High Court Karnataka High Court

United India Insurance Co Ltd vs Sri Mallappa on 18 November, 2008

Karnataka High Court
United India Insurance Co Ltd vs Sri Mallappa on 18 November, 2008
Author: K.Sreedhar Rao& Gowda
  

Mfa. N{}<358452':}Q3

IH THE HIGH coca? or KARNAT,£;i:V{A'LA:A   *' 

cmcurr amen A'_}f.DI5IAR¥§?l§}3" 17.1.  "

DATED THIS THE 18*" DAYvfJFEfi0§?'E«1bE_fiE§, 2&3.

PRESEKT "  2

THE Howsm MR.JUs*:f<:22,$  K,8REE£A}f1.ARVvfRA0

TI-IE E-IGN'BL_E MR,.wé5j:1cs:A 1§.s;"REi:é3:VAsE GOWDA

M1scELL$3vfié§}££s r;6.3584]2eo3 (MV3

Between:

U'nited7I11dia I::s.i;z:'--3;§ice 'C§Q:"....L'L'1.-',
Be1gauIi:._i3.0.; _  
Through its Regio:3Tai"Ofii<3e_at
Shankarauérayana 'BuE,1di';a"g§
M,G.§:<"<3ad,  '

 -  B93i§£a}Q'7~:"4'545Q  ..... M «
 "z'x'..epf'£:Se:3.ted by its Daputy Manager,
 S3:23}1..--K,. S.,_\.za.«;3a.yant11i.

  for
'---$__rl.1§~.¢..v$eetharama Ran, Adv)

mm

    r.--:§ri.Ma11appa,

Agaé about 40 ytzars,

T " -.    S1"i.Mahad&v,

Aged about 36 years},

.3. Miss. Ramawwa,
Ageé about 27 years,

. . . APPELLANT



Zkifa N133 534J2@C*3

4%, S1111; Kempawwa,
W] 0 Divemdra Kamble,
Aged about 50 years,   

5. Sri.Ba$apjpa,
Aged about 4»? years,

Respondents 3. to S are ckfléren -. T * "

Of Smt.Ya}Iawwa Harijan_@ jxhatgdar, ”
All are residents of~{3rudr1s, ‘ _’
Talflukkeri, ” ‘ 7 ‘ ‘

Dist: Beigaum.

6. Shri.Akanbadsha[Khju.{{ansab ‘_Dr:sai;’
Major, (3_cc:;’kg1fi<:1;itui$, _ ' V' V' V
R/0 £3ééii:*31is::ra;;_" N8gaVr;– _ _ V _
Sa_nke.3hti7a:*f, Ta! ; 'H.;1k3_{e.ri,V "Dis§:: Belgaum.

. 1111       .'  RESPONDENTS

[By  1%  Advs for R1 to 5,
R5 is saved)  = 

appéééi’ .i;s_m_fjL:d 11/3 173 (1) 0f MV Act against the

_ « jt:cigxun;e£i:. a_n¢2…_aWa1d d1:.1.2.03 passed in have No. 132712; 20221
_g:’:__:I5.%:e ¢;i’;r_1§g;~, Civil Judge: [Sr.}Z)11.) and amass’, Hukkeri,

aiioxzéiizg petition for compensation.

T11i_S§- appea} Gaming on for hearing, this day, K.SI’€€dh¢’:1£”

x V’ “..f’R$§,é;”J&., delivered the following;

Mia: ‘:’«§0.3§8»:3:’3G{33

JUDGE! ENT

1. One Amzappa is the decf accidéng T1V12c-V_V}i¢’,: ;

His income has to bf? assesse:€i”«.éi_Rs.2}§€}§}”- p}gm, by the
Tribunal. The OCCi1I7I_’ET3″Ct?’A_V Q35 a=i:_<:.i €i"€.z1t, negligence and
iI1S11I'aJ3.{3{t am 119; E:}.iSp11 f€'.d ;_ appeal assaiiing

the grant of C€§m§§§3»hS