEEINI   

BR:-.z~:c}i; r.4.*ai~.r.:\.¢*.e::=a '       =

M] S' QRIEMTAB ::_1NS5J_RANCE:  V  

Ct1'J.'u'FF:.,'T"x~sis."aLLn'R'i _ "  .

New RI3PRE£=EN1'ED'-.BY--«REGIONAL OFFICE

# 44+45, --LEO si{oPP1NG.CDMFLEX

# 25, RE4smENcY.R
3
§

{if/b.mTE NAVALA swam
as YEARS, 1-IQUSEWIFE ' V  
R/o.BoBuKUN'rA VILI.-AGE '
iBRAi1'i1'viPUR '.>os':'  _ 
BELLARY TQ AND msr.  

4 NAGARAJ    
S[0.LA'I'E NAVALA'SwAM?f    V
10 MONTHS, Ml.N_( )RREP,BY*~   _ 
MOTHER JAYAMMA " -  ~ 
'.=e;e.Br..\.£;+;!3:«:u.'s'1'.1!-; V'!LL.A(jE -V 
1BRAmNi--Pu_R ' 'V
BELI-AR;'f Tc: :::r1IAi":AI>A1::'."A.*;

5  P VEERANA GGUDA 1
 s1'o.P;RUDRA 'emvna
-62- YEARs,.jowNE:R am THE LUGGAGE
.7A;1.l_'l'f.-3 BEAR1N£3"mo.KA 34/3332
R] CJBRAHIMPUR ms?

2  'E.'-EL' hwrq Ml!) DIST:  RESPONDENTS

I.Jl”ll.’-“.5. I

5-4

?’?H1;éA%’MFA WLED UIS 173(1) 0:? Mv mi’ A.wA.::~:sT

L% AMEEHE _JUt><§MENT AND AWARD DATED: 4.2.05 13KssED IN
r~:o.s251o2 on THE FILE 0? ADDL. awn.

JUDGE-E (SR; DNA-CUM-MEMBER, MAC-'1"-VII, HOSPET,

VA .-"AWARDING C0Ml3ENSATI0N or-* RS.2,8{),000I- wmi

i'£~c"I'ERE'%:"P AT 3%. RA.

"""'–' """'– "'– P3!' lhflfllillfi

EEILVEJS

1 SM!' JAYAMMA
W} 0 !.-ATE NAVALASWAMY

M

K./'

2 SMT HUIJGAMMA

WI 0 NAGENDRAPPA
AGED 60 YEARS, OCC;COOLlE,

3 KUMAR NAGARAJ
so I\iAVfiLLt'\SWAM'r'
AGED 1 YEAR .

SINCE MINOR REPRESENTED’
GUARDIAN,

Ev Minxmfi’ ”

NAGENERAPBA, E;D.NA.gAEpA
AGED 65 YEARE, oc:c;ce¢;)LIE,.

n 1 m I”\r\I”‘rI’|t\’l}’l’1’l’l’I\’I.’.’| ’31!’ L1 AF}. ‘

Kffil Dubnulxuuunu x;m.u1ua_-
IBRAHIMPUR POS’l_’.. ‘ . _
BELLAN? TALUK-A:NE ”

« = – ‘ CROSS-OBJECTORS

-Iii

ORIENTAL INSURANCE co -LTD
EELLA1-w (INSURED-.w BRANCH DEE-i”~E

;~’AL1{s ROAl?_),”RAlCHUR RESPONDENT

_V’*THEI«’S..MFA.CROB IN MFA NO.8395[2005 FILED two

‘A or- AEA1Nsr T1-LE JUDGMENT AND
. “AWARDD.ATED:O4[O2[2005 PASSED IN MVC NO.825I2002
FELE or THE LEA NED ADDL. 911.111.. JUDGE

[SR’.ADN.)–CUM-MEMBER, MAC-T-VII, 1-IOSPET, PARTLY
ALLOWING THE CLALNI !”E’i”i’T’iON FOR COFVTPENSATEON

A ‘A AND SEEKING ENHANCEMENT OF COMPENSATION.

THIS APPEAL 85 CROSS OBJECTION COMING ON

FOR A MISSION. THES DA- THE COURT DELIVERED THE
FOLLOWING:

M
U \

T

do ,_.ricI:shaw)’as recorded in the Policy of Insurance &»\”\’Y«\” a

‘ , ‘ \

uuuulntnflflibfiffl

‘la

The insurer of the ofiendingppvehicirg’

judgment and award dated 4-2-zoos :d’=M;v;c;rad.32sii2pfi2 ‘

of the Addl. Civil Judge (sr.o_p), Hflsfact
has preferred this appeal I Efespontients to 4. the
claim” ants before cross-objections

for enhancement of i ‘ ‘V

grounded on its tiability
to pay–»the the claimants cannot
maintain over the quantum of

decision of a Division Bench of

“~’ “‘*V””._Vtl1e of IJICITED INDIA INSURANCE CO.

—-1 4-1–5 1–n 1″-m;’I1:A’:’I’\lI’

. having Luau. in ..e……..

i”was.fs goods caniage) commercial (3 wheei IIl0iDfiscu””‘

I»-

V’ capacity of one personfas set out in the copy of the

Certificate of Rcgistiation, fastened the liability on the

appellant to pay the compensation and thereafter recover

W\

‘ILRl990!<.AR483 V/vz *~

'I..-

\

U’!

:T”-.._; I TL-

1~,_,_ ;1_,, ____ __ 1-n1-:_ 1’_.-.I:_..; ;_. .__- __:._:
110111 [BC Owner: [H18 JJIICIJIIE, In lily

urn. vI.VEDWA1’l as one 9. the Ag»;

Motor Vehicles Act, 1988 (for short ‘Rot? . ‘enjoiilinl a.

statutory liability on the the to get his
vehicle insured for’ a goods
carriage and the insuIje1’_ thereto. The

and

lllllflia TIC 1iauinl.y’ Gulhu lit’:
on the
V _ _v 4. in the.11esult_. appeal is allowed. The impugned

v _ and in so far as fastening of liability on the
V pay the compensation is set-aside. The amount
.’ to be refunded to the appellant. Cross-

ohjecliona filed by Respondents 1 to 4 stands

KS ” ‘

‘ 2007 (3) SCALE 397

i’1f=-uyi .