Karnataka High Court
Gopal Hegde S/O Appuraya Hegde vs Baluchandra Gowda on 27 February, 2009
.*"'------D£
I'll\3I'l I-.-IJIJKI Ur l\l\KI'.l'II.l-|I\.l'\ fII|.Il'l !al5fUKI III' IKJIIKIII-\ll'\l\l\ l"II\Il"I EUUKI U!" RHKIVHIHRH ITIIJI1 DUUKI Cull' HHKNAIAKH I'II\!!'I LUUKI 'Jr KAKNAIAKR HIGH
-1-
{N THE mag cmm; 5;? %i.FsRfiATz%§{fi.. A'?
DATED '1':-11$ '51-£5; :2?t%= may i;"3 .F="'~F'E§R7§,§}$%§'§I,25fl9i'.V "
BEF{Z}}"€E 'T
THE Hc>N~'m.E: mm§.JU3v?:&,Ffig%%§v;
B;E=.,..T'VJ'E.,;;.-.E.1'_'«'_:; V H
GOPAL HEGBE; f_' ._ 2; ~
S,lOAPPURP_&E°;»vIj!.E'{g£3:}3E2:v
AGED ABOUT ss;'3:fi'EA;E?S V'
R;OAHéA§E'm '-- '-
MAINRf3iA[Z¥,''--..;f. ; %
SALIGRa5;_HA.~ % ...fi.P?EL§..%.HT
(m'§ 8mm', mm}
fiéificfiaflnag Gama
V _ VS;'_(3._Mz'\}--If£flALESH§lfiRA mznwm.
~. '-..,R;P~HAfmC+ovE MANE
' AsHGKA§._;'mADAD1 'v"R£AGE
'* K£m'1'3:" TALUK.
Q rmiénm S. BI-EAT
, C3' QHKNKER EH35?
GGKARIA VELAGE
KUMTA TALEIK.
. .._.. ..--...... V. II:-1;uIwr\!r"Il\r1 -nu: 3.-Igfrunl yr cu-u\IVI.HIl'|I\.H MIJUKI Ur flflflmflifigfi |-guy';-1 gguxi gr KARNAIAK" H35" COURT 0': KARNATAKA HIGPIF
-2-
3. UHTFED INDIA. HQSUIQAHCZE CD. I.-'I'D,,
BRANGH KUMTA
REP BY rrs BRANCH LEANAGEB1
(BYsRI:A.M.vENmTEsH,ADv¢;;F®R RV..'3'--- '=-_ _:
F.1&2 SERVED) . " '.
"mm mm FILES U{s;"1*:r-;'4?1;:' ;.%.flT AGAIHST
THE JUBGMEHT is A'fifAARl."1I_flA'}'--7EI.} :2v.5.i:i':a9fi PASSED IN
mm: 1510.519; 92 Q11"-TBE?_FILE .f;-Ff 'I'H--E cm; JUDGE (39) &
ADDL. mm, Kzgzwnaxvarag; PflRTI;¥*-----%LLQWHIG THE
cum PE'rIf1'Ic2i'2sIV'~1=*'«:gR' 'C.-3{?MPEN$fiT'I¥3JN arm SEEKING
EN}IANcEnfi:1§1'iiC!§* <:'.{.m£=°E~I*?&r°*;E*:mpensat.ion by
challenging th-E judgmsnt and' award passed in
fy,
"" """' '*'V''' 7- lIl'IlII'r'IIl''lI\l''I lll\7l'I Ln!
vu-n-vII\-IwIun\- \'I ur-uuuruu--nu--- -..-u-.. -...------u. V. ._ ....-- ...
-3-
M.V.C.No.519/O2 dated:12.5.06 passed by
MACT, at Kun 111-.
2. Thu: relevant facts of
11.5.2002 at about 5.45 -..__ua..Ifi'.A,V_ 't.1V1e 1t"
alongwith others was ':9 on
NH-1'7 in a goods :§%a,1m-20-7429
alongwith hia__ towards
Kundapura; Insagica-30-15. 12 39
came & airuhtion and dashed
a result of which, the
clajzraxgt iiijuflea ta his ribs. He took
dtfiiifinded that he was permanaiutly
b of accidental injuries and
V «V fi1 eti;the claim petition seeking compensation
V V' f 45:1 fiéua heads.
3. After service cf notice from the tribunal,
rwpondent Nos.1' Ga 2 herein did not appear and
fly.
I\v- V-\vIuruu- \a- I-u-nun-ruuruupw nu
UI' MKNRIAW r"\"" K-\'\JK' \II' l\IQI\I'D'|l!"|I\l"l VII?!" 'I-\I\JI\' \lI IIr1I\IIl-I1!-nur-I 'I
_ 4 _
were placed exparte, while the third
'» tie_nt
insurance company appeared and eon£§§t§%;i'L:*::
matter by fi1mg' its written a.tate:n;er_1't"" 2
awerments made in the claim
dism1saa1' of the same.
pleadings, the trib11La1*._A_ fnfiowi' issues
for its considc;-ation:g
1. proves that on
.... " a.n:1. near
_ meat with an accident
while prt§t::¢'di:1tg"~._. autorikaha
beanng' with ghia
'V ' Fxajigrama towards
Whetimr petitioner proves that the said
' due to rash and
V' act on the part of the driver of
" bearing R=eg.No.KA-30-M-11289
}trt1o came and dashed against the
5.
" I'II\'I'I \-IMCYKI \I'I' I\lIfl.I'l'IIl'Il\l'I I'II\'I'I,K.|\I'IJB.I \I'I' I\I\fiI'l'IIl'II\.I§, FIIIUI1 'u\IHfiI \II' I\.I'B.I'l\I.l\I'\.IQ l"II\II'I Ig9'Qfi| yr 533:3 rllgrl Q-"Q5. 'if "H." "I
"H '0' all An IJI1
9"
-3-
gt:-oda riksha and caused irijuries
him?
Whether responderzfi; N:;i.S'
the.-n': er-{ism cor1tributorjf fi§ég1ig¢i1c§1?"?V1f :7
$9, to what exter1t'?' ._ "~~,
whether 1-: sp;§£:«d¢:.fi. fizfcgvcs v flix\a.t
the p€f,itiQI1fi;_ " 'AA--'g:§_a_'.tuitous
pa.sse;:1g?§;' Vj' iiable to
pay; éé';3:;f}a£;gi§.f;Q__:§?. _ 1:5 '
_;%:*e=3;;;t§{i1vaie--r1i N03 proves that
'the' " vchiclcs were nut
efiective driving
*--fi€'£iti0I1 is bad for nonjeindcr cf
;,,.1ic:ancc"&11d«"hence:, he is net Iiabic ta
A V' " ». _ 'V cfcmpensatiarx?
Wffhiétller rcspscmdent NQ3 pmvaa that
necessary partiem? /Q/i,
r -:-----w- --.....»-.. -.. .---.n.w--un-uw I'|I\wI-:Iy_.Iu:iiVI\'l vr nnnu-Inunlu-I nu.-sri \.UuKI Ur' !\Hl(l'\lREAl\.F| l'I!Ul"I LUUKI Ur KAKIVIAIAIU-'l HIGH" COURT OF KRRNATRKR HFGH
-5"
7'. Whethar petfiionfir is antitled
compensatien? If $6; to '§R?ha'§__ {§:)fiI§f§'t %
and from Wham?
8. What order 01* awaafd?
4. In support fig
examined hirnagif as ; __I'._?r. Sandccp
Navda as us; 39. on
the basnigm "i:%;sE§¢'::rd, the tribunal
awaxdelfii _ Rs;.;¥»Z.'*»,8C30j - with interest
at the rafe= date cf clmm" petiticm
ml da.te c:-V.'i"':.**Vc;V:V.%3__5li£f.a.tir3§:1. Not being satisfied with
thf: ciaimant has prfifarrcd thia
V.'
" _I heard learzaed eeunsel far the appellant
'Aicamed mums} for the third rgapwczndcnt
V _ 'iI'$3ura.nce company. A .
Ur I\.HnIvuun|\n- ruvrl uvunu vr i\J-Insirul-uv-I nuvn
I'? I"Il\1l'l -uvun I'
urr-nnnmvnsnnu-r "surf-yaglauul--nor nrtnwnlnnn nturi uuunl ur 'l\l'lfl!1F|II-\!\lI nlun I-'\J'|iKi'
-3"
aufihring" is just and proper as wall
compenaation on the head "lama 0f
as the award can the haad "193fs~~z:J.f "
capacity" is cencemed, t,he:"'<.Vc:}:$Ai:'riseii"-- _
insurance ccampany subxxiiitz-fthaih V' the
fact that the app~'311AR1W1::t./,.*j.a*a_sV'iit;V::.:$§2§fI;§iVif'1g._AastAa"'v*eécta.b1e
vendnr and in the mm to
the ribs, mg % A Eng disabflity
or loss . regard tut: the
._ the tribunal
was justifia4d'%i;1V'n;$iA.'aa§%xding eompsensation on the
. he requests to désmiss the
. heard that rival mntanticna on both
" i fiic1ea._.u vvizhe only point that arises far my
'V fiinfiflcd ta additirmal ccmpcnaation?
cfigfiiflcrafian is as to whether the appeflant is
/a%«/'.»-
vr nnnnnunn;-n an-wn-wvunl vr nnnnnunnn nun"! I.-Iaulu vr nnluu-unnn alum
' HIWTI \'u\IVKI VI" BP'EI'lIIl'I!f VI" lIl'IIiI'lIIlII\l'\ I'II\Il'I 'lwfli
-11-
deposit. The balance c:@»mpensat.ion ahall be
to the appe11a.n.t..
Fer thc afcrrcsaid rctasans, i;%s_&i£ei§v'ed{Lifi.:J'
part.
Sri AM. Venkattsh; :}.§m;;ns¢'1% tie. gfanted
tlmree wceks' time ta I411}:-' respondent
No.3.
sal-
= H % judge