mrnnsaxnicouRroFKARNA®QQ§f$ ?
CHRCUTFBENC}Lf3ULBARGA:fi 4 &
DATEDinfl231SrDA¥(H§JfiLY§©59:7″u°A
:BEfiQRfi a ]
THEHoNBu2MRmxfififl:yu&mfimfiflmN
BENNEEN: +. :m% ‘V. ‘~’a ”
The Branch Ma:51é1ge1%,’« ‘ ‘V
flmUmmdmmammmm¢»;
Con1pa1’2_v Lin’ii!ié;1, _»
‘}a.wali'(36’u1.p}’cx, ‘7} _
Supe2″IMa.rket,*’,~»._»7 _ ”
(_}ull3a1’ga.” ._ V ‘
Appeilant
S fi’S’h}va1’1an(i Patil, Advocate)
1*, .£;ax111AiE’Sai
W/Q__vD<aV§.ir2d1'a13pa M ahagaon
Ag(::c17£35 years, Occ: Agriculture
x R] o*Efa1C11ajr
'T'aIuk Chincholi
Dist. Guibarga.
Siddanna
S / 0 Subbanna Managiri
Major, O00: D1’iv€:I’
R/0 Halchair
Taluk Chincholi
Dist. Gulbarga.
per the evidence of claimants themselves
t:r~avel.1ed in the t.ractor–cuirn–trai1er for :1’pr-ixigiteipiirposei’
and the I’ns1_1rance policy .P;4iSeel’iai1eo’L_i{-,~,_éi*id
special type of vehicle ‘ET’ ‘p_o1ice;=.the. of the
Insurance Company 13L=eomi;fi’§;..1ia1gle does._i1ot:3aI’ise, as
the insured has c%o11i1’*a{?’e11e(i the Conditions.
3. The ito be supported
by 1’efe1’1’i.i:.”‘1fi Jena claimant Laxmibai
PW-2 arid iieiievidence she has stated
that rice, wheet, Atfa, sugar
etc, and bo.<u'tied'.'ti1(3:. tfaictoi' in questiori in order to go
,_t.o ..':,.jRk'Uf§*[a1flpLIl' H ifiiiaige for attending the Tonsure
V' Cer
cl_ei;.1gi1ter of one Subbanna and while they
were iCo111ir1"g_.baok after attending the said cereinomr the
_.__"~t;ractor" No. KA-32~T-1939 and KA~32-T-194-0 hit
Ereefori account of the rash and negligent drivirlg on
jtlié-. part of the driver concerried.
3. In View of the aforesaid evidence of claimant
Laxmibm, it; is evident. that the insured had violated The
temtis and conditions of the policy [Ex.P.7) and such,
%
,_,/
3&3-“: s,:;:.a::*s’£:.i{:s:T:_ <3? §§"_':%:*: §£'i;'%%,,E§;"2',~§_Ei{,7£f:': 193:2: §_i'§éi§"1}-"' '§';zi:z::§:f:'iE:é1§.g~§é;:E;%%:
a%;:%E§ §i{3§'. é§,§'§S€'%. §*§i2:":€.?.*:*:, E316: T'F§.§f}E..E'i'i£§§ 1-=::a&§.__i:":v j'<2:¢:*§f3<:§,'_£é::f=;' . A_
4. E2: §’;_§'”:€: §’%”:$E3§§;., §.h<=: 5:;::;3:§a£._§s ;,§[§E:::xr:é'::§V §i:'Ti{3 {£13.,._i.§9;b§i§_§3;*.. '
§:_;2.":%: <52'; 'i:%_':::%: 23p;;}eE§:;;:§":t. is 54-;:E:§ :~1$i:3.*:::_;9::3.g§; if E2'-fr}; iihéé %.23su:2'%::%
{Ia Saiéééfis Eihéf €:i¥23;:''i%''««£:3§i:*:_:;:_1.;_:'':ii' ; §§;f§:<)S§€, he
1"€Zffi iiggiéxi {.0 ii} iii? in s;!;.::fé.z;;;::.i:::*<* :§::€1§2§}:{}'E:V5–§':i1'i§";.'_
sd/-
JUDGE
533$?