IN THE }~I1GH COURT OF }§ARNA'l'AKA, CERCUIT BENCH __ T
DHARWAD.
amen THIS THE) 127'?" DAY OF JANUARY :20_m :A.
PRESENT 1 V12
THE HONBLE M'£e.JUsT1c£:: xv;LA§'M'AN¥Ji3_NArfi3Y'
AND: i »» L
THE §~{ON'BLE MR.
Miscellaneous Fircsi VAppea'}"E'Je .' of
Between :
The Oriental I.n.:;u1"~a_ncc§:_' Co.' £311.',
Bellary, Rep. {by 'Bic; V . 4'
Branch Maf1'a'gi,e 1'=a:'f1_Vr§'11(m=_* =.._ »
Through Tize 1-".'{_eV{;_ic)r325i'='{)ff1~Ce,'_
NO. 44,/---4:»-5,_L'eo Ceiimple->5, ' '
Residency Rodd, ,
Bangalore.' " .
Rep. bykthe' Assista.t1t. Mzzfiexgjer,
Sri.K. Jajfe.IT€5U"f1. ' A ~ .
..Appe11ant
" V' Jai1'£é1Vf';"'i{;}{. Vasatdth Adv.)
And
'b';ii;'VVMoheiiI§J_r:T:ed Rafiq,
S / Peeranf Sab,
Agedabctut 30 years,
Driver of Lorry
No}a<:A~34/2772
'._Re:sident of Bandimote,
Bellary.
LJ
2. G. G-opaia Krishna
S / 0. Venkataramappa,
Aged about 45 years,
Owner of Lorry bearing,
N0. KA-34-2772.
C/0. Baiaji Kerosene Agency,
Near APMC Yard,
Bellary. _
3. Sri. Govinda.
S/0. Late Kondappa,
Aged about 30 years.
4. Smt. Huiigemma
D/0. Late Kondappa,
Aged about 29 years.
The resp01'1dents=NQ. 3 a:n<':'i*4::" V
are residents Qf';'3.apuji2<sf;1gar,.I'
Bellary. V ~ 3
...Respondents
(By sixi.'v1.wgae£sax}a1---a;;'2ia~,}'.'<:?g§i+' as 85 R4, R} a, R2 - Sd)
This.VIvIvisee11aneoL1'sFirst Appeaé is fifed u/s. 173(1) of MV Act
against tit}: judgment"';:n_d___avvard dated. 07/03/2006 passed in
1't'!VC'.=i\}0V'.'*E3}?2OCf5'on the file of the Pr}. Civil Judge (S1".Dn.} and
Member,'--» _V M.AC.'1"~?._1I;v __ Beilary, awarding a Compensation of
Rs.3,sQ3,Q.OG,'_{'witfii ii'-1_'1t':t3,'I'CS{ {gl('j. 6% }:).a. from the date of petition till
realisation'
This appeaéiicomiiig on for orders this day, Manjunath, J.,
-@'_fd.e.1iV'e{ed the foilowing: -
'.1 J
JUDGMENT
Though the matter is listed for orders, by consent o_f”p_a’r.ti’e.s,
the appeal is heard on merits.
2. Beinc a rieved by the “a,1d<T1ne1'1t and award. _a'sVsedV'b«_ the
2: E'. '5 3 tr: _ l3._. , A
MACT, Bellary, dtd. O7/03/2006 passedflin 1*-:_o.*'A1'3./'2~£:o$'jthe:'
present appeal is filed by the 1nsurar_1ce Company ehailenginé; the
liabilities saddled on it. The resptuiideiiaetséClairnants' a claim
petition claiming eompensatiorg<)117aeeAo–ii11t'of the death of one
Kondappa, who died in a road Ijraiffic _.-.aleoiden_.t occurred on
30/ 11/2004 while VVKalif'hataka Warehouse
near Mundatgi cross his work. On account of
the rash and negljlgenvt driver of the truck bearing No.
34/2?7f?.'2lV, 'which' eoming from the opposite direction,
Koudappa, which resulted in his
death" '.l.f&ee<)rding to the claimants they are the son
and daughter g§f.Lh'é deceased and that the deceased was getting an
of Rs';4.,0OO/~. The insurance Company admitting the
"pol;.:f_\f2eont..eI1ded that since the drive.1' had no valid license the
Viisilbility-r_elcai1n()t be fixed on it. In order to prove their respective
Contentions the 13' Ciaimahi go: himself examined as P.W.1, one
Qevendrappa was examineci as P.W.;2. Ci;-iimants I"f3i1'.EE{Zi".'Ll"[)i_()l'1
E)x.P–1 to 9. On behalf of {he iI]S¥.11"'ciI]{;'.C Ciimpany _
the policy as Ex.R–1, no c:vid<~3nCc: was 10% in. The.TriaifCO'urt«.aft¢f
considering the eviciencrc lcgrt in by thy pa.rtij»3S–i_he_Id-. tha-t_
Ciairnants are entitled for 2: C(.)IB}}CIj:§Eiii6§1 :i()'f iby
fixing the liability on the liisuramce iii";eihg:V'iag.igi"ieved by
the giidgrrient and award of .iii§t'e.sentiieiii5pii2aI is filed
bythe Insurance Company. 'L V' L A i
3. We have” biéai—;3’édV._ i;;>1.i;1se1i for the parties. The
main contenfiiion 0f’t’:Iie ap’§;7ei1arii:.?_s cou-nsei are –
If The drii2é1*..ijVd.id’*~z1ib’f. possess authority license
theréjbre t.hé’Eihb.iiity Cannot be saddled.
‘:’2;,._”*,Sif~’!,AC€ U’l€’HCl1Ciii?71ClI1IS were dependants of the
idécéidsed fhe respondentsclaimants are not
.éntizie’d’:for” cz cornpensatiori.
4. St) faifiés. 13′ point. (3(‘>2.1CCI'{1Cd, admittedly on behalf
.InLsura’nCe Company though {“116 said issue was on the
i”,V”.”i}’1S’i,].i”i&z;}’1VCt3..C()fI’1p£i1’J},?’, no c-rvicir3hc’:c has bemi adduced. In the
absence of the eviclence <3? ii'isL.iram'c= C(.I)I'l":§,)i-1l'l,\', the Trial Court: has
rightly held that the li2;2l'3i}it\_-' lid:-S to be :;;,.ic.lcll<:cl on the lnsL:.r§}'r.i'ee_
Company. Be that as it me-iy, the l(.'£.iI"1'1L.'f;'l I;,'([)LiI"l.'3f;':'l for the
has produced the xerox r:i’§.g w_i’t.hA.:’th’e.il’\fliein6:l”‘-.§)I:;rr
perusal of this d0<:um<:m., it is ciea;-ir'<i.o'.._iis 1liz.:if- the dr.ri'veVi~.V§,_nitiai:;ll3/A
had obtained the li”liglliu on
26/09/1996 the Same its t.1″t:)l{)i-ilk?”/.2036. “lBut on
22/01/1998 the Licem3i1_ig.{ /\iith_x)1fi_r§.j, il:3t:i,g;-1t.i’inlh.é§vv’e’permitted to
drive heavy transp0rt.3__.:irieili:i’irele ‘9-v1.::E.’~’p€i”:.I’i’ and the said
heavy tranSP£>rt renewed from time
to time and From the perusal
of this doc1.:me’14§i ‘itis’ driver had a valid license.
Even thoughtvhe xi-9:-isii’;rilif’li§<' e.ippe!!z;.im'., the said burden has
"cl-i by the tllliz-il1"1"f1Z-.ill'}lS iliotzgli ihirjy were not required to
pI'OCl1'l;if_I_€:l!:V'»1_.ElC3ll*3 VdQeurli'1{:1it:.. In the rsirctinieste.-mc(*s, lg' point argued by
"'tl*'i»e counsell for _Fi.1;)i§'J'€'1ll'e'i11i liais to be I'('_l(.?("l.(.'(Iil.
far as the 2"" point' is {..'(.)l§('.('l"I'1C:'d, admittedly the
–ei21_irhaIii:s are son ari(:l (l&iL.1gl]l(“.I’ of 1.126 (.’l{‘(.'(“‘Lif-?i(:(l. No taviderzce is
(3
produced before the COL”z1’t {(1) Sh(‘)W aha: the dE’C€E1Sf3d was r2<:)_1;.__1ivéng
with the appefiants and that {I30 appc3§§:;1m.s were not :i:ép§.3_é1gf,.1'ir;g
upon the income of the dCC'.€3E1SC".'d. $11 the c§rc:z1ms£a11r;'é:a, xéq-fé' 'd'G~ {if}: V'
see any reason to reverse the fi1"1di13gs of L__.?1.r;: Tribujfzal: " 2'\.V:g»::oVt":1_ix%1;g1'y_V,
appeai is dismissed.
Parties to bear their ovm cos.;£’.
Amount if any, in depmsii, is Q1-“‘i~C’.IA-‘nC”€i [VO_bt3 tfaravsferfed to the
Tribunal.