Karnataka High Court
Royal Sundaram Aliance Insurance … vs Smt Jayamma W/O Narasegowda on 29 July, 2009
.,.,w .....,m »..uum ur EX}-¥N¥\UQl.AKFv HIGH COUM' OF KARNATAKA F-HGH I
m THE.' may mark? or xnmvaram AT awsgzom
yams THIS 27-11: 29"' may or may
Egmm _ V V.
THE :m2v'.az;z* am. Jasmrcz
M. F. A. No. 454-zxzoo 7 c/§f':.M.7.§'; zii . No. "4 e§42}'§a¢5'5*--,;
M..s'.A.No.4643/299.7 5 M;F.'A.NoV,vé54V#/200? L
IN M.E.A.m>.464112oo"i'rL"»
----up-an-4....-c-----
norm. ..m..IA§¢cE I
xnsuawgz cg). ::L'i'D'.";A " ..
No. 132
BI<'?.IG=2«§.DE mAn;%T..'jaAmAL<:R'E-560 025
1_ 3::
INSURANCE' ::."?%V.TVJW. %
'--c2m~mA:'-§a;o'<--Q:»:;'
B": :1:x's"1~;2aHA:*~.:E'1$g . . . APPELLANT
,,._ (?;y o zamassu, AI.)V.,j
'* éaymm
win or mmsaeowna
" _ AGED 43 mans
NARASEGOWDA a Naaasxsowm
HAJOR {AGE NOT BISCLOSEDJ
BGTH RESIDING RT IflLUVAGrILU VILLAGE
HUT§£RI POST, EITIEIDURGA HGBLI
KUNIGAI: TALETK; TU'l%R DISTRICT
u H gywwwr vl vvanlunlfllvm I'Iu."7i"i *h..W...rM.N\9 LII" luv-\fl§'lH\|l-\¥'\I4 |"il\3f'| \...§.JUK1 U1' l\}-\KlViF%¥aMi'S.§5¥ WFUW 5...§Jl.}N| WV' fififlwgmiflflfl MKJH1
hi
3 smvazmeaxasz
son as LINGEGOWDA
HAJGR
m.1'm K, CHEELURU VILIAGE
MAms.ms-mm HOBLI, Kmmxnmkk " A
awaawm BISTRXCT .
(By Smt: BHUSHANI Kv2»Lr;ii[ J2=;mv'.~., -1E1Z¥FL'--3i3,?'é',V_V
Sm'. £.K.J ,:'-:.AfiVT.A.;' FQR'~§i3) :
mm MFA 1=*3:LEI:: '~u';'s 17--3_;1A;TM'. 9:? av ACT
mums': TI-IE_ AFIHXRD
DATED: 09/11/zoos' 9318539 j' 1:1:-._uvc ::o%.3919;2oo4
on ma mm or-':~a1-'; --.%1-:}""%" JUBGE. Immn
mar, COURT or CA1}'G.I§~S§,.'.. mmoponxwzm
AREA, 2A1s:r:--A1,om.j* " ._{-$(:.'.fH-..-10'), Awzxnnme
corrPENsAj:i:m_1' or .4»; 3'8,"5{i0.{ warm INTEREST at
6% 9.2;... £*'11:;21~ or QETITION TILL
omposrzs.
IN 24. F .A.rzc.'464.2--; éé'é:~3:._,
B
.--.----.---.--.---
cg; Um. .
140.132
3:2=.':c-zzam 'Rm,-imamxzonk---55o 025
BY _sa'z~.'§.:ARAMALI.mcE
msunzsetca ca. :r..*m.,
-..';..._Ne::,.46, E3;-IITES new
emsm-z§1--6'oo 014
' -.3": 1t'.1Z'S";H'3&1%£5»a"3.'R APPELLANT
(By Sri O , A}JV.,}
---..-a.-_...--
1 sum REVAMMA We Gnmanrma
AGED 29 mass
~m...m Mwwfl! ur N-\xzw~\!AE£A HKSH COURT OF KARNATAKA HEGH §
id
2 SI-flN"I'i-IA
Dffl GANGAEDHAR
AGED 5 YEARS
MINOR REPRESENTED BY _
ma MQETER mmmnz. V "
FIRST nnsmmzmr %
3 vmnryamm W/0
AGED 51 YEARS '
4 SHAMIAH
A631) 58 -. '-
ALL RESIDIEEG A'£f.1"" *.c.9.t:ss
G.K.fi;'€:¢LLE§:'rEg V.
G4DVL¥¥B§i£fEA'v115.YQIIT~._" .
POST
5 szm LZENGEGOWDA
MR3-73 *
._ r€O;=E.'?6~ rt, C21-IEELURU VILLAGE
' Manazaszanx jsxczm, mmxnymn
a_---{Bm~z33~ALe1z1a:'*"'nIs':'2.3:c:T . . . axspomnmrs
, '{';a?g1...$:a":%c""'3z-zzrsrznnx Kama, Anv., ma R3.--R4,
. S K JAYIiRfiM{}, AD'£?., FOR R5}
"'mIs 1-{FA 3:21.223 21/2 173(::.; or my my
._AGgm~:s-I: mm 35% mm AWARD
BA'1?ED:O9/'11/2006 PASSED IN mu: No.392c/2004
ox mas: FILE as THE 14" ADDL. JUDGE, zqlamsp.
" mar, comm 03 31mm. cmsgs, mmomzzwm
AREA; BANGALORE { 8C3}-I-10) ( AWARDING
C\\.r'"9«tv.ar*59r''"'li'<7°"'Q»!D\.2"''' "'#H..7HI'l .,Wm; U? mxwmmm z-+:c;H comm 0% KARNATAKA HIGH
HACT, cotmr as SHALL cmsns, mwmgonzrm
AREA, BANGALORE (sec:-1-mg , A';-zzamzme
cozdxpaxsarxor: as ns.1,.00,oo/- WITH IHTERE.ST 8
6% 9.9.. mom ma: DATE or THE PESl3I_TI§iI~>$j TILL
3390511'.
n----.----pvuumu
Ami
3,0322; sumamm A1;.;:n~,I_c:$_V
INSURANCE c"c.-.., :.'r1:>.,' j'
HANGALAYA 1<:a:av~.+A13J2
Bnmass RGAD, -1BfiiI$I&?3sI.0;?,._E'*£';'5O_'_.02$
as: mcnrzu. S{12u"fiARAM"3¥I.-Ifi!§CE" "
INSUFu'i§C§E 42:12.1; 1:3:':3-..,
NO...4 5, éjifi-._IITE5 %-303;; 1;.
cxbmqzénxéevwo "m4%%
H A): ~ . . . APPELLANT
Mia:-man, ADV. ,)
om-cm...-r.----
,1-E'-I V:3A1«mE's*£-2----~"
SE93 Ram-Iamzsz-am GUDIYAR
35 rams
1 "*P;;3k 'Rc:';:5, msmmsmn NILAYA
B,;Ei ,$'CHQOL RQAD, 4" amcx
=fKA$??A GARHEN; RERRBOEIQASANBRA
'ZEEIYARANYDLPURA ' 9%'?
'B1«k2~I%AI.0F.'£-560 09':
3I*iIVI-'sI:IR'GAIAI'I S/0 LING-EGQWDA
HAJGF.
NG.1'76 K, crmgzum VILLAGE
HRREIAWADI HGBLI; RA
B RE DISTRICT . . . EESECINEJEETS
(By Sm: BHUEI-EENI KUHER; ADWL, FCIR R1
Sxi S K JAYARAHU, Afi"'a*.-; FOR R2}
.. .. .. WW VW W.-new-w
MAM r-new
.-..,...r..w- suum \...\.JUI'U Ur !U3\KNAlAKfi HIGH COURT OF KARNATAi<fi HEGN COURT OF EUWN
GI
G
Ii
tzms ma Emma U/S 173(1) 0F: _1i§V MT
mama? TI-E Jaw Ann; 'Anny
nA'rED:o9x11/2006 9355313 I}? we m.3.9_;&2!_2r,)04
:32»: THE 2:13 or mm 14" ABEL. JfiDGE;vvL."'§!Efi~1BE.P.
KACT, ccsum' or szcmxg. CAHSES,__V_"'££ETI§£)£0LITA1W.._
{s:; ,% " % '1*e.9§;Rn,m:3 "
COHBENSATION or R8. 94,900/-' ;W."!ZfI'I'i"'V.._13*I?'17$RI;S'I.' ah, ;
as ILA. mom rm BATE'*:£1)§'1' :E"z4m'PE'!?Z'13IQ}€._ TILI.. '
AREA; BANGEDORE
DEPOSIT .
11:-1253 APPEALS on I-EARING
mm mm, sum cqtmw a2L:vEa_En
?)[[ filed by the
" for zeductian «sf
3 arise out at the common
auamga 9.11.2006 in
!fI:gV.f2¥.Ns";A1§_§i9/2094, 3920/2904, 392312004 5.
on the file sf 14"' Psddl. Member:
_ Claims Tribunal, Court cf Small
C'aus»_é$,= "Katssapelaitan Area, Bazzgaicre (SCCfH--
x 1,0: JL
2. I have haard 51:1 0 Mahesfn, learned
Cqunsel mpeazring fax: tzha Appellant/Insurance
Comyarxy and Sm'; Bhuahazzi Kumar and 31:31. 8 K
5\i'I flux-'~41/\ :
'-H-Hr mvunw wr' su-\mNM§Ri£.fl l"'i§§.i§"3 COURT OF' KflRNA?AKA HIGH
(ii)
(iii)
(iv)
the parties are at liberty tchadduce
further evidenee;
the appellant/Insurance Cmfiehfif is fat
liberty ta pursue the apglieati§n_dete¢V~
27/7/2006
filed “h$”~ it-:he£gge5 tna{
Txibunal (en 27.7§3oé6)}
the parties ééex alee_:afe iifierty fie
amend the pleadings_ if ‘they are so
adviaed.’2T.A} %'” ‘
The v_etetu§§§yf¥ a§§¢eit§° made by the
Ineura§c$x_ée$F5fi¥E Wifink this Couxt ehall be
paidw téfi tee _Ui&iments fef reepective Claim
Petitions by thie deejtg Sign payment shall be
subject to x£inei. €eeieion at the Claim
Pet;tioge, ‘fihemfirifinnal shall expedite the
deé¢a£¢n_ e£V Claim Petitions on merits for
W_ ee§p¥e
79§exetioh,.7a
i7_whicfi fheu §§xfiies shall extend their co-
Sé!~
EUDGE