High Court Karnataka High Court

The Oriental Insurance Co Ltd vs Sri Mariyappa @ Dodda Mariyappa on 15 July, 2008

Karnataka High Court
The Oriental Insurance Co Ltd vs Sri Mariyappa @ Dodda Mariyappa on 15 July, 2008
Author: Anand Byrareddy


“‘~._S_ri. F_;j.’:’:’;’a7;g_;;;.rL:;j;r; MMMMM APPE.i,LA?~I’T

‘=.i’ . ” ‘ ih arama Ram, A(.{vuu:4E.c)

1}»- Sri. Yfiiafiyappa Cf; Dmida.

%. “?’~’f:%.ri3’aPpa, 1’~’I«’>’3€-‘%’
” ‘Sw,’f_£)}’.VIad3§fih

. SE”§}E”. {}:3wfaz’nma, 4:5; §xea:’s

E

3:-4 ‘mg; 3-iiviiii <;:2m’ (33? ;:fz;a:x:zy:*A§::;x M };§;’xéf§fT;’f4’«
DMED THES THE; 15″‘ BM” 52;? JtJI,_ff”_ A T ‘ L

:3§;;§r<3z{::;:

‘1%’;a;s: 1–:;-ma1,1%;:s;:;e. .:us*1*: {3E~;__AN gr§:;?: :m2.;a;§:%:¥%:;&f::>~;%
EviiSCi£LLA}:u”E1{}US ::2′:%:2:s’:’ 353;}. ;{s:>*s{kt:;i’ 2<;e {xv}

B}.'%:'i'WI6:E';N':

Thc: €}z”iefi£aH.11:~;ur3:1.ct: V
{Dem pan}? Liznétgé ‘ ‘ V — V
DO

Thrsugiz iis ‘ _
Rt;gie3;’1:31Vi’.TrM§7£71g:¥;-3V..M_’.’ ” ._
Lee S§}:3;V:pi1}g’C£é:n;3ie§; .4 ‘

}§’i.:« r»$4:’45, R~r:.§-;idefic§}”-~ » ‘V _
Road, Ban7g3}ére–§éO §~2§
Represtznied “iL:vr§,{vii:~; _ A S
Asséstani ?§2’Ianage..ra V ” ”

A§s¥i).__’;’

Wit) Sri. §\:Iar£}!appa

g

2;. Thai iéfifwiifliii. is iiw insumnce e;x.>:’npa.fi.’y seeking in <.:§)a¥§*::r1g5
T{.E:.;:"::2»W_&é'rd in if;-maur Hi' this eiaiimazzis win) are if}: parenis; mi' iE':<::
'I§.i,:;t.:.'V.=r.-21:-;s<i viciizri :)i"a mad zaucitieiri. Tin: aicsrcaaed was agtzd 21 3%

" the {firms <.}i'a,<;cidc:ni and was czngagcd in scxicrai a.cii.ssiiic:s. H5 was;


3*.)

Buih are Residttniss of
Byranay-'a};a:1ahalEi

Hz1ii}='ur Durga Hobii
Kzmigai T 311:}:      V'  
Tumkur fiixirici _    

{SE-iféu Rajan.:L21, 1′-55th-‘L3L:ai<s EEJI.' ?I'E.f3Sf}( )f'§IE€'i?iS ?\?£.3$;g._I. e:;':£§

This Miscciiantsxxus §'ia-'Si azrxder Sc:£:':é{.m
1"?'3(§} cf {ha Is'I$t5rX'e§1é:;'Es3– .329: ._13,»g£iii}_S3§ '{33€ 'éudgement and
award daied 2-ii. pé_z,s;se_;i –..i;~i1 ?%zf'x?C;'–?':3_;.§:VVfi16352004 am Eh: Hie
0f the Civil .?r:€§g;: __}"_.1=§_§:§s*,i_£,:ta}V and Member, Additiozzafi

Muim 25%;;-iiie::§,'s"_». CI':;im':§f "'E'-%é.'z=mr*1v:«,:I_;" TKur:iga'1, awartiéng

,0

cempensa.t'ém} Q 3_3§}G'.)_f? ';¥i€31vV§_z1%erest 6% gm, fmm tiza
date €)f'pc:t1ti0nTa:?1;iV thei.appeiEa_n$ he-rein pmfga to modify the above
award in ixzduce aha :,:'»ams –i..u '_§-:;_:~;"£~ rm}?

Thits A;;:–3;mi:} c;a_:i1§:;g«gr§'a Eirr E1t:m'ir:g Eiaisi day; Ehtt Cmiri
éeiisrargd' the f011mzgi:1g:–

D G EVE E N T

‘ A iC{;L1n5c3 Fm’ {ha apps,-Kara: and £316 responzieiii.

‘rt

i}”1’§:’€,.}’v’€Z in xerigxza 13. was an: e:r.a*£:n am ax: ‘ =* A ‘
I :5 ‘lure 2% £ :5 ii; i 1 Mn uctmim

3

3 . __
miik as 21 part ui’ {he nccupaiim} ni’¥3iss ilxrniiyfi whiitz h::}wjz:.§;’ajs{.2

saiii Eu have beam angagezd in other :;1<:iiviii(::::; and t:.z»:1':':"1c§*,_:§ éiéeérfaz.

Rs.S{}G{}.:'- pctr :z.mn.ih' The ?vTniur Am;%;ient,s_–'C§:;:'i:§_1':; T7r§bL:11.aE

(hercinaihzrr refibrred Eu as 'lbs Tribunz:1i§':.ii:r1E:tTe;:T$2ii§_) '"h;§£s

the ucznieniiaxn and this mzidencc Vgzxjzfigguexi 3':1V_suppmf: V":3;iT"'i"s*.Le;:"':s.::1rI1::"

and £1212; pruoetsuied in £}t.3I'1_~1}}ui.ti –§(V:':-35;}-aLi' ¢_icf':t3r:'é.m2.<:y em {hat

ba.:si.s. Ii £5 this whmh is uz;¢:¢riJp§:giz%c;i;;g¢.

3. The: C(3i3_¥i;c:§ %§§r.;_ $117:’I:lf}}’}§:fié§53$i:j”»K«'{}Ll}'(iVV’sft:§’1£:§ITl€.?I’§i.§}¥ wnicnd
and stcek IL}’_§i€3fii§:}?§i~;i::1§{§6′ %.r4_,_;ir1__i’§’;t:” :?r;§;;.;r;3§ that there was mi: maieriai
axiaiiabiczio disc.}.Q5′;v{“i..§;é:E._ific_iisctzasegi was in fact receiving any

sum its: a4iVi’m_;.e :2; §§fini’.;;x;=;€§tiding ‘ER:-;.5,{}{}Gf–~ pm” month. The

–‘v Tribu»22é:;l hm. pme.$écai;:_(_i__:.m sumrisezts in adopting the rm£ia_>z=zaI

-iI’iL7.£.)I’1″J€.»’. (.3§_R1:{_.’5(}i}Gi’~ as the imxzmc mi’ ihzr: deceased per xmrziéh.

This has res;:iiii;_:.i5§n a Eargc a:m¢m11i nzpc:1}saiiu:1 being gra.z§i::<;i

an the bzzsiéé. ihai {he a._ppt:ii;:miT was caméng 39.:~;.5{}{}O!~, Watzrc was

' uizér-;:.;_;: iii) basis fur ihc same. '\}v'h%E:_.: the Czzzizissi wmzfzi aim

%""..Vs«;_;1i_:5r1:1§i {hat UH LE1: fiiiii} iaid Liuwn in Lin: judgcrneni vi' the

5