High Court Karnataka High Court

The Oriental Insurance Co Ltd vs Smt Prema on 1 September, 2009

Karnataka High Court
The Oriental Insurance Co Ltd vs Smt Prema on 1 September, 2009
Author: N.Ananda
iN 'THE HIGH Comm 0:? KARNATAKA AT B_;:a%§{§A{;j--§'§'E;+V .

DATED THIS THE 27TH '£)£s4Y>_C)F¢J'13'L:§f'_2'C}'§)§§.VV V %

BEié'0Ri:;' % . '
THE HGNBLE MR'.'1;;i:gt3T1'L:£:§s.A§:,rg§§';::§*§../  
M.F'A'I\I_O.83£3_é §i!1? 2Qd18fI§?fViA 
BETWEEN: V  'A  

1.

THE ORiENTAL INS{£i?:?:i€tZ’§i¥i C:O_L;TI ‘2 ‘_ AV 5 ” ”
TGMA 3u:LD;.N<3_I$T FLOQR_,.J.Ci RO1»'_i.}T)V _

LEO =:',<.3%2%»;z;I*1;~$:$%i; /é}5,.,_I%F.}.§iD°EIv*§C'f.:§ir€OA1}
BAN:3ALc;;2.I3f;25 ' APPELLANT
{By s§~i;_§é $<:;vJ.Ié'1~if2::.;§U,_§;:::§§2g:-GATE)

AND AA V' ' K

1… s~%m’TF’PREM;é ” . _
wyo LATE’~%vENxmAma

. VEMKATASWAMY
_ *.6;’v3s%*:’§;.e,_1a*’-;=«
” . F»:-,’:_jA.*1*”i;és;<:;;3;*31e&;§"xiILLAg";E
':<1JT~IEG.:~.:;'I~j;~I.,iIK

'zv.M:i¥Jr% rgivswazcr

2. Kf§ivS§~3INAMUR”i’PiY

., ” Sfgjz LATE; VENKATAPPA

— _ VENKATASWAMY
“.AGEB fi$YE&RS
%RfKTKfiGGEREVK&AGE
~- T t<m»:Ic';AI. 'T'AE.EIK
TUMKURIflSfiH€T

3'RAGU
3fi3LKfi§VENKRTAPfl%

@ vENKA*msw'a.MY
_A.{3E£3 14 YEARS

MINQR f{'}EI".I3Y

GUARDIAN MOTHER R–1

R_;'AT KAGGERE VILLAGE

KU NEGAL. '¥'.AI_,UK

mmzmre msrrexcw

4. VENKATAPPA :73; HO’i’T’AF’A

S§](3 I.A’I’F’. KEMPAIAH

AGED ea YEARS

R/AT KAGGERE VELLAGE

Ks; N1 <:;p.1., TALUK

TUMKU12'. DISTRICT

5. SRi B G CHANDRA8Vi~fi§§<IAR'A._ V "
S/C} GANGADHAR ' ;

:s.c:»1::r> AROIIT 4Q_w:ARs… _ ‘

rem MAYA$£&NDR.§$, _

THURVUVEKEEE: -m¥:..i~,IK’ — .

Nowifi/A N139.-C*._.VV_ %

(“E/O (Z—HENNA£~1W,12My’

OP’POS15*? E AIT COLLEGE’,—.__

MALLATHA.H;m;.LY LA3Q’U%F_.’~

KENGUDE, I5:\_NG£\.LOR’E£ RESP€)NDEN’T’S

{£;£y””*s:~:;.;1;ém.iANr;é§’i2*ef;sE:’ $21 To R4:

«2s11(mc*:’s;*.,’fz*«::~’s»’2;”<, IHSPFINSPZF} wms}

* V'iv:%«?;¢~.1..2' UjS ;?3(:3 C213′ MV ACT’ AGAINST’ my:

JE_JF;3GM’R3B??f.ANF§ AWA¥?f”‘3 !”)fifl’FfF):¥?f)3.2€){)8 PASSED IN MVP.

r»:<§'.2039/2005 on THE FILE 3? Ef’?;r:’I’;:;>zx: TELL REALESATEON.

This appeai, coming on for hearing, this ciay, the

~ $0u:’§., cE(;iivi.:r<;<i {has fulluwiiigz

G I'? '

This appfiai is fiied by ins13ranc¢_cQ f§ii§§3}51§:f
aside the award, inter aIia,{ j
bearing E\Io.I_ ,4.» ‘

for C1a§¥Y}8{}TS«§;=i§j(‘§ I h::4iié.’%2¢§cé¥1 réfgken thmugh reenrris.

r”””~.! adopted by the trihi 31%:
2.4;,

V’f?1é:””..VA;r;?)§f’:§§;f§i;§n sfatamemi flied by the
ins§§}’1i*aAnce befere: the triblmai, the
has states? as fcfiiows:

%*’m*sk%Tjrespon.afen: submits that the driver of
zany bearing No.K’A-OI/’ 1344, being
” slowly and cautimxsiy on the correct
side of the road, dizzy observing trcyfic rules
and reguiations with 0′. moderate speed’ The
alleged accident occrurreci on part of the

negiigencae of the damaged Venicatczppa
suddenly tried to cross the road unminéjhiiy

§’\”:u X-uni Gigi’. !

4

without foiiowing trcgfiic miss and reguiatians

»=~ and dashed against the Sorry caused
accident. The entire accident fraoed
0f the negligence qf the deceased. “”
Hc)n’bEe (four! may be pleased?
contributory negligence
and dispose the caseion V

cefjustice and equity; »”. ,,

4?. in View of tifii speciiftg: taken by the

ins1tr:§.fi&*:eT. .V.§:nmfg2i*r1s}’~.fi:at héébident. ocmlrred due to
cnnt:’§%nir.<3rf,* negiiigémcjiérQt"-~d<*:<:e:as(=':d as he had sudriemiy

Cross thé:I'~1f0ar_j;-. t:}'1e "'fnS11:'anCe (tempanjsr canncri he

h'§§§§T£§.,"tn '2":,gf»1§; fi§s;'§;'*icsi»;-5; hearing ?\E0.K£\-3 1; $344 was not

"at'VaT}l 'in_VniVe(§j..in the accident. 'T'heref0r6:, them are no

g':rg)11=:':c"i:.=- t:,3ATint:=:rf::rt=: with findings of the trribtmai on

this E=s;si1e.

5* The ciaimamis are the”: wife and chiiriren of

.. de€:easzed& in fine postmartem mport the age of

deceaseci is ghnwrz as 45% years which is: the mug}:

as:~:t=:ssmen§ of agr: of the fieceased. in the “identity card

‘M 5/\. vx Céahrj

VI

‘issuer? by the Eiecfion Ciommissioner of Imiia %i_?Ie%_.Aof

deceased is shmvn as 30 years as on F) ii.) i.

accident took place an 3(}J’9.i2(“:)<*J4.'—.'i"¥n'j:s '§.?1eVV€ia?r:VL'(}f '

accident the age': of deceased w}3s 'mbre f:'i'..,'a1"'t».C*'i«.'-A;'in}_".(*":':'iViV'V'f-i.»_

The tribunal has adopted

jndgmttrzt of the S1ip1_"em£=:"(:r$ijI'f'*5.n SA§?§';A"VVVF;RMA's
case the appmpriatte m':Ti?ti'p§i£%:4 15. Even if the

incnme ciet<;:m.i;f§«:~:d by th:%é'tri.i"ii':i7£:ai_i_§§T'0n the higher side

'i5$"5"ff:ViV:itépiier adapted by the
triE):1i*:–af. «. not find any gmnnds to
inffiifere Lii£z*§£_'S*: the i"i¥1di'¥igs renamed by the ffihtlnai.

i..'5'hf:~– gppea?'§'s' tiiezmissedi

— éémfurnt depositeé by the insumnoe company

‘Shéaii Vhxé ii:’§;nsfen*ed to (‘livii Judge ESr,T}n.} 85 Adrfi.

V ‘A R&”A§’i””§§_A Kiznigai.

The parties are directed to bear their cams.

Sd/–_”

Judge

Cm!