High Court Karnataka High Court

National Insurance Co Ltd Karwar … vs Kariyamma @ Beriyamma on 27 August, 2009

Karnataka High Court
National Insurance Co Ltd Karwar … vs Kariyamma @ Beriyamma on 27 August, 2009
Author: A.N.Venugopala Gowda
IN THE HIGH COURT 0? KARNAYAKA AT BAP~£GAi.v.()f§E» 

DATED THIS THE 27*" DAY OF AUGUST, 2569;  " 

BEFORE

THE HON'BLE MR. JUSTICE A.N.'QEk:§jG£3#ALA'I?-CW£§{§ .__ :'

BETWEEN:

National Insurance Co.,f:Ltr.L*   (j . 

Karwar Branch,  'g 1-. ,
Through its Regional Office; 
No.1", Subharam vComq';$!éx,.. 'A

M.G.Road, Banaafafa »~ 3563 301";  A. 

Rep. by its Asst, figzfrzainisttjatiye-..Offivcer.
Smt.D.Kaft§1ik;a";_,.  "    

(By sn.3§c.%% segtha%raé;za%j$Aav.,)

        
   Kafwamma @ Beriyamma,

_  Age6vgbcétzt_3;8 years,
3. 'xiv/o.wcmv,asopa,

'R/a. Hanagf Eail,
Haiafihikatte Pm,
Siddagvura Taiuk,

A. Httara Kannada District.

 'Krishna Murthy Ganapathy Havale,
 Since deceased by his LR's;

3) Smt. Jayalakshmi,
Aged 53 years
W/o. iate Krishna Murthy Havaie.

Misceilanggug Eirst Agggg 1 5 o.s§ 2260; Ma!    

. .APPE'L!.ANT

 



b) Sri. Srikanth
Aged 31 years,
S/o. late Krishna Murthy Havale

:2) Sri. Suresh
Aged 29 years,
S/o. Krishna Murthy Havaie-.__.  

Cause title amended as per fie    'V 
Dated 24.7.2903.  %  

  % '%...REs%£>._uss3D&R.f.sEcnoN 173(1) or Mv
ACT, AGAIi'-£S'?f- " JUQGMENT =.A:ao AWARD DATED:
25.93.2905 t=?ASSE£?JIN_"?6VC" :49. 549/1995 094 THE FILE
or THE M£MBER,i"fV 'MACT, PUTTUR, D.I<., AWARDING
COMPEf-J_SATI£)f\E'VV€3E 'Rs.«¢2%,~550/~ WITH INTEREST AT THE
RATE OF-6% F.A.'"vCiN'R.S';38.,150/- AND omscrvme THE
APPELLANTHEREEN Tc: 9290517 THE SAME.

{This aV;J;5e:§f' ha sxing been reserved, the Court

" ' «. . :1-e£i£!_e"i*eq;§.. _theA fofiowifigé

.1.!.!_Q_§..H_E._I!_I

-mas afiséeai is directed against the Judgment and

fiwayd am 25.3.2905 made in we 349/1995 by the

 T._"¥b¥,a_6t'*r'*'Accident Ciaims Tribunai, Puttur, D.K.

D

 



2. For the purpose of convenience, the perticeefere

referred to, with reference to their rank  _

petftion before the Motor Accident Claims Tfibeniefie  "~11:  h

3. ?etEtioner filed claim petition  6*?"

the Indian Motor Vehicles  1988;" for  of 

compensation, due to the  on"ec_x;euni: of the
injuries sustained by herth the n;_§ote~:.'_'_eeh§c_Ee accident that

occurred on 26.3.1995 vw--n§!'e:VsheA'eraetreireziing in a motor

vehicEe:vt'be"ar*§e§;_Re§$Vi$tret§t3n eo;""s<A 25/M---921. The said
vehicIeV"beie_nged: respondent and was insured

with the ;énd,.%respQnd:.en’t~;”‘%V Notice of the cteim petition

..Vhevinig Aisseed,~—–t–hough both the respondents entered

the 2″‘ respondent/Insurance Company

fiieddhihts statement and contested the claim on

‘evarieuue fironnde. Based on the pieadings of the parties, 4

were raised. Petitioner deposed as PW.1 and one

‘ £AA>’&§.5e’9yraprakash Shetty was examinw as PW.2. Exs.P1 to

were marked. By consent, the insurance policy was

marked as Ex.R1. Appreciating the evidence on record

‘t

/,.

ciaim petition though the 1″ respondent had

6.11.1997.

9. However, the L.Rs of the said V

have been brought on record in

LA. Ne.1/2007, seeking condo.n_atIoh”of”deiay 3443

in fmng the appiication to bringi””ett::i’e L.Rs setting
aside abatement prayed: ‘fie and ordering the

%..Rs to be brought on mra ‘i..A.fio.3/2007,

by an ofdek this”Cou:t heid as fotiows;
“Ivi1~.a’n«y everidt,;_ejV~the..jiegeé representatives are at
iiberty-to-set-_op._ttse§f defence in so far as the
Qeppea! is”‘coh:cern:ed. As a matter of formaitty,
it tS(oeVie.’_requife”that they be brought on record
V ” “‘fof*..:fe;§re;se.nting the second respondent. It is
address the merits of the case

imiepeiidentiy”.

tt “A10. Since the L.Rs have been impteaded, the matter

mrequires re-«consideration. The tribunal may have to find

out whether the 1..Rs of the deceased sufiwed to any

/-

estate of the deceased and are answerable to

any, that may be passed on aPPri’.~ciatl.on ‘_e”vVi.denca_jon’..i it

record. The L.Rs of the deceased?owne’i*V vuiiii

provided with an opportunitly–_L”toV_file”ttie§r_statariiazitj of ” it

objections and contest. theVAi.cla’i’m”‘~~petition–…__. filmilariy

claimant shouid be aiioviedcto”pr€é$f}e the

11. Ex.R1_is an by making a

reference to d:aci_si’on’_§%epor’l:@’VvinV_2tili0 AC3, 1039 and

2000 satisfy the award on the
appeilaritiu placed reilance on the said

decisions without..iooi§ini:j””.into the factual background of

.–vi,i.,thev-Viagasea. baforellwit; “” which is clearly impermissible. A

precedent on its own facts. Each case

pfesei1tsv.itsi::}giaiin features. It is not everything said by a

“‘~.-4.._’__”-.Judge ir’lFl’_li3§6 giving judgment that constitutes a precedent.

‘ thing in a Judge’s decision binding a party is the

‘ pfincipie upon which the case is decided and for this

reason it is important to analyse a decision and isolate

from it the ratio decidendi. According to the weii settied

\

Q;

MW

x

10

the fact situation of the decision on which it has piejceethe’

reiiance.

13. If 3 private vehicle haspeeh used'”feir;v.ce§’rying,: “‘ 2

passengers for hire or reward aed tE:j1_’e..jboii«;y’~’cee:6VEIti–e:§’:’:j

have been violated, the insurer’€§nnetv.h:e ‘lie_b«E.e,H The

same has to be found eut frort1__’_h:t:he_ eyvidehce_thetvVvf?may be
pieced on record by t!’ie’–.z_r’:£’e_:’_tiAa§.{_V’ ;”.T!u1efveepeilant/Insurance

Company has notvexaminee.eny’—git_n’eesee1te.estabfish that

the po|§cy”coeg3i;t_io’h:°$’V:ajiietibeeehSlielhoted and hence it is not .

Bable. tribuhat’y?Vhile_:t’dec§ding the matter may have to

find out mth’etherVVthe’–._§refiKiVde in question was a private

* «..vehvi’§:ie ehd has heee——used for carrying passengers for hire

orVi’ewa’i*d_:’ehd:whether there is any violation of conditions

of.’ p’o’iicy..A ebpredation of evidence, whether the insurer

‘sis fiahle iedemnify the insured, has also to be found out.

VA ‘5.’IfAA.the~«_insurer cannot be head liable, whether the L.Rs of the

deceased owner had succeeded to any estate of the

deceased and to what extent they are answerable to the

claim, has aiso to be found out. E
./ ,

11

14. Since the materia! on record is insufficient to

answer the said points, which arise for consideratEpin.4:’_an_d

also the fact that the impugned award has

against owner of the vehicle whe hat} died_–<:m. 'v

deem it proper to set aside the

award and remand the mattergg thehibeneiv'"?aA:.':gitspeseI

afresh and in accerdance with
In the resuit, I pass~..the_«fbi{_ewi!}g":'-.._

"e§§gaoeR
_i.)_ xfhei' a;1t:ee'iv_;is"°ai!ewed. iudgment and award
L x passed"m"Mvc 349/1995 dated 25.3.2005 by
Accident Claims Tribunai, Puttur, n.v<., is
2 V set aside.

htatter is remanded back to the tribtmai. The
tribunal shah permit the L.Rs of the deceased
1″ respondent/owner ta fite the written
statement, if any. The L.Rs of the deceased,
owner of the vehicle shall file written

X

‘%>»

13

In the circumstances parties shall V.

respective costs.

Ksj/~