High Court Karnataka High Court

The Oriental Insurance Co Ltd vs Choti Bee on 20 November, 2008

Karnataka High Court
The Oriental Insurance Co Ltd vs Choti Bee on 20 November, 2008
Author: K.N.Keshavanarayana
{N THE Him comm" or-' KARNATAKA AT BANGALORE
DATED was THE 20*" DAY OF NOVEMBER 2UG8
BEFORE

THE HON'BLE MRJUSTECE K.N.KEsHAvANARAm:~jA%:'%-V

MFA No. 95i2008(M\:')
Cfw
MFA No.2266f2QD8(N!'*./)

iN MFANO 950? 2038

BETXNEEN

THE ORIENTAL INSURANCE co 1_*;__ 
mvassowm omce No.11, 2
15' FLOGR, 1" MAIN,

{DEFENCE COLONY,
NEARBMSRICIRCLE-i,  _ -.

mo ft. ROAD, IN DHQANAGAR, 

1" STAGE, aANGAL0RE.33,  _  '
svns REGiON,{\L-.OFF¥C£§, 2. _  - 
mg omawmu iN8§lRfi.NCE C%O"LT[3; _  "V 
N0x44:45,4"T?'«FLQ0R...~;'. *   A'   .
LEO sHoPP:Ns_;cQMP'a--E;<,   '  
RESIDENCY Fe~::;A{,s;«:.;._ ,  
3.ANGALoRE-T569 025:1:   - 

RE? BY" ms BEPL%T'{_M§&N!EGER . '

 APPELi_ANT
 v  _ (aajfi  3 RA.Jfi'&~s2.:;su DHARSHAN, mus.)

   " A

    

V'tffQ.U¥?E D{3[°3{3A KHAEJAR SAB
 AGE£"ABGUT 52 YEARS
~~ RIQ.{)0E3E)ENAHALL| WLLAGE,
KSATHYAVARA POST,
" NANISGUER, HCJBLE
 HOSKOTE TALUK,
BFHNGALORE RURAL EESTRECT

*2 CHANDPASHA 

SIOJATE DODDA KHADAR 33.8
AGED ABOUT 3? YEARS
RiO.DODDENfisHALLi WLLAGE,
K $ATHYAVARA POST,
NANDGUBI, HOBLI

HOSKOTE TALUK,

RE RURAL DIST

 



3 KHASH91 SEAR

SfO.LATE @099; KHABAR SI'-XB
AGED ABOUT 36 YEARS
RfO.%DDENfié-IALLI VILLAGE,
K SATHYAVARA POSTE
NAND(3UD¥, HOELI

HOSKOTE TALUK,

BANGALORE RURAL [3!S°?RlC?

4 EBRAHHM   ,
3;o.LATE DQEJDA KHADAR SAB;
AGED ABOUT 35 YEARS 
R!0..DC)£)D£NAHALL! VILLAGQ,

K SATHYAVARA P037, * =
NANBGUDS, H{)BL¥  
HOSKOTE TALUK,  _
BANGALORE RURAL D!STR%$"E'--.  '

5 RfiMfiNJ¥NAPPA   ' _  1
- MmORs:0.MuN:KENcHA?PA: 

RfO.E)ODi3.f3.'ULURL,1-'<z"E'LL£¥GE'- _ 

HosKoT.E«-"main  I   

a¢NGAt_0RET'LRL;.::::A;D1:fsTR:c,:T-_ ' 
       ...REESPON[}ENT$

(BY spit."r§i'T:é::3.s§%;6gLAt€%§'as;s§:'N;ég'Aavfiifi RM
R5 SERVED}    T   - -

mas 'rea%;sC£L:A'rsrE;<5u.$"FERST APPEAL SS FELED U13 173(1)
OF MV AC'? AGAINST 'me JUQGMENT AND AWARB DATED

29.8.2529? 9As7::En':N"r.-awrz NO. 862Uf20f35 an THE FILE or: THE X»
ABEZETIONAL JU coma? OF SMALL CAUSES, MEM BER, MAST,

  METROEPQLHIAN ARE;i¥,"BANGALORE, (SCCH.N0.8), AWAREHNG A

CQM¥7'EN.3§.TEON_ OF RS. 1,80,0%- W¥TH INTEREST @ 6% P13. FROM

 L' THE' DA;T.E_E'0FPETIT¥0N 'rm REALISATKJN.

in 'M FA  {SF 20%

 AA 1, Sm CHO"?! BEE

 wro LATE mum FMADAR SAB
 AGED ABOUT 53 YEARS
R13-'xT [3O¥f){3ENAHi3.LLi VILLAGE
K SATH'Yf~'{\fARA F--"*{')S'F,
NANDAGEJQ: HOBU
HGSKOTE,
BANGALORE RURAL

SR! CHANDPASHA
SID LATE DODDA KHADER SAB
AG E UT 38 YEARS

I'-.3

 



9.1.:

REAT DOfJDENAHALLE \flLifi\GE
K SATHYAVARA POST,
NANDAGUDI HOBL3

HOSKOTE,

BANGALORE RURAL

3 SR! KHASEM sag

3,40 LATE Beam KHMBER 833.3  _

AGED ABOUT 3? YEARS 1 '= ._  -1' , «
R;AT [3ODDENAHAE.Li V£Ll.AE3E   ..   A

K SATHYAVARA POST, NAN DAGUDE HOB
HOSKGTE, BANGALORE RuR_AL " "

4 sm IBRAHIM 
3:0 LATE mama KHAIDER  
AGED ASOUT 36 YEARS = '

Rim DO9E'JEE\iAHALi..E '?w:L:...7aGE'  "   

K SATHYAVARA P03}, _E<lfi*..N omu :3_m"%<:-,._: 'FLOOR, IMAEN
~ V _ 'DE'EEN*£§EE._C§Z3LONY, NEAR 3 Ni SR1 CERCLE
"   10i'r?t'_.*-R_{}".§.D, ma DIRANAGAR
A ' ISTfi.(3¥~Z, BANGALQRE-560 038 
 REE? '3-¥«r:"$ MANAGER
 RESPGNDENTS

 "j?r:-::s MiSCEi_U3.NEOUS FERST APPEAL is FILEEE uss °:?3(2:»

THESE MESCELi.}3\NEOUS FIRST APPEALS COMWG ON
FOR HEARENG, THiS BAY THE COURT DELNERED THE

FOLLGVWNG:

 



JUDGMENT

As both these appeais, one by the ciaimants and ané§héTr’iqy

the insurer; arise from the same judgment and

Tribunal, these appeals were hearrj….togetheérViifirarfifvare’being

disposed of by this common judgment}, . ii’

2

2. The appellants in MFA”lSE§’;2,286fV2eI}.8′ trfiéivriiiéinzantsiii

whiie the appeiiant in h*!.E’A N9′;§$r2’fl{i8″i._§s ii§¢’insurér of the

effending vehicie beferetrié Tribuinzréiiv V .

3, I shat!” rarer to t§’i’é”§3ér’£i-és’ riéfieriérauée to their ranking

before T: . V’

4. “f’ha iappéiia’nt.3 “k;-§i~i1g the wife and major sons of one

Dsvriciaivlflhader éab~fil§;i_éc:aim petition in MVC No.862G!2005 before

,At;r:’a. Bérsgaioreg seeking compensation of Rs.6,00,GODi» for

thieéi.-.g§eritra:’«V’In_f__tr:i§”iéaid Dodda Khader Sab who died in the motor

venuicie a:c:.a::’~.v£’r-*.§nt that occurred at about 6.90 AM on 23.3.2065,

The__ respcfiandent-insurer contesied the ctaim petitien an various

A’ ‘~~g:jr’o;:ri’ds inciuding the ground that the driver of the cffending vehicle

i not possess a valié and effective driving iicense as on the date

of the accident, therefore, the insurer is not iiable to indemnify ihe

insured in respect of the claim of the ciaimants. ‘fhe Tribunal afier

hoidtng enquiry, by the judgment: under appeal, hetd thet the

accident was safety due te the negligence of the driver

Canter vehicle bearing Ne.KA~19.A-6906, whtch

the appettent in MFA No.9Sf20G8. Having regerct’ ‘t’e~the’V”et1it§enee ” ” ‘V

ptaced by the claimants as to the avociaétiee; Eneehte.’ aha the’

deceased, the Trtbunai quantified. theV”‘tteée of

Rs.1,60,fi08f- and by awarding cerwentienal
heads, the Tribunal awereed otV’AReA;1,80,G9G!».
On the quefiien of liability,’Vth’e’ insurer of the
offending vehiqte”:h.a}t fattest gte.7pr’et}eh”–t’ttat___the» erhser of the said
vehtcle did rtet trettttlhveertetttectiee ticense to drive Class

of vehia§te%teséei~.§te;5 tnv;’3the.e”c~e’§deht «aeen that date. Therefore, the

Trthunat’ha#ing regerett5″th:e~-tfecumerate produced by the insurer

namety_ the e’epg”efVth.e eirivhérth license of the driver of the offending

..v”Ve?£’i(EEé hetd that drhrer posseseed a valid ctrtvteg ttcense as on

eceident te drive the Ctass of vehicle invotved in the

ax:¢e~e’n:.’ ‘.V–“tjz*_§: Vthet View of the matter the Tribunal directed the

ieeurer. saute offending vehicte to pay the etttére compensation

n V’ ” .,te§?et4herteith interest at 6% pa frem the date of petition tit! the date

.’ heft hajrhment.

5. Being dée-satisfied tetth the quantum of cerrtpeneetien

awarded, the cieiments, and being aggrieved by the finding he the

@

ml

9. Learned ceunsei appearing for the cieirnants meée
aveiiabte a copy cf the driving Eicence of the driver which further

indicates that the driver was 2133:: authorised to drive trehegsert

vehécte w.e.f 2″z’.4.2{3$4 and the same was valid up

The accident in qttestten has occurred on 23.3.2855.

above. it ts cieer that as on the datectrt-he ]the’:$1ivev:j

possessed a driving Eicence to drive trensp::ctt’ivehrcte°. –. ‘E’-;.erat_}’t’.

subsequent endersement author:i$t:fi’§.Vthe driver rte trsrispcrt ‘

vehicte is not accepted on the greurV{ci»».that_Vthe .sameMhs_.§i net been
produced on record} proctuceci.Vt[Vbjtr’tthe insurer cteariy

indicates that as on the (tat-ev.ef:’the– eccittehtvttheiihdriver possessed

the drie;¥ingiVti_c’erijc.e ttenspoit vehicle coming within
the cetegery cf’tightA:_:m’&er:”vehicles. As per the definition of

Sectien 2r2?:’3~~, t_he~ vehicie to” be called es Eight motor vehicie, the

oni3tj’:cet3ctitionA. is, ttsitmievden weight shouid not exceed 7500 kgs.

‘?*hcugh”,’-.t:_he’férisurer contended that the vehicte in question was a

heats? gecciejeehicte, to substantiate this contention, it has not

prodtzcevctlahy material before the Court. in the absence of any

sec’r:«.._materiai, the contentien cf the insurer that it is heavy goods

— Evehiicle cannot be accepted. Having regard to the fact that the

Wérehicie in question felts within the category of Eight motor vehicte

am etnce the driver possessed iicence to drive Eight transport

vehicie as p 2, in my cpinicn, the Trébunet is justified in

hctdieg that the driver of the offending vehicle pcsseseed vetid

and effective driving ticence as on the date of the accident’

the Ctass of vehicie invotved tn the accident.

offending vehicte has been vaiicily incu.re_c_i withhttieiiirfeetjnndec-tght”

insurer and the policy issued was in tcrce”e..e’ on».thej”dat’e:”cf the

accident. Under these circe?”nstencee;~..theV Ta*i;b”unja!..,_VVhVae ntct.,t>

committed any error in eedciling the’«.tiab.iVlity an inevitrer of the
offending vehicle. I see ‘égggroutid tevi’nt.erf:etet with the said finding
of the Tribunal. Therefore. there 5’3: rj_o m~a£it7~in_.£ae appeat flied by
the insurer. Acc4c’f;:fin’g|y,;3-1 anstAter’k3o:i:nt–V’l\te..1..;’

he eeentoettjithefjudgment, the Tribunal has
taken the mcnthtyinct3rn,e'”‘c’f:t’Eae’ deceased at Rs.2,{)€3Ui- and after
deducting “1<.%'_$"" cersonal expenses cf the deceased

has.et.Iaetified theteas of dependency at Rs.1,6t'3,E3GO!- by adopting

thevthtr-n;tt'iette§'hc§_ 18, as actmittediy the deceased was aged 60 years.

it 'ii<"-.__th1e"'cc'nt_eItt'gc:'i of the learned counsel for the claimants that the

inccme..__cf that deceased at Rs.2,0£J8f- per month taken by the

Tti¥eun'a'%..« tcc {cw having regard to the evidence on record.

-,,$3\cceés”dieg to the ciaimants, the deceased was doing eucalyptus

__p§o!es business and he was earning mere than Rs.10,00{}f~ pm.

from the said business. Absclutety, no documentary evidence is
produced by the ciaimante to substantiate this contention. Except

the crat evidence of the wife and one of the eons of the cteceaeed,

b