High Court Karnataka High Court

National Insurance … vs Chandpasha And Ors on 30 November, 2009

Karnataka High Court
National Insurance … vs Chandpasha And Ors on 30 November, 2009
Author: V.Jagannathan


IN ‘”fi~£E HKSH CGURT OF KARNATAKA AT BANGALQRE
Bated the 30$’ day of Navember 26%}?

: B E F C! R E : ‘

THE HQNELE MF€.JUS”I’ICjE : V.;?AGANE’%i;»_§T}iAN” ‘
MESCEELLANECJUS mes’? APPEAT¢E\?n.’7§j:}_%¥2 f”2{§{§8 fW kk

BETWEEN :

Nationai Insurance Campany”‘Li’1’nited, ._
KundapL11″a Branch, New rep._ bj;’~._ ‘ ‘ ”
No. 144, Subharam Cx.im..ple:5:’;V M §'(;”E§E?.<3;é=:,ri,
Banga}0re–.36{3 O01, ;re'p.~ its } L': _
Atzimixlis-t1'a1:ive ofiicer Sm.t.D.§{a3'thi}:a; _

{ B}r~S1*;i_E§;£LL$.fSefggljararafi.'Ragrfxdvecate. )
A N 1:» %%%%

1, Mr. ifihargd p;3.~sha4{§é?.__{3§1andu,

9. /’:1.A’bdui-S§”;a}~:;1i*«._S§3″b,
Aged L a_Vbuz.1t 3:2 ;’-may-S,
; E’*;?;§Y’L1V3i;. ggama Pest, Urdigem fiobli,
J Ta}u.k..& Disnict.

j » A ;f\i1’zf§’L»§a”£i§iif.§<}1a11,

Z%*i@'::*«.,:'_, Sfr.;§ Mr. Ghaust:-2 Iihan,
. K'L1f{i'J§3i":Y8_k{1bS3b Paiya, Umiigere Hohli,
Tivfitiiiur Taluk {Ba Distzict.

The: Managing Partner,
V “M/’ 3 Vijaya Wire 85 Evim Products,
V’ VNH-1?, Saiigama, Uéupi,
Udupi Bistri{:t–:”3′?6 225.

‘ . Raspendents

{ By Sri K.VeI1kat.e Gmsszda, Acivocate
for {Z/E2»: M absent. )

Miscfillaxzeous First Appaai filed under Sgction

30(1) of was Act against the judgnent dated

passed in wcA;cwc:CR–48/20×36 011 the :31:

Labour Ofiicfir and Gomnfissionar for

Coznpensation, T1nnk:1r, awa2*d_i_!’1g.__a cf V’

Rs.93,§91/–.

This appeal crowing hE%’a1fi11g_V t.hc::”

court deiivared the foiiowmg ~

The Insgzrégjce eipfifieai (::haIiiez1giI:g

the order’ ‘-._fi%;$ “—£:0i1111i§.sSvi:o:1ér for Workmafis

{:’,01I1p¢;§11s3,£i#i5zi”.–vV Iziailaly” on the ground that
1′:hoL1gh ‘i.11élié§m.i3j’E:j;’ ,c%i’–.._:iiE:ié Insuraflce {ioxnpany was

§’f3StI’:iC1:t_?;C} to” , _é; V’ Shiva? and two empieyeas, the

:{;”::az;i3:1i.é,5§j.<3;1t:3:' erred if} I'€C{)I'diI1g a fmdirxg £1121? the

has adnfitted its liabiiity to sever

V Vv . six '$3 per Ruia .100 of the Motor Vehicies Ruies

.,;an£i_t1"1iT$ obsenratiozl 0f the Cemmissianer is tetafifi

. givaéfiréfsfi and contrary' :0 the dmttumezzts produced and

" "the svidcsnce placed by the izzsurance Company,

:2. Nome appears fer the responziants mind {he Eeamad

Caunmi far {he appaiiantg refefiéag 23:; the érxszayancfi

5
§~
‘ff

};30§iC’.}«” preégxced before the C{)II1IZ1f1SSiOI”1(i1′ as par

E.’x.R-«2{ 1}, cantendfzd that the said p£3iie_v makes if,:.”‘<?l.<=:a:;'

that the premium had been ceiificted

workmenfs c«:)3:3;1pensatioz:1 in respect: of£u?j€}~-…§:r£s;13i{}}r:ées.,VV

only apart frail} the driver and the

has satisfied the awards in.*re:s "%;.<3'f txvojV~é111D§m*e€::s in L.

W.C.N0s. 9{'}f2003 and 49/ and "E!-I1::1(i';I':11OV }£'5«S also
filer} for having thé a§.véi:'d:3.VTAii1%these two cases.
But, the C{}I}3.}fI1iSSiOIf]f'J' ._ 'did. "net:-2 of these

factvars.

3. “;*T_’ha f’fL§.fiiiT1e_;j ‘s.ui.:1:iis§i0_I:’ wads is that, an behalf of
the E:91s1:§z’m”:<:r3 ' (3<:fi:}:_$ar13i; one witness by flallilfi
Vij8.}'@}"1dI"8;;- éa'3sis?_:aAI.§t" 'Qfficer, was axamineci and the

s.ai(i_%§fi£'it13::ss has '$tatg=.:d that, as per the policy £21: respect

€2f,_a cc~i;i::1 e1*2::ia} goods Vehicifi, the insuraxice C0I:1pa:1jgf

–r.=s}*a1s .v§:a.E31€i~~ ‘£0 sever six perscm lmfier statumry

ccafgfage desgitfi this evidence, glxrfin “by tha said

V’-..0ffic&:*,.VV_ii1€ ifiammissiener rccgrdeé a findiilg to the

‘ ‘ at page»? of the imptzgned arder that the

‘ Ii;=.§sui”a:1ce {bmpan}-‘ has admjtizcd its iiabfiitfs to caviar

2 Six 3333392131 fig 31:12:, zhfi svidence was aim fiat

5/I?’

1}

praperiy mad by the C0n1missi0n<:=:r and for all these

reascsns, 'the Eiability put 011 the: appeiiam: be 56:,

«ii. Having thus heard the appeliamrfs co1::isel:'Tf;1ii'd% '

going through the dOCLIII1€I'lES.: "p3:odu:§ed " 'béftéfe .'_fA17.1is;~: V

Cf.<:«1m11issio;1e1' partictziaxiy the.' 7._i2i'surat1£;:3,V , ._

Ex.R–2(1) ané also the eVidv«§e:7::L§§€._MQf is éleaf'

that, newhere the a.P§6Ha:1t"' heifers the
C0111I:r:1issioner that :9 six persons.
011 the Qfhexj E-:i§tI–_*;;€1, confmes the
liability orfljk V.-two empioyeeg and,

t11erefi}}:'e,«_ w11€:i:.'i1:§";'€é$*5?,g}éz:t of the 3:";-*0 such empiayees,

the :a15p%s:_}_.1%¢1rj.:£ ' §i': aL$ Sétisfiad the awards in

W;{3\§;W;s;9U/ 2%:;<;:;93; g;;§.§ 4{§f:2GQ5, ii: was not in-:;umben:.

.{}:1«–.thc.,p:.ar"t me 111511123103 {fiompaxzy 1:23 carer the risk:

bf Aiile §i1'é.$fi1:':C3p;:z}icant', whose mveraga was met there

–V in {Eng §a0 1§§&y in questien. The liabiiity put: on the

.afp§5ii:_11a:;§t 18$ theraforeg iiabie :0 he sat aside and it is far

3w:1’le:3: to bear tha burden of satisfying {ha

” hiébmpfizzsatiaxx award to $3.6 Rm} appiicarzt.

av’

E3, The appeaji 13 afiawed 33:16 the: iiability E3111: an the

appeiiazabinsumnce: Ciozlzpanjg is Set aside fer t}1§:’Ta’i3r;ve

reasons and it is my the owner to sa§isiy__ ;’f.t”‘1’t?-I _

amount and the axnount in deposit E33 r<:futid€fi~::tuAL'1:é 2

app€:i1a:r1t:. A. ' –