High Court Karnataka High Court

Oriental Insurance Co.Ltd., vs N.Arayanswamy, on 14 August, 2009

Karnataka High Court
Oriental Insurance Co.Ltd., vs N.Arayanswamy, on 14 August, 2009
Author: N.Ananda

é§…….§’7 1*.

E? ‘FE’E Efififi QQZIR’? QF &Rf%£¥E’fiE§fi 255%’ 5£NGfiI.:QRE
mzrgn was TEE 143?: my C}? AE§Gi§§I’, %2€?%;&3;_

BEFQRE

‘mm. E-mzmza 2w..§§_:$f:%1 cE r%.;a:¢és;§% §é$ _

§a£.F,A.¥JG.3fi?;?’?M3€:§Q~’§§’2§f”f3gy 7
Bawmng V ”

GEEZTEAL mj$UR2%.1€CE}~§®:., LTE.’,;
E8 22, Km F:4%.’;A,;m.j mzzizmfiafi,
BfiSAVfiLI%’fiG3E§,,–. ‘ _ g
Bfififififififi-566 w:-;1;§ f .. %
BY €3’R’£$3¥’FN.»4 fl’¥SifR£&I?3’55i’3 :€'<'Z?;"LTfi,
Rgaimeis.-L GFFICE, 2§'€3.}%*§,…»–
£~¥€:Z3;£§~?-Z»; ¢¥5–;;;V–_L'E{;'r.._Si:{G§¥3it¥§;_- cmamazai,
RE $mEHm*aR¢*S$ msim
* %
SYE'?§~i~V1¥£&l§fiGER,_ % NAPPELLAST

{By §$J:§:_m

_§:_a~.%Yg§$wgm
_ %?2:§;$£23? 333%,
£::»,K;I% ~ –

_ §§%1’3_’?’1j§$ QPF: 3533;-imxgm “I’E§P’LE

K: g SHARm1*mAR§%g%.§AE

” _ tssgmgmag-?@.

‘ A. Jafigfimma.

1EGH COURT GF K.ARNATAKfi| HIGH COURT OF KARNATAKI-I HIGH COUR1 OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

I’s§£:J€?§

S)’ S R3?’ fi§S§§.s§$E§

ES mg 3 C»§€%%§ E Ci Cfiéigfifi» Efiéfi

3 firfiffi

BP«.§§z§s.LQRE~?8. EES?®E§”§EE’§’S

($3; $3: 5::-m’::a;~: figagg gma mg 3:;

-IIGH CQUR? OF KARNAYAKA HIGH (.’..Q1JAR7 OF KARNATAIUI HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKI8 HIGH COURT OF KARNATAKA HIGH C

5;, Tim tribmzai hm awaréad mmgmsatirzsti asf

R$X:?3§%fi§~¥

5. ‘?he iaarnfi Qmuisai ffir the ”
fiampany wmzfi submit, that damafgééairsgséaé
is refimmd in 325%? Rsmrt.

mmgwfiaatian by tha étiizatfld fix
amrfimm, gait}: m:x1ten;’$*~::f —

:3, The }:£>a1’I*4.,=:~\v£:i.__Cmix:7*%3é&i::’:§’g*: :f’ justify
t1″1eeim§@’1sfi %
‘E’. $5 Ex.?mSv wauiaé afww

t§3at ‘§Q§:::w£r§g fiaxfie Wflrfi mussré. is car

« Eéfisgzr fif iéfi rg’ ht aim derxiaé

._ ‘-“ig;} d!§e;r::e&

V32 iiantfi am: bfffikfifi;

J!

” s bumpm” xziiaarztgfi mfi firmkm

3:.» fim s t Ems mfiuwfi the hi3} marimefl as

E33,?-ég, ‘§”§z¢ h&&

rmial value af

Es£E§,2§§;’~» as gimm in Ex.?~=§., E Exam mzmfiieméi fits

~

nr-nu-‘ ~ vuw- ‘ -M-\.fv~f’I\v \lI l\l’Ii\I’II’ll!’I!\-Fl ‘1’I\.7I’l \.\JU!\! \JI’ I\I’|l\I’¢l”ll.f”\l\I’I THIJT’ K.’-IIJKI U!” “F\Kl”fllAKA C

damage: ghawn in 3%? mgr’: with rafefmw in tha biil
mm as E32,?-§, I firzé that smrerai items

sshawn in Exfi-6 iifi mat m raiate :9 the

in 23:13 EVEV Remrt. m§ .::}é;*?i1%§i&g:r»:if.i5’ar1 V”‘

rm dsxmge inciicatafi 3*;wT V

mxmpmamg km 0? mwn mxw
as Ex’?-6, I kwifi; _ a gum esf
R3g2′?:§’§3f~ .4 and repair
chargw. ‘iI’lj”;g9:*r§fasr{;;” ;~7 ” fiwardad tswarcia
mat ” I V A ”

was uzmiar
ffsg viz; far 3 gfiaaricxii sf’ 25 fiaya.
E}{.?-§ ts: aimw the rental

. was 3 322m :3? Ks.§3,21€Z}i~–, Thfi
2 ‘fix cast af fmai ané selalfis :3? fzha

V A ciafimnt has mt §m§::m:i afifg émummta

= sag ms’: at” am: mfi mm cf gm dr?%* m
Laggx exwzfiima ma mm af 2315 cam: gma ta Em

mmm W 5/w<r'i»« ,,

I-fiGH C OUR? OF KARNATAKA HIGH C OUR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

{K55 LUURF OF' KARNATAKB HIGH C933? 0!' KARNATAKA

EG, Thfiffiffiffi, E éaterwizxs lags sf earfm durm
tha periad efmpafi at a grim sf R3=1.2;§:3%f*~,.

is maxim ta ma: campzenaafian af Rs.3§,_§*§3;f

33' m R:ss.~§Q,9%f ~ with inizezmt 3.': §%.

af péfitian till tha data (:23? raa1i§afi{:{f;.f'v

11. in the mmiz, : zhgfagmriixgg

“§’..%3a appeal A’ {.3::’:1npjer1safisn sf
Rs.’:’5,flGQg’- swam A is mauml be
“1-Qgflwf- 5% pa. fi-om the
data tjrf

mm’ $§.fi§1}t £3 The ammsxzt éepzzesitsé by the

,..?.i1:?§§V§..,!;i*.1%.,I1@% shafi fie tramfmfié in the tribzmal.

by tim Ensuransm Smmpany is in

flags

‘a>2a:;%3 bwn awazfiw by {E233 fiéizrt, that:

.-Q w 23% Efiiaizrafi £a .

6%. is km’ fiwé? mam Sd/__
JUDGE