High Court Karnataka High Court

The Divisional Manager vs Shri R Balan S/O G Ratanam on 3 November, 2010

Karnataka High Court
The Divisional Manager vs Shri R Balan S/O G Ratanam on 3 November, 2010
Author: Arali Nagaraj
S/o Venkatanarayanan
Owner of Bus No.KA--34/4464
R/o Kasturi Nagar, 13*' Cross
Viyanagararn

Andhra Pradesh State.

5, M/s.BalajiTrave1s,
37, 12-61, KGO's Colony
Pattanji Reddy Colony
Vishakapatnam»~530 007.

   , _. Ci» 'Respondents

This MFA is filed   against the
impugned Judgment and.A'v'aaifd  passed in
MVC No.2o9/2oo':%:;,§;n the file: or the"VivI.__,.#:§ddl. Senior Civil
Judge and   Fichitradurga, awarding a
cornpensation'"'of'.'iis,?6,8_00_Z¥ withH__ititerest @ 6% p.a. from
the dategof petition.tiii«.depo'siVt. . _'

This 'appealCV"e.o'rni1ig:'°'on for admission this day, the

Court tie! ivered theiollotv-.rir1vg:
JUDGMENT

H ‘– matter is listed today for admission, it

[is takenhpforf final disposai by consent of the learned

“.j_’Cou011se1″‘for the appe11ant–Insurance Company.

2. The appe11ant–insurer has challenged in this
appeal the correctness of the impugned Judgment and
Award dated 30.04.2010 passed in MVC No.209/200′?

by the iearned II Addl. Civil Judge [Sr.Dn.) 8: Member

C”

U-J

Addl. MACT, Chitradurga, {hereianfter referred to..as_

‘Claims Tribunal’ for short).

3. Arguments of Sri learned

for the appellant–insurer ai’er’*heard.w.. the

impugned Judgment

4.». It is involved in
the accident 2.2005 was owned by
one thpirdllllrespondent before the
Claims insured with the present

appell’ant–Insu,rance Company which was fourth

beforethe Claims Tribunal. It is also not in

said vehicle was taken on lease by

was first respondent before the Claims

3 .c,.CpC’i’ribuna’l.. and that the accident occurred during the

C ‘subsistence of lease in respect of the said vehicle

“resulting in bodily injuries to the claimant.

5. On the above facts, learned Counsel for the

appe1lant–insurer strongly contends that under a

¢-~.§'””*~*-»’

contract between K.S.R.T.C. and the owner of

vehicle, the said vehicle was taken on ‘

K.S.R.T.C. and therefore the–l”appe1larit_}’4in.surarir;e

Company which issued insurance it’:

the said vehicle in the narneVof.l:’it”sgowner.his..in’otVV”liable’V:to
indemnify the owner wasnoit used
by him but it was used K.S.R.T.C.

This contention’:’«£c:anno__’t view of the
decision of of United Insurance
Vs’.d”SV;VIi.Prasanna and Others
reportedin! Head Note (A) and para 6

read as.unde”1′:._ ‘V

itV(A):’Mio~ro1§1.~vEH1cLEs ACT, 1933. Sections 2(3o),
168 ~— Motor vehicle leased by owner
;”Vto.’another — Bodily injury to third party in
‘accident in which leased vehicle was involved

—- insurance Company disputing its liability to
satisfy award of compensation on ground that

lessee not having separately insured vehicle in

his own name inspite of being deemed to be
owner of vehicle by virtue of his possession of
vehicle under agreement of lease, is not

entitled to be indemnified against third party

c-*—:””””—-“”-”