High Court Karnataka High Court

Sri S Puttaiah vs Sri D Lakshmaiah on 16 July, 2009

Karnataka High Court
Sri S Puttaiah vs Sri D Lakshmaiah on 16 July, 2009
Author: N.Ananda


‘*9-3%;

Mm N(3.304i§V!3.::]’2éi}(§é3: _

IN THE HIGH COURT OF’ KARNATAKA AT;

DATED THIS THE 15TH DA?

BEF::)re_g
THE HC)N’BLE MR. _»N.Ai¥A!§.l§_A

M.F.A.NO;;..:§Q5!g c:;:*2«:>o [2§g’:~.4v)
M.F._A.NQ.3Q4_;3_ oF k2oo§_uy1\_r)

BF:'”l’WEF3N:: L

I.

‘A * » .f1fUm;1Ja angst

smys RU’rIfAiAH_» _ –

Sf0″SRI..SIU{)A”h&1%LiAIA%i
AGED A¥~’3C)U”l'”!’–S2 i’.’P?AR’.<§
PROPRIETETOR s L M ~Ro.:m LINES
§?;fA'.'i"_ HULIEMR 'ROAD
GHIKKANAVA s<*.'a.:~:,5_p;ar.r.1
* CHSiiEI€Ai'€£sYAKANAHALLI TQ
APPELLANT

{:33 RAJA, ADVOCATE)
Z Ahfi) "

SR1″ D..§;AKsHMA1AH
* = 310 LATE DODDA KARAPPA

. ‘AGED ABOUT 53 YEARS
” . RfAT SRI F.’AN{}APAJA NILAYA

E JYOTHINACERA
7 SIRA TOWN
TUMKUR’ DEST

UNITED INBIA INSURANCE CO LT9
JAYAEEVA COMPLEX

FIRST FLOGR B H ROAD _. ‘ ‘A j; *’
TUNIKUR-1 REsP0Nn2:;~§*rs:g_ L-
(By Sm. M R SHASHIDI-{AR FOR R1: ” ” ” 4′
Sri.A.M.VFENKA’I’F!SH more R2) .

MFA N’0.304,fij’20€}8:

BETWEEN: #

1 SR! S PUTTAIAH .

s/0 SR1 SIIBDA MALi..’z’!§A’§% ,
AGED AROEYT 52 vramg *
momxmon s L M ROAE’L.I_Ni-13 j
R/AT HULIYAR ROAD — .. j ‘ A.
CI-HKKANAVA§{.&.NAHAf=JJ 1.
CHIKKANAYAKAEEQHALH TQ

TUMKUR V .T…APPELLAN’I’
(By Sri.
1 SMT.S.i{;’SHARAVA’fH f ~ ‘

W/0.SRI VENKATESK .

I)/0.S;R;’I-€AREH’Am_IMA¥AH

. 450523′ 23.«.BQU”1’_45 YE;A’R–S–~ *

R,’ C313′ “SF?I’;’S’. K. KRISHNAPPNS HOUSE

vAz~z:~: ESEEIEIM WORKS

‘Egan: fiA§33R»
sIi?A”I’.fi0wN,
‘1’LIm;UR Diszrggzm.

‘ .2. Lm1’I*E:i:> mam INSURANCE co LTD
~ “-._J2%.YADEVA—COMPLEX
‘ ..FiRST”PTLOOR B H ROAD
Tmmmaul RESPONEENTS

V’ my M R SHASHIDHAR FOR 12::
w ‘Sfi.A.M.VEN¥(A’¥’F3SH ma R2)

MFA8 FILED HIS 173(1) OF’ MV ACT’ AGAINST THE

.}UII>GMEN’I’ AND AWARD DA’f’ED:3G.€)9.2’0C16 PASSED IN PJEVC

NOJ053/1997 8; 1054/1997 ON THE FiLE OF CIVIL JUDGE

(SR.DN.) & ADD1″I’IONAL MAUI’, SIRA, A§v.is:é:jI:§rJc3
compswsmom 0? Rs.:._2,30,912/m 8: 12s.5o,oQo;g3.wITH–< 1'
INTEREST @ 6% rm. mom THE agfrn 0I?""Pi?.*i.'I'_I'_IOI*I 'A

PAYMENT.

These appeals, coming on °for’>.hi2az’iI’:’g_. this k~i’:§j,r, ‘~

Lhc; Cuurt, dclivcxcd (ht: foHr:wi§1g;

These: appeals of the vehicle
contending that. have been
fastened and also
comgaensatigp is on the higher
Side’ – T. . .

‘2. learned counsel

for appeilanf:i’n(i $1r*i.§£.M.Venkatsesh, learned counse!

company and Sri.M.R.Shashidhar,

iékafifigti claimant and I have been taken

V V’ .t.hm1 igh judgrnent and l”€’,t’X)7’flS.

‘A is seen fimn T’f’.’.CI)I’dS, that appeilant was the

bus (stage marriagc=:) imroived in the accident.

[ :A”f t.ht=: time of accident the bus: was over fended.

Therefnre, insurance company has taken 3 specific

-~–~~ fin-~45» T _

defence that its liabiiity is limited to 32

the policy was ismred to co’.r¢=:’ir~..théi

passengers. The insurance dimfiaifiy has-

contended that it had
passengers before the Ipkada-lauffi_:’afit1’§I$(i piirstlant
to the awanis made: has
faiied to notiqg; by insmmnce
company. of objections fiied

by ins11i$§ih’x:A:’i:otii:fii’a11ji’.$ho1:l£i”‘h¥ive framed a specific

issue liability raised by the

itismantxi: A

21-. in 2007′ Sci? 5237 (in

ij9,i*m1:1omL Imuzums company LTD.

_’ heid,

mi.’ &. (IRS. , the Supreme Ctmrt. has

” Then arises the question, how to
determine the compensation payabie arr how
to quantify the mmpensation since there was
nomeansqfascertainingwhoautofthe
overioaded ieragerzs ccnstflute the

2N . 0;/X

passengers covered by the insnmnce «T E .

aspermitted ta beaarried by e

As this court has .

Act is to bring benefit to
are either injured or
serves it sacial purpose.’

we think that the
would be to hold

in such a the
higher fa?’ ‘ will be

_v .. of catered
mg.» In the case on hand, 42

” «_ the onm who have been insured

company, 90 persons have
or got injwed 61 the accident.

have been passed for zwzeci sums.

ofthe 42 awczmls made, add them up
i and direct the insurance oornpany to deposit

thcztlumpsum. ‘I’hus,theliabzIityofthe
inswmuaecompwtywmddbetopaythe

benqfit is derived by the
the Passengers of the h.°3.d”

that the 42 awards tVc’J’«–.I_f,-e eemefied
msurcznce company
highest of the ‘ -; the
higher of the into
account Qfthase
the canmmt
e ee tribunal thereqfler
to qf the money so
«by insurance company

all the here all
leave all the clafinants to recover

._ the awner of the vehicle. bu
X it will be necessary for the

tri!Q1§t:zal,_evencdfthe1’nitia1stagq,mmake

“appropn’ate¢m:!e1s to ensure thatthe amount
be recovered from the owner by

ordering attachment or by passing other
re~.=;t1ictiyem’dersagai7Lsttheowner:s:oa.sta

$3 ‘*»Cé_ ,

ensure the satisfaction in fidl Qf the ”
thatmaybepassedult::nate’ ly.’. ‘

5. Therefore, the matter
the fribtmal. Since the
fixrther discussim”: is ;.li}(ely’v.taviV:k’;§11i’Se.tpiiejikiimvi to the
parties before the ttib1:iii1.eti§_;’ i ii

6. In the.vre$’sv1]t,

The impugned
award is remanded in the

tritmnal -:3 issue mgarding plea of

._limif§éii I;i;*–ji:iv]i1′.3r z;ai:~’=-.-edby the insurance company and

“–»dt:a<riéie ia'}§4iV§..-ii.1e.<: on merits in accordance with law.

deposited by the appeilant. with this

\~-::_p1m:'si'~1VVa_ui} be paid to claimants. If the trihamai were to

"féfiIEIi"'_«l§fl?fil§ty on the insurance company the ammmt

m claimants by this court. shall he id by the

if /'

fl\, -' , K"

insuranr:e company to appellant (owner of

and the rernairfing compensattion to c1aitx1a_r:.*.sem _: V ‘

The are dinected to 4’ H

Office is directed to V

witha copy 0}” this order.