High Court Karnataka High Court

M/S United India Insurance … vs Dhyrya Rayar on 17 February, 2009

Karnataka High Court
M/S United India Insurance … vs Dhyrya Rayar on 17 February, 2009
Author: V.Gopalagowda & N.Ananda


DHARMAPURZ DISTRICF
‘i’AM§LNA[}U RESPON

(BY SR1 S.G.PANDIT»AD”‘e” FOR R2 as 3);*~~—- I ”

M.F’.A is filed under Se~:etia:r1e°14e* If
against the Judgment: and Aivmfl “dt.29f 1./V2O0%?«.pas$ed ‘

by the MACT, Bangalore 3:; MV’/Q_ No.40V8r%-1.2900;

This M.F.A cammgeguferor heareifigjhvbeftgrewwthe cam:
this day, ¥.1})O1’l;_. heari11g,*.._m1and, …I_ éelivereci the
fe11owing:- ‘ _ ..

exi er

company. We
have msurance company and
leaxrled Llaimants. We have been taken

through t;1é’;fé’:?c;1~zi:%s_, 4′ V

n *2, The””‘ieamed counsei fer insurance comgany

T. ‘V Vie1e§:;»–..:&eei;$e1;ded that the accident occurred when the

A metefeyeie ciriven by the deceased dashed against the .

_ ? pertien of parked lorry. As the road near the place

V ” -. Qfi accident is sufficientiy Wide, the deceased could have

averteci the accident by swerving his vehicle to his right
side. Therefere, the Tribunal shouid have heicl that the
éeeeased was either absolutely or partially negligent for

the cause of the accident. The learned counsel further

ks

5

9. In the case on hand, the deceased was

maintaixling not oniy the parents but also hjieyounger

brother. Considenleg the fact that he as

three dependents, it is not possi_1)1e ‘~-fio fifie

contention of the insurance; cenjépeny of

50% of the income towards ;)e’rsoz1a.1.v”exwi1se§s”‘e.f”the
deceased is proper. Therefei”e3_tl1e”s11}jnfissig3n of learned

counsel for the itieiieanufie g:eif;1pa$i3iis rejected.

10. Even if the
is on the higher pasonal
expenses of deeeaeeci “of Rs. 13,080 / –
awarded unde” VeenvVefi:’1er:afllV would efi’ set the
differenee; find any grounds ‘:0
interfere ; “award.

gs Vdieefiesed. The amount in deposit

e shaeéxgeemsnnueeigtgefnabunas

Sdf-

Iudge

Sd/~
Judge

MP