High Court Karnataka High Court

The New India Assurance Co Ltd vs Sri Mohammed Khaleel on 4 December, 2008

Karnataka High Court
The New India Assurance Co Ltd vs Sri Mohammed Khaleel on 4 December, 2008
Author: Subhash B.Adi
 5.': 

..1..

EN THE HEGH COURT' OF' FARNATAKA AT BANGALORE-
BATED THES THE 473 DAY OF DECEMBER 2098

BEFQRE

THE I~10N=BLE. MRJUSTICE SUBBASH BAD:  5   ;_. A' 

BETW EEN:

The New Endia Assilrance Co. Ltd"
fiivisional Qfice,

Viéyazthibhavan Circle,

C.G. Hospital Road, __
Davazzg-arr: V ' '_ 5
By its Bangaioziz Regiaxmi Qfic,-'é~, ~ - '
2-B, Unity Building Annexe, 5 V V'
P. Kalinga Rae Road,    . 
(Mission Road),     .
Bangaierfi-5&0 Gf;2?'._V 

Representeci by its? b  _  _  
Btipxuy Manager.   :1, '   ..   .. APPELLANT

(By Sr.-1. P. B. 'Ra}'2_1,. m~,;%  - A'
ANS: A' ' L'

1.

Sri. Mehammeéi ..I<Ih3.3.€:$}, V-
Sfo. K; S. AbCiu.ivEyI§;§c£:.?;i: 412.. years,
Q’.»3″‘- I}§vIai11«,_1’5§h Cross,

“‘x!_.im:;bh:a _1:’*5é”.$,g&1j’,’=. _ _’,
BE:£\(aI’£.g(:I'{:; ‘

. Sri. Ai?.amASaii§
. , 3,50. Sri’.Ki.~1asim Sab,

– ;égc?c1L_abofit 45 years,
“Dr§§r€r”‘-;)f Mazuthi Car Bearing
_ T~_R’cg.”fic3.KA-91/2273,
1:33, 3*” C”iross, Bertha: Road,
V ” Davaxigere.

mscmmazmous mas’: APFEAL 130.1226}. 3 V’

on thsf: ground that, éngmad claimant was
” Qf ta car bearing No.I<7A–G1/N-2iZ?3, W};-.i-sh met with

It is statsd that, the claimant arzé Qthsrs ware
. in the said car and on account of the rash and mzgligent

by '£315 dzévaer, car 'W€Ii?; and hit the road side tmci, as 23.

3. Sri. H. R. Srihamha
S/Q. 8132. H. R. Rarzgaiah
Major in age, Gwner of Maruthti Car
ficaxing Reg .N().KA-O1}N.2273,
Rio. Huchsuahalli, Makul fisrahaikg Fest,

Hi1*iyx1rTa111k,
C}1il..ra(iu1’get Disuict.

(By Sri. Mahesh R. Uppizzt, Adv. far R1
Sri. Mohamed AsharafA1i, Aiiv, for

This Misc. First Appsal is fi.1ed’17;né::r Sectien 17f3{1} of
M.V,Act against the judgme1’1t:”a;1d séw¢éé1’dL_:'<it."'2€}.(}2.i3.€{.7()'}"' passed
in MVC. NQJIS/2006 013. the of A§:§:i.i€i9:3.a1'~S§essions -judge,
Fast Tluck C,gé;-2’c:, Awardi11g a
compensation (sf Rs,2,?f:”:,9:3{) ,1 j:i_I1.Y.(i-‘4:lVi’€3fi”_’-w-.12 at (3% p;.~:e;;. “from the date
at-if petiticaxi tiii payme:.ut. ‘ ‘ ‘ ‘

‘!’h:is Appeal ;fQ;f:’15;dfls::f-gioxg »this day, the Court
deiivemé iI1fif0110\£fin£;;;”:>.’ ‘

Tigwugh .x*e$;3dn’1$1{=.r;i§;._ claimants are scared, are

unreprcsenji;ed,L Q’§fi;?’Ii{‘.-}’ i’s mfireéfintsd by Szé..1%/Eehammcd Ashnaf

All
I F

2 appeal by the Insurance Campgny,

‘-Wcf”

notice to the parées. Ameuat in deposit be refunded ta tha

Insmaace Cszampany.

%

KNM/~