Karnataka High Court
The Oriental Insurance Co Ltd vs Rani W/O Late Muniyappa on 20 August, 2010
R'? HE EHGH C01} RT 0? KARHATAKA AT BAH
mmm ms 11% 20% my as A.UG{JSI'__;§{'i1{'£~ % %
mgssgr
Tm H€}I§'ELE zam.aUs'ricE 7
% % %
Tm HGEWBLE
M.I«*,g.§ 3; k
§g__'rv__:_§Eg_.: 4. %
'% Qrimm} ;€i¢s;- Ltd,.«--, if; . '
No,éé3,IF£*mr._,;§V}4'iai:2.
%1c$ ft,
' a:1aw,IVP"§5:»a*a:as_¢"
Bmalore-33 '
{min-axmj'VQa';._, Li'd.,
%
§Ia:..-$4;'4j=5:;,Rge¥si;iennyroad
035. MFELMHT
may adv.)
.' . is ~-
35" 1
FWI -:5: Jgate Iviuxziyaprga
' . _ " Agal abeut 39 ywrs.
2., Suguna
13/ ojate Muxfiyapm
Agfi ahcut 25 yam.
3. Vac1ive1@ Velu
S1o.la1:t: Mmziyapm
Agfi ahaut 18 years.
A11 are :1 at C{o.(Iiha&iah
Ne.2*¥-1, $5 Cams
'-9
Baxgalcr&~3:3.
{By Sri R.C1m13t3r' Shebmr': *, M.
far R}.-3,, R-2 serveéi} ' * v % _
This Efi*'£g-"i3 "flied 173(1) of MV Act
ginaiz _ ..!:_ ' am? «..g,wpri1'd. datad 2'.1}.'i'.2€}G4
cii the file {if the B{ Addl.
Judge, '(butt of Smafl Causw,
Bargaiore.-, ECCH' .fjVH.o';?',""«s1wa_ré;ir1g cempcnaatian of
R5.3,§'€3,.fl®.j-' ilzitezféfit at 6% 13.3. fmm the date at?
3&3} dgepiasit.
' on fir this day,
2%.' '&§gIi$tera$ tiw fO :
JUEGMENT
«§3¥1§ qumtien rafmed in this ail is whether
' was justzifxsefi E1 awwdém zzscammmaticn to
ciazfmnm when the ham? Campatly has
V ». ' &tabIiah¢¢i that the firivw cf the imumd vehislc did mt
m,(£«~c«,wQ;\_ I
pwseas valfi and efi'e<:*£?'::va driving Iicanm, as am the
date sf awidant.
2. we have hwrd Sri 2sa.v.?nnmc1:;g_;
Ceume} fer the Imumnm Cempsgifi?
Shela:-g mm Gamma} for
taken thmugh tbs moorda k
3. The I an
12.5.2003
. adduced
any , the drivmr sf
tha ggsé-awn any valid 01: efiéctism
jthe» the Insuram Eampany has
Iiamee extract hald by tha driver cf
m’m,%ma’%%’ which was mm fiom 2-amggg in
éekflch has an baa”:-mg er refiwarma ts amept
4 txf the Insusraxm Company.
5,<3nyen.Lsa1afthea§davitfiiswbyRW~1,it'3
é that RW«l has mt ataw-.1 ma: imam: knowing