High Court Karnataka High Court

Bajaj Allianz General Insurance … vs T R Umapathi on 9 June, 2009

Karnataka High Court
Bajaj Allianz General Insurance … vs T R Umapathi on 9 June, 2009
Author: V.Jagannathan

2; \3’E%”i3E’ §i”§I%’?~2»”E§s§.>”%é %€$”~§E>%W?&?Mfi;%. §*%§fii?v§*§ 53%’ %%iI§§%;§”%&»;§”,s’3:%fi;%§§§i%9§”§ €

\
11%’ ‘um man count me KARNATAXA AT mnmwnn
mmn rm THE 9*»: DA’! (manna 2ao9._[*_k

mm Hormm nmmrsrxcs T ” A

BETWEEH: ‘ %

BMM ALLIAHz GENERAL IN§JRAHCE coj LTD’;
BRANCH 0′.’-men,
DESAI cx-tom, cum HL’3LI%%

BY BAJAJ ALLIANZ GENERAL msum-sauzzs 00 MD
no 195.5, GEARS; FLOOR.

135, 1223132335: amt), ¢ % %

BY rrs MAtiAGEeR”‘ L % APPELLANT

AND:

31} V T R
% :\.AGEAD +7 ‘ “E2iRS
. I” s._i:>’u1’msm.PPA
* [ ;fi*GRB3UL’NRIST
« RIG Emma VILLAGE
Homnrmas mwx

1 T2 “i41nNmAmJA

man 41 males

SI 0 HIHGAPPA

R/0 Imamxn vmumz

Hamu-mm ‘mLm< msmm

(By Sri : R&.IA8I'IEI(AR K, AIIN… FOR R1}

mm mn<«-va:\§s*»~zLx'.m<»ve§ a;._.,

'tug ins'/" $7191' 91%. 1'?

!”§”3»5*§’§s1¥£$iC§i%’%a§9′?x§.§”§;§”%x3}9’§.

up 2 ..

TI-IISMFA mm 1119 173(1) 012* MVACTAGAIIIST
Tim JUDGmN’r AND AWARD DATED: 11.1.2007
PASSED!!! Mvcno. 460.f2005 onum F1I.soi~f’1′:m
cm}. Junm 1312.133) AND mm, HOMLKERE,
AWARDRIG A cmmxmmn or R8. sgzegg»

lN’lE%ST@ 6% PA FROMTEE DATE OF

EPDSIT.


mm M.Ic'.A (man on  i 

 

ms appeal by     is aimed
against me    in man: of the

by urged by the appellant-

~. amused that though the compensation
& _ the Mac? is Ra.s,4~7o/-, yet ths appellant is
” * am.-auj _ i by the and mm: because in false claim has
made by the elaimant. To rm aspect, Lemma
AA lfiarfiq to the mam-sax on record mum out
that in the: wound cerwtzenta which E produced by the
ah’mmub¢rama:e1~zahum1gnparsx.P2,t1m1x;m:ya£

3:”

%i Counsel Shri Omaheah fur the

..s5*=’% §’§a§3€2 §’*”§i§§Eis E43? $2;

E

ii?

23%
gm

-«2.-:3
E
:{‘»£””

«,,,:5-

.’ €;L§%E~?~’ §%’§,;$&§E%%C’§’:§i%§i§a $3??? %*%§é€Ea%%§’%§€3é§«§m” $3? %”»t.R%M§fi£§i§&%fi%a %*§§$%”% m”.E%§§%”E” ..

.. 3 –

theingurycauaedtothuaclaimanthaa boentzwntzionedaa
fill! from bullock cart at 1.00 RM. on 8.5.2005. Hist,
however. En than comphmt, yet d%t

£31-ward by the claimant by contending T &

tzawmng an a pinion am in the mgrem
om Hayraj and on account of
a rash and negligent
uuddanly mama am an and
311391904 ifljuries. ” –.

3. and comparing the
made as that a mac

c1mrnant’ WWW’ he wmm
from 3. fall from that: bullock mrt

memmumsdmt. Apart from
aubmmd that in an very mum it 3
npu’1l’nm1’idar inthe
in question and even can this account also. no

t ‘ can be putcmtha insursnana mmpany.

4.011 the: othm hand,1cax-md Counsel
fl:1-iRajasl’whr£orthecIai1:r3ar1ta1’g|:aedthatanth¢s

}/

.1

i€”§§*;,;re’:”% Em,-‘a..9£?iw’z $43; Mi” §K¥”§§’>T.>i:”::’>.&*<':4¥;$*=*%,-i£"*'w'$9's'L €''93′”‘»\»’§’ :; W5′ wswm’ ms *a..>” 2:’-xxwx mwwmat wx tm*%.+eM:\%Mamm’*% t£”’12’§?’?a;£W(“‘§ mmw*Mm$ W5″ m.M~.1;’%WM%M?a”§fi¥ §°”?{%”?J;_/¢

– Q .-

qmmmaf mamww tbaMACTh baa
tm.nRs.1{),E3€B}–, no appeallieu befin-e thh

5. Havmg thus heard both aidw.

czasmm an from ma
whereas eompzam aneged
man the gait; &.ubmm of the
been made has to
he Apart fium this,
the as a pinion rider ‘m the
as per the mm 9:’ me plaint

‘*””c}aimnt mm waking oompem-atiorn

company. For the above reasons, a it

a false case km been made out by the

A AA quaas’I:in:z1 of awarding hny mmpensation to the
does not a1-he.

fir

5
Cofiuantly. the appeal stand: allowed and ward

ixnurazwe company Q oetwaekie. The amount ”
berdu.ndndmthaappeflnnt.

ww gfi Efififi Egg E _,%._%% Egg §§,§M%§ Ev ,§E,.§ §.,§ §$§§§ mam uW.§§ %§._,,.m