High Court Karnataka High Court

United India Insurance Co Ltd vs Venkatamma on 10 December, 2009

Karnataka High Court
United India Insurance Co Ltd vs Venkatamma on 10 December, 2009
Author: A.N.Venugopala Gowda
IN THE HIGH mug? 0? KARNATAKA AT BANGALGRE
mcym THIS mg 10"' ms' 0? aecmaea, 2oc>9:""»T.

BE F0 RE

"ma HQNBLE MR.}U5T"ICE A.rs.vEs~§usop;A:g§g-%:;Vciis?;:$'A "   

:v2.:sCELi..A:~;;E9U$ FIRST APPEAL' r~zc§ .AS3_9"3T/209$  '  

3E"3"V%iEEf'é:

waited India Insuranczeio. Ltd-.r,"  
Divésiorzaf Office,   T . W

B.?~'§,Read, Robertsonpet; "

By R5 Re.-gionaé Office,  
Sharsk:3:rnaray'a',naaB»ui!c§.i4rtg_, _
¥*sE-3,25;'.»/3,"'*'*Fioa:>r,":'-!i'.;{',3;R.§sq;"- '
Banga%efeV¥ S610.Gi3-1;- '  
Representeé by its D'epL:i;y Manager.
 » '   '- ...APPEL1_ANT

. lAf'-->'.§;+'i2Aa3'u, 

  .,

H -M. V . V

3, '$rr2t__.;' §'$é'§éatamma;
¥%i,fs.'«;Late Sr§.?»€un%s;'a$pa;
__Agé'é? abaut 31 yaam.

 'sfasanthamma,
Wis. Lata Srifiduniyappa,
Aged abeut 26 years.



(N)

3. Sunanéiag
;'a. Late Sri. Murziyapsa,
Ageé abeut 1% years.

4. K.M.fixmaravathi,,
DX0. Late Sri.Mur:iyappa,
Aged about 13 years.   

S. Subramani,
S/3.. Late Sri.Muniyappa,
Aged about 5 years,

$5 Hanumakka, __
M,/*0. Late Sri.Muniyam:a, _
Aged abeut 61 years} ~  --.

fiéi are' :°'fes§r:i tan:  'Kafi :13-san£i_'ia""t}E§iag as-2,
Avari-i Hobfi, 'f%%;;§Vbaga'i"a-E,;;k-; .

KeEar'E';§str%c'L,. 

?. Sr; $.Abé"di V'Bas§';~.ir;'--V_ 
Sfia, Sffi. S%%a§'é¥=';.._;GaudvSaheb,
§rra:§._s5ré%.B.$. !\i«::';2:,.'

'A ' Vfééaar F~a'.>3§ Gffice,

 Q§m;?§'pgt; "i*{9i'a}'.,

3;' Téfié §Efs§E's?"§é:_:*f;a§ Manager,
?'~%,;é'-3. Qriefiiaf Insurance 58. Ltd,
E?»*¥L~~¥31£§3d¥ngE 15' ffear,

 A. iZii_:bfi<':afnpet Mam Read,
 fiéeazr Square,
 fiarégaéore M 569 3&2.

VT  -~'§; Sr§, 'fiwiru K.9har':apat%1i,

5;/9. S{i.§<rishnan,

Evfiettzzraz viiiage, Ne.5,!6§
'xfaigpanéaé Reaci, fixfcfifi Taiuk,
E2§}A.A, msirict, Tamiinadu,



1§.SrLA;F\Earayanaraju,
Sfo. Sri.Appairaju, major,
Eehind District Ceurt, Koiar.

11, Sri, N.Sud¥1akaran,

S/0. Sriflatesh Mudaiiar,
930,1/85, Read Street,   
Channathur viiiage,   j;
Arani Taiuk, "RS, District »~-- 632 3"C1V1,<_ A'
"famiiiiadu.  -.    "  _ g

 ..RE.S $0 BED E'i\iTS

(By §ri.K,§i*'   ._
55%. N.'a*'.GuruprakasVh,-~Ad3:. fofV~R1i*)_  "

This? ~-:~ez:m %ssV%f::é!Aa . §.:'n,d"éé; Section 173(1) cf MV Act
agasngsznzije agicgmerst am"'Award dated 19.10.2904 passed

 :'_A-¥'§0»292fi9':*%9--~«'on the ffle of the Pri.Civ§! Judge
{S;r*;{;'2,:fr}..vg:'.VC«:§_¥fi,___MAC"¥', Koiar, awarding compensation sf

3F;$ ,l'i',_2f;?g'2i}'f:i,?'» interest at 5% PA. from the date cf
peiiétigsz tiik gamer}: and the agpeiiant herein prays to set

a »_  x;2;sE§e :;~?: é«;_at2:.3°s;e jaégment arm award ané exeszerate the
V' :j§.§aEf;:§§%:§,: 3§aE§':st the appefiiant finsazrance Csmpany.

 "':§'%';§3 apgeai gaming at'; far crders this @352, the Ciaart

" hlééféxserea the f@E§ow§ng:«



EUDGMENT

is 3: read traffic accident that cccurred  _

at 813$ am. in frerrt of KMF Dairy at i\¥,.H,~:$»..uz§eaVr'--T.§§e.ia5,;"  

imeiying bus bearing registratéon 

iarry bearing registration ¥\i_;).TP§£V?-.'3V§4?éSf§c';"v'M' 
E'vmn§yap;'1a --~ yassenger in  $§1sté"i31--é§T '§'i1}a;§:;fgias and
succumbed. The Saga!'   petition
under 5:166 ef the   at Koiar.

Appeiiani' i.§iié=;:Las'ét'-.V»o;$f'i¢fry~"-izéaréng registration No.
"§'§*é«~23~'?"E':576,'_  fiaetition was contested by

same cf ti{eL"--«.;;esg*.:®_dé:34ts;«iéefere the MACY'. Issues were

 Evidéhice. _____ was recorded in which, for the

;:'2e§ft';i;§-:;;[f:egf;;=?;"'¥,%'~.¢é':$' =1 and 2 deposed and Exs,P1 ts P8 were

:":'a'a;.r§:é§ §a*:':§ééj'j_fé%ifV'the resgartderxts RW'-1 dfepesed and the

 _én$as{§&n::é«:§:é§§cy was markeé as Exfii. After appreciatian

A Qfef: 'Tée*2{i§a:r2ge as': ramrci with reference ta 'she rivai

::§§:t'éé§t§3nsi urged far cerzsideratien by the ieamed

 héfivgcates agrpearing for the parties, the Tribunaé heéé that

msniyaggsa has flied due ts rash and negiiggnt driving at'



£13:

£393': tfié vehifies E.e:., bus bearing registration  

31?? arm the terry bearing registration 

by the fespegtéve cirixzers and the :§é§a _i"'rep'r_esezii;éti3:§sTofu"1

the deceased Mumtyawa are 3'3_titEa?33'*--'§§'--the cérfi9Vsa7ts¢;s'nVfl%'~

it was hem by the Trébunai thaf"'L:1:V§"ivers sf h_9th:.'thTé' bWzié 'and
fiery'?! are equaiiy neg§igse:r1~:_ az"s_:3£V"i?' efsV;:Sé;;rV1'$"E-bAie fofvviiaiiééng the

acciéent and their iéabiii-E35  '"J's!'$SV  50% each.
Determining t§f%:ie'*g.VL§:V1:".ass::__ca:,s$éid"«.5fi".i_'~a:;§;§$uét of death of

Muniyagpaj t§;é:_> ""T?§bu'n§-EL "';a$.};:3E*:$eci' compensaticn at

R$.3;2£; 2§£};f~ §i§:?{§1..:ii";Eé?=é§'E~..at 56% p.a. from the date of

pezéééan %:}'§§ V%:§":VeVV";§5a'te»'.:'5o};'?4payment, directing the 4*"

 ra$;?§§:§:ée':1t be%mr.:e  it  appeiiant harem, ta depasit the

  manths fram the aate of the award faiéérag

%§;a:i%'§ii;' §:.§f:;;, 'iof§" Enigma: shaéi be §% pa.

 Aggréeved, the énsuras" of th& Eerry Exes fiieé this

  §§;£}}é:§'§;'§§ Sri P5, Raju, iearszeé aéwcate appearing fer the

 ggipeiéant szsbmits that the bus was awned by the 3.3'

 rewagzdegzt befare the Tribunai szamaiyg the 'Em respondent

heraén, wag did net pagsess vaiid insurance and therefcre,

K

Cmzrt in the case of ‘I20, ANTHCDNY Vs. KARVARNAN 43_1_VD

934533, (2093) 3 so: ?43 and submitted that jpia’

of compesite negiigence, each wrong deer %s”auf1d _”‘j ”

gexsemiiy Eiabie tn the injured / iega} ?ep~re$é.fitafi§é$_ rifvfhevf

dieceaged, for payment of entir»ia zinc:

petitioners have the choice of Vpr.e:f:’>j”c’:~:-‘_=,»ediz’1 g Vagaifigjiz ény
ef them. “fhe petEtionar::»_nee¢V-;3*o;f_:esSta.bE§shA’the aaétent of
resgsrzsibéiity cf “each $é§5_ar§te£y, nér is it

necessary for t§1e. §ia;3rt;:t§$V’§’;§f:;&r_§fr3i.§je_fiéegéifiterzt of liability

of eachjwrgéigf 5{:3″c§esfA:’«se;3§E’a,1;e!y,’ It is for the apgzeiiant be
make the’ §:2:a ym’er’2.t z§fié:_4″r-a%i6Qer the amount from the 3.”

resgfiswergt bé¥mje ti§e f”ri!$unai and the petitieners cannot

m.:,§dé’ tQ:’V’A:;§1ffe:’. ‘mLéarned ceunse¥ submitteé that the

A§2etét’§3§:e%$’»,§§e£§s-egg-7’3″ parties are entitied to recover the

_ am:3′:;,:.;:t fr”c:;:f;s.7~”fhe appafiant algae er at their aptien, fmm

“”–.. §’i1gT§:fi.e’r«Zresgeszdents in the Tribgmai, against wham the

_ §’ir§?§»§”£§*:?iaS been mgged. R

/,7

4, in view :32?’ the rivai contentions and the record,

the saint far censideration Es:-

” What §s the relief to which the ap;;1. a’!Vi:a’:’$.i.iLj’~.?i:§.,

If

entitiefi ‘:9 En this appeai?

5. PW»-2 has deposed aboutthe. fi5ic$. P,3. V

and 92 are the FIRs and Ex.P3 is tfhe 3?:b3fVrgé+-sV’E§exet..VV

cha:’ge-sheet is against the bu§_c:1″1%.xger ckdy. V

mahzar shows that the, .ac<:E::!gr2«*1: A'I'*i.~".-as"–.;akeh"'place?in the

middle ief the MU report: shows

extensive the bus and the lorry. It is

,» §<eep}»§s'-il:gvvi'!§ Vviegni'~tr;_¢___<avidence of PW-2 am the said

A"2_Vd:3§;:;»?*3e:fs};a2fy«Eéxsifience, the Tribunai has held that there

%#a–$;' v:*:@é°%§§S'$:§.tgT::."zéegiigersce by the érivers cf bath the

~Vs;e§*z%§'é§:r§ é§3§i.'§§ab§i§ty was appartieneé at 53% each an the

the Eorry ané issage Fig.1 was answamd

—J&’.~a§¢;:§ §’:é%ngEyg The quantum cf compensatisn was

T fléiérmined keaging in view, the evidence 91” PW—-1 and the

3 égcumentary evidence showing the age of the deceased

/f

ii}

s€pa:*at.€1§L On the: other hand. where a parser:

5u§7=I%::’s i:1}1.1ry, paxfiy due: to the I1eg1igen<:€~: QITfL 'éh€:

part <3i'a110the1' pergaztm or pssrsozxs and parfiifi? ,4

rf:$uit of his own riegiigerica, than the A ~

cm tbs part 01' the: i_11j1.1r£:d which contzfi-*;a:Ait€d"%::Qr the "

acrttidezm. 11$ :'*efer1'ed to {as his. "«_c€é31:_i*;£b;1.?{J{31§j_

m:g'i_ig<:éz"1Cs: "J.?'Ir1§é’:1″a1}Eé respect of the

i.:’3g1.:ri.::s Stand red;j.iC€:§i’ §:f1 _.p1?%§;3§§1%t;i_o11 3:0 his

ccg¥1t.:*EE_§:j:g~€?:Iy .

?. ” ._I:?: view 5e€?’i,-fwé-~:f§t;§£S of law dectared by the Apex

CQL§§’§,;’i.T§’}’-T.?,j TrE’$EiuVr§ha’i’c1anf§’t.”be heid ta have committed error

i’n &d;E_”:’*L’-a’V:’tEE’e*’2″g Efee payéfiéét cf cempensation amount by the

Vs_w:§$¥§:.é:%;’§;e*s’v§Vt_”.T~Q}appefiarzt. TM petitieners before fihe

Z 5éfix$’ET__f :_es;.2;§§’:dénts E. is 5 herein, are entitied to weaver

T “=__§:’:”agjan%<::§§:t either fmm the appefiant or frcm the

' i:'%é%$f;§s3:;*§':'§e::ts gr: whem the iiabéiéty has beers fixed by the

/,3

1}

8, The Tribunai has heid that respondent £_\__io.-4

hafere it L9,, the present appeiiant is iéabie to dep_o'a§t"«tt§'e_

entire ammmt and get 50% reimbursernént4"'"–fifc.i3'i'-.,.'~

regpméeent f\éo,1,i As a result of th§sJfT..nd_ing,_-'it""hé§§_';»diVfe<;'ted "

téza 4"' respsndent ~– United India Ii'i4sur}a:2..?.i'e «€c_§rcsg:3}'an'§;*V:'Lt;i1ij

-~ insigrer of Sorry bearing regvié_t:<a.tion"'i*i¢%. TN~'~?_:31{?»S6V5,.»3to%

deyasit the amount and recevefV'E.£i)%._V_am§5u«–ni::Aiaiqviég with
further interest from thé'«-ti::sta'é.gf :gje_=:p£3$i5"tA:'t'ii3ii recovery frcm

S. Abdui B&S§'3B£?,!". — r¢§i3§nIdeht»it"'Né;"i_ V.:'.."~:'.v"'t:$'.xA1r:er of bus

bearing1?,regist.r9éti§:n:Lj"i§ti;-t.::_:'i<;fli'-(ii1-13-3579, without any

fairther proéagciingtié fiiing the execution petition

on titgétaisis of V.t%1'e:a§§:Aa.:'d. The Tribunai has not correctly

A";_;%2¢§:z§§ed.,VA_t't:e§t+:,n_uitimate §ar't_ sf its crater. Ne exception

$::a;*sF';':Ia the exterzt ef homing that there is

V ~Vcsméflgitéiairééfiiigencet Grace it was heid that there is

u'V"4"'Vgt§%::i;3:es%t=§é negéégeace, the ciaimants being 3" parties, their

.'.tj'_ei:vtV§tisé:;:2ant ta recever from any we er aii ef the

T '<'..::Vt§t'tfeasQrs is unrestricted: The choice is ieft for the

it miaimants to groceed against 3% or any at' the tartfeasors.

if arsy we cf the tortfeasora makeg the payment, in View

i

/.

E2

9? the agportianment of Eiabiiity at 50%, the tor”£:feaser_.x§:ho

makeg the entire payment should have the

recover the amaunt, over and above its

apportianed by the Tribursai, from»t»h.e4&ot&:éfV”‘tc;%1f§é:5§:{s.’-_

Yhis positian has not been

whiie passing tha Er:°:pugned fi.u:Vt:4;;_mer§’t a§{4[é§.rAdA’;§. “He;*{ce,

ciarification is necessary.

in the resuit, thzf-V.z_V_ 2s;A::;pé§i’fV»Vfa-iii;’AA§’;§;»__’§he extent of

::ha!ieng;’é'””‘ 539.8; ‘”§rf:–§>§J*gned_””jiidgment and award.

Howeve}, it is;n飀’é’L«:;E’;e.~;i§Vf=-ifiiféggt in case, the appeliant pays

the entire 13$-;%ar’dVam6Mt~.-‘~£o the respondents 1 to 6 or if

“V”«.§%:e..’:L;?;;2s;§§:’::$%_er2tS’ recever the whole ef the award

L?:*’§f:F:”V:?ta:”a§:y§iiant; an payment X deposit of the award

a§i:c§::9:i§Vthééigifiéilant shaii have the fiberty as reserved by

,_:he §:E.bi:.:;f_1aVi, to recmzer ma amount ever 3:13 above its

V’ ‘v.:Lj’E§:$ bfé§’§–ty 9? 58% §rem the 1” resgcndent in the ‘Tribunai «-

respendent herein ~- 3. Abdul? Basheer, i.e., in the

fiannar directed / germittad by the Tribunai.

&

3.3

The Trihanai had granted 3 mcmths’ time from the

data af passing 9:’ the award ta deposit the award

with interest at 6%. in dafautt, it has .

Entarest at 9% pm. Appeiiant ha_s….bar2a _§”?d7e” *

this apgeai. In the circumstances?’-if t£3’_’eA.éépf§e_Iytarj:t

aaaosit the award amount w’§:i_:_h’i~r} 8 2waak$_f:”§m.i._’teda¥, it

Sinai! me: ha Eiabie to pay the intafaat 9%’

Appeai stands a’iér}1’is se£:ii’ the said

absersgastfitéa “arid cEa§}j:f§ca’t§§i1.
An9’3:au:’:: in appeal, is ordered to be
Eransfarred ta thawT:”§bi§na”§.for necessary action.

Sd/-

JUDGE

TVaa:* ..