High Court Karnataka High Court

National Insurance Co Ltd vs Shivalingaiah on 21 October, 2010

Karnataka High Court
National Insurance Co Ltd vs Shivalingaiah on 21 October, 2010
Author: Arali Nagaraj
IN THE HIGH COURT OF KARNATAKA AT BANGA.-LO--l§'E.;"".,,

DATED THIS THE 219 DAY OF OCTOBER-,,'2034Q:\"if'   "

BEFORE   

THE HOl\l'BLE MR. JUSTICE:"';AR}lLI'VNAGARAJ   

MISCELLANEOUS EIRsT'A,lé'P.EAL l\lQ,,1{l[2:O'G5 

BETWEEN:

National Insurance Co Ltd.-1 V V
Divisional Office No.2   . 

64, Lalbagh M§ss*l««oru-- Road ,; 
Bangalore, 'now relptd by his
Regional Miana_g'e_r"  '  
National ,1,nsi3.ranC.e Co _Ltrj.'* '-  
Regional Office, Suiljfiaram 
Complex, .144, 'M53 'Road_"'vv-.__ -
Bangalore --+ 560' 003.,  

 Appellant

(8y..jSriyaLIths:A l\l_,Vl(Vrish'«answamy, S Maheshwara &

    Eeflraldgeep, 

  ADD A. 1:     '

<53

1;, Si'3l.v'al-jnlgaiah

 l\i--ow*aged about 29 years
"RV/.'=1_. No.14, Manjunatha Nilaya

 II"'Main Road, Ist Cross

 Muneshwara Nagar
Bangalore

  P K Rajendran

S/0 Kandaswamy, Age:MajOr
R/o Kunipalyam

¢,_____g"--\_..-.



in respect of his whoie body. It is established':':byfl'the

claimant that he spent a sum of Rs.50,00Q}'-- 

medical expenses and he sustained»---.ioss' of""in.con1~éi'y.oVf.V V

Rs.9,000/- during the period of treat£i¥i_e'rir Bl'I'ir_1)i--'.t-L',-VSEVV \",*'~./i':I"iE%i]s:.'

was about 3 months.

6. In support'    two or
more vehicles inyoive  ciaimant
or the |eg3' .."'§:5r¢é§bt,5'tivc?$BB%iteffljrtnéiii-decreased victim of the
accident    compensation from
the    vehicies or any of the
vehicles"'inv'o|yed._.in@t--he'--aicfident, learned Counsel for the

first 5'respondent'-ciairnarit has relied upon Fuli Bench

.99′”d.ec’i’si.on’i’of”this Coaiirtééin Ganesh Vs Syed Munned Ahamed

=.an.e_:5 re~po~rted in ILR 1999 KAR 403. It is observed

at p..arav_’i»ior32§~3Aiof the said judgment as under:

“23. Therefore, in conciusion, in so far

the first question referred to the Full Bench

by the Division Bench is concerned, my answer
is that in the case of a motor vehicle accident
caused due to the composite negligence of the
drivers of two or more vehicles, the person

t’eA”ithe~.C.|:eaihj_sVi’

Tribunat concerned so asV.r’t04_ ena’h_Ie* thesV.~tuaim’antj to

withdraw the same.

No order as to costs in _