Karnataka High Court
The National Insurance Co Ltd vs Hallappa on 1 March, 2010
'IN THE HEGH COURT OF KARNATAKA, CIRCUIT BENCH AT DHARWAD. DATED THIS THE 1st DAY OF MARCH 201.0 BEFORE THE HONBLE MR.JUS'I'If3E N'.«K,_PlATI;L V Miscellaneous First Apneal N0. ':s«1._'6:99"§f2bQ§3(Mv3 - " Between: The Divisional Manager, A . 3 National Insurance Cornpariy Ltd.,T Branch Office, " ' * " APMC Muthianjaya Nagar, Dharwad, : - Represented by its ;Ada;1f-*1isti*atiive"' Officer, Legal, ' 'V ' .. M.G.R0ad, Bangalore. (By _ ' l And: l 4' l V l l 1. I-Iallap;;)a'st_/0 '~HanL:'rh1a11thaPDa " ' ..... .. * Age: 50 years,' ;'Q Nuka__ ura«.talu_k, Raanebennifli " Districta «H aver: _, Q ' 2. _Sridhai' .. Age 75 yearés, 'R/0 Sy.NoV.""75, Patel Nagar, _ 'l7t5avnshé.p, ' Dandelai __ "District: North Karwara. 3. The Divisional Manager, N.W.K.S.R.T.C., V Haveri Division. ...Responclents. This Miscellaneous First Appeal tiled under Section~«i_:_of_ the Motor Vehicles Act, 1988 against the judgment and"'awa_rd * dated 04/02/2008 passed in M.V.C.l\§o.383/2OO7~on__t'he"'fiVle«.of the Civil Judge (Sr.Dn.) a Additional M.A.C;T'.' 'R.anel3ennur;'_awaitding compensation of Rs.4,500/-- along withipinteresft at the.ratei.__of.fi% P.A., from the date of Petition till depositfr A' '-- -- " This appeal coming on foriiadimissiohfi this iidajf;Litl'1'e 'Court' made the following: This appeal is directed judgment and award dated 04.02.2UlZl.Sl1'passedg 2007 on the file of the Addl. l\/IAC'5I'i," insurer questioning the liability fixed "oh" th.eif,inst3:rer. " 2. The un--clis'pt;te.di'factsi are on account of the injuries isustainetiiin road"tra.ff1c accident, the respondent No.1 has
sustai.ne’d.tenderness_ over the chest 3.5 and fifth rib and he has
undergone treatinent for a period of one month in a private
hospital. Iptiis the case of the claimant that he has claimed a
._T¢ornper1’Satiorii of Rs.4,00,000/– against the owner and insurer.
rnatter had come up before the Tribunal. The Tribunal
%/