High Court Karnataka High Court

H S Eshawarappa vs The Oriental Insurance Company … on 30 September, 2010

Karnataka High Court
H S Eshawarappa vs The Oriental Insurance Company … on 30 September, 2010
Author: Mohan Shantanagoudar
_ E _
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 30TH DAY OF SEPTEMBER, 2010

BE FORE '

THE HON'BLE MRJUSTICE MOHAN 5HANTANAE??OU'§:A:F.§"A.V

WRIT PETITION No.1241o/2010 m.«..fm7. A  E' K

BETWEEN:

H.B. Eshawarappa

S/0 H.S.Basavalingaia31

Aged about 70 years

R/0. Doddagarudi Beedi  _  é_  
Hassan '   .."f...*PET1TIO'NER'

(By Sri S.C,Vi3'aya Kurrmafi,'_a_13sd\.*..V'..}»V::'  E'

AND:

1. The"Orienta[-- Ir:s'u.rang:e'-Company Ltd.
Branch Ofafice',* #'37°' »FVI"o*:>r
S._\/_.NE[a'ya,"B;M';.R0ad"°
fiiassan " 

V-.I33ow_--.eat ~Shivanar':§'a'ppa Complex

  FIoor',.S'ub31ash Square
  
" ._  Rep"vby_~:.,i.§s'.§3s"anch Manager.

2. "i\£a;=:e'e.r'.'\:}1med
S/e Mtoheddin Ali

 A. Aged" about 37 years

Cfo G. Khaleed Ahmed

M "'E»i'0.164, 4"' Main Road



Vinayakanagar, Tumkur
Tumkur District. ..Responden_ts

(By Sri S.V. Hegde Muikhand and   
Sri C). Mahesh Advs., for R1;  V " '
Sn C.R. Gopaiaswamy & Associates, Adv., for R2)

This writ petition is filed under..Artieies"Qfiedandw227 of it " . 

the Constitution of India, praying to quash the ~:oI'--c1__er--s passed
by the learned Presiding Officer, 4??" r F'ast»._T1'ackV C-Qtifli;

Tumkur in MVC i\io.11-45/2006 dated 24.3,2o'1»o'~ as 'per;

AnneXure~ H .

This writ petition coming hearing in
B-Group, this day the Vcogirt Inade tiu1.'e I"~:\.l._i&o\2\ring*;~.'. 

   A

Petitionez?fiiheibztei    of the vehicle

involved    questioned the order

dated'.:_ -by the MACT, Tumkur, in

MVC. No.1 145/zooe.  
2. The recor_ds._re«v~eai that the second respondent

‘”‘~«.._Afiie;d*. wcicNo.1i1~is,12oo6 before the 4″” FTC, Tumkur

compensation in respect of the injury

sustained’t5o.y*i:;him in the road accident that occurred on

V’-».8.4.1’99A8. Petitioner is the registered owner of the

i~’>

vehicle involved in the accident. First respondent is
the Insurance Company with which the vehicle is

insured. The petitioner herein who is respondent”-l$l_o..v1

before the Tribunal below has filed

objections inter alia contend_i_ng._ytha_tW’vth:ejv»’V’v’eh:iAcle_V

involved in the accident in–s:ured_

consequently, the first *–.if’:’e’spon.dent the C’

Insurance Companyvwas vi.ca’r’io:us”l’y._’held’liable to pay
the amount. The saiVd.”Vpoivn’t:’Vvvas.A’_’.dvi’s_puted by the

Insurance CQvrnpaj’ny. Thereafter_”-thheiflpletitioner herein

filed an a direction to the
Insurance ‘Comp_an..y–to-~..pr0’duce the insurance policy in

respge’ct…of4.Vthe_”vehliclel in question. The advocate

behalf of the Insurance Company has

A””fileld__a “irifev_rnol’::’b’efore the Tribunal below that the policy

V . in cj”ues’t:ion;vvas not issued by the Insurance Company

therefore the Insurance Company cannot

proldluce the policy. The said submission made on

V5

-4-

behaif of the Insurance Company was recorded and

the evidence of the respondents was treated a.s.cios~ed

and the matter is posted for argun’ients._j1

order is calied in question in thisi

3. During the coursec.iof_.hea’ring, a m’esijh.ov’is _}fiied_:”i.

by the iearned advocate Coiiibtehaiiff of the
Insurance Companyi-«tiir’st’ aiong with a
copy of the which
cleariy shows was infact
insured. ;,f;:iryst..jresC’pon:d.e.n:t—Insurance Company.
Thus, is4’_co”ntention of the petitioner

herein i.e”.i«-..thhe owner the vehicle which is invoived

EaVccj_denht}”tvh.at’ the said vehicie is insured with

the’ ‘Insti:_ranc.e ‘Company is just and proper. However,

at,fa%isev_.’sui3n’iission was made on behaif of the

”’..,Insurance Company to misiead the Tribunai. The

TV”‘V’reS,E.J:’¢’ndent Insurance Company is a State within the

ir”

meaning of Article 12 of the Constitution. it should

not have made false submission before the ..Trii:’o..u’nVal

below by misleading the Tribunal below.

the following order is made:–

The impugned order

quashed. The insurance before this
Court by the Insuravnce’Com;Q’a’.n’y.’L’vi:s:’taken on record.
The first re9_F»”0.._nde:n’t”‘:’–i5:. costs of
€10,000/-_ in View of the
false Insurance Company
before the “costs so deposited

shall be disburswedin fav_oAu.r:of-~'”the petitioner herein.
allowed accordingly.

3d/-l *
Judge