High Court Karnataka High Court

Sri Hanumanthappa S/O … vs New India Assurance Co Ltd on 28 September, 2010

Karnataka High Court
Sri Hanumanthappa S/O … vs New India Assurance Co Ltd on 28 September, 2010
Author: Lok Adalath
HIGH CQfiRT LEQAL SERVECES QGMMIYTEE, $AE<s§$AL$RE
$§FQRE "§"§'€E LQK AQALA?

m "rag :-{ma mum $1: §<mm"rmA,

AGED ABOUT 44 YEARS,

RESIDING M §\1Qa30,

3*" CROSS,fiéAHA£AKSHM1iJiWOL§T, _    " ,
BAN@A:..QRE-- 560 086' '  v_ V'   ._-"HAPFELLANT

(av mgs'; «:v1:3.aHEé;_H 3; RAG}. A'fiva¢§jirEs)

1: NEW zrxsozxx At-ZSURANCE? <,
C;1uRC:»~i_RO";s.D, " ._

,«'''C§:i§E§'JN._i%§'':'&T$\§_z3.'   ..... 

2, ':i:;R:;$;+»§zv;A:<.:;MA:~2,..%  _
S/Q,§~;g§4u;v!A§4f§"s~éAI2*:§~"ég,.
AGED f'v";;€%f3{f}R;«   

 $ANDr~%I§\iAGAR,  
8Jv§,ROi5«£},  ~'
 ;F1.ilaM,&§\£AG+"gR,a,
" " --« :f" "5%'?-3GALQREv.$ISTRICT. ...RESPGNBEN"E'$

{BY SR1» §_?v'!fiaE**iES§'i, §..§VGCfi€§"E $QR Rwi}

 ' 'mzsgmfiga FELEQ L3,fS.1'?3 {1} QF MV ACT AGMNST THE JU$§ME:"~.ET ma
 ,é&:'s§ixf3,E§wV§3.I§\7TED 21:4-2395 PASSED ms §'4'~«./C N{3.7646,«'20§4 Qfié "WEE ma (3? X121
 V,£?aE?,D%_."';?UDC3E, E§xé$A"E'W§G§\J M50 SEEKING ErsHM»:cEMEN? 09 C@M¥?EE!'%§S;fiaTE€f3F:§.

/'

9%,/'"



?.-J

TH£$ QPPEAL C{}¥'4If's§'C5 ON §0R C£}§"5CELEfi%TEO§*J BEFGRE L€I}%<l fi'%§é§.AT eeree
BEENG REFERRED VEQE QRITEER ®ATE§ 1};-G§--2G§tG, '?"t"iE FQLLGQJIEQG C0¥'iCIL£fiTEO%\£
QRDQR IS PA$$EE--*.

CGNCILIATIGN QRQER

Ttzés eeeeet ttee Seen eettéee between ttze pettéee teV.--the Lek

Adaiet held er': 2e~e9~2e:e, On the Said eay, efter theV.tt§"eVtte"t'Vee.me

te be settied since it wee noticed that the eppe'E¥:er:t't~.:ti'e'et»Eftcétt'

incereeratee the proper reseeneent -- inst}tettt:et_C«Qm'Q.e:n';;' ;._5e".; New 1'.

Meta Aesetetzee Cettd, Therefete, he _weev4't:E.ite~Ctee fte_;téA'!e :*teee'eveety

appiicetieta seeking fer emendment e'fa§az.Jse t:"t.i.e"'e§;n1 itévgzettpotatéefig
ttew indie Aeseraeee Cempenees tt$?e"'test:et§tie.nt Eethe eepeai, ae
the eaid insurance Cempany heVdHV't't:.ee'h;_VVE§ice':.§§Gt_E:ted as respondent

before the Tribtmet. it ‘{i:rd’er:eeV”t%3.awtA, if each application

is flied, office ‘same for passing the suitable

erders after :*’2eticeV”tr3_ theVV’reee.o”::r;£’ent’s ceunsei.
tn puijsgttence efVt_§*1’e etder datee 2&9-2010,. the teamed

eeeeeeé ,Ah’e.e’efEE_et§_ e%§;«-._Vee;:2Eét:et§<'):°: seeking; fer amendment :3? the

1eeeee-t%t'%e eeeeyx'e§'the~ti;;'Seme has been Served on the ctmtsset fet the

teepertdeet "'1'.t1s'titance Cettzpeegg, Tee same E3 eut-t:e for

neeeVe:,et.v" {'..é§"-fie re;

SRBERS QM 2\~’§§SC,136?5f2G1G
8;; E533 agpfisatisn, the a;;3§e§¥a:’:’a has 3659?}? far amenéing 33$

CEEESE tétie as faéiawgr

” £3 ificarssrate §*£ew Imééa Assgasrargae Liméteé and ‘::’}AEA>EVr:j’a”::’%:;sr*s.T,_ ii: »::i:§:a1;Ve:ijVV’E’E§.a’£ 7.

§nafiverter:EE’~; in the appea! meme instead {3f §mp¥ea»’€i’.im’Q’ §’%£e=.:w ‘J:’v:<':';rj%'é*aL

Assurance Company a5 the resp0'kiid.,::eih%: théga "'%2c::§-::e.";:i;2;§@Eeaded
Natéanai Insurance Cczmpany '§;4_i.§"i71itefi yx?VEjL'é:iz}.,. vE'i:%,;':oi: fi cfi:r9frv'éc:t. Eefore
the Tribunaig New India AssuranwcéCVo:;:9:_Vb;§:":33"~E§é§§.'j}:i<:*ert impleaded as

the reSp0ndent{}- :_n_é;Au'.T;§m;_é4(:c;:ff:'p.'anygTherefore, the appiécation be
anewed am thegzp'pe:z§an£V :.4§3'e:'::f's*:t'E.tted 1:0 amend the cause titie
accergiingiy. " '

wT§"§:Vé «§..g 5aTrnfé:§A c:§'u,_n5ei appearing for the ReSpo:":dent~Zn5uran£:e

;f::Qr:"span§,%._%';-€3_._,TA Assurance Co.§_td.{ fairiy submitted an

.thrau§'h tfié";9éc0ré$ of the Traif Court that the New Endia

€:7';Q_:':z$any Limétecé ES we é"8SQ€';¥3§8f'§i before the Yréfiunai,

a'.g§§§'E'c:é€:é§5'n féigzd by the apgefifant $9 aéiawed and he be

'_ggmfm'%§iVVé'§"%0 amerzfi me cause iéiie accerdmgiy.

.4'

f"?'"?10usas*:1-:'– Gfif:iy}~.

£123 igéza ciaémant §*:a$ émpéaadéd fiew Eaéia figgurame Csmgany
Liméteé 33 the regpoadent befare i?’:E Tfibagnaig far the reagiéna
gtaieé ézx am affééavéé am in mam; 9? {ha gubméggém madgby the
CQL£f’§S9§ far ihe respmdem: – insurance Cemgangg. we E0

pasg the faéiowing oméergg

ORDER ,w-_

The apgfication is aibwed. “flee “‘E«ea§* %_ééd T¥z:’a:>_:V;:’;”f:.§;Ve:«§ “§t3«:_j t}3e

agpeéfiani is permétteé to amend the Véaljiiae tétifé ajCC€f}A§:'{§:§f}:i;E:v§4′}’L”‘
Thés ig a Case of persanVa’!..jmjury’;”‘¥;§j’e T:%§.bu:£E”E”sAa:-{awarded a

sum of Rs.1;G6n0OO/W with inter§ieV:s.t”aitL-v–tV:§%e§ {-3°/o p.a, frem the

date of petitiontiE-§»:*.eé”l,i$éE;I:m as. c0’n”é;:>’ev:?’2.sa§t§orL1

Before the ‘;€135dal%at’af?:§€:<_pTdEE:E::b'er':ations, the {earned Counséi far
the :*as9e€:i:Ev§::-« –v;3artE'é's.. ¥'}a'v.~.%3 é'gréed $20 settie the dam in M} and

fima§' 3.éEi:§eti*te";n{:-"ff's3:%gg suv:;§9§'1'«Aof Rs.35,SOO/* (Rzifiees Thfirtv Five

é:'r:§'E:,§;§;-=;s«é 9? interest. fixccardingiy, they have féieé

;.;f1b?:.'iAAE;§V'ai'VE?'*'_Ee{1"°§§: ':%..u%y..__'S:g§'%5eA§ by them.

i4". £fiV §'i@Vva{ 0f'=%:%é@ setzéammi arréaseé gm Jami fvéema fiieéf afféae

'-fig.§§z'é_§:§;é:§ ioéraw {he award in terms as' ihe Eoifzi Mama:

»'/EV

///
5" /'
"* EV

Yhe Rasgoafiant-En5uranCe Cegxgany sfiafi §e§Gsfi:ihe &fié
anmxwfi fififififi iha ?fibuna§awfihwsf§ur WEQKS fiefiéihe fiate sf
re:8gfl:§fi CGQV Qféfiflaffi, fififiag mfinch the Saki anwount shafi carry
Eniere3tefi:i§e rate 9? 9%@ a.a {form the date cf defauén Biiifig date

afde§Gs%.

§R