High Court Karnataka High Court

New India Assurance Co Ltd vs Muthu @ Muthu Raj S/O Narayanappa on 19 November, 2009

Karnataka High Court
New India Assurance Co Ltd vs Muthu @ Muthu Raj S/O Narayanappa on 19 November, 2009
Author: A.N.Venugopala Gowda
Kanakapura - Malavalii road, the driver of the lorry drove

the same in a rash and negligent manner with 

speed, went to the right side of the road 

against KSRTC bus bearing No.KA--o':,;Eg7o5.?"'~wh_:.¢h'~fw<as Q"

coming in the opposite direction, resVu4ltin'gai,n an'1a.¢cid'e"n:tc,_in=;_it

which he sustained the injuriesyl 'I.t__app'ear's, Vres'p'oé§d.eVnVts'§ 2 VA

and 3 remained absent and  exxviparte.
Respondent 1/appellant Vhe"rei_n '«cgorj;te.ste'dvlA.ttie claim petition

denying all the co’ntentions’*rriade– petition. It
was also accident one
R.C.owner of the
offending policy in favour of one

T.Rama Reddy andtri.o’L..i:h—-_:taVyour of the 2″” respondent

Smt.l\i:;jKaiavathi”‘thedate of the alleged accident and

V’?_’contendend?th_at,._the accident was not due to the negligence

ol’r..th;e”‘driver of the lorry and that the petitioner

V was ‘t’ravell’i::g”‘ as an unauthorised passenger in a goods

Hence, it is not liable to pay any compensation.

_’_e._Al’terna’te contentions were also raised.

‘/

2. Considering the pleadings of the parties, Tribunal

raised 3 issues. During trial, petitioner deposed as i?’u’\!b.1

and examined Dr.Y.S. Shivakutnar as PW.2.

were marked in the evidence. For respondents’,.__no.rfre,was C

examined. However, insurance poAl’i’c’y«.waAs ,m_arkeci’-as

Ex.R.1. Considering the rival con’te__n»l:ions,

held that, on 24.3.2003, accide’n,t:”i:as taken’ p.la”c:eV«V’i:n’vlwhsich

petitioner sustained gr.i:t~:<\/'ous,<'i'nju'Vori*es"'n.glue 'to"~ra"sh and

negligent act on t'heV'partt.of~:§;|je Taking into
consideration n"o"n–pecuniary loss
sustained" for payment of
Rs.2,42,'Q0O_/A–Axwi–t.h«V.._iAin'€ebres;t-3-t 6% on Rs.2,32,ooo/– was

passed. CAgglrieved,'.:'the"«–.,:'1'5i respondent in the claim

_ petitigoh/iinsuran'ce_:VCompany has filed this appeal.

_Vl":3.ri..'vlG..,i$*iahesh, learned Counsel for appellant

w'ouVi'd._V;:Ao"nté~n.d thalt, Tribunal has grossly erred in fastening

V .liability on ti'.e; Insurance Company/appeilant, when it: was

pleaded that the injured/petitioner was a

ggpaasenger in goods vehicle in questionfind not under

to dispose of the matter on priority, keeping in View the
Case Flow Management Rules and at any event,

30.6.2010.

The amount in deposit is dire::ted”‘toé_b’.e r;ei5Linfieoi–.to

the appellant.

Ks}/–