1
IN THE HIGH COURT OF KARNATAKA AT BANGALC!f§'E.
DATED THIS THE 2181* DAY OF NOVEMBEQA'
THE HONBLE MR. JUSTICE _
M.F.A.No.1326goF 2905 '
BETWEEN:
1
{By sri: P B€RAJii;1'vAfiV0(:%fi§E :
AND :
BEFORE
THE UNITED INDIA INSURANCE .90 LTD
MAIL ROAD, CHANNAI, --B1€AN;,CI--I _
ASHOKNAGAR, NIPPARI, m1':*~s R-EGIQNAL
omca, NC225, sHA--::xAvRNARAYAreA¢BLIILDING
M.G.RoA;s,--.I3ANG;aLoR3:o1-._ j -. V'
REPRES§3N'I'EDVB¥ '~¥T{'S_DEP£}'i'5' MAMGER
" ~ » APPELLANT
; 'Sm RAJAMMA
" [ O LATE SRI...S._¥{EVARAMAiAH
AGED Aaouw 52 YEARS
~ ._ R;0F'A_N:3AD1HALL1, MA::>1HALL1, HOBLI
33239 TaI,,is:..3'I<, HASSAN DIS'I'R§C'I'
MAhiJ'1fiT:m§
D ;'o '£A'I'E SR; SHIVARAMAIAH
AGED ABOUT 32 YEARS
R/OF ANGADIHALLI, MADIHALLI HOBLI
'A 'T «BELUR TALUK, I-{ASSAN DiS'I'RIC'I'
A SRINWASA
S/O LATE SR1 SHIVARAMAIAH
AGED ABOUT 23 YEARS
R/01*' ANGADIHALLI, MADIHALLI HOELI
BELUR TALUK, HASSAN DIS'I'R§C'{'
MAMATHA
E)/O LATE SR§ SHIVARAMAMH
AGED ABOUT £21 YEARS
W
accident that occurred when the claimant
along with the goods. As per ii
147 of Motor Vehicles Act,
one owner of the goods two " V
or three. As such, the ought' fO"'h£a.\;'e fixed
liability on the owner of not the
il'1S11I'f3I' for Violette!) of the poiicy.
3. Per the respondents
subxnittetiiv by two or three
travelling accident has
smea:~1y,moiMpA No.IO455/2005 35 other
i court has held that insurance
satisfy the award amount and the
_ apnea] Aiby the insurance company has been
e as “cusmissed.
“4.’: In View of the submission made by the counsel
Vi -fot the parties, it is seen that the ciaimants were
i U travelling along with their goods and therefore hired the
vehicle and the vehicle met with an accident while
travelling along with the goods and that would cover
3%”
tribunal for _
within the meaning of Section 147 of
Vehicles Act.
5. In the circumstances, it
judgment of this cou1’tV.=i1:_1
rendered on 8.3.2007. and
accordingly it is award
passed by the lisibility on the
insurance
Tl1_c__V Hansfermd to the
& . Sal’:
Iudge