High Court Karnataka High Court

The New India Assurance Company … vs Smt Basalingamma W/O Sri … on 29 June, 2009

Karnataka High Court
The New India Assurance Company … vs Smt Basalingamma W/O Sri … on 29 June, 2009
Author: D.V.Shylendra Kumar K.N.Keshavanarayana
MFA N:3.IDG93.?Z(}{3?

IR THE man COURT 0? KARKATAJQX' « . ;    _

CIRCUIT BEHCH M nganww»    ;    %

DATED THIS THE 29% nA§*%%4orf%%%Jtrr%L:,$% 2009  

Pm-333*'?        

THE Hoz~r*nLE M.R.Ji3$'.1'ICE$

TEE 1~IoH*BLg  
 ~;§§'_;;.,,k;;oo93/2097 mvi
Betwee}£'     a  
mg  COMPANY LIMETEE
N.C.M.,HUBLI - % * L *

BY 1TsaANc3AL0§£~: RECQGNAL OFFICE',
2%, WETY BU£§_3:_)ING«- ANNEXE, P. KALINGA

 ' " RAG'-i}§:O.!;LD, V.{MISSIG--E*$ ROAD), BANGALQRE-2'?'
 R733 _}:3Y_1?fS';._L'}~1?;PLI'E'Y MANAGER.  APPELLANT

¢nyA*s;a;Rg"¢1cégsamamt, Adv)

' _VAnd;.. . 

  M'   * : SM?' SASALB\§GAMM;%

. W;;'Q SKI EvEALL§KAR.fiJE\E MENAS§§'§&§{AYI

  AGE{) ABQUT m YEARS
% ace: HQLESEHGLD WORK

 A %;*2. SW SAVITI-{A

W/' 0 SR} LINGARAJU MENASINAKAYE
AGED ABOUT 33 YEARS



MP2": ';"~§ea1€)§€?3.s'2Gfi7

OCC: HQUSEHOLC} WORK

3, KUM MEGHA    - 
fl/C) SRILINGARAJU MENAS§NA}{?:'§E -I'  = V  
AGED ABQi3'I'}.3 YEARS,    

OCC: STEJDENT  %

4' KUM VARSE-IA  *  
I3/O SR1 LINGARAJIF MEN....S:NA1§Ay3 L
AGEDABOUT1GY.E§ARS," --« V 
00:3: STUfiENT ' ' -   V

5. RUM sowM§5fiA._. %  _  % 
mo SEE L;_N<.':;:s3e;s.J:}: Er1ENASINAE{,AYI

AGED A}3{3s'!Z,3T.I':      

OCC: NI1,__  --f__ 

é, KUM NEI?§Eivj'ET3[V§:}S§¥,:V'};fi5:*¥'€}2€sf€A;J{} MENASINAEQAYE
mm: 530%}? 3V;T24A¥§:;;Rs,

£330: 2%}; _

Mzimgs uéma' F85?' '§;¥--£EER MOTHER ANB B€§%.TEIRfi;L
{}§;;5AR§3?$N 2NE.¥...RE3SPGNDEN'F

 A . ALL_ i"*3;:'Ai3: <§.%~'iI'§.G¥PETE§
 _ cm) "Eii;?8L-L; A HULBLI

   :2: szmsmgiéafiamgs samg

 S /0 S91, SYEESAB EARAN'%fAfi;LE
 ufi%é3E§)'MAJOR
 _@w,NER $1? Loam' 2% AP-2 2/2424
 1t%;*<3 ASARAMQHALLA

"   §Z'<IE,;fi;R Jms BASTHE

'  QLD HUBLL HUBLE  R.ESPQNBE}'¥TS

A {By S3:-i.G.Krishna hitxrthyz, adv for m :9 R5;



MF13: N0.1€}093!2§fi?

3

This appeal is filed under Se{:t.i01:1 373 (1) of My Act
against the judgment and award dated 21,€")4.2('}O'? gassed
5.1:: M.V.C.N0. 19/ 2093 en the fiie sf Pyle Civil J udge4j{i%1€:}7}i3, )
and Adam. MACE', Hubfi, awarding a eempez'x3a;i0_:t1~i' 917.
R$.6,40,0G0/ ~ with the interest at the rate of .8% f:r;)11i"thee 
date of petiiicvn 'tiifl depesit.    e  .

This appeal Coming 0:13 foe a§fi:i£:3$§e:Qfi,,.' 
I:}¢V.Sh}'1€I1dI7a K11mar.J., delivered1il1e<i25§iewi:1g;--._ _ "  

JI}DGBi1§;I§;L'
1.

This appeal is by z-flee I13.3’u;:%;1ee-»_§3em:13a;nyVA”%:vhe had
provided i11sL:ranee eevef .e_i:”1 femrehiele bearing

regstration ene Mohaznmed

Saciiq vfiéieh in the aeeidezlt 1’esI.11t§ng if:

::ieat.h :}f {we LiI”igar;13″‘1:«~~l’s!Ie11asi:3.akayi wilereuptzm the

‘.:iepe:§e%a§1§’e pf V Lingaraju base Eerozigm a eiaim

Tbef£:»rEee -1~”‘}:°i11ei§a} em: Jufige (811311), am Add},

M.25g,C;T., in Es»1.V.C.E\¥e. :9; 2093 whieh was aileweé

‘Qjaanfiiyivfig the eompezieatieri gagabie ‘:9 {he eiaiments at

Rs.6§49,€i}QQf=- am} aeeeeiing the vereien ef the

iézsguraflee C,empa13§.–* {hat the dyiver ef the vehicle did get

_4 jhaaze 3. valizi fieerzse at the time of eatjzeing the aeeiden: as

the vaéjidity perieii was ever am} tE2e:’efe3.’e exeneraiesi the

§/

¥s’EF§ EEO, ?;{}{)§3f’2G€}’?

4
Insumrzse Company from the liability but navsrthéless

diracted the Insxlranca Company to first make

awarci ané than in claim reimburse-max}: f1:’0111 ~fh€ V0sr§fI1£:’1″::. _””T “

2. It is zmiy against this part
Ifisuramte Company shouid }i1I:§t L.

than Sfifik reixnbursement _ 0i?i?VI;1.€:fi”«_VV:ifS;”:i-‘:ll%%’;f;’: by the
Tribunal the presant ‘ ‘ R

3. The ” 3:, ‘i.*?hi;’,i’1. iia’svv..:3;§t11aii}r exonerated the

Ensuranéa {Q’4311:pié:zijg frQ%i13__ ‘i.*;_-_s “liability, has Heveflheless

haviizg ‘regfirszézzcs of Section 14? Qf the Meter

“V§hi=éJ§:s ;f.fi_§@£..%_a11dA’ {ha—Eiabfiity on the gar’: Qiif the insurance

avoided undm” farsuitieus ciremfistanceg,

thébi ,_;$Vi:101;fI.v;dE’v’L: wark 011?: $3 the {aria} detriment 0f the

directad thg Insurance Campany ta frst maka

award ammmt ané than ta: aiaim E’€iifi1§3i3I’$€BZ1€}i1fZ

.VVf’:%{}:’¥:§.E} film awnerx.

V,

MFA N0. i@fi’§3:’20G7

4. 11:1 zmr View, a directian of this naturs is e::g.*:1E§%
serve the object 01′ Secticr 14′? and on eqzxitabie.Vv§§iff§I1fi:i;;:€1e 9
and does not warrant iriterferencefiforifipsétifiiiig’£1913<s§{1f;.:::i'

in an apgeal prasanted by the»ix'3,$1;.rai1<;fa"€3o1n:p'é§:';1§$f_ . .

5. Though learneci :4 would
contend that even on {:§;)11i;’per:sa{io11, the
Insurance ;::oz1teI1ding that
the azneunt afraid we cannot
entertaizyiy reason that the
iiability Efisurance ilcrmpany and the

directicn is 33313,? téfacii. aé. an agexfi ef the Qwuer to first

pa§y:si1;entA:§ifiC1V than to seek reimbursement fmm

tile 0;:1?I”i<3:}'.'* 'V 9'

fr'0;rV"'t§1é'ab0ve reasan, we (10 119': admit this appeal

$2-amiss the appea} at firm stage of aiimissiorz.

VT The 331101111: in ciapczsit: 'wafers '£1133 {hurt ha

3 '4 A' trarwmitteé ta {ha Tzibmml and the Etxsurance Campany

$1/%

MFA N(;~.§Q§93i2Gi}'3

{<3 deposit, the bafiance amount wittl i:m;erest_

weeks from the date of receipt of 3. copy of V' »

.3111]-