High Court Karnataka High Court

Sri S K Kalaiah S/O Kalaiah vs The New India Assurance Company … on 23 February, 2010

Karnataka High Court
Sri S K Kalaiah S/O Kalaiah vs The New India Assurance Company … on 23 February, 2010
Author: H.Billappa
EN THE HEGH CQURT Q13' KARNATAKA, BAN

.DA'I'E'£> THIS THE 23% DAY OF E?E1BR{§AR)?"12{§--«'1s';3'..j:  L' %

BEFGRE

THE HONBLE MR.JUSTICE H'eB§IL£rr:~-- seas      _   ...Appe11ant

(By M]  85    Adv. ,}

AHD:

_............................

1. Ti?1e"New uiIx<viia"i£s€}§.;¥$§$1s€

 ffiésmpany Limitagi, .

" « V«N'0,4"'§f "ZR, Ni._i:k1yanaI;.da Nagar,
. '  §»$V9:.;:a;1d§;1ai1a13i,

 . *-'PgfiysQfe._'x€@éxzi»;

" A B'ax1ga1'<;::"'j_€t.5'
Raprgsented by its Branch Manager'

H  A. ,'I'l:1é"£3'§1iteé India insurance Sempany,

V Shanna},
 -33%' im Managar.

F SEE. P,E{a1iya.,ppa§1,
S/' :3. Petunia],

Lg"



Petfiyragowdana Pudur,
Periyapalli,
Namakkal District --- 637 801. . . .Respor:v:i£::11ts

(By Sri.R.Rajagopalan, Adv, for R4
By Sri..M.Arm:1 Ponnappa, Adv., for R~'2)

This M.F.A. is filed under 1:23 'T{(1)%5f 
against the judgement and deczfzm dated K 1.1122003 passed 
in MVC 190.852/96 on the file of 1.;-';x;=5'XI)( Addl.'  of

Smaii Causes, Member, MAST, Meimpolitan' Bangaiere,
(SCCH No.17), diSII1iS$§§1g _.t1'1a  Claim "petition for
compensation. V  " * .-- Vv "  

This M.F.A Corning   this day, the
Court delivered 1:11;: «fiQIit_:3Wi1i;g:~§    ' 

Thi$'awppe:¥i§ udir%:Cf£4:c§§.,ga3:1st the judgment and award,
 "1   by the MACT, Bangalore

(s<i<:*°{§k:;«:~:f§.5,'  .1§f€C.NQ.852/ 1995.

 2. " ~. the impugnsd juziment and aware}, the

 éismissed. the petition filed: by tbs appeléant

V.  damages is this vehicle.

L//..



3. Aggréeved by that, 1:116 appellant has filed this

appeal.

4. In brief, tha facts are; The appeHant"€§%}21s  

of the Canter bearing registration N'c3fKA.JG:_3§.65.;5f§V:'aI;§1 6:1  » j  AV

3~1995, the Canter was moving 

Near Mott: Benxmr Village, the 161€j?.bea¥ii1g_ 
came from 13116 OppflsitfiVffiI?§3Ctj{3fiV_§§¥§'§ili'g1'} Sp€(:':d§  dashed
agairlst the éanterf As   gamer was
complete}? 5:: cornpensation 0f
Rs.1,5O,0§O '  has dismissed the claim
pe'£;itioa.  _v Aufigrticzefgzafiw  'ffhti appellaziit has flied this;

 ~.    caunsel far the appeliant contended

 mat :3-is  was met juszified in dismissing the claim

 ' j§§é;~fiti<;:"z,.' fie also submitted that tha 'iféhiiilfi was extensivaiy

  and the insurer 91" the appailant has not

V.  '  'céigfiifisnsataé the appeflarx: aciequateiy arzfi thsrafere, the

 Tribunal was :10: justifiad in éismissing {ha ciaizn pefifiann

L/J/.



He also submitted that the Value of the vehicle showgx 

policy is Rs.3,77,{)GO/ -7 and the appellant  *

Rs.2,7'3,.:'i00/~ and therefore, the "I'rib1:11al--.was1; in 

dismissing the claim petition He, tfierefere,  _

impugned judment anti award  

5. As against fl1i'e;,_;...A_  for the
respondents 1 and 2 V  was insured

with the first respeficieeiiiiz has paid a
sum sf Rs.2,78,:”;ifJ€i_:}’ ‘fi:r;eI:»§séit1ement of the eiaim
ef the appeiian-i report and therefore, the
Tebuna; the claim petition. They
g_3.3g fgkiai has surrendered the vehicle

sum of %?%s.2,’}’3,;:”i00/– in full and fmal

Vsettiemeizt They aiee submitted that the

eeppeflenif .1’1:”aeh§10t produced anything be Shaw that the

iiieceived by him is in..adeq1_:ate. Therefore, they

i’.’i”s_3_[fi3mit£ed the: the impugned judgemefit am award does net

L//..

cal} for interferenm. They also placed reijarzce an
decisions;

(1) 2005 ma page 1332
(2) (2009) 4 SCC page

7. I have carefuily C011Si%ié%%?d made

by the iearnad counsel for ” _

8. The §)(),ii’£it;: tifiat 1’€i1f”ii.t1_3i_ périsideration is,

Whether i?éaEi!£!i€i£.j’:~Jii}%1.sv”:;f1iiafAt’fied in dismissing the

claim petition? A’

9. Ii é_s reiévaiit.i’t.;2 i’;i;’fé; the appeilant is the ewner 0f

tbs: veiiicicii. “‘Nai.KA-Q2~6552. The accident has

1995. The appeilarit has ciaimed

cor3i’13c5ii$atii)iifv_v..fréi:ii’. his insurer i.e., the first respondent.

Si1:vey i’:as’—V conducted. Based on the survey report, 3

“<}f..$siV2,'?3,50Q/~ has been paid to tha appenam. The

has accepteé it in fail and final sfittiemant of his

V. ' Thereafter, the appeliant has fiiefi ciaim patitiori. The

L//,

appeilz-mt has not produced anything to Sh()W -'fiéie

amount received by him is inadequate. It is clear

evidence, the appeiiant has surrer1é:e:'ed* «f.3A1e'__vei'ii:bie_ bee'

received a sum ef §?~2s.2,'73,50{}/V-,

of his claim. The appellant has the

repair ef the vehicle. Baseifixfian claim of
the appellant has been seeflie-(ii has accepted it
and thereafter, in the case :31'
HARKHU 3. Others reported in
2005 owner 01' the vehicle
having receivfeél % full and final settlement of

his claim free} }1i.s' insurefleannet claim compensation from

the offendizig vehicle.

_ .vV,iti1e’v.fi)resent ease, the appellant has received

Vc:£3n1pef1eat:’aei1’vfi*em his insurer in fuii and fine} settlement at”

thereafier, filed claim petitiezx, Pie deubt, in the

value ef the Vehicle is shown as es.3,77,eoe/».

“B§it’,”éfier the eurvey repent, the damage has men aeseseed at

Rs.2,’?3,5{){}/ ~. ‘1’h<~:~ appelizmt has accepted if,

the amounf: in fuli and 11113} settlement of

shows, the vehicle has been tr3I1SfC3?}rCd_:3:('}::.{)"I]C.:$131 '

4~ll-~1995. _ V 2 _ _

31. The appellant has récg§i?ed c<§x13p'e1§.-safigriw in full

and {ma} settlement of '_c1a_i':i1H'V_ : t;h¢reafiéf,' vfiled ciaim
petition. N0'::hi11gVhas show that the

amount rsceived:_"b3%:;; fif1e éippeifan t .:is:-Vhixmziéquate. Therefore,

the claim petifion. The
impugmd :30: cal} for interferenoez.

There isgrigfc .tfxifs=_a;':¥j$ea1 arr} 1261106, it is liable ta '03

%

– Amaeramgy, it is dismjsseci.

3&5

–‘Es3fJ§