High Court Karnataka High Court

Bajaj Allianz Generalinsurance … vs Subbamma W/O Ramanaiah on 30 May, 2011

Karnataka High Court
Bajaj Allianz Generalinsurance … vs Subbamma W/O Ramanaiah on 30 May, 2011
Author: Subhash B.Adi
EN THE: HIGH COURT OF KARNATAKA AT BMANGALGR-E5"T..'_

DATED "5313 THE 301% DAY QF ?v'}~'AY 2o:;"- « I  T' 

BEFQRE

THE HONBLE MRJUSTECEZ S'L';fBHASIf1 s.A:::% V'

MISCELLANEOUS FIRST APPEAL i5¥'O'.':87;4'5_)'2.{} 

913;'? - ..

M.F.A.CROSS OBJEC1'I61'J,NO; 53'/20":;,;; N  'V

IN M.F'.A.N0.87'45/2010

BETVVEEN:

Bajaj Allainz C:€I1€I'EI}~h'1S£lf;'<1I'1"L'€ 
Company Lt<:i., I  _--  Z. 
No.363, Seetha 4'_\/'i.l_as§RVo_ad. 3 
Mysore Repres?3nt€.:1.b}?"'--V._ b 4'  _  V.
Bajaj Aflianz Gene:»?aE'V¢;Inscranée' ~ V

Company Lttilg - _ AV TL-V 
N0.10'7, TivB.T0wer:5"V  

Mission R0'ad§

Bangalore r€p_re:3Aen'te.C1V   b V' " 
Asst. Vice PresLi--:iVen.t, {C]_aiIr_1s}=.,

4_ _. {  R; Ren1ii:'a.,. :Ad¥.'}

1"; 
" _ V/:1)" Ré;ma:3._aiah

' Agéd gbo£:._é=¥}~2 years

Ramanaiah

 n 3/0 Mizsalaiah
* V Aged about 48 y6:ars

 Bggih R/0 Munéagadere Viiiage
7 Arakere Bablig Srira::ga§a?;ria '§'aiuE~:

Marzdya Eisiréci.

(4: APPELLANT



Kumara

S/0 Masthaiah

Adult. R/0 Pamhaili Village
Beiagela Hobli
S1'irangapat:1a Taluk
Mandya Districi.

(By Sri.K.S.Narayana Swamy, Adv. for   5' AT

IN M.F.A¢CR.C)B.N0.58 2011

BETVVEZEIN:

1.

Subbamma
Age: 45 yaars
W/0 Ramanaiah

Rarnanaiah A _ H
Age: 50 yeaI_iS~,_

Both are V1’§:si:€iiq:j3fg af ‘ . VL
Mundagadgjijs: V V
Araliere Hotbhg $r1rangapatna_*Ta1uk

ManC§ya”I)isUfiCt;”~ .. CROSS OBJEICTORS

{By Sri.K.S.Né;i’2gyanfiVVSV§§:§jny,’iéféadv.)

_1}ND:

‘V ” _A”ge: Majo

as/0 r§2i5$:ha:ah

‘ Rio ?_ai~aha1ii.X?i}iage

vfirilagbéa ‘1rIc;}§3i;Z.; Srirangapaina Taluk

” ANi21’r1dya- Disfizrictg

The E\}ianager
Bajagfalainz Genérai Insurance

AA Cgmpany LUZL,
= _N(>];36:3% 8&3:/ha Xi’ E1215 Raaeti

A’ M32301?

.. RESPGN§);E1NTS

.. RES_P{)3§JDE§E»§;1″‘”:; *

50% deduction, i’: has awarded eempensaiien of Rs.9§91V,E3-.00/~

with interest.

3. Learned Ceumsei for the appellant W in_sML__1r_er_s’fi}§I:1_iiieCi<T b'

that {he licence was adniiiiediy in the :1a_fiie«.V’£;1S ;:1’so éebmitted
that, even after the death ‘ef:§1e licence was
renewed. At any ‘eouid not have
been ‘taken by 35 there is no

material to_p1_fQVe iiie f::.;:a:L_rV1V1_e _ .. V g

4. C11 thee’other ‘?1an._d;’..1earned Counsel for the claimants

submitted ‘t.1j22{‘L._ eiaeifI:«;éi13.t”V:€ather of the deceased is 80%

physically hafidieappe-:1A:2VriG.e.’~~he could not manage the stone

“erushi:1gi:.we1’E:Vvand fi2e..__deeeased was earning much mere than

F3.§.”;§;E}QO;’;”pe;: “‘:Qr1th. On account ef the uniinleiy death if

the éieeeased,’«–‘V.’i:hee:=eexrents have lost not eniy the son, but 3130

me in<:(:{::ze;'_ . '

per ELXPIB, the licence was renewed again on

The eerzientieiz ef the eiaimante :E:a?i;, en 3.eum of

fieaéh ef deezzaeedg éhey eiepgjeé e”{e:1e <::'uehei1:;:_§ xerefk

c
(J)
1

appears fa be incsrrect far the reasm’: ihai the licence has been
renswed even after 131% éeaéh of the cieceased. it gresuppeses

ihai, parerfgs ham ssntizzued ihe siege crushing werk. ‘§”£VG %’.»f€§E{§’:}’,

cantribufian of the cieceased in assisting the fatheii’?-‘ _

N32 in the sigma crushing vmrk cannot be :_?.is;:*1_1_i::’c:Ci;’–..:E3;1 -«.

éZ}§}§I1iOfi., caxziribuiian <3? the deceaséfi '<::f::11,1<§. ':36.' gsiixfzaisd aff

Rs.'?,E«{)0/~ per manth. I4: is mat' 1;: éiépxfte iha3i»v"'V£*3.::.*:=:V é:ec€ifa:t§éi:d *

was a bgcheior at the time of in cf the
same, {ha €i€C€2':'LSf';'d must his If 50%
is taken and if multiplier of Ais' ycaunger paretnt
is aged abcsut 3§§§*€$§:j$*at élaim petition, the
claimants are' *" (Rs.3,750/-X12X15}
tcwards If3'SS"<5f é¥,gé§i;'1s'i§Rs.9,{)O,O00/~. Yowards
medical entified fer Rs.81,00C%/– and

further on e:{1Vr3r1’ti’1’§?’::3l: _§i<3x:1pex'1?5at3Q::«.of R$§25,{}{)G/-. In all, Ciaimants are

"z:::::§:1's:1V fgra R§;?'_,_61,G00/'~ as againsi Rs.9;.91,80{}/~ with

interest.' V

Acéaféiingiyg ME?'.A.E*~3§.8?'45/ 2318 flied by fi'}€ insurer i8
" in. ?arv*¥§?": 3*"

§§§_§*a_ar¢é;’,¥ it: View Gf aiiewéng Qf apgeal cf the insurézx :*ed1;as::i:1g

C0i’§3§€Zf}:1-‘Siétiiéfé, C3935 Q§j€{3{iQ§”: ?$3.§8g’2$}3 stands

W”

fa:

M5-

dismissed. The arneunt in deposit be trzmsferred to the

Tribunal.

. , “””E~;§3¢ssr:zs»§ 5″” H
Cepy Di the cxrcier sheet cf the @931 may be S€.11t_7L0_ih€

Tribunal forthwith along with the copy of the judg;:::ee’r’if{ .

case. _

KNM/~