High Court Karnataka High Court

New India Assurance Co Ltd vs Janaki on 17 November, 2008

Karnataka High Court
New India Assurance Co Ltd vs Janaki on 17 November, 2008
Author: K.Sreedhar Rao& Gowda
Es-W13 E,§'?8§2{)€32

m was HIGX 00:13? 0?    

cmcvrr ammo}; AT~ADHAR¥§?#§'$§ '4  4'

DATED THIS THE 17% DAY 'ore :'~ta*s'7E§:g'E;§,  _

THE aonrszzez raR.Jus%fzf_£c_:§:_ 1+:..,$Rr§Em;5.g, $2.50

THE HoH*3;.;a 1-eIR._..;3::.s.;*r;c§;_a,s5ii_Ei§I%31iA,sE Gowm
mscELL5;wE;f2U_s FIRST AI_'P§§J.- K319781200} {MW

New   ,_ _*
Prasad Buiidm 2;, 'High €? }1'12;fC1?.Roac1,

Kazwar, 37,: its Magiagézzx  ...A?PELLJ'§.NT

{By 8Vri,Sri.%I5.'§{_.VPasaé?ar,A"'.
V,£:'i_%§*i.€3. Ifiahesh. ., A ,§.¢ivf§

V 'Maggi;-'I._ 
 Wfo laws: Ramachancira Naik,

   Nisha,

V "~..Mi2:mr,
' -- .:Df() late Ramachandra Naik,

'A    Kumari Nitersh,

Miner,
D/C: lat: Ramachaiixdra Nlaikg

1
1



E\'§E*'A £9'?8/2002

Nil

4. Nischit,
Minor,
S/0 late Ramashandra Naik,   

Respondents 2 to 4 are minofs' _
Representeé by {heir T.    . A
Mother natura}. guaxt1ia:1_1~:%f§. mspésndent.'   

A23. 1"/9 I-}.No.3{)1, B.B10c1;,__ "'-. _ 
Maéhura Colony,   "  '
Kusugai Road, " I

Hubii.
5, Ganesh  fi§a2vas,§:'A _

Major, fath j;:JsVua. 1'1n«e3,1¢t dj§ci<3séti"""

Own¢r'o§'<Ift:,wI:;_ K.A.j3_1;gQ€§QV;._:  '
Main :2{oa:1,;»'_VHa11~=,+a1  "   mnatsrennmnrs

[By s:9.';VRa§iT'G-fi3api;gh:£V;';§;&v_11:-fit: to 4,
S:'i'. §inesh  '
8ri.R.§;*Deshpande;' "Adv for R5)

_This éppéazfi fi1eé'1u/s ms. (3.) of M1?' Act against the
jueigz_ix1ent.and award dated 28.11.2001 grassed in MVC No.3/98

 '-v.o1:1'-this {:12 csfthe H-'1;"':;:...r. {Sr.Dn.} 5;. Add}. MAST, Hubli, paxfly
,ail.c:\vi::1g ths:g:ia2im petition for cempensation.

._   coming on for oréers, this day, K.Sx*e:e::i11.-ar
Rafi. LL, dglivitfnséd the following:

JUDGMENT

‘ ‘ The insurance Poiicy groduced discloses that additional

u of Rs.1i}O/– is coflected towards nan-fare paying

pasficmgers. The pleaéings of the claimants indicate that {ha

MFA 19’§’8i’.’Z€}92

3
deceased was tmvclling as a passenger in the goods He

was about to get down fimm the vehicle. The

resulting in his death. The pleasiings discL¥{ses%V’_T»:hai T

deceased was carrym’ g only weckljf sa ‘:;_d’ ‘ AV

artzc’ lcs do not constitute goods ‘ {“13}. ..

(1) of the Motor Vehicles Act; ‘ . a£

deceased i5 1mauthoris¢£§ ‘a vcifick. The
insura11- cc does not incur’ ” compcnsa- tiara.

Accordm gly, made agams’ t

Sd/-

Iudge

Sd/….

Judge