High Court Karnataka High Court

The Branch Manager New India … vs Pikulabai on 24 July, 2008

Karnataka High Court
The Branch Manager New India … vs Pikulabai on 24 July, 2008
Author: Jawad Rahim
  

1
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT GULBARGA

DATED THIS THE 24*" DAY OF JULY 200B_"YI'*7Ijjf"~..

BEFORE

THE HON'BLE MR.JuSTIcEv'J'Avv'AD ITAHIIYI"  

IN M.F.A NO. 3332/20o5(wc)_& M.E;AfN.D.33é'3Y,Z200~5(IA}"cj:T"

&M.F.A. NO.333'éE-Y_[.2OO5'(WC)  

IN M.I--".A NO. 3332/20G$f.WC}_."8L"MI.F:,A;'EdQ.3333'i2'0I)5(WC)

BETWEEN:

THE BRANCH      
NEW INDIA A;S'S:'IRANI:E  LTD'---.'  '
BIJAPUR   A A   .. 
BY ITS REG'IO.N:A;L OF'ffEI--C'E.,_ 
UNITY BuILDING».ANVN'E%xE.,% _ *
MISSIONROAD; 1'  A  
BANGALC)RE_ ' T ._  _  I
REP.BY ITS DEPUTY MANACIER

 APPELLANT
(COMMON)

 _1. SMT. PIKOEABAI

WIFE. OE DEVAJU RATHOD

  ..A(3ED".'kBOUT 55 YEARS

 ;[SHESLJBAI,

'D/0 BANAMANT RATHOD

 ~ -VAGED ABOUT 10 YEARS

OKQ»



T»)

3. SUNIBA1,
D/O HANAMANT RATHOD
AGED ABOUT 6 YEARS

4. RAJU,
S/O HANAMANT RATHOD
AGED ABOUT 4 YEARS

5. SANJU
S/O HANAEVIANT RATHOD
AGED ABOUT 2 YEARS

RESPONDENTS 2 TO 5 BEINCSE A O

MINORS REPRESENTED BY .THE’£R ” _
GRAND MOTHER 19″ RESPONDE3″\iTV_
ALL RESIDING AT
R/O. HADGAL1,_L.T.N’O..2g–.V g ,
BUAPUR TA.LEL~J.g<:& DIvI:STR1'C.ZT.._ – ~

6. SRI. SHAM ‘ ~-

S/O KRISHNA TATE; ,.

R/O ~OHATNO;EwA;O1,
KAR7AD_TALU.%{,.O_ _ _
SATARA 4DI’STF<~.ICT.= A 3
U " RESPONDENTS
rO- 2',*¢ (COMMON)
IN M4:.'F;'!\__NO. 3334/2OOS(WC)

SR-AN:H.",r»1A~NAGER,

NEW'IND1AfjASSURANCE CO. LTD.
BIJ'A..PuR"

BY ITS REGIONAL OFFICE,
_ UNITY BUILDING ANNEXE,
_ ‘TMISSION ROAO,
=5.A»NGALORE

(BY SR1. SUDARSHAN, ADV.)

R;EP.B\’ ITS DEPUTY MANAGER
A APPELLANT

(%Qz/

9

that the other contents had to be proved by the insurance

company and the respondents. The occurrence ofpthe

accident itself was questioned and hence the

held that when both the sides relied

without any reservation, both are bound,’by”‘–its_Co.nteo,ts

its entirety. No portion can be’ a_ilowe”d_t’o be dispute’d oince

the document is accepted. case, the
contents of the FIR ibAe’:’n.gr»..v_iAqtiestioned by the
claimants. Besides, are based on
the is not a party
to the reipolrted the occurrence of
the aC:%zide’n’_’t’ as the employee
of one Mlenongrlliha:t”$tatement is not attributable to

the’stat_emeni:~ made byvthe claimants. It is a statement

Viigivgen about the accident. It is registered

by7.jthAe”‘3u~«:,iZsd.Aii”cvti’onal police for investigation and thus falls

within of Section 154 of CRPC. It can be used to

it contradict or corroborate the statement of ‘giver’. Such a

“.do*ctiment does not bind a third person. Be that as it may,

it ” *’the insurance company did not summon the author of the

alt”

E1

grounds urged do not make out a case for interference

with the impugned awards. Hence, the appeaVi§’e’.._§’i=e

rejected. The Awards under question are affirmed.

di<b*/GH