XNTHEHKHICOBRTQFKAWWUEKAATBANGNXHHQ
DATED THIS THE 27TH my 09 OCTOBER 2010' Q
BEFORE
THE HON'BLE MRJUSTICE S.N,SA3YAN.Ai§AYgAI§3A"
M.F.A.No.13687/2006:MV}L~sJ) "
BEWJEEN: T ' V'
1. AEDINARAYANAPPA, 31__ '
s/0 NANJUNDAPPA . '_ "
2. PAaMA,17YEARs
D/O NANJUNMPPA M
3. NAGAi.AK$F~iMI,;1:EjI'iV_V.
D/G NAN;1UNmPPA J V'
sINcE"TH'ExA;.pPELLAm:S- 2 ARE
MI1\EC¥RS_REP.v.'-Bfif '1T.{s1E1m3ROT£1ER
ABWARAYANAPBA. .S'f.O'N£h'\IJ'UNDAPPA
ALL NOW R/A ADJACENT TO CHIKKABEGUR
TANK, Manama r-1AR1V'AiQ;Ci§¥*x1sq'1?RAS.¢_ AR, ADV. FOR M/SLAWYERS NET)
1. P;..__S01¥¥.A£t$3UNDARAM, MAJOR
sxav-mmmswmay
1~a.r:>-;.;g1{:%3g,:;y{ 1%.-6~5_,' 13% cases, .281.' STAGE
, * L£?sYC_)"£.3'T_,' %1sra=:w
% -V§:;f.mATgsHwARa myom
amaawaa W 589 073.
T " "2'. HDFC CHUBB GENERAL
M
INSSRANCE COMPANY LIMITED )
NO.30'2, 3%") FLOOR, EMBASSY CLASSIC
NO. 1 1, VITTAL MALLYA ROAD
BANGALORE -1 (REP. BY ITS MANAGER)
. . .RESEOND'EN:S -1-. .
THIS MFA FILED U/S 173(1) _Q.F_MV-AC'T--.A(}A1N*S'1'.a,
THE JUDGMENT AND AWARD DATED 30'.~12;105.;PASSED-IN
MVC.N0.2391/05 ON THE FILE OF i?(H.I--' ADDE S1:-.»1;jA__1.I;:p
CAUSE, JUDGE, MEMBER, MAC'I',¥__C"0_UR'1' 'OE "
CAUSES, METROPOLITAN _V BANGALORE' 5)
PARTLY ALLOWING THE 'I?ETITfL0E\IV "FOR
COMPENSATION AND SEEKING, BN1-KANCEMENI' OF
COMPENSATION. -
THIS APPEAL cOMiNCg 'ON. THIS DAY,
THE COURT DELIVERED.?1THEFOLL,OWING=5_---
A A
refixation of the
percentage 'of eontfi'D:jtorjrnegligence attributed to deceased
Nanjundapbst fa/hoVVd.1ed._it1» agmotor accident which took piace
A. '_ on at abouVt__§_&pm., on Hosur main road.
O of the case are that on 4._2.2()05 at about
5 Vtieeteased Nanjundapp was trying to cross Hosur
knajin road, in the process he was hit by a motor cycle
N0.KA 1 W 6466 belonging to 1st respondent
__j;fsured with 2nd respondent resulting in his death.
W1
Thereafter, on a claim petition filed by his chi1dren_,____on
appreciation of the oral and documentary evidence
on record the court below has awarded comperisatiori ~
sum of Rs.2,70,000/–~, thereafter…
negligence on the deceased at 300/6,
compensation in a sum of ‘Eis1″,«39,O(2)'()_/1» payai§)l.e’v.byV
insurer with interest 6% p.a, frolrn..:tl1e_V date petition till
date of realisation. The’=-:’.bein§’~aggrieved by the
same have come up in tIriisv..appeallto”‘f’1x tl1e entire
liability to paypc-,omp’erisation;_on thex.insi1re’r’.
2.:”‘M0″”r1’t. police . records, more
particularly; Exl.?2V see’rr–.,tliat.accident has taken place in
the iriiddlevof.proad.’__It¥_is'<seen that the deceased in utter
'~ ._Vviolat:ionE of trafiicl TRi;I.es,v\2\rithout any sense of on going traffic
on to the main road causing hazardous
situation traffic moving On the road. which virtually
flpamoiint top attempt of suicide on his part. This Court is
ifsurpiripsedll as how the court below has ignored the said
— dc-cuiiierit while considering the case of claimants for award
” of cornpensation for the death of said person who has made
“H