High Court Karnataka High Court

Oriental Insurance Company … vs Sri Muniyappa on 4 June, 2009

Karnataka High Court
Oriental Insurance Company … vs Sri Muniyappa on 4 June, 2009
Author: V.Jagannathan


EN TEE HEGH (j:{)I;§R’1″ {BF KARNATAEQL AT B&NGALORE
Belted the 433 day of June 2989
:BEFORE: _
THE HONELE M.R5J’US’FICE : V.JAGAN§\IA’1’VL§§;%1§T._V_

MISCELLANEOUS FEES’? APPEAL N0. 8903

BE3″F’iJJEEN’ ;

Qriental insurance Cuznpany Li:r;it6;d,.. ‘
DO-XE-E03363, 15: F1001′, :8: Main, ” _
Defence Coiony, N331′ B.M;S1’i. _Cir:::};e., V
106 feet Read, §I{}diI”a§I1agaI’,””; .
Bangaimrewééfi O38
By its Regonai C?I:tTf’:i<.:£:'ir"',~…é " :4 V
N0.=~'M/45, 4% many, Lew; %31"ir}pjrjiI1g'~€;1€}Ii;§§1ex,
Residc:1n:~56€I (iI_2_;f’:3″,v
§<3€pI'€S€3S1t(3d b§:–i_i:s D::;§i1t3%"M%aL:ia_gc:r;, .V

" I ,,..App€:i}ant

' _{ B:jy'~Sf"i.P;-§3;}?3a}1.1, ?idV{)Ca'Ef1 }

A§*£§_£'3:'

Lil Sr: Muni§a:3:3fi

S,'/'}3.t 32 };:ea.1’s,

S::1§{?.2~E}éngaxnma
E313] <:jSri Mufiiyappa
'~ Agfié abou1:,4'7 years,

3:: Elam. Mfiaznaiatha

D/' 0 Sr: Muaiyappa
All are Rf at Yaiuvhaliy Vfllage,

Doddmnaradi Past, Nandi Hobli,
Chik§<:a§:73_i1apur, Kala: District

4: Sri Bymppa

('J

S ,1 (3 Sri ML1:1i}z'appa

M3301', Rf at Thimmaaandra Viliage,
Lokkofiéahaiii P951; Haskotfi Tfliilky
Barzgaimse Rural Bistrict,

fix fiiilt. Smith
W/0 Late Sari Kri$i1:1an11n*1'l':y A
Aged abaut 253 years, ' – '

64. Sri Main: Nafldgari

S] :3 Late Sri Krishrza §x%{_éi:f.:hy ‘

Agad about 3 years, *
Being Mitfzer, E%€:§3;rese;r:”€e:iL_:i3}f ‘NatL1raI'”~
Guard;i.a11 his HiQ§{1€I’_SIfi€, Savifiya

Both are: E?/at Kaggaiagmli vi:.:a.:ge,; %
N Bi1dig\’f_3.1’€~ 1ji{§:2b1i,[ DeV§;:{1aI:i3.1§i_Tél’;1K,
Banga}Q1*€L’?T’D.istr°i<:t; ' '
…Rfisp11<ie:1ts

{ ?J.:fv5{}Q;5£;jéz,3§§'i;?§':i111a,._'Aii?ocat.e for R-«I :0 95-3. )

Missaiiafifigfiiié Appeai flied 11115361' Sectioli

1'?;€§{2}_@f tfifi agairisi the jmdgnexlit. and award

;_§.;:té:ii–.;'§:i}.':3.,2Oi;'i'?Vjiiasseci in mac N9. $35?/2994 0'2: me
.' _:}'f.. ti'ig?:':» ;:J–'£.1dge, (."§-011:1: Qf Sniaii Gauges, Member,
" ' '.§i:€.et;";§:3az1itia:1 Arm, Bagigaierfi, {S(;":{Z'i}~£.I§G,9},

aai;'x2%:':i.§':"1g-.:;«£ ceznpansaiign af Rs" '?,25,{)()¢« with iiziérest

§%.E}A fmm Ehfi date Sf §€iCif.i{)§"i {iii faaiisatian.

This appfial (taming in': far hfiarizzg thig éay, {Em

.. ftourt éeiiarered thfsz foiiowifig :

g§UBC§2viEE\§"£'

3
I§\§’DG’\”*?’\ 5&7

Hearti §3§f_T§:;. Sides in respefit, sf {Em agzpeai 131::-:f;er:*ed

by the E::.”:$1;ra31c;:€ Cazlapajly questéfiiiing fiiéfi g::.a:’:i{;1<.3;1i".§f

cempansatien awaréied the the resp:011c§e:';3.§5s-»::iai:ix2'3;:1if$ "

faiiowérgg tha death of one Krisfihfiég ' B5

mam? accidfmt,

2. The learned. Cqurzscii a1g):fi€’i:aé%?tV’VviTlSL1rm1C€
{fi0:11paz1§; argued rail 111 tfilfillg ‘C515
fi1Cfl1″£1€ cf t§1cf:_:t1T§c€ai:5é%rEi’.*;é’f§; fie? manth as a
civil et;Q1:’:zt:;f*e:s.s:*i'”i.:;§:”‘ié,”:1;.;é;’ iéflfilpezzsafioza has to
13$ re;i1,§.CC;:1″.’i;§*–1»:§referred to the cffiricieilce
ta C0;f2f;é:1–i§i was psrodtzcefi in gtzmof Gf

0{:cL1;3aiié:;:1 r:;f {Em d»3ét3:3§$3ed3

$313 §§’%:;§s1r:t’:…%1a:1£.’£, the Subznissiazsrz {}f the iearzarid

»£T:;€§1’i}’§S€: the respen{1e1″11:s-ciaiznants is that the

fiieéiaagézi dein (tarmac: vmrk bar b€:13.d§1’1 1.=m:’k.
. H _ 3 , ‘

fifiiji n1asom*y’ wark and even in the, evidegica sf {ha wife

,, ‘ fame? 05 the damaged, the €,3€2C’1;£p8.fi€_}I1 and iraceme

‘ Qt’ the deceasakzi has @311 stated and, in the crass-

r:’:§<:a:f:1inaf€i0n, naming has been braughi em: to disfisiiave
the acezxpatima of theft decfiaseati, L'vi€I'&1§; '%3€::a;s";s€ Eihfi

*/

\

&§cu12;1r::nts were not preciuced in prcaf of the iI'}_{3{§I3{1$,

the 'I'1*i§3m1ai 'ahmzgfzi: it fit. :0 accapi: 1:116 i11r;:_'€}§T:{is3 })::t

f§r§s?ard by the, 013111133113, but it took it

at month. A art. @0111 the .::1L:3.?;i 11%;' €'.fa;};fE::1 §$".ai1t3Q
F' 17 P _ .. 4

Eower, 'rim axnaunt towards per$011:}:.l[ éxpéfifsé-S,' ;§:a's{f"bu€'é:31

dczgiucted at 3/33rd i11steati..__ t?zf 1f¥£?i§_ ' "i:h;es;c5" V

CiI'{':11I11S'EaI1{"3f:S, the ,—COI11'§}€?§1S%1< [if}i"i»_ awai*~:is:d…~'tie€:s 1101;
appear to be €X{','.€$SiVff:'.J —

4, Havizig, §”ff1″_;’::’i_E’fi ti?:us., ‘¥c;fj£§j1e igfiew that, in View of

the «*3vid€€§iCs_”‘<3i*i" ';i?:,'£;G:?§fI.., ""t%i_1Vi:_ Tff'i§§'(1§'18_i was jusiifmd in

takinygi in-iia. — E¥%s.5§C)€3G,!~ pm' month and
S&(:0:'1d}}?},L.aw$ jtfié .1ii';;1t%§§};;ier 1;ai<:€:2:1 ig 3:39.761' Etfid $0 aisas in

xsivfacéaz =::;f'1':_1"1Ve eri'€;r. ,<;;Q;1:111if:t§d by the Tribunai in deducijzlg

af 1/431 in respect sf 'ihe persona}

£i:x:i::é11SéS§j'j_flfi€ C{)§I1p(i1"1S8JZiGIl, an thfi Wham, C3_Z1I10'{. be

':e:*:};;.6§2_a$ €XC€SSiV€.

” The appeal, ih$I’f:3f()I’I3, staxlcis» (iiSII1iSS€fi. The

~é1r10u:1’t in dapogii: be trransferrad ta the M;z%kC.T.

Sd/-

Tudqe
ckztl –