High Court Karnataka High Court

New India Assurance Co Ltd vs Sundra Shettigara on 14 July, 2008

Karnataka High Court
New India Assurance Co Ltd vs Sundra Shettigara on 14 July, 2008
Author: K.L.Manjunath & B.V.Nagarathna
1

IN THE HIGH coufiw 0? xaxxaraxa AT aAgGsL§R$7; i:':.. VIQVLSQ12-S.?'?'*:1 at

aibcnzt 1-4&5 ptm, near iiudzipzg cf VM 

is the ease sf the   Srinixras
Shett.2?.,gax~a was waxkiifig vL%.'1'-::__1:~.:%L':::*,.*t.o;:  i;11 va private
bus belcmging ta Ivsfsm  on l9.8.3.§9'?
at about  :: Lt:a1:¢_s: naar 'iamanfioor
pretzel huéfié.   the c:1:;.ese3... S;:j,m;.vas

Sliettigara  .c:j«.:nduc:t:Q:r: of the bus, in
order té.  alighted from the baa but

tam A.:lx:ive3: V withvbufi éssextainimg whether conductor

V' «..p;a§__  the ""15i1's or not pxczceeded fiuxthert In

 __thVa,_  T.e;§;':;¢u1iz;~;-itagiaesf in order to aatch the bus

déz;éas«a'ft§£a-:;--cycle bearing No.KA 28-E-3'?8£1 oivmed. by R-6

'  lfiigfiéfln ta give a drop. Accerdingly, Sirmn Salaanha

VV "Vii: order to catch bus was proceeding in a gas}: and



4

negligent manner ;m axaar to ov*c;~,r~«ta3<;es .« 'Said

U;h;(_?f°C(U3$ n.-- 4;QJ.Le,Err.. 
bus § A be hit an yedestrian and  T -  v  --,bi's«.:»';i.:1;:.

     

the ::;ia,,§ex and pillion ridéx ofiuhthe n=s:it1o§;:f: _:z:iL.
rzadex fiustainea :.njuri§R4sfiVV.:._V'V'3.;§:fis   on
2§.,1G;19§'?3 In the iégyaa ledgefi

by the legaii heirs of Srgfiifiés _-3§&A§:;'jE;.1;:§'ara.
2, A§pe;i;j,;a:.r;,t ;?3§.,;2s1;ivai&g e  caratends-ad ainge

the p;::;i.!i£:3r   iIr:r::"a':%3: aycie in favour af
EMS wéafpg   insuranae cc:-zmany is mat
,§.,:?;.ab;i..a: "c;.%;i:§nen§at3;on ta the iagal. hairs
mi V.r.$fi§'<.§;:e%a4sed v:$Lx'--.7i:2;3;V;§._fgf:ai:*5 Shattigara, Eimgever, trcib-anal

.f;m:;i,:1g_vAtha iia®3;.lity an 'aha ,:1mura.nce aaszgsany alas

"..'---.;..»z_~:aT.'1,;=_c;a,§:;.v T7¢;g§;;g§}ez:Imt:on af E5615';/fi1,3B6fif_' with interest

at 3.5%  by its jufigxmnt and awara fiated,

""'«._""«3AA.8T.20}:23'; '$113.5 juagmnt and award i3 caialsad, in

  ';;ues_i£:i.en in this appeaéu



ii
3. '£133 931;? pgint ta be considered by 133 11} this
aypeal Ls that when the gzmiiay zsguafi
ap§e3.3.ant--3T.n$u.::a,n<:e cmtgagzy in favmzr 

aat paiicy, whethaz at w':;;d ¢c::»ve.r  fikéat

y;i.,1m.l."mn xiaer .

Q, Ting paint gm squareif"~~.§av é,t§§ 
af the Eiawbie Supregg . ;;;1. Hfi2«ISi}%C.E
c<:.s,. gem' vs, sun§A,:{i:--§.;§;ru§'  ":;§;";g:'~{}§EHERS in c;2_-;:_a,1
Appea; §es3fi3%;£2:fi@B gatgd, 52-5 is not in

a yaaitisis --.f;¥§; di:§sf1§i1:tfe:. tI;e &éLf£'wz;z2g the aforesasffi.

guagment, V ~'£§'3'é _ 3:1Véa-:a;ré'  fi::: t.'L'a1low this appaal. and the

 judggnié,-x$t'. and V"a'é~_=fa,.rd 5:13 the tribune; has to be set

 fisifié &z..:;s+::;j:I.AI:a.,zsjJ.ng the clam petltlcn against the

AaI.;3;::ef§.3,1a.::ii"*«1V;i_e::§e:§;ii .

f5. At "'1::_11is stage, it is braught to ma: nstiae by

'..}t.'=hie ?<;%913nse,1 far R-1. ta 3 that S:r:§.,n1va:s Shettigara ¢fi;e_& 5;"

"L

 mam éaschargxng his dutieg as a ccvszzductox

 the bus, thezreftnre lega; heirs are eatxtled ta

«V



6

claim cempensatian under the pravis1on§f"a£f,§h& 

wbrkman Cnpensation Amt,l923.

6. Grazxtizzg such liberty, thifi. afieéég 

Amount if any in deposit fig bxéeréd ta be fiéfunfied

to the agpellant.

 --------      

V % R}’1′?9708~~