Karnataka High Court
Divisional Manager vs Keerthi S/O Rudregowda on 14 December, 2009
hi?
2, MAYANNA? 3:9 CIHIKKA HANUMAIAH,
MAEQR, m.1'2, {E MAIN RGAB,
43'" mass, DEEPANJALI NAGAR,
%A?\§Go5\%....QRE M 26. zaespomaamfrs-«%%%%%
(By 391 K5. mARAYA:~.:zx swAm', ASV. ma R1 % «
SR3 Gfi'aNGAIAH§ ABV. FOR R2)
"ms APPEAL IS FILED u/3.3138(1) Q'é%§fH'¥£':V "
AQAENST THE JUGGMENT AND DE1€LT.RE-'":_E"':[}:3{TE_Vi'}
PASSED IN Mvc N:3.143/20c::_V %'£:y THE V;::v:;'.}V.,,_jGp@E% (IR. = "
mg A§;:3':»1-Atty &t§:i;2$n'u'§1L%AvaAR*£:1§:G CC>MP§NSATIGN or
:R,S,3?,G:'k?3éfif~.'_ "§'\.i!'Z":¥"i41":4:..if¥é;?"E.§§:é'§?".\§~T 9% M.
5"_i%°€7§S ;Gfif?E':fi:;i;= fi$$§'£'§£G are FGR FENAL DISPGSAL
~.5§A"§~%E;€";§_ :§1T§*'s5:, "§7.§~jEE C GU"E~'f§""§ELEVERE3 T;-«:5 FC}§.§,.Q\:'%IE?§G:-«
3i}§$MENT
H = ~--.%:SVi%%ré§;;¢A%;é§an: fiieé ciaim patetson imder sass of the
' §~'§':i 44%%§tV"'V.«Va:gi$Enst the pregent appeiiant and the 2"'
~2fés§a§'z§é:nt far awarding of sompensatian. "fhe case gut
iéefore the MAC"? is that, on 23,0535, at 2,38 pm. at
éégaéahaiéé 'figifiaga 9%': Maiavaéié m Kérangur, Shimsha fiver
%{/_
mad, the firiver of iérry bearing :1 Ne. MYG~E«§.2§'.;..__é:§*'i?§iés._
éréxzing the vehicée in rash and neg!igentV__fha.nn§rL fr=r$n*'é
Kappa tcwarfds Kiraragur, dash;é§>V':::aIga§'s2Tst:'A
getitianer and caused mjurieg :0 asmana asT_a."_%;ae:s;'z2§'t of Eize
injasrées sustained; he toek""'L4?V;:featmen"E:1__"'*T€§!aE.'§':2%ng the
pemnéary and non~peC:t;.;;§ar$;V"iQfsS;g._t§'§¢s..&petit§§i§§ Qvas flied,
Regpcméents in the statement cf
ebgfecticns separgfaiy::A__de:;»§§§:r3g :§'i?§iéfgiéim made in the
pgtitifin. I:i:s L:%:§3'r§:é'é"°~.co%?':';;afi3s.l céeé:i:e:4:ded that, ét is net
iiabéa 3-3y ;a Vr*§';.<'j'£§n7.;§'er§§'a--.€E0:3. 1:: flew ef the fieadings
=9? the §a%"i::Ee:s?, thé :*%;_2;u:;fia;; faised the fonawing §S§%.}€Sf*
'A "_ gj%;'§.V--%§'%:'§%%v&;i%:er the getitéerzer graves that aczziflené
_ ':¢%::;<.%%g;%a§;a an 28,3535 at abcmt 2.39 §.rr:,, near
Hav§a'§::-%§i§§TV'vE§Eage er; acceunt ef rash am negéigaai:
L:§:9'i2,;_ir:§g cf the vehicég NQMYG-S522 by its firiver and
' * %:é"sa.zsEa§:'2e<:§ injuries in rm accident?
A {ii} ifimethez the getitiazaer is erztétieé far 1:122
mmgensatisng if set fram Wham area is what ammmi?
(5%?) 1% what eréer ar fiefirea? " K
«'5
2» ?at§:ioner being miner, big father ané rzatxsgfai
gasardiang, depased as Wi-1. Exs.?1 to P6 were rr:ja"r§%jfesd;:j'.."
Respandents aid not Eead any avédence. After "
sf evidence, the Tribunaf answered~'I.s.sue'_' %\%V<V)".'i--'I.'§zr1 tffge
afféymaiive and assessed the campe§§43a§§é3'TVpa+,,:.3§Eé_3f§'
sespeneen: is the petitéonér at"2.js§;3V?,er; ':3,:¢ w.i;EaA%;ri%§;.¢g:+est":a:
§% yer annum fmm the.cia%:e ef fietéi:%.Qn t§!§'the..:§ate of
éegosit. Beth the 2'e$;)0r1"lcie«§:q_.ts"--:,;»,;;5,§.;?-fie'; §"s e;*V§_'3 {Eai:§£e :3 pay the
award ameunt.
3. a§Q§V!'E€%;¥1'é*:g!.VT5:_;~¢'§"té_f3§fi~8§§8?'i'§ / insurance Ccmpany
hag fiiéeg t§'s:Eé'~vfi3§g.£2;;a}~§ A§c':§zitéé°:ding that, there exégted rm
;_v""'*§.r::E§:=;,:i_j":éi;f ;'_::iL:§s;.:sfa§1:c1é'fiatmpany as an the gate 0? accidené
TE':<,%»_ +Q:*a§:;-fgtad wmsld cave: the risk eréiy fram
2§$.€:Q ;9 5 t.;c;;'V'V?253§,?§8§$95 and hence, there is smsreaéing af
'=___é:;§ée§':c&Vfiéftd wrsrsg casting sf Eiabiiéty, Er': viaw sf which,
é:?§s'::'-::°§e::*~«.:ja.=z;<:e is caééed fat
4. E haw heard Sré A,?~L Krishna Swamy; Eeameé
V =.__ .a:=§v§§a:e agfiaarérsg far am agzmeiéant, 5:": KS; ffiarayana
Swaxmgzg, §&a!"E'E&§ wsmsei far the is: resgmdeni; am Sré
K
/T.
Gangaiah, teamed counsei for the 2" respg-n--defjt~'.[;s;§;§'-_._ .
perused the record. .
5. Sri Krishna Swamy t;4on':e'nd'éaf. that;..--".E$A'<;':'-'(S é'n
insurance peltcy which covers"V't»?§:Eé' risk f:§:'n 29V.'{3;9V;é5 to
23,§9$9§ and the accidsé::f;'g:.,.¥saV._"'iV:"'1"g§*,1;_'Vié§§ge.§"p§ace '(Viki 28.85.95,
there being rm psiécy in__!' o :':i.? cf accident,
the heiding ef:_'i:91';€;;;§9ia;nc§%s Clojefipainfif' '§i"av5.3 E_eT.§ts pay the award
amerunt is ,:j:":['i;eV§r';1.£zed'é%;o'ufise! centendefi that,
the "§"rE%§§:nfi§'_' :¢a:§'§fRe;s§.§i:%y _:*:.rf}iV:VEV ::Ved the centents sf EXF6
ané its Afifjgdizjg the impugned judgment is
pa:'\re_farse_ am ;..::ega:. 'Hé' has ccrstended that, the Eiabitity
. V. °':;aVs:=§?nitizé"'a.ppe§§V3§ét"'béie3g iiiagai, may be set aside, since,
the résk ef the vehicie in question on the
§aAt£§_ af _:a.;£c:'_§§.sa':§t,
'A Sré Garsgaiah, £earr;a& advacate appearing fer
' §"§ ?&S$%?'é§&§'7it fiéed cbjectisns and coatended that, the
2" msganfient E2 net the ewner of the vehicle in qzéestien
Egwaived its the accident. It wag canterzded that, getitiener
W Kfififihég has mt greéuced the éccuments reiaténg ta the
/
,..
jvehicie and hence, the passing of the award agai_4r*...s:§:~..§hi,e
2% responderit is iiiegai. Accerding to the iearr;_e%§H'téaggréig-.__._" .
this aggeaé being a cantinuation of t_£i3g_c:rigE_5'sa'E"pE€:4:é;édi--ng, "
the %Eab%!Ety* cf the 2"" respondent cfiaiz aijsa.
17. Sri K3. Narayana"'--vfS.V§?§%amy; '3ea;*vné§5VAV"::j§§:'bfiate
appearing fer the 15' ré:-::;;ondéfit"vL,?j' §"e'*':i;_'&t§e:':e«f,V"rfiiitended
that, neither the appe'ifa:.éVt'L'V':1V§§:* respondent,
appeared befqri'-: 1:t;tf1'_'e "F}jEb1;f:.:§ar:i any evidence.
Learner}? H efimihat, except fiiing the
stazemeéfigef ¢bje§tVE§:§j'n:$','-~*I;:;f§.g;.:§.:.--~cggd {got mad any evidence in
Siip§fi,?§. sf t§i€:%f !'e3s§.)eé%;ivé.case3 arzé hencef shaaéd mat ba
. "'&i';Q%9饧:,,'t.§ 't.gEr} are:'4""~~-- f_».
{i} Whéther the 'fribunat EsA1'3T1__2$"a:if'§.«'e<:l iii_-v_§91¢%d:'n§--::'£Eaé".
appeéiant iiable t0*..'.,§ay /xdepositfgt}ré""év§ard 'V
amount?
(ii) Whether the' §3a$§:,~é.{3."~V. éQ_aEnst the 2"'
res§,;r:c:'r1{:{Vi:$nt e§.«§é'er-«.V£ifvL".i:~hVVe_' ~é{je§i§cEe can be set
;%aéia'f.e~V:'::§'A'£§2_;s: aLpj~j,=:Qe"'as_?' i%
§v. --. ' 4,§1§ ;J&§§éo.Ev.V?§"ZV_§S
éngurance poiicy ~ E>é.,P6. Had it t-I;'3g._§c:S'd:L§é'fi§T_ :'
being on 2835.95 and the poiécy at §ssuVé2é §)'eiiig V
a Eater geriad i.e.., commenc'Efic,;£V:."%from 2.9'.'t}=3';OS:';E up to
28:39.06; §t woaéd not §*:é'v.e p;s'si§:e'dL'-'t§}é¥ award Végéxinst the
aggeiianit----a--r2dTr{3é$éi:;;:t..§r;e-.é>p;$'e§'ia"n':....E§'f}ahie to pay the award
a:ir2ca:,mt. ;, T§1fe T%E?13'é§n;a}%§~.fj'as '"'cr§rrimEtted a serious errcr in
émééiszg i:%*:e a§;5§}:e§§a5Vt:?; directing it to {say ;' éepagit
.-v..§%:e V5ar:§::;aVg'{é"' aimtsifirs-t...._ _____ _§7i8I'§ce, the apgafiant is mm is
regarfi to the contestimn raised by 3:':
"- --Ti:j"«.__V€§a;:gaia"%";;_. ¥earr2e§ mutmsa appearing fer the ewnar sf the
VA we owrger no écubt fiiec} the statement :3?
.:V;e;§§_s.%ct§§ns in the MAC"? afié fienéeé the avermeats made in
Wtéze ciaém getétisn, Héweverg he hag not cros$--~e>§*?:f§{'ej¥a?, '%3v'T€»[}:"'>é'I3A'm KUMAR Am ow-«sags,
:13 mag 7¥;<;z:s.;§ 5?§::6;.._ ::.vas%::;m has heid that eraznamy, tirsa
"V"«.,.3§%'9'ié5%~3?$g. _':_GiiF'i '%"i'§.§_s.St«v not aitar or reverse a éecree Er;
'= '§;a;*e':?T0'§,ilf'"i3f'3:V"'§"7'ié'§'f§I'§#', wime has not preferred any agpaai. As
aérefgéy !;3€3£E:Cé§; the secerad respondent 1' owner has net
.__§§"efé§*.:réé:_ the apgeai I crass abjection. Hence; th&
A zggéfii'-afiiisn aanvagsea by Sri Gaagaéah is deveéd of mafia
K
/1
1%
in the remit, 1 pass the fo!I0wing:~
ORDER
‘me aggeai is aiicswed.
The impzsgned jzzdrgrnentf–~~a§§€a.rfi-gr’: std “fa’:f_AAa$ 5hoidir1g
the apgeiéarzt I Insurancé.” C._r_.%r.r9:’pa}}1§g~ 1§.é{$i_e,’V:te_pay the awaré
amount stanfi:s«*?§;e:;, asgiédei;”1}Ti§e.V:’VL»~§wér:§Vfiassed by the
Tribunal in :49: :{;;+ép»%g;f_tiS’~.rVemaf:iv;:sV _ufi£1isturbed.
T%i”‘e”‘aFri;¢:un.€3§.:n- d”é§3e$}itfi §’s~–.a.rr§ered ts be refunded to
the ap;3eVEV§a:’:’t,’_ ‘
Na c.:os€::.., *
‘ ‘Ta%:*>.