High Court Karnataka High Court

The Manager National Insurance Co … vs Kenchamma on 8 December, 2009

Karnataka High Court
The Manager National Insurance Co … vs Kenchamma on 8 December, 2009
Author: V.Jagannathan
uawwtra mwwiw wt" mmwwawafigm HE€§NAj€§&¥§fJR? 0? KM?NATfiK& Hfififiwfi fififlw' Q? K&flNAY&KA H533-i COURT OF KfiRNA'!"AKA HEGH CGURT 0? mmmsmx HEGH

4. RC-'GPA,
D] O LATE ANJENAPPA,
AGED ABOUT 10 YEARS,

5. MOTALQM @ CH ,
AGED ABOUT 63 YEARS,

5. smmsappa,   %
AGED ABOUT 72 YEARS, '

1'-eEm:>m3EH'r NOS. 2 10 4  nmans,   
RESPRESENTED BY mam Mm:-ma mm  A
NATURAL GUARDIAN stun'. . L

ALL ARE Rzsmmc AT
VILLAGE, JAGALUR TALUK, mvamema DIST.

7. sm.  i  -
we  

c3wHE%R  
 C0L€3}'§'1',A  DIST.

[BY  M.?. .LKEéH;"Anv., FOR R7 &

 _   ADVZ, FOR 121 T0 R6: 3

     mm: me am} at? T'!-IE w.c. ACT
I  AGAE€S'PT'§ 1E?.JUDGMERT AKD ORDER mmn 1541»

 m LOI)[WCA,'CR.H0.295f2GG4 cm 'rm

   oz?  LABOUR omega Am comassxonm
 wamamzrs soamnsnncn, mvanacmm

%   'if..§_1'$'R5iCT, mvanaezaa, Awamuw aammxsanm
 ._ '€J1'~?'-- 1rmEH*rs

%%%L%%(B¥  R Um, mv., FOR :21 &
r  % ;s1»w%;.1. Y. wrmw, ADV., ms: mi

  E mtg mm 3 man U/S 39(1) or was. ACT

 T  mm Jummm AND Awamz) mum
j;15~11-2905 Paswa EU Lc>n;wcA1cR.m:>.292/2904
<33 Tm FILE 01: Tim LABOUR omega Arm
mmenssmxmz ma wonmm; comrrsmrnox,
DAVARAGERE ntmmcr, mvmmzaa, awmma



WEWW MMWKE W mmmmm mam ;t;;m..§.nve':" cw mmA"rAm §~%§m«fi mm? W mmmnm mm; COURT OF KARNATAKA HEGH swim' 0? MWMAKA mm:

COMPENSATION C)? RS.7'3,198f- WITH INTEREST AT
12% PA. RS.12.443!- AFTER 30 DAYS FROM
DATE OF ACCMENT TILL TEE DKIE OF 

nmcme 'ms ELPPELIAFT I-IEREEI TO DEPOE3fi'-*If§:IE.,

SHE,

gamma  

mm MANAGER, *   

RA'1'£OR'AL INSURANCE co. L'm;,    
DMSIGNAL OFFICE, 
mvarmcmaz.    % A 

'11-{ROUGH rrs REGIQEALQFFICE.    'A 
SI-IUBHARAM CQim.E:X,"E Bjzma,    
144,141. (3. Rwm;;fiAucmmaE%e 
BY rrs  QFFTCE.

(BY   a
sum A.M_. vE2ax::+:~.asH%,%%.a;svs., )

flfi

 - 1.           « «

   $!<';5KARAKAPPA,
 T' AGEB  52 YEARS,
% _ "-'._R]A.GOHDANAHAI.LIV11.I.AGE,
X % JAGALIXH TALIJK.

m'r; CJBAMMA,

% = kT%w; wmmaraxa,

» L (Emma 91%' TRACTOR TRAILER.
 H0. Kit 17; '1'-7391 -- 7392,
 RES-mum arr JAGALUR mm,
A. 9. camm.
 RESPOHBEHTS

(BY awn. Y. Lemma, A1::sv., FCBR R2)



:
Q
:3:
§
a
2
M
§
EL
9
§
:3
{J
to
:
Q
3
§
3
2
M
§
3-
0
$2
9
9
ea
3
3
3
3
E'-
§
%
§
Qua
9
§
9
9
Q
m
E?
3

 

I A  % 3?   omcs.

mum €...'m%..¥i€;E" cw 2€m&NA"mlm WW4: mun?" QF KARNMW 

msmme AT JAGALUR TOWN,
A. D. comm. 
 RESP{)IiDENTS _ 

(BY SI-M.MAHESH R UP?1N. ADV-. R03 R1 a; % ,]  A

SHRI. M. Y. LOKESH, ADV" FOR R2)

Tms ma IS FEED U18:-"3C{1l w:x=*%%w.c, ACT;
AGAIRST THE Jummm' AND A.WA_.-RD mama 15%»; X
2005 msszm BI LoD;wcA;cR.m:2.29s;2oe4ma  
FILE 0? THE LABOUR omens Arm eomsussIQn£.R '. %

FOR woammrs COMPERa3A1ION,'*« _ mxrarmenas
91313131. mvmaemas, AWARDIHG coaavsmanon
or-* RS.85,129l-  $TEVRE._ST'~_AT 12% RA.
Rs.1+,-m/- AFTER 39* memfiis mm or
ACCIDENT TILL TI-E mm «:2? ommk sums: um-;c'rmG
mm A1=1=ELLAm:  HERE;_II'-'  mafiasrr mm.

 

NAITONAL i:m.,
DMSIONAL 'DFFICE. cmmnmmr,

 i3aV4§;§A%3sERE;" ~  é

  A   ' (;'§;§§..I;IfS..mGIOHAL omcs,
 r:.Qm=LEx, E FLOOR,

14%; M.  BAKGALGRE - 560 cm,
 APPELLANT

. f [    V; Kmmm, & am: am.
 _vE1~zm'rEw, mvs., 3

"  %  vasamn KUMAR,

SI 0 CIQRHABASAWA,
IKGEII) AEQUT $3 YEfisRS§



R I A GOWDAGOHEANAHALLI VILLAGE ,
JAGALUR TALUK.

2. am. oaamm,
wzo SURANAYAKA,
OWNER or TRACTOR TRAILER,

Ho. KA :7; W239: - 7:392,   M   
Rzsmnm AT JAGALUR 'rom:,% , 
A. D. comm.   ' '

(BY arm. MAI-IESH 12. m=1=m   wrcf R1 2%   A
SHRI. M. Y. LOKESH, AI:w., FoLR.R2;_ % 

THIS MFA IS FEED '~%U§$V %3c_3{1)% 1,6}? we. ACT
gamer THE mmmm Am) Awmfna xumrsn 1541-
2005 PASSED m-LongWc:.x;ca;Ko.29a;2m4 on THE
FILE on' 'THE om=:icER Afinicomaisslaxan
FOR woRmmK?s%jk canmnmfiox, mvamaana
DISTRICT, nAva15AGERE%;%_A'WARI3mG COMPEHSQEIOH
<35' Rs,2,51%,:250i%:j:iM  m':1=:;2Es'r AT 12% PA.
RS.21,4._1'7/--_  mom TI-E mm or
Accmsrm'  %L:af1*s_<:2r1=' ORDER Arm Dmcme
THE  I--{E'R.'EII%'*«--I\C) I3EP'(3SI'I' 'rH:e: SAME.

 

 fiIE*%2£~AfiA<t'm2%;%
' V   Hfi'1"£QHAL» .Hi'@RA1*ICE CO. 153.,

 .DMS,'iONAL'{)FFICE, cmmwr,
.--..,"_j;«._DAVAN£GERE.

'    ITS REGIOHAL amass,
 ..fSH'fJBHARAM COMPLEX, II FLOOR,
   .3341, M. <3-. ROA1}, EAHGAIADRE --- 560 cm,

'MU ..., Ir'¢mF"flIl'!!-EW"'iJ""CF§\II'§  MWWRE W Mmmnm mm-I mum' or mgrmmm may mam? 5% KAMAMKA Hm

  f '   %  ''%BY ITS ASST. ADMIHIS'TRA'I'IVE amen.

 APPELLANT
[BY $61". I"RA"I'HII%1A V& KAHAKA, ADV.)



fliflzizm &.;:mm"£ Q? mmmmm §°i¥$Hbf€'Tf@§JR"¥" 01' KAflN&"¥'fiK& WWW €@¥.3R'i' OF KAENATAKA MG!-i COURT OF KARNATAKA REGH COUR3" 0? KARNATAKA MG}-'I

1.

rs. mrmmwa,
s/o msawa,
AGED anon? 27 YEARS, j
RIA GOWmGormA1mHALLI VILLAGE,”
JAGALUR TALUK. j %

2. am. onanma, % : =
mo SURAHAYAKA,
OWNER or TRACTOR TR!a_LII.ER,_ ”
so. KA 17 1 ‘r–?391 – ?s9F2-,k% A A
RESIDBIG AT JAGALUR
A. D. comm’. –

smzmmrrs

(BY am. MAHESH R. R1 &
SI-IR]. M. Y. Loxssa, FOR R2;

THIS MFA*_».IS”‘—FH ;EjD”!J§s’=_3o{1) 01? w.c:. ACT
AGAINST. “d¥UDGRERT….,4AHD AWARD DATED
15-11-2005 %%m, LQDIWCA/CR.NO.294l2004
01: Tim %Fn.I«.:*§31? LABGJR GFFICER AND
c0m»flssI§>m;R%k%Fc>i% conmusanon,
DAVAHAGEEE DISIRIC’T; DAVANAGERE, AWARDING
COh§T’EI€$a.TIGH__ 0? RS.46,852!- WITH INTEREST AT

– «1_2%’F.~A;,..R$.7,964$i’:—-AF’I’ER 30 mars mom Tm mm
0F._,AC1Cfl3EH1′ mg. ‘mm mm or cam-:1-2 AND
T % jg» Immm T0 rasposrr THE

was comm an FOR rmaame ms

L % . TI-mk ?cwR’r DELIVERED new mmowme:

AEfl%appaaha7:-muutafthemmmnnrdm

% by cm w.c.comimonm- mam the chm’

appfimtion of the respective nespanda1’bs harén.

.32

-mwsm wwwfia var” mmzwumammm awwm mugyna Va” nnamenlnnn ruwn wwuna Ur’ nnnwwunaxn man Luv!!! U?’ KMXNATAKA HIGH CQUR’? Q? KARNATAKA HIGH

2. Heard both aidas.

3. The mmed Counsel am _
a -fimumxwa «company at the
mapectiw claimant: wen not

Commisaiamar pamoularly T%c han-gaheet
and utataamam :3? the ‘I’rax:mr
in question; ware part of
the marw was gains in
me Tracmras j%’fimy§~%Vgggu-2.5-_g%km.kA-17/T-7391-7392
and the said vehiche turzwd
turtle. filed the petition before

V that they wake oooliw

As such, the Co1x1::33isaien&* ahzzuld

of the cxxmw of the FIR am
V _» ‘ and smtmm of ms wimaanm which gr; to
that an the patsam who trade the cla1m’

ifappfimtions wen: tzravefihg as paaacrgera to amxi 3

Es

9.
:1:
3
‘E
2
M
§
13-:

0


3
9
u
E
z
2
E
2
ca:

§
H-

0

E
3
O
U
:c
9
m
3
‘E:

2

K
§

38.-

Q
§
Q
9
9
x
E
x
S
E
2
3
§
55::

6 .

3

::=% *- V.

{J
u» 4,
E ,,
9
3
E
Q
3
3
§
sa.

T3
§
3
9
J
3
Q
E”

_ ..

mu’:-fags function but mm of them were the cmploywe

madam the tractor swim.

4. Having regard to the ahorve
talm mm of the: contents of ‘V ‘

cammsasiom: so that the
empbyeea u.n$r car not More
aver, the m gm aemherad the
whtnus box statcmccat. As
such, owner of the vehicle
an aim rclatkanship between the
%t’i*.vaA valfmk awnan

– v all the appwh are allowed

ardm ef tkm Commisaiam in wt»

mm stands rammed to the
far foul: mmiamuon an Wm
rtsiafiomhip is mum-ma and afim
«am of both aim in this regard, the

u : Comiaaitmaer shall diagnose cf the mama’ wiflain tlrreae

momhnficmflmdmofnaceéptofampyofmhorda.

%

‘zmwn- wumnt- wr wnmwanl’-mnaw anNrn~:=.wa;sr§fn;Ir=-‘wrt=’swanna:aIu\;H–‘nlwn -VUUKI ‘\)?”l\R!(PliRifll|iI-\”‘I’Ifi§H”l£C3UKl’ KMKNATAKA PWGH C9533? GE

The amount indepositbe refunded to the appeliant in ail
these mam. The txrmmisaiaxnw shall not be

at any of the observations made hercin abov¢;”‘but_: _
prooaed m record 9. finding angle’ pendm1t1y_.~”fiB€3d.. A §[n%:i:¢% «

cvidensce in be adduced by the fl 4′