High Court Karnataka High Court

The National Insurance Co Ltd vs Bashirahmed S/O Imamsab Bepari on 27 November, 2008

Karnataka High Court
The National Insurance Co Ltd vs Bashirahmed S/O Imamsab Bepari on 27 November, 2008
Author: B.V.Nagarathna
 

O
U
:1:
£2
1
E
2
§
IL
0
I-*
%
:3
O
u
:
9.
r
E
S
ct
2
K
E
L
3
E
3
D
1
E'.
2
1:
E
5
E
6
E
5
§
3
3

n ma 1»mvr'Vnwr"« : slid!

IN mg HIGH comm' op' KARNATAKA c1RcLIr%r':5-Erica

AT GULBAR GA

DATED THIS THE 27% DAY 0151f NOVEIvIB:ER:,"'2{OG8 Q ' x 

BEFORE'

THE HiON'BLE MRS. J'L}STICEVB..V.NA{%A.R?ATHN;A VA

MFA N0.7Q9$:f['21}08v_ (MV) ~ « I   F

BETWEEN:

The National IDS1lI'aF.f.'3€ Compargjy £,;t{_1';,,_ '
Siddeshwar CI'0SS:R'{"1€'_1(_i, Bij_ap;;r; "  
Represented by th£:i;t* §¢fa_nager,1~1¢ga£, if; . '
Regisnal office, 5144i;;"'Sii{Ibh£iI€;13'fi'   
Complex, M (;}_Roa.Vd','  "   .. Appellant;

{By Sri M suda;m;%, ..   M

AND:

 Ba$.1§;iz9abmed;' "  V' A.
 '  .AS/0-.I'mamsab Bepéfi,
   years.

 . j 2. "1%ihai1"*L1é'1Iiisa,"?;; 

S Q, Bashiréghined,
--V 62 },ft:e§rSa.a '

j " S;'o.l8si0hd. Yasin Bepari,
~  éyears.

D/o.MohcI. Yasin Bepari
5 years.

7



:2
0
u
3:
SE
2
§
4:
2
E
§
B.
0
E2
:3
0
L.)
z
'.33
3
E
ifi
z
3
2
S
in
:5
E
3
3
.2
r:
2
2
E
E
t
E
3
§
>
J

us must:

 

5. Alfiyabanu,
D/0.Mohd. Yasin Bepari,
3 years.

2 to 5 are minors and are represez1t@dV  _

by mother/natura} guardiari S111'; " " .. 2
Kharirunnisa and an are 1'/ a.Shohapm:  A 
Gate, Bijapur. 7

6. N M Lakshlniah, Major,
S / 0.Mm1iVv:::1katappa_,
R/o.D.Nc:.203, 731 Ci'€)§'§S, _ _   , 
Guttopalya, Lalbagh Sicida§:_11*a,'.   
Jayanagar I Biock, , "   1  ' V'
Ba11ga}ore~i 1.    V' 

7'. Amhedibeg-arm, 'I[_ '    ..
W/ o.M0h1i:;ed;: Yasifi B_    i
Age  orasra mzor1<,%%T%% 
R / 0.SV'haI1apur., Gate, Bijap: 1,1",-
Ow nexzgxf'-vehiciei' -28] A4 12 12.
(amended tridc'c4du.:*t.oiz:1¢1'« 

dtd.27. 1'1'.2_()Ov8) .

.. Respondents
(ski Ac 1, :<sg:£ja1ag1, Exam   far. <:/ R)

  Ti3is,  *is§"fi1_ed Lmder Sectien }_'?3(1) of the Motor Vehicies
Act ._.1"};88,-- ppggyingv SE0 set: aside the judgnent and award dated

 '28.3.2«€1Q8%'i11N0.8£}9/2006: passed by the Mater Accidents
7 _ Wgflaims r1~3I:i§)1i I"§.E31_v'fhT'€).'s/I, Bijapur, at Bijapur.

 *.,'I'his  coming on for adn1issi0I1 this day, this Clourt
4. _<1t~:3.i§*r%;rt:ci% {ha foiiowing:

JUDGMENT

VT ~»3’h0ugh this appeal is iristed for acinlissiorx, wfifh the Consctnt

“the learned co1113sr::l an both sides, it is heard finally,

,z{

9%’

u -«-wp_r_nw v.n.armu\r UM

.w….Wnm nmm.._uu;u ur_-_mx_naAmm_ HlGi1-I=C€.$URT- er: ‘K-axkmmam Ham»: co

8

Rs.2,00,0GO/- under the personal accident policy
instead of Rs.4,41,5oo/- awaréed by the said
cempensatien snail carry interest a?;Wt;1f1<5 1 "the
date cf accident till the date of
Insurance Company ta have ciééme ta

its matice.

13. The appeal is aflowéd with no order as to

cost.

14. The to deposit the afaresaici
amount _wejcks finm the date of receipt at’ the
copy 01′ respondents/caveatmrs shail be

afzntiticdié git) Lapp£3r£i,c§§ifi1cfit as made by the Trihuxlai an prowrata

“ef the amount awarded in this appeal.

deposit before this Court is erdereci to be

_ _ _ ‘_ i1j;:1a;1smifte;ti is ‘the Tribuna}.

Sd/–

Judge