High Court Karnataka High Court

New India Assurance Co Ltd vs Raghavendra Rao S/O Somanath Rao on 7 December, 2010

Karnataka High Court
New India Assurance Co Ltd vs Raghavendra Rao S/O Somanath Rao on 7 December, 2010
Author: L.Narayana Swamy
1

as: Tim mesa mam' ere' xamraxa AT 

mvmn mm 'ms 'rm my 3? nmmmmzzm  " 

BEFGEE

THE HQNBLE Mxmzsérxcs    S 

E4F.._Az.N..2.«.§l»;4r£3-95'-£3'    % *   L

BETWE N:

HEW mDIAA8$URAHC1E_¥':€).1LTI}.;. "  %
G.I~1.8. RCIAI3, CEETEHARY  " -.
EFLOGR,HAw$1\IAKA'1'fI'A,=.. V ' <-
REGIQEAL;-:'J1=v*Ii'%IC:1€:,';f{I1~.'r'r3¢f'B§;II;?;):;:<I~Ic§ »
Afffifiififi.  V

    *

BY ii” j
* % mmnmm
(BY 32: angxmsza, 3.331.;

…………a……; ‘\:4

.A 1;» me,

V :L:.”;:s,it:.:%_212. ‘mags,

. “am me.

‘ Tmmamn,

, A;€§EE3I mas,
“aim sammmammz,

PEAR, SOEHWARA VELRQE,
EZEEQALIBRE TAIAIK.

R.E3P’QI%’BE1€F’I'”3

V $1′ SR2. M.V*R&-.IU,, .ABV., FQR R1 [VAKELAKE fifif FILEDH

R2 SE .

THES !£FPEI§.L $ FIL}*’.-33 UNEER $I3£’.’3’I”£0H 1′?3{ 3;) Q?
REV ACT A ‘SHE Jfiwlfiiiff ARE AWARE fi}”s5i’E§
3?.5.2€3fi8 PA%Efi H3’ HVC §Ie.fi66[ 2602 GK THE FILE OF
‘FEE E3? AI)DF¥IGI*G’%.L EETRICT aJU’DQE & EAST,

K

2

HAKGALGRE, Awamme A cemfifimflox 9:?
P.a.5@,115[-» mm }:H’1’EF:wr @ 6% PA. FRGE THE.–‘1″–)ATE
C)? wmam TILL Panmwr. ” . Q ~

T1118 31.3.5. cmmm cm F012 A91msI-mt§’:°Iif:_3;-

Ti’$E(}0UR’1’DELI¥ER.EDTfiEFCLL{)’WwG: L’

1% apfil is 135%

cha1}aen@ng’ the judfint V

passed in we Nm.a§;20a2~iF:;w ax? the 12¢
Aadztm’ ‘ nal Dist. Judge

” and award, the
‘I’:ribu:m.’i yak 01′ Rs.50,13.5i=- with

at 6%

2 t finer}, an 8.23%? at ahmzt 8,33
afixii… prowfiingas apiflizm. ridcriua

‘ 1@Eh’a&n Ragfifi 1% 5? 2735 fifim.

tcswarda Mamw and at a glam mfiefi
ax: autorénlahaw @§su*afifin N::.K& 1%

A 430% which was pa:-ma! by £213 kit sida sf mud read,
sefi1w1:.tt11Ee§eizga13ya@m1$su§;d$11y®mkmmm

K

<%\\

me wilt sޢ and aa a. rank ma elaim au.s __ta1Zned

4. The appellant Counsel has takm .,

the rider of the vshick: has :

{flew under Saction 166 fif-EV

W rmpandent mmseif 53 and as
on the date of of
motor Gycle submim amt
the date sf acxzident, poficy
wag himself is mm :3? tw

has commune: errer wm

of 56% an the irsauranm

On the basis of the abmm aubmmatma,

has made a gimme’ sinm at para 15393.3 whmmn’

A has mm that since the drim eftkm aumréselcahaw am

A akaiiabk onmapm-toil-.53 wlggmmsn tlmwzacziéent,

¥:h¢ Trifgxmel has fasfimgé ma sqmllgg an bath
arfi mgtarécimfzfiwz

tffi mfitfi if ;:._ *2

5. Lwm Ciaurssel auhmitteri

Trfiunaal E;x.R1 — ecpy of pohi-zzéyy

which remk that as an the

wag awrad, Henee, it doééé §:iw ‘Ex’;:R2 — ‘ V

QGPZ1’ tiff charge ‘i*i£:s’ Efi% 33
smrge shaet against f’ft;’§$I:i: ¢rGycIe. Ex.R3

— :2-spy insnrarme of

aummmssm .1:-fi:t’fi.”\”:_.$.0′.m’.:i.; 15.6.2602.
j’ % af mm Couami
$2″ smfimd ux1»rep1&n.ted.

V — hasia sf ahom submhséom ef the

I ham gone mm the ma anfl 1 gm

that mewmmm pow afmazoreyeze M ‘ms mired

‘ VA the éate afamfidentt ffirm, it does mt mm fix

Sirxstae the pakny was wprfiwd $21 the dam ef

V’ accident time fimfiufi has wed in faswrfim 59% cf

ijahifity an thg imuxaxzag Cempazsyz 332 ‘am

J

3,
K