High Court Karnataka High Court

The New India Assurance Co Ltd vs D C Kishore on 12 August, 2009

Karnataka High Court
The New India Assurance Co Ltd vs D C Kishore on 12 August, 2009
Author: N.Ananda


WW! ,.mmm~.m «WW; W mwmmm Wm z::mm* CW mwmmsa. mam emu

1

G S S , Adv. for R1
Srifliii Rm,%v. fir R3}

IN THE mam: cwm op’ KARHATAKA AT BANGALORE
DATEE} TIHS TI-E 3.2″” ERLY (3? AUGUST
BEFGRE %%

THE I-IC)H’ELE nmmzsrzcz ” ‘

Bfififlggfl:

Tm New India Assurance £39 ‘Ltd.,
Tumkur Brazwh, B H.Road_,__
T’um1w.r-572 101. ‘A
Rep. by is Serfinr
The Haw’ India Assuraxmc fie. :Lt;:i..v,” V ‘
Diviaianal Gmm, N’:z;’I:2$,..”‘ ” ‘

Mayxzr Compfiéxh,’
P33I%’fi:, ‘V ‘

…APPELLAHT
Dcrzmezég’ = X

V V. ‘_ Ag?

“Sri Eiatizsxf-‘aja~ffmmporm,

C’ ‘SI 0 Gowdar
AggMager,%

._RfO.fi:s&:is’::aJa. Farm,
” Taluk,
” « . ‘§3;l:1 itt~:3cIurga Distrzict.

Izrmurarme Ca Ltd.,
RESFC)1*IfiER’I’S

mwr’\ImmvM’nnr1aIww’n aemwtaw uwwmu Wmv’¢’t!’ I?:”r..fi””u’4s&”Vf.4J””?mK§*’%E’%’5*””?a §'”‘fi$E%°M4″¥ Wm:~”ém§’?3…aH”3

This WA filed. uis 173(1) ofIvIVAct against tin
judmmt and award dated: 16.10.2007 paasw.___:’.n MVC
H0. 988/% on the ffle af the Presiding ofigggg-‘,._V’Fast
T’:-ask flourt-I and max, Tumkur, a

compensatinn flf Rs.1,22,0%[- with

fiumthedateofpefifiom

This appeal! pm

{Jaurt delivered the

gmEH?

«M M wzzwxmmm filczmpany.

Th: 3 far the

his izzauzerser.

u” “€:co.mumm* Forum whisczh dhmiaaad the

‘ a direciznlon in the claimant to approach
” 1% elaxman’ t instead of apprea-chug’ ma

has apmnckfl the mater vehx:’ has tribunal

VA Sectkarn 166 cf the M.V.Ac:t which rmds thus:

…,.m Vmlflil uwmmmwmwrwmm waww wwwsm we” Wfiflmwflifififi M§’%£;:%&”§ agwww 0? KfifiNfi:.”5’fiKfi& Wfififi com

“16£fi £0: campa%tiaI:

1} An applicatktn for oompexmatian arisirg out off:-1:71

accident of the nature specwci in sub~aactio;;.__(i }”

Sectian1€i5Hmy%made-

(3) by the persen when has sustainesé ‘t;h:=;_ V

(5) by the ownar csfthe mpmy; T X
(¢) where cleath has reaultaa the a:§¢ic1%§:1t;’
or any ef the legal
(d: by any A the pawn
icngurzad cf or

the

Px’:’.Irv:d’ 1% z’epruwentatr’@’ af
in any auezsh appiiaation far
th§§’app1izafien shall be mule on bahafi’

}._A__:gvfaB the lmal reprwantativm caf thaa
_ an joined, aha}! be in:1p}ea% as
to the applmtian.

§3 :E’v&7.r apphiwdfimx undmc sub-aecniuni 1} shall be
“made, at the cp&rn nfcla§m.am:. , either to Ch.1w’

mm/%L%&%.

¥I4x’vo«Iumar’m vowamvrnss ‘*N\#’Wp”””9ifV§i’1

‘I’r’zbuna1 havhg jurkikrtiozx mmr the saw in which

the accidem cxncurredor t9 the Claims Tribunal
mm the ma: nmaza or wim
c1a1mzt’ resides or carrim an bufinms or
law} rmrm of Wheat: Ak
mmefii thewhanbeinsmh few 1

P-revmea that mm ‘ k tion
under sectim 140 the
application tn the
efiwt the applicant.

am aw any report ef

amzidenm snumann (ea) ef
fer eom%setk:r1 tmdar

A La. hand, meczagmam had claimad
” {qr dafie cauaedtc the insumd vellism
tn atinartairi ms clam as it reiatw two the

herein zmmly Mjsflew India Assuranace

‘3’\’/n 49* ‘”” ~

……-… WWW… warm ummsumummm nus-aw uwwnm war mmmmmwmwm WWW: Imwwflfi W?” nmxmmmnm Hitirfi (403!

Company Limited. ‘Em:-efore, the appeal is aoeeptcd.

The impufid awaré it set aside. The amount
by the New Irma Asaumnce campany shall be u R

‘bait.

118.3%