V IN THE HIGH COURT OF KARNATAKA--AT BANGALORE DATED THIS THE 20*" DAY or _ BEF()RE~. & L THE HON'BLE MR. JUSTICE %H:§LUV;a._I)m=.R;-shznksu
MISCELLANEOUS A”l’PEALv.’Ni).§§0$ or kk
Kumari
Aged
Reprcsentciii. Gizardiaii fathér
Rio Bharatiiital, T.T.R6ad,– I
Voiierhabii, . 4 4′ ,-
Udupi’–l)isttic’t. . …APPELLANT
, and Sri.T.N.Sanls:er, Am.)
%
H ”
Agedhbout 33 years,
” ~. Sig} Joseph D’Souza,
R10 T.T.R0ad,
x ‘T « Vodcrhobli,
: Kundapura.
2. S2nt.Parvathi,
Aged about 55 years,
W/0 Babu,
Rfo J.L.B.Road, Vodefhobli,
W”
Kundapura.
3. The National Insurance Co. Ltd.,
Rep. by its Branch Manager,
Udupi District A ~ .»
(By Sri.O.Mahcsh, Adv. fer R-.3): 2
* nun: ‘-
This M.F.A.is fiIed…sxgid8f”–»S6ctieiI –1.73{»§) of MV Act
against the judgmetgf-and.’aWar5 passed in MVC
No.792l02 on the fi§e.T’cf’thé::’CifiI_ Jgiégc (Sr-Dn.), Member,
Add}. MACT, Kundapijra, partly éiiioiafi’I1g*”the claim petition for
compensation and of compensation-
Wing fin: admission this day, the Court
deljvgred2tiwIf9!1otying:–~ ~ 5
1g§UbCMENT
A agcpeah claimant seeking for enhancement
.. (§i§mpeIV.1VS$i!’Vi:{VV)Vl_’j”‘1)t:5’ing not satisfied with the award passed by
“~ % ..fl1aA_v4Ad§5.i;:”‘MACT and Civil Judge (Sr.Dn.), Klmdapur in MVC
. ” order dated 23.1.06.
2. On 24.7.02 around 6.30 pm. when the claimant was
proceeding by walk on the side of the road near T-T.R0ad,
>>V’
7. Although, it is the submission of the Counsel
appearing for the Insurance company that there is of
the policy conditions for wbich»~»lnsura’£1oevii’ is_no’.t
liable, it is needless to say ii
decision reported in 2005(li)–viS:t;;’PREi1iri£<3.i aiiéoflietiidecisioii
of the three Judges bengh 'I*Ac 321 wherein
the Apex Court has not be allowed
to avoid tinless the breach is so
hontributed to the cause of
ii was not disqualified from
d1*iviiig_ll1e drive light transport vehicle. In
ci.rcums'ieooes tliat could be heated as he could drive the
as well and that it could be a matter of
'– not illegality in driving the goods vehicle while
non-transport driving license and I do not find any
2 " ilerrorii in the decision of the Tribunal. As such, the Insurance
company is liable to pay the compensation.
ybx'
8. Accordingly, appeal is allowed in part.
There is a delay of 147 days in
same is condmed. However, the flirt » _
for the interest meant an the delaf