High Court Karnataka High Court

Oriental Insurance Co Ltd vs Harish on 1 August, 2008

Karnataka High Court
Oriental Insurance Co Ltd vs Harish on 1 August, 2008
Author: B.S.Patil


…. . ….–.. -.-my-run vn I\r’II1I’r”|Ir”ll\l’I r1E\7I”1 \.-KJKJKI \JI” RHKIVAIAKA HIGH

H’? ‘Um PHGH CQURT CIF KA%A”FAI{A, BAH

§.%TE}L’: ms *1′:-m 91%”? my GE?’ amass’? AA 3 *

BEFGRE

WE HGITBLE QR-3 Ji.}’S’I’ICE .

aw.A. NC}; 13% Q? E Em%%VLk[‘iA

BREWER

amass:-tuna-unuuut-an S ‘_ :- V V ‘ ” ‘

axmumz. mmmcz §£”.;i__I;;’I’D L & ‘
DMSEGRM
BYflREE€’I”AL }I*2’5;’;»E§£€A_I’¥*:”;;’i'”~§:I;’tg€i3a’§..«”‘m”~~.,V__ %
rm %4-; 45:, LEG mamas c;;r3m,Eax, L
RE-SEEHSY man % A ‘
mrzmmm — mi’: 92.5
BY fi:IANAfir3R ~

gm’ SE1 :3

ARE:

an guru:-u-an

T % A 1 i&(§E;fi_ 3§A*A%?EaRs

33$ axififlfificéiwm

.._7Rj’Q_;fisA’S§;’§ffi Kenmwm
%a1k%§;§.L: PEST, xammmmg I~§€)BLI,
Amimmaunu TALIJK,
BISTRICT.

2 E E EIHAI’§I¥.&WfiL, :_
3} Q BflSfiVEGfiW§A,

4 W¥iWiV§’%£7%W’3§ rifl mmm mm»; W”}W’.W’NE’%T§’}§ fifi} fiéfifimfi §~%@¥H W}E@€ifi§5″N%W}% flfi Méflfiffifl MQWE V}§V.%,WN%W}% £0 Hflfigéétxé V

W’}%E*’.£.’;%”?*§fiW}§ fifl iéziflflfifi H

nu. nu. ‘u ‘I. u-urn I I

….. wvunl vr nf-unuuunnnn rliurt LUUKI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC

REG EEGADALU, A§…fi.%I’i5.LLI POST.
M&.¢L£P£L’Efifi EEQBLI,
G%E TALIEK,
Hfifisfifi $ESs’I”RIC’I’.

{BY 312: mflmam mm? A13xr.; :f;é3R Ki is;
mmmm & Rav1,aDva.,1?€:fi R2}…

ms mm Fflfifi £118. 331) “:3? W$Ai’IF—-AeAmm
Km JUDGBJsmHT_*- “*2.g-3.2:::*.<';:*.?_'% I E53353 IN
KPi(;'I*IFfSRHQ. 02% FILE'-{}§.*..ffi-E LABOUR
CJI?'Fi{:E-R Afifi "C€C3§*??»%~'H3=3¥iE£".}1€E;_R my wonmmws
::amN&='aT1Qr»I," V $153 Ammsxmz, mama,
Awmfifim A-{I1£'¥1*£%li7"5:3a?'z'7E'735{'3§'$..Q?"—E£.S;" 3,39,?'63}'- WITH
m'1'ERE3*3*@ ;a2%1'm;. % %

Em Awa,:« 3 gggmzm A:§:':'A:t2b:_5§i":§:":'i:';:1'iid«ax'$ aim day, the Court
dalivamd fines fG%WkEi*V ; ~.

J$néMEHT

: VV 13%’ 108 days in fifing rm ap@1.

% % Q * =$fi.v§i;Vam&arXa,3an, mm at” thn appcllant
j, baa flied fab afiflavfi. He has mated
iwufid judwent was pram-mmad on
and applicaténn far imaue af caflai cap}? was

fined an c::2,:::5¢,2m? izaeif. The mpg; was defixmxnd an
()fi.Cfi.3£J£3?. The aéxaozmte fix charge sf the maflier sent the

E?

.k;*%5:I::sé0r%ts.é:R1’g A

wmvmw £0 .,§.é*3f°§O-7;? §~§€§EH %>”‘}Wi.,WE’é?;*;W}§ fifi flfiflflifi HQEEWE Wwmwm $3 ififfifififffl W§W..¥.WNWfi”}i fifi iflflfif) H

iwé wmvmw £0 £31303 E-EQEH

—– wwwuuu on I\l’1u\l1.l”‘I!I”II\.f1 rxnan \-Inlidfli Ur HHKIVHIAKA HIGH

Bram” ‘ irzmififfime’ was new afiflrze ma ” ._

that af n is % daya as ::f.1b§§2:’t’Aijr” n K

Vehicle C1a.?m cam& in vim <21' tbs k
papm *9 fiw Wwl 3&5-vcatw-kL F49 case

33 33% ' ~ submit:

that a lamikam m the fact

that the app§;”§,is…**;I;ia – .- ‘ ‘
a. 3.5′ maximum imécr the W¢rkmm’a

As pm’ the sazzthseme of

m?§’::?€ch. i’$’va’; Wis} a-wisrity mmurc, sash matter

t-: _1;_:Ie 1: with mpufiigtinusliy am my pm-em in
Z czaag papcrs am rwqmw’ tn be v1gflan’ ‘ t in
. 2533 mm; Tim vsniy rmsfin assgad for the daiay

tht mm warker was» new and was met aware surf the

encact peI’€:3:::I :35 lhtnfitatfmsn. Smash a Qunizentian carmat be

acacaepaefi fa: citzzadanirg the: imug mg ixmrdiraatc vzielay of

%

Wmwzmé M mam mm wvwmwnag W mmmcn mm wwwwwy: we ,m§’%£3T.E H
4 Wwvmw aw imam Hana Wwwmw. gm wmzm:/2 Mi}-§%%

.. —– nu’: – a ‘war: I

wvunl ur nfgafnxnannn Hlurl LUURI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT O? KARNATAKA HiGH CO

3.63 éays in the aypeafi

aprpeliant. iugthsar submimfi that
hm .3 gm? mm as 12%
pceiicy and £3′, ciaw not egéwr 9%: mmed
in the fl*aJa’:’i’.a2*~fi’a1’3w..;_” that gush. a
zmntantsian wag» Vbehssw. Infant,
mfitari appellant hmflm is
pzam rm» pemisallaf what is matendea
in for the osxaerw of a

mstancm, I cla mi: 11% it just and

gmnazmm delay af 19:: dayt:-1» in

partiauiaglgr Eszacpfig in miné, the

ref tm was-3.

O &mapp§mfisn azfi 2% 3% are

‘Tm amx.i:r2I:7u1§epm£t $5331 be u tn:

the Qafiawnm far ‘%rmm’a» Campwaim fir

3%?

4 wwmww fit} AEHOD §-{QM

V}N1.VN&W% mifl EWMEQB MW?-§ W3~§Wi.V?’«MW}§ 23$ iéfififlfi Hflm w>m’WW>z fifi ififlflfi fi-%@lH W}§\7’lW’Nfi%’§§ flfl iflfiflfl H

X mgafi, Q? §§§§§ mug 3:3 Q? §m§%§§ EMQX mag,” aw §§§.§§

%

dbfiugaai £241 amtasrdmwrz’ Em? and aa per the E:
thseawaré. ‘ AT 9

DU 33.! <K.I..1Zl££ L3 .u~3)..J -.3235 Surat! _.!.F.-E.

unlr -.!__Ill.r-.7 lilll I…r..I nun ul ulun In ..| In:

WEQI nacfi fim §%2b%§§ xwam nfiafi. am §§.§p§ W.