High Court Karnataka High Court

Shivappa vs The New India Assurance Co Ltd on 3 April, 2008

Karnataka High Court
Shivappa vs The New India Assurance Co Ltd on 3 April, 2008
Author: K.L.Manjunath
IN THE HIGH COURT 0!' KARNATMEA, BANGALORE
""'1'.'EB THIS TEE 334'} 113?.' OF APPJL 2005

BEFORE

was anm'nLn nu. JUSTICE K.L.HANJUfi§TfiE ' "'

w+n_Mn_1.n'mn OF znniffémgtti -:  

EETEIWI

SHIVILPPA

In urn-rr nu

3.:u .nn.uun:F}':. "!.'--.%'-'=..=n"'..I.'.:"..£"-..-.-.'..'*'.*.."v 

asmn nnour 65 rgans; i} _,f.

occ;nUs1:Nz:a.s a AG-5l.It2'JL':E'IJB.E.,v'A».,.  .
P..!'J5I!I*:'-.-.1-.!~I..!.Ll.'!'.=.';I.,.....,_2   
[. 5.8'0L'09%1'%V:' %

re: a nxswgjnaanw

".f ;g.$PErIT1oNEn

1 was N3? xuninfaééunnncn co LTD
.fiEVI3IONAh=QEEICE. nfizammn,

 7 13:11'. 31: I'_1_'.'5 amuon nxvxaxozu-.1.

.    'm.N.a,t-;3:'1:.,:" «szwr-nu ammn,
'_*F.fiyfiQifigfiE3Efi3fi.

2 mmnanwflsn sxo snxuxnnarnn Danni

.3553 i 'E~'EFuTOR, Ofifli BUSIEESS,

 ¥'~Ef0GURUW%RPET, xxwmun,
 = ._T.f;1LUK;Bm.ILEON(EhL,
 £11.51'; snganm,

. . .. EEBPONDENT5

 " L33 an X SURYJLNARAYAN RAG; ADV. FOR R1,

R2 -* NOTICE DISPENSED WITH]



1:-nxs w.p rrnsn mmmn mu-:c:.n:s 226 my '
227 on THE CONSTITUTION or man. To qunsn
TEE IMPUGNED onnzn DI'. 13.9.2007 

EXECUTION pmrzrrcm no.17o/aooo, maa:is:;:&tLti2si.'ttii 
run I MJDL. crvxr. JUDGE tsmmn am;   

nmmfm. VIBE ANNEKURE A JLI*ID~~vETC..'_:

 

The pgtitipzigx     ~ égggutigii

'0
pr

"eti'1:if:rz1   §:in;éi:y::a1%ciiv11 udqé.
[sr.Dn], """ it  the judgment
and a.w$;.;.-ci--.  him_ in M.V.C.685/95

 "fi*1a.,_  " respondent:-insurance

V”c:otfig$&ny’*v..,4ha;£i.A:’d¢posited a sum or R.s.46.597/-

the partitions: filed :1

”’EE!’

an-nn. «aw.-f’~ nn1(In1’I a-I-“Inn mi-nfihn 1-‘I-uni’ -I 1′!

to the aforesaid amount. he is

‘ entitled to claim interest from July

iii-doe? amounting to Ra.13,600/-. He

/

~€–/

requested -the court to disburse the amount

;_~ .A_

1: the fasticicxfier. The 1” “”‘f’.__

resisted the prayer or the petitionggriV:’V$fi.:'”-..V

r\/ ‘V

the qround that them 1.9 n,a7″nr;vi§:y%jAh&hAh%ah£ *

:;:g1:;t;.:c;ct:. bgtwm-an the patitivbfieir

reapcandaant and that _pc:.’1.i :;*=. was}:

.py

in favour of the vehiclhéV.’.§gr1:iTchV”‘the
accident. Baaed oni.¢”_”tne”V:4 :§1″.Av,j\1e._-:1-»ut§.’i~a:-:13 the

-‘ .’.i

1″ xeagendenr V5.3-;5i;;1; hgns.

directed ‘thin Lfétitioxgér. hh*:ch.sshhta.n1ish thai”:

the ‘sea was duly

inauxec§r._Awith.VV”i::3i§::’15″‘.é:§h”espi:ndent on the date

cf. the aficitieniz. a-.-.d_f’..~::.*.3..1 then. the ax’-…-‘.”..1.nt.

v1.._-S o_:€:1e;fe:1%_ tnb” ‘ha._…1:opt in Fixed Beposit in

V”K§z§fihwt:ak§’ fhfiank or Koppadkeri Branch.

ordnr is called in question

«._m this *2.-eti tion.

1-!
W
M

m
I!
«D
W
M
Q
M
15
M
D
O
1::

M
M
0
{H
IH
O
H

Vpfititioner and learned caunael for 1″

respondent.

{V

~__ ‘V
“Ga ‘

3. Aftur hearing this court has

judgment and award. The Tribunalw”fh’é$–,:””vv.,

directed the insurance company to H

the award. The insurance .;a;::a§-ar_aV;*5:V«’

‘if: have filarzi fiiis”f.fi3..1unEi’:’3’I.1E._ pa.’:;.i.t’i’:ag ”

which was dismissed by théfauurthheioug ix

it is .90, the ‘§§u’ast’i.u;i,;f’1..pf-.petitioner

ghigamhiihhihg thug i;Ag.11.§n.cu.V by the

‘ ,ésr$éc”:’v:_ 4. 515 ” i

“if

ha vehicle in

t

questing; #11. When once
the vi’ the Tribunal has

not be!-.m”h.._ i.’;.1,1..-.V£;e.=_1_*.”:«;’t2.1.a.Aé’i._:.5. hy the iuguxhhgg

<:prup_az1yV_i" and V "w-.vi;9_:1, such award. hue been

V".'aati:a–£ia¢i= the insurance company, the

exécutiug'.v'V'h?'j__§éé:§urt cannot go beyond the

' .. 'an 7…, F"

Co.’*’%CI’%%-av a..l”.’3 “u”$…; 9-PF-‘-aflh C’: 5119 J.99..II’..’.!§!.

1.9 contrary to the well-known

.’V:.V”*–“.§;_ihcip1¢a of Civil Procedure Code.

M

Therefore, the writ petition requires to

1…. -1 1- _.__I
DE fiJ.LDWUlilu

d_ T-rs 1-ha v~na1-I11-_ i-‘ha I.1v~’l~l- ‘l’\d.’:i”i1″{.I’\V!-«>,:”‘I~-._’IL”.I,
“I I uflulul ‘UH? &I?I’K&V’ TOO? “IInIfi\f 37″?!’

allowed. The order paea_et:i__

Addl.C:Lvil J’udge[B:t.Dn] s. ‘:J!1w;zVi’::j! V1._:é

1′-I.A.¢.’I’. dated 13″‘ Ju13¥% ‘1%999h’h1jnAmgcutica

Petition 1~.*o.1’m:2ceo is’,—–3$fé’z%e}”.~5.’ sé*:-..a,side.
The Executing Courtk”i_._a’ release
amount to the4*:§_§et1f§A1qh_er aubj act.

to the ixiw’ to be made