High Court Karnataka High Court

Kumar vs Bajaj General Insurance Co Ltd on 3 December, 2009

Karnataka High Court
Kumar vs Bajaj General Insurance Co Ltd on 3 December, 2009
Author: V.Jagannathan
gs: THE §«§I::;~z~i {";':<;}U§€T £5? ;<AmAT;gN'BLE EviR.JUS'?€'£{iiE : V.JfiGA§§_3§}¥A§'Eiz%gE\iAA4_ A

M:§§:ELL&N;:<;uS FIR$::W5PPEAa;;£§9:#.;: §:»ES§Q,;.L;;§2§1§;Li'¥:§§'~.

BESTWEENA :

Eéuznar,
S / O Léltfi 'fieniiatagswda,
figed abaut 48 years, V     _. V 
C';;'s:2 Raju.T., Dam" Na. IAB4, .BAi1o:§::.:i,AA"--   A'  _
Kitmoru Cha:1naInI11a§€G94<3.,_.  A  
Vivekananda Ragara, Hé.$§t;a.i1, A' 

~    r   A ..,Appe§}a;1t

;; $3; Smt. :<:aiv§:;ngi; "£3-..S1é,_'P§jai§as1:.H,(3., Advacates. 3

1.

§”}e’I1_é:*a:%A,§ ‘C30. Ltti,
No” 3553 , S1*§’E1a1*i:”Ci_oi:i:_pEaX,
Saetha.» j\f11afs Eféfaaci; « …R§j;rs::}re.

.~ . _2. ‘ ‘~A§y*iai§j:.:na{1i’;’;§..?E_,’

A V S Neznjagozvda @ Péarzjagoavéa,

-. §1§€3§}Af3T;A”3fr§§£7d€f{1 Hausa, Haiaciahaiii,

G7aifié.aAsiA”‘H€3b2i, Aragikere Talukg
A …Ees§z:*s:1éez-11:3

Sri i§..§vi3_i”:esh, Afivacata far Rm L }

‘ A AA ‘ ‘vE§ziiéAc€i§an:3Gu$ First fisgpeal fziaci tmciar ~’3E{3’€LiGI1
R Ay;%:3{1}’ sf MK? Act’: agaigzztsz the judgment and awaré dataé
.3;§«§3.2::m3 passed in ave :~:a.;3;/zzgm an the: fiie 9:’
AA;”ii’;i’%::E§ Judge {Sr,§1″}.) 83 ACJM, Msmber, mam, Arasikem,

di.s:::”:i2;$iI1g the ciaim pefitian fer fiemgmnsatioxz,

This appzial c<:s:I1i;1g an fer hearizlg 31:3 day,___th€

court delivered 1:115 foiiewing :

J¥}iZ}i3?v’IENT

Haarfl the ieanxed eoL111s::}Mmf£:iI’« ‘EKZ;-1.; E::’$L;ta::Ce

€:i<ima:1pan3,» and tha appeai is pI'€fé1TE:{i _.by §if;¢A'ciafi:1}1$:;:V"

aggri-szved by the dismisaai of 01315111 ._5pe3titidfi sfl"}.€

EvLA'Cl.T. N(}I1t: E3.§_;3§€i8I?§§ fgigl' 't*£*;:-5'é,""a§J;9')f;:E}§%azf;t.

12.. The submiszéion Q? 1:V:a3.:’£1€(i ‘{:(;:f€1::;:’se} for 2% 1 is

that thfi ?I’:’if:).:i;<1 al5§;1;3;s~vf;;€:;i11i;i::1@aifA?;1";e .éé%id€:'1ce an rag:-ard

and f<.3':1;:1d'"';–}i:§§j'; tiitéi; 'ciaimanth;auJ $ustai11ed irijuriaa an
a<:{:011z1t:"'~_of<_lr1i3_ Géférra a;:;a this gig clear frem $16

avideiice 3,9'-VI.'»',}fl;'~.7'~~–."5fiZ£T:;8.§{J,'§S}11"L8 Bhat. The Saifi

«.€$:i<fléf§{::¢.__m"as, '::§E:r.*–,–"-efmaa, taken into a£:c0t.111{ by 'the:

"if:-1a:ima:}t had gxzan the itxfornzatimi first

{as @;:%_i:é Sa_.i€.§ ;C§_ZT'*~:E?£§§' azgsi ii was 03313;" as an aff£:€:*~'ai::3%_:gh'i:,

tes;':w_ aI;*f'tér 3 éeiagr 31)?' 3'? days, E-E1515: the ciaimant fiiecé

%:§ii3_«p£aim. am CGI1§?'€1"{S the 3336: sf fa}; 31:9 8138 af

befizg $11? by the vehicie inaziréd with the: Emsuranm

€:1{m1pam};. Uridar thfififi <::§.t'<:umsta.nce3, the View taken

§3}z' {E13 Triburiai £a§ £143 §j{'fi"€17f€f€I1C¥3,

{ JUDGE

3

3. The abeve submissiazx :31″ the iearneé {3QIlE1S€§ fer

{km iI1S”f.lI£’3I1{ii€ iiazxlparxy camias e:”1::mgE1 $t:b$!:;a:1’%:,_-e3* i11

View <31" the Tfiburiai also taking the 'si€:i'_ir'

base& 011 the €Vid€.'£}C€ 01:4 record. 'i&?i"1¢:i1~ .t'§1é'».¢1é:§:n.a13t "

himseif has statfid before

susméned injurias dues: to s;<=':13";_-_.fafi, "
said ixzjmies being causéci an .E3é§ by me
Vfjhifllfi :i.z1:~:'m*e:d with gjaes net
arise: Therefare, "ty§1g:i"V'5E':ifsu11a3 arid

dismissai of c::£ai:1;.§s–::t"£ii§§n ¢1a;1{'}E1: \i"£2€:: intarference.

Sd/-~