i'~'
MASTER GOVIND4
S/O. LATE VENKA'I'ESI*iAPPA.
AND SMT. CHIKKAGANGAMMA.
AGED E8 YEARS.
BOTH R1 & R2 ARE R /AT
NO. 6/19, 11 CROSS _
4TH MAiN. BYRASANDRA.
BANGALORDSGO 0: 1.
3. SMT. RA'1'NA_IVII\/IA
w/0. PUTI'ARAI\/ZAIAH. '
AGED 48 YEARS.
R/A NO.132, -
THIMMASE'{'1"APP'A LAYI, . "
SUBHASHNAGAR, 0 "
NELAMANGAL '1'QWN._ '
BANGALORE-DIS§j1'RI:CfIf;
RESPONI) ENTS
[By s;~.;.---- H. ~g,.s.f<'r'E:s:4£AR;§§§.;v£Um'-r~ziy. *p"*oR R} & R2:
s::Rv1 0
'1'1L1'1':3.4§\k1;€'A"'2's 4§:=111;£:.1§'0'U/S. 1_*r3{1) 0;? MV ACT AGAIN'S"E'
'1'r1£é30uDc;MENj*'AN1j AWARD DATED: 23.10.2007 PASSED
IN05/1'VN.) AND MACT, BANGAL.0R1a RURAL
' ~I) 1si£'Ri'C'i";1.BAi\:'GALo12E:,. AWARDING A COi\/IPPZNSATION 01?
RS';42,7,'5".20C?/- ROLENDIED 0?' TO Rs.2.7ES,OOO/-- \rVITP'i
_ 1N"rER1:sT 8% PA FROM THE DATE OF PI§.TI'I'lON TILL
' ..f_=» APPC{MEN'1'.
IN MFA.6303/2008 (MV):
1.
{By Sri. O. MAHESH ADvOcA1éI§}~~
AND
UN1″I’I{:1[) INDIA INSURANCE CO. I;rD..
BRANCH OFFICE NO. 189.
I 1′”–I CROSS, SAMPIGE ROAD.
MALLESHWARAM.
BANGALORE – 560 003.
BY REGIONAL OFFICE. .
UNITED INDIA INSURANCE CO. L’I’I.)..;'””=–.
SHANKARANARAYANA I3uII,,DI’NG«.. A _ _
MG. ROAD. BANGALORE — 560;-ODE.
G. THEMMAIAH, V _ :
S/O. LATE GOV1NDAlAE~’1;=”
AGED 43 YIf«:,AI~IS._-~ _ ‘ .
GEETIjlf.\; ; ‘ ”
AG-ED f_
IIIVIESED-I S «G”‘I§H~1MI\/I}’u’\iI’%Li”‘1
AGED
SINCE SR2 & R–3′ Mf’;\§ORS
REP. I 41335′ TH EIR7 FIix7{_fP{E2R~m
, – I _R_ESPO1\I}Z)EIi\ET :- G. THIMMAIAI-I.
ALI. ARE R/A’T”‘”BEE;'{)ANAPAI.YA.
I’5O:\II~.IA’SANDRA POST
‘V ‘ * KASABA _ HZOBLE.
– NELAMANGALA TALUK
BAN GALORE DISTRICT.
that as per the i£x.R-L the driver of the insured “x-:’_’t’.l1i(‘l(“‘.
involved in the accicient. was holding licence to
laassenger Vehicle from 16.04.1998 to .
took place on .l7’.06.1998). ‘l’lms, £11.53 byelaie-ié K ”
accident is a heavy goods vehi(:ie—_ ‘:lf’l’1e;’el’oJ.T_€;’~ ih t,ef1e?.1s’*:1o1′
Seclion 3 of Motor Vehicles”f_»\’c%.i’:¢. he w:;1s V1’1()E’: éié.{t;h..o1*is.ed l1.o_l>
drive 3. Heavy Goods Vehicle. There 3 b1*e3C_h of o.or1di€:ions
of Policy by the ir1s1.11*ed«.y:7 _ ‘l
4. ‘§lleL11″aI1(tc% Company
taking [Goods Carriage’ under
“‘%/’e..’°z’lcle’ under Secuora 2[l6}.
under Section 2(l7} oi’ the
Motor Veh-i.eles The Aer]. would contend ‘(,l”lE1l,
tljx’~.~ZbIeoa?1; Goo&5..__V__£fh-icle and Heavy Passenger Vehicle are
‘ ;Vt’\»voV ClivlJVl:€71’Cv§’1’l£v.’ClaSS of vehicles. “I’herefore, the driver of
‘–\;e’hi’cle’\’;f}1.ol’Tr.Kias authorised to drive the Heavy Passenger
Velaiele.&Vshoul.d not have driven a Heavy Goods Vehicle. He
2 V, ” was not authorised to drive a Heavy Goods Vehicle.
‘}’P\~’: » ‘. ”’~ ) M:
11
(21) Motorcycle without gear:
(b) Motomycle with gear:
(c) invaiid carriage;
(d) Light motor vehicle; _
[(9) Transport vsv’hiEfé,;j. ‘_
(i) Road~:oHer:
(i) E\/ioior’>iyéi3§c§e ‘Of ‘a
descripi%c.(i.”i. ‘
“I2. We find i’rc)1i’1.E.”r1€ p1′()iv’iisi6’iis« ._Sui3-sectimi (2) of
Section 10 thaiaihe ‘I’r5u’i:;p:()rtV’V¢h.iC£év.been ii11,1′()d11(1€(‘1
with effeci {rim byiv:};11′}5iV(E1″”’54fi1994. This vvas
done with av..Vi’e-\a%’V.;_i0 1′-1901-;,1S’:’:§.i’E’j:’giihe vjeliittles for the piwpose of
issLiai1’€’.d in
i.1″1é g1c”(:.igVcE._ the
r.
m