High Court Karnataka High Court

National Insurance Co Ltd … vs Smt Yellamma W/O Late … on 29 May, 2008

Karnataka High Court
National Insurance Co Ltd … vs Smt Yellamma W/O Late … on 29 May, 2008
Author: Anand Byrareddy
HIGH COURT OF KARNATAKA HG!-f COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGI-{COURT

..vmu vr a\HI'u'l.HlHI\I-\ mm-I COURTAOE KARNAYAKA

22: 2'55; maxi czaxnrr as mmmmxa AT BAI'$'€3AL%.E
warm T1-I13 Tim 29* my 01:" MA§?..J" 

EFQRE:

mg H§N'B§_.E MR. m3'm:fiOA2q;_arn 

wsfi 2.3 3293;" gs gm.   . 

BE§ ;

Naiéég,    
 E;.em:gga1dxt-56fi'!2£J!;' 
Repra.e:an$iv$i'ej;by  =As'sd5ta:n.t "  '  "
:3;dr;:ini%'@§'i§+rg{}i'ficE£,%V  -  __ -- I
     APPELLANT

{E§_$fi}E..,C;';Se::th;aé*a_§fiaL:Rac, mvme)

A 

ageé §i§::3%ut 31 yam,

 AA wSaf"Eaé¥e £h_ikk$}:a.1m' mpg,

R'a.s;ide:1% =12?' Chikklwmfia

  Village, amaagm hrabli,
 Bmgaém-55% am

2.. 3m.Kk&.P 
wig F.:ORi¢a&shmmR,w&y,

Residem ef Kag 
Mmchemaiialli Eiabli,

Q



-- . murmurs: in-1|: rural"!

 

REsP0:§z)Er¢Ts

(B3; $*m?.£&=i.S.Iv£mjm1mh, Aavasam for  % 
I'fl3P*0I1fifin£1i1':L2 a:1'K'$§  "   

mg msmnmeeus First  T =.T  Mann"   

12%;} $5 the Mm '§-"e}zig:;'£3_s fixct'*._a'gai11stV»v€3*h: 'and
award dam :z.2.e9k2&e5 pamaeiéxz MV'C_._.?w'a,6558'!2fiG4 "cm. thefiie
of ah: ?i' A  Judge  Causes Member
Mam fizwidam C1@s;s Tr;'bm1éi~Mei:repolitafi Area, Bmgalcre
awmding €1flFf@EI?Sfi§'§Z1:"i)fR.S.:$g4§,;Q'%}4+I'a'iI11 inteirwt 3 6% per
amwza fmmihg we ofme'   ofpaymmt

 gawa  this day, tbs cm
      .

” _..J I;f :3 ~39: 1:

..~…..A V_…;_¢ N-.mn..-um 1-mar: Luck”! or KARNATAKA HIGH COURT or KARNATAKA 1-nan COURT or KARNATAKA HIGH COURT

Eieaé,

2. 2’%:§4;::a’m§3e1 was absent and henna, the:

fem: again. Yst @5111, the counsel far flu:

aiment. 1: is :9 be named that the
hm y remained ahsecnx an
wag’ fizfhming as well. The min is heme treated a

m.A “a.m§.£}:1is;’adg” mnmxtisreminred.

“§;”?%w%%$v§zic}zmenet’n1¢7spuwaznt11att}1efiIst

zesmndmlt 11% clfimed cermpensmion on the am of her sorn

‘Z

what: fieé, WEW Olfing an a. 3%: helanpfixg secand

regpmzaigm mfi which saw insured with the.

far ccamgsmwien ‘wafer: the Tribuna}, the

film. than was a, aim vielatian sf u as

bzeswéi af $a of the drixrigg it
‘aw smfétezafieé that of the Road

. C my, the Rgulmfianfi rm-

mm” .3. wfigifi/iV%1W’1?T_’ C ‘ ant Md that: ‘aim

vtméaimzg§i;”‘§’&1§”%i.«¥*:f:$1’;§s:-Iggfiigufifiyi}; mm, a is the we of the

COURT OF KARNATAKA HIGH COURT. KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HlGH COURT

c§.a:§mm:=g T ‘ briclm
mzé» t3:e%:’%f0xEj;g cm being ma for ncm~
a$?5:..’%m23AV_ga.2mT””:;=.sV._:V csf than, the Yrfiamtal hm

I is before this Cam.

fr}; mm O 1 fer mg qzpenm wauifi pm that me liabflxty’ ‘
wmw an ab: qarpellmt, since the Mmxttn” d
‘ ‘ -_._1:i::z%i§ii:::fi mm aha am émcsasad was travelling an a master, wires:

is M: 3 £1 cmzmsa mam’ tkn paficy, as the policy dam not

camméaie éhe cmflme cf my pmscm anther thm the fiver on

g

the am; Eh: cmzige sf my gaamengex an the was in

clam’ xéamlaim of the Regfiafians fioxwaid V. the

$p£’.E$?:5.; is abmxwa AM’ any liability, 732

vmaam sf she mmm.

mg fact am me drive: mac; g
e3t%§m ta ézive :21: usmar er ” the ins:;x:.r’s
Eabilitjg 5:3 e;:mmnmd,v the saw: of risk 12::
my wwmr-trmla and
tiaerefagag the insurer liable and
wmua of this com in the
cam cf Caxzspmy vs. Chennavva in

zviimgmmus ‘:s?;¢:::4&;2ea2 dated 3s.7.2o95 to

.. that :11: wpcllant wcauld stmd

in the wax of ‘vio1mon’ emf Rcgulfimz

V V’ 33 efiha ahagxfé Regn1at1ons’ ‘

mg maxim: had mm mm mxrdmfimas before

A “‘*:VIrVi3ci’VTri?m:naL am Tribunal has mgamd :22: em in the Km aftlm

‘fast ma: ihe wllw fit! net clmcse £3 lwd dviémcc ta

COURT OF KARNATAKA HIGH COURT OE, KARNATAKA HIGH COURT OF KARNATAKA HIGH LZUUKE or KAKNAIAKA t-«GI-I COOK!” or KAKNAIAKA a-nun guupu

suwtmfiaxje Eéze cmfiwfion that the deceased warm in fact

3

ffiavmflmefithewwmxwxdfiaahewas anumcgatherised

gamma; maggot. 2. mafia marl in my wml; mot

have tam: named an thc x

1’12: Eecezé thm E is the c§a.i1z1m’

uavening in aha mm:

mm: isehiasfie an mum mdhad
ham run av:-gr by was n-avelmg
in $12: tzamagg. gga% at’ tin: mm, the
game; W fauna in the light of
the ziding alcng with the
dmévez am. ‘£115 Regulfiens. I-Imce, the
Tflkwsfi. in favozzr of £1313 srlaimmz in
ml fl, did my: cntirle the claimant

mOmge.%mmgnmV.% tmns 9f the policy. The appeal is

m: m ma vi the Tzibunal is sat aside.

Zmzuld not OT ‘ 3 the clwnmt’ from seem}

under the Worhnenw Campmsmcm Act, 1923 mfi

‘ the ma sf timc, the claimant wank! not be

fimi ta 1353:: my sueh elmn,’ ifflu: claim” an: is so mamas’ ” d

COURT OF KARNATAKA HIGH COURT. KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT Of KARNAJAKA I-‘Hurt uuueu

Z