High Court Karnataka High Court

New India Assurance Co Ltd vs R M Selvaraj on 10 November, 2010

Karnataka High Court
New India Assurance Co Ltd vs R M Selvaraj on 10 November, 2010
Author: N.K.Patil And H.S.Kempanna
IN THE HIGH coum' or KARNATAKA AT BANGALORE
DATED THIS THE 10TH DAY OF NOVEMBER, 201Q°'--.D
:PRESENT: J V' u '

THE HON'BLE MRJUSTICE N.K.P§Ti1; V  ' 

mbi
THE HON'BLE MR.JUs1f1eE.:

M.F.A§I~1§$;353_7 
M.F.A.v 1'Ia..4j}';v63'-O1? 203; '(MW

M.F.A. No.363*:{      

New Incasia AsSu:'anee3V .Company_ Ltd. ,
Represented by the.tDjvisiO';1_a1" Manager
No.40, H Floor, Lakshmi VCQ_r"np'1'ex,
K.R.Roacl, Opupéz Vafiiviias hfiispital.
Bangaiore -- 5600024' ' '

..   "  ...AppeHant

A'r_ «   Advocate}

Anti; 

   R,M.Se1Varaj, Major,
 "«.Na.36';_.J01iy Masjid Road.
 _ -_J'0_lIy Mohalla,
V'  Bangalore - 560053.

u 2. Annarnaiai,
" S/0. Ramachandran.

Aged about 29 years,

 



R/at No.36, Jolly Masjid Road,
Jolly Mohalla,
Bangalore -- 560053.

2. The Branch Manager,

New India Assurance Co. Ltd.,
D.A.B Lakshmi Complex,

II floor, No.40, K.R.RoaCi,

Fort, Opp: Vanivilas Hospital, V
Bangalore -- 560002.  '

3. Annarnalai,

S/o. Ramachandran,

Hindu aged 29 years,

R/at No.8, I cross, _a ,
Borninanahalli, Hosur Roa_d._._.  ' V =
Bangalore. 0' V "  ' ".«..Respondents
(By Sri. K.N.:i'rals:as}o~.--§AdV«.:_for''R1'-7 ' V
R2 Served arid unr;epre'sented- ,  '

Notice to R3. dispen's;e_d_ W'§._fli.__ V/Cidated 04 / 07 / 05}

**3***** _

This MFA is filed U/sr. vI73[1} of MV Act against the
Judgment a:1_d"Awa"rd lclatedE_;20/ 12/2003 passed in MVC No.
757/2000 on"th_e file'-- of '*.Aci'dl. Judge, Court of Small Causes
and ]\/_'.iern'oer, MACT--V, Bangalore (SCCH--5), partly allowing

..A'll*the V-..._c'Ia:iH1 petition "" "for compensation and seeking
 enhancerrient of compensation with interest.

  coming on for Admission this day,

N.K.g_PATI_I.; 'J, delivered the following:

:JUDGMENT:

~ ‘0 «Admit.

it These two appeals by the Insurer and the

Vclaimant are arising o of the same judgment and

._”‘_MM_g_W,c._.:»

award dated 20/ 12/2003 passed in MVC No.

on the file of the Addl. Judge, Court of Small A’

Member, MACT–V, Bangalore [SCC1’T;5′)V.”‘{‘her’ein;8fter__C:ailedH”‘.

as Tribunal for short).

3. The Tribunal by its ‘j–u:éigmerit’*–ahdV has
awarded a sum of ?1,48,VEiQ§)/~ witdht at «’70/6 pfa., from
the date of petition till as against the
claim made ‘by_ ezamaiggt V%4,5o,oo0/–, on
account of by him in the road
traffic aceiderit;vgth’ it h V d

4. hi case are:

The aged about 40 years at the

and healthy, working as Coolie

hdujrrder’ Selvaraj, owner of the offending vehicle.

‘I’hat,__”‘on at about 5.00 p.m., claimant was

‘travelling iii a Tata Sumo bearing Reg.No.KA.O1.Z.2345

Uttanagiri road along With others and when

came near Jogipatty, Tamilnadu State, at that

.. ;time, the driver of the said Vehicle drove the same in .3

Arm

1’

6

aggrieved by the said judgment and award, the Insurer

has presented M.F’.A.No.3637/2004

fastening liability on it cannot be sustained. 9

to be set aside and the

M.F.A.No.4163/2004 contendirig the at jf,

compensation awarded by thle”‘7i’ribvunal’-isinaelequate
and it requires ‘to the
impugned judgment hi it it

5. We it eounsel appearing
for for claimant.

for the Insurer at the

outset subm_litted”‘that, .-thetilribunal has Committed an

erroroflllaw, rnuchp less material irregularity resulting in

rriis-.,c:a.rriage_:o*f, justice in fastening the liability on the

he submitted that the case of the

-vc1airnuant””V_a’s: per the claim petition is that, he was

lllV.wor’kir1g has Coolie under the owner of the offending

‘Cveliiele and was one of the inmates of the car which

going from Bangalfre to Tarnilnadu &long with

k_W__m_”__W__m__,,_,..«-

£2

and therefore, interference by this court is

for.

8. Further, learned counsel.”fer”the«,clainf1’ant Sri.

‘i’.C. Satishkumar submitted that»; Tribunal it

committed an error in
compensation under aeeeuntl of the
injuries sustained by l”.”ella1’1}_.;«tit1t’.I’d_’jTherefore, he
submitted and award
passed by to be modified by

9. learned counsel for the

Insurer; thelelaimant the owner of the Vehicle at

.e0nsli’deralb!e’l’ lengthbfl time and after careful perusal of

thell llafaailable on file, the points that arise for

V V’ our c’o_nsi._de-ration are as under:

.. (i)z 1. Whether the liability fastened on the Insurer
by the Tribunal is sustainable in law?

(ii) Whether the compensation awarded by the

Tribunal is just and reasonable?

%W

Regarding Point No. 1:

10. As rightly pointed out by the learried M

for the Insurer, it is crystal clear”fr’0m__ the,

conditions of the Ex.R2~_ instiraiice ‘

insurance risk is not coveretilvt«’:i:’I’i. respe~ct”ct” if
they travel in the priyate bytlthetylvéowner.
Further, it is clear frorn 147 of the
Act that the pelicjyrglylof to be taken in
terms of the liability in
respecttir arising out of and
aiso in of every employee of

the pejrson insuilvfedi hizntienthe policy. Such liability must

h0weV’erV”becQVered in respect of three classes of

thee’-insured, namely:

A’~Ea] ,.__v’aI1D”‘einp1oyee engaged in driving the vehicle
a covered by the policy.

an employee engaged as a conductor of the

Vehicle or for examining the tickets on the

//
fix
….»-»——“””‘”””‘–“HwH”
I

xts’n_’f ~ V . _V

The owner of the vehicle is directed to deposit the

entire compensation with interest at 7% pa on the airiotint

awarded by the Tribunal and with interest at 60/<)__;j'§'a;. _

enhanced compensation, within three weeks "

receipt of a copy of this judgment and ti 4. d ' V

The enhanced compensation be'
favour of the claimant iiiimediatelféjon'
of the offending vehicle. V it d V

The manner of the Tribunal

remains undist§;rhed'.–

The statutoryfvdepositdvmaden bydthe Insurer shail be
refunded to the Instirer. » d ‘

Office is dz:-;jrect.ed to”dravir the award, accordingly.

sdgx
JUDGE

Sd/3
JUDGE