High Court Karnataka High Court

Bajaj Allianz General Insurance … vs Rajesh on 1 March, 2010

Karnataka High Court
Bajaj Allianz General Insurance … vs Rajesh on 1 March, 2010
Author: H.G.Ramesh
M.F.A.NO.£i729/20()8

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 1ST DAY OF MARCH 2010 

BEFORE 4
THE HON'BLE MR. JUSTICE__H,G,RAMESI;  '
M.F.A.No.6729/iooS%C_C5 « 1 1'  
BETWEEN: JV  

BAJAJ ALLIANZ GEZNERAL 
INSURANCE COMPANY I.IIvI¥I'EI). 

105A, 1 ELOOR, CEARS I>LAz_A';~ '_  ,
RESIDENCY ROAD, BAF\EGAI..ORE;   
NOW AT No.31, GROUND FLOOR,' _ V' ..
'l'.B.R. TOWERS. NEW MISSI'(5N"R(jfAD_._*._
ADJACENT TO JAIN '-E',QLLEt'__}E.g » ' " 
BANGALORE -- 560 062' 

BY IIS SENIOR MANAGE'R--C'I;AIMS.._   ' ...APPE1LLANT

{E3Y{3RE'.HA:A5$LING:1\RAJ.I» M)V.}  
AND : V
1.

RAJESH. MAJ()R. _ 4′

S / O ,1. .A’I’E2 KISFjEAE’€. .EL>AS ;-
R/A; NOS I 9. SW ..CROSs..

* _ I,AxI\;~II RIIAI3. —– -~

S.HAI’3’FHINAGA§{.

‘ I3AIIr}AI;IO’R,;:I; 560 027.

2. I\’I’:’.3Il?€JEiIV\§Af%%1.VA??71I9\J()R.
S/Q. SR;-.~NA’.SARAIIU, No.3,
KUMBARAGUNDI LAYOUT.

BEHIND__S.J.P. POLICE STA’.{‘ION.
” BAN_GALORE. …RESPONOEN’J:S

“‘{EY SR1. MOHAMMED SHERIFF’ ADV. FOR RI
SERVICE OF NOTICE TO R2 IS EELS SUEEICIENII

M.F.A.’N().€372S;J/2008

that the driver of the insured / offending vehicle namely

Autorickshaw bearing N0.KA–O1–B–5931 had no

licence as on the date of the accident. In V’

the said defence, no evidence was:p’f0duce’d befioif-_; the} L”

Tribunai except the chargesheet–E${;.Rf5~filedb’b3§A’p.oi~i(§e:’:”–~

The charge sheet is no evide11cte’–vaiL:.V(:ij’–proxihe
had no valid driving iiceiiffi a.s”dnV’. cifhatéciideiit.
Charge sheet is only a against
the accused. has rightiy
rejected theé§p¢j}ant relating tg
driving is of merit and is
accordingiy_§disVrniSaed;.’i;”iih’e “amc)u3’1t. lying in deposit

with LCoua1″i;-._s1*1a11l t3’a11s1’erred to the ‘£’ribunal

– Sd/__
IUDGE

it