High Court Karnataka High Court

United India Insurance Co Ltd vs Vijayakumar, S/O. Prabhakar on 6 August, 2008

Karnataka High Court
United India Insurance Co Ltd vs Vijayakumar, S/O. Prabhakar on 6 August, 2008
Author: N.Kumar
IVII 3 VINIVI'



.. ---- 9-»'uv9II -auburn': 'VI uwlfixtllrllrlliri I!

wry, "

' - _: :_-\;_\,,¢vs=»/.v/,,A,'%

"X.

2»-

E:

95

g 's. _; s 

E x 5:"
«\~a:_s<*\.vs&"""'W

. 4*
xx 5%

'°"*m

EEF€}%

W' Tfl HIGH $091? 93' KA3K&T.GI.& AT 
mrsn T!-HS THE am mm or AUGUST zoos % j i 37%; AL V

*mnm'mnm.Jus'mW     Ak

 

2 wrmn  
W 21. ST P53316155' BU1I;nmc§

 

Ism$;E'£IM' , k 
'§*}~H?:*4:)UG;Ei zz.g+9.:.<:;z»;.¢s;;.::;12*x=~zcm,
mwrmm mnmmammma: (.20 um,
sHAHxmfiANAR¥$AKa '
gamma, M 
EISSEQALOREE it,'BY'I'I'S
 -  mxaaga M"GQPEi'A"I'I-IA aw
  .   '   PETl'1'IONER

 I     :  0 MAI-IESH - ADV!

 :3 vwawmxma szomammxm
* k    g = 3%? ms, mo ma 5 5 czzzasa,
% A  ,M€0KAMB1KATEIWI.E s'mEE*r.
   HmI»mHB~HALLI,

'   A"a£;"§Q.K K{}.'M.fi.R
Mmm Sm RAMU, H0 2213
5 mm, mm cmcw I-'2C}.A.D,
mw man,

ammmm 13 \x/



--vn --an... w-up-on»: urn nurunnurnnruua-1 suvll Iuwrvnl VII I':-Instr-|Ir\l\U1 IHIIII Vaiulfilfll Nil l\l'§l\I'IlIIl"'M'\l"I !£"II\WfI BVIUI

3 K vgmmmn
MMGR
310 zmmma, ms 756, cofirxon
CGLGHY, 9 amcx, JAYANAGAR
BANGALORE 56

4 K R mnmsn
MMDR, 8:0 smzmms
Hm 1519315,' ASHOK NAGAE.
I moon, 10 cnoas, n:  T  
Isrma, mnammxanx      e
ammwaa V    RESBONDEHTS

(By 5:-i A 3 smzsza;  

ms wm:%?E'_I':110H Is k*§ILa'.13iI1i1);3R ARHCLES
226 mm 22?. '---0F?j"_'Ei'EIg« _€l{)N1S*.T£*'£1J'lfION OF INDML
mmm m éfQ13£i'.3.I~l'  mm AWARD
mama Q'?._1flQ.${K3i'5:3-?p§8;3E3)VVfl'f M,v.::.5&4 or 2004 on
'1'!-IE mg UF.' M~€IJffi'0R_ ACCIDENT CLAIMS
immaa, C£33.IR"£'."€£)F  mums, BANGALORE
vms Amt-A a; B.   _    

        

2    %  §Aim*z_m_m mam mmmmcz co rm
 _ i*3s_'-Ifi. 21,'=s%'1* 14fA"I'RICKS BUILDING,
SE_UM§RW, BANGALORE 25
'fi'*iRE2'3'Ut'}H REGIONAL OFFICE . UHITED E1 DIA
 1:§$::.7Rn1I'cE cc: L'rm.,sHANKaRA1mRAYA1m
~ mmma, MG. ROAIJ,

    550 001  APPELLANT

{Bysz-1oMA1~na:sH~A1:3v3

  4 *9
lV§V1EII'}I moss,
5.3!-{OK NAmm_;n away:
I sfzaam, mmaaaamxanx

           ngsmnmnm

   L  _  camsn ma ClR1- ADV}

" MR5 szf§:;%zW.z:m;s 1*?3(1) cur MVACT Ammsr TI-IE

 .mmz~mN*3' Mm AWARD Eu-.TED:o7;10;2oo5 PASSED

  _  mwm N'£i);E:83f 2904 on rm: FILE OF 'rim vm ADDL.

% '5.r§.;_}j'f3'-,H:'_.; mum up %JALL musas & mmna,

    z¢&.mr~;a%;%.nmm0mLrrAN AREA, BANGALORE, (scen-
 %§§3.waRr>mG c01u11=B.NsATIoH QF Rs.92,oc-01- WITH

FQREGNATE CGST AND IITIEREST @ 6% PA.

ms 'WRIT PE'Z'I'I'IOI'I ARI) NH'? coma on

  man PRELIMARY I-iEARING ms rm' THE COURT 
mm. mm FGLLOWWG; \.\/



-nu-I -so-won an-r-aux wt I\f'll'\E'I£'lIl'Il\l"'| a§E§'%if£"i \t\lI.ll|

caannm: bx: mm Iiabxa and mm-atom they sought 

dhmhual sf the writ petition.

3, The txzihrunal framed      

gamma' d as Pm. They mmf  a  s    I? 

H Fral-mash and ma Ashnk.  
Emm ta R19. On   an
Muxthgr was»  produeecl
the a mirant     R2 respect1vu1y' .
M t:r2'.a1W§f thg: widmce an
resztmi    is amzttitled ta

E.f3.,'?fl,fi§ 5fif~. as'  and finr the son Vijay

  awarded an compemaficvn.

-$2 yivmme is preferred by the hmumnm

  the.aw°arcl in favnnr of Frabhahr.
  awm-dead no the awn is 1%» than
,._. _ %é§;m;.ma:--, m aw: lien, the-.:-mm, they have
 g:«:1'eferre& this Writ petitintm. Tibia is how bath these

mmmm£htwmgemm%r .



-.... -....-u --wu-nu up. IIt'Il'IIwl"'Il'Il\r\ In-UII 'urinal \l'I lur-hI\1I.Iv'I1!1I'I-r'l lll\il'a \uI\Ih!I\i \ulI' I'-l'|l\I'l'|Il'|l\f§ I"Ii'u3l"l 999'

Eu Sri (3 Mnhmh, learned munsel app-aarix1g.'
the inaumntzm Cow' aontcnda that in    " 
'Jahixziuas am, 1933, fiar mm   
"me get' undezr swz.2(3r.>; um  
dmw, whme a alight.   

Parlkmzt whm   'fi?:~*:._finijti§finr1«-Aoffitlre
"flwfi im 193$} Act.   a person
in paasmafian of  aocidmt
«am held an be'   the pmem
Am, the  whose: name. the
vehicle   he camuia that
what:   was the "Omm" at' that:

  am caf the madam, the

 mt rakesrx in his mama, it was

   of the Fm: respondent Mnfismk

while obtainixig the. policy Aahok
not the “Qwnm”, but by Inn-«din-cloaurm af

% % rm and by a reprmentatian of fact which
me, am paling! was obtained and mm it in
‘ wfi and mmrammbxe. Tmugh, this point was raised

awargua::1,n*munn1di:inotczcmide1’t}:esam¢and

V

any-12:11;-u:rIa\a”I ill’?! I Vtfillll

thcrefmrm. M mm fer aattirzg-aside the award of

trihmwl m the mctant :3? fastening the liability

Imuraxwe C%..


6.. PW mafia, Bmrrmd eougaai  

xmpcmdenis supported the  

3-1'" in  aformaii
aontmmions,    relevant

   of the Act
wmch regcjs  AA " 

    a person in whose

V’ ‘1’;I_;.fl1Ifl&AE”£ flJ fl’sl€§2″ vehicle stands twinned, and
_ is 9. minor. 151$ guardian

” ._umi’f.&3.1?a:::hL”_~v,~:.t;:i:’;j(:it’, and in. relatflon 9:: as xmtar

k the 3-ubjm of a him-

. m’ an agr-%ex1t af
1aaa.ae.o_1;~ an mmem -of hypothmtien, the

“§..”~hi’*1fSv@Xi in poaswaicm of the vehicle under

W.

“swam” xsvaiummctaeagh with req of

and }’%.n1§m. uffiability which reads as undar:

..v..- w-vs:-nu vs nu–u=nI:13r’u\r| 5!!’-‘M’! VVUI

{3} In :2re3«e::r tn oomply with the rcaquirwtss

mi’ this Chapter, a policy cf inauxam muat

he a. policy which –

Ija} fm fisauad by .9. pmon who

authoriaeci irxsurmr; and

{B} Fzzmuxm the pemcm or

pemans specified in the

mum smified in a:fl::~_secti;2:;’i52)-

{ii awlmt any whim gray 3
am cieathfl’ or two
arty pman; ef
padss- ‘er ‘ “is.tut}’1;7:’;2r’ia&

e:f«%a%%mirdp.ar2-,v caused
~._b3v $33 a.riniugTm1t”::f ms of the

“”” – _

“a§L$ins:_t1″1¢”:i¢atfi’-.9f–~nr bodily ‘m._;’ury 12::
arzgf an ptxbiic service
_ aa;3;:Jm’=_by~”‘ar arising out cf the

V, ._i ” ma aims vehicle ‘mm. a public place

ta thc pr::~.=13o’ to sub-section

{‘1}’,;_~a paficy of ixzaumw refarwd to in

&?Jb*i$aéGiiDR (1), 3&1! nmwaer any liability

in raspact of any ax:x:1da11′ 1:, up
” the fcxflwwfim linfim namljr. -»

‘ – Vgag save as pavmaided in clause [b] the amount of

Eability incuxreci;

Mix: rwpeczt of 4.1% to any property of an
th’n’dparty,a%itofrupeessixf11o1mand:

Prowrideé that any pohicy of inauranue issued
wfithamrfinlitwfiabfilitymtdinferce,

inzmdiamely befiam the m m till’

VTIETVIITI I IIQVI I EXT!’

the date cf
earlier.

It is S¢cticn’149 which mam an abfiggtiszfi A T
Ixxurarm {Tawny to satisfy the iv

16

expiry cf such pelk.-y wmclmm

wwsoh rmda as madam’:

Saac:.3.49: Duty of
imumé rin reapaat s::a’:f’…_’c_.l:'”V%:-h1-<:.¥.–

m If, mam a _ "

_§u1i*&ecfinn
{3} <2a£':'au_e:*.v::~:vti:n1::L' 1.14'? in of the:

'pc*3:'a¢':1 has been

–wec.:1eci, Judgmt far award in

T siii:’i:2;’liabi1i1y as is
t0__ba__cra1éered

twapolicsr

‘ ._unc1c:r.”e3siu.a5e—.,[b3 sf aubsecfion [1]

:’1fv$iacfiz:1′:ti– “EE!;$7 a liability

hy flie harm :::If the pcalicyi

(air the pmvisinns qf aectian

ub% agmnst any
maul-ad by the poficy, then,

T. _ – that the imurezr
” A be entitled to avoid or cancel

“pr may have avufidad or c:anoe&

policy, the insm’m* 3113!},

subject to the praviaéona nf than
section. pay to the peraan mtflled
to the benefit of the «imam any
sum not the mam
aamrw. payabh the:’e1n1der, as if
he warn the judgm1t dabtor, in
respect of the liability, together
with my mzzauunt payable in
rwpwt cat’ mam and any mm:

payablaa in rmpact of intcmeat on
that sun: by v£r’twe cf any

M’/A

– ” I I\l’\Rl’l’II”‘lI\l”I ISIYFI €Y9¥|
r Itvlrvwsnpu uwu I’U”1m-t->nsxnI1sa9–1|lIl’I annual! \¢VVfR.\R $5 l\J”‘IlkR’i’lIl’II\vl’l IIIIIII \I\f¥flI Y! l\fl’\I\I’Il’%ll”I.l1wl’\ IiI€I’I %Y9!\I TI I\P\!£I’f’Il’\i|lI III’J’II EYURI Y

muneznt mlating ho intarcat on

judmm.

chapm X: of the Act am with {
mom»: wkmle” agmrtm-‘ tthzr-d’ mrty

tlairvd party whx: Tm net a aimmtgqr §:’:cr_ &

mmrmzi of inaumfi but is,
such mnmact. The gm:

the vemm. and does
not came of paywt
af has baen paid at mat
53 mt the party, who is only

amt, awe am a policy imam

mm in the aecidexzt and it

ss%um%1;g this policy that the claim can be
third party agamt the inaurar.

r 145:1; mmim a mmmm 9f the um at’
V . ‘::”-;i1:Qv_1’?%flflr’£t1:r which without an imuramc: policy having
‘% % mm in aawrdanoe with Chapter 3:: of the Motor
S 3 Vahicim Ant. 1%: manifest abject (if this provision is to

mmumthethirdparty,w1mIsuEersin3’uriasduetcathe

$3:/”V

up on-run -u–an-ursnn I awu’1.r5i’¢r\Ir’\|\r’I iénlwallz \-tiuffilli

122.

uscmft1mxmtx:rxaa21ic1e,tog¢td%mfro:cr1tk1e (mm: H .
afthe*w:hcia’

dapemfl an the financial ooenriitiozi or whaenoy of %

mm aftbe velfida which unnamed as g ‘.
the varfinla am: has mua-ad the The
mnviaicn iii: not make minpuhoxy
velhiclse arr to the mm. in;

me wfiwma er rm
can mm three wahicha,
the much Ham-.3 or an
mum m is only with ma
pg fin ziotwta the property. Chloe the
:3}:adm*mmen the liability to the third party
recmreex’ any amoum; ulndm-* or by vzirtue
of me am: in wt ammm by any

3ec5mn.i4?aftI1aActwhi:hdeahwit}1the
‘ mq ormmmsmmm afliabfility pmv1daa.a
pu1icynfir1sumJ3c:a:1n.mtbeapo1icywhich’missuadby

V

– I\l\ I RE. I”IléI’ \I\IIII\I ‘ll I\I”lI\l’F’Il”\l’\E I’ll?!’ \I\’Vfl
v —–u-n- –4 Ilvlawu-«’-¢’¢:l’1!J–IvIU’D usauazn V; II:-Illxll-t:l’II\r’I Inliili \a\IlIl\l VII l\nl”I!\l’Il’\ll”‘I!\f”B IIIHI1 \u\lIIRI ‘ill l|I’f’| 5” ‘

a pexrmwhca is an autheriwd imumr and irmlzraa
palm er alwseu of pamam specfiaed in the
the mm: apecifiead in sub-3-action (:2). 3 T

pa}1cy’ is issued umm seem” :1 147(2), §i:.;.’£;§r.’ar:§f
irzaunenr be sa&t3r the: judflntasau

pest-saw insured in reapect
mm secmn 149 star th«:;.’_1*j’s–a::t. 147* and
149 rvfiers m the
emitifiate xctf by whom
the poficy nut &peci&a]1y
statue tkmt?%_h¢_ he that ownear at’ tha

£249 “” “as that arms: a ce:rt1f’:u:::a’m of

as assume: in favcur of the pagan
policy has new effwted, mtwixhamndmg
may ha entitled tr: avoid or mg} or
. awidecl or aansoelled the policy, the imurer
ambj-mt to the wavisinrm caf Section 149, pay 1::
.tk1epex°ar3nwhniaexxtit1c:cib9t}1eb%1te-fthedecr¢¢ %

\;\/

nu-urn-any iIa’1t’aIrIar!aIrI illirai Vail’!!!

any am not exczaedim the sum. aasureci

‘fine wnunds on which
clam’ 1’3 clearly act out in sub-Sec:ta’nr;i;’.(2’j’.A_§_if:’T’A

suumam :53 Mm the
t}:n: mmmz ifizlaf ‘i_;t.x.”1a.s.:_}1:r-n.:::};«9tuaa of
sub-mmtian (21 cf xi 1,-he ram or
:’:f 5 pmxdent he will talw
tltle risk Vat and can what

with efibct <31' certificate of

% 15? mm with tzmzmfiar of certificate

at' clause, in aub-swtien (1) of
the irusux-ed 21:-mafia;-5 the mnmhip

% vv.-shiczc, certificam of immrame and the

in the cmificam {shall be deemed to
% 'maxi mum-ml in favour of ma pmon ta whom
tha mam? vefficle 7m nmiafinrred with cfiact flora the date

the"/W

af transfimn. Thus, the object af iaw is in pzmtzact

I NUVIIJIIE NI! I'l3"§$"%I'Il'§Il'\I\FI

" f\fl [Ill IJII E9311
(I!?I'I VI" l\l'\fiI'l'IIl"II\-I"| TIIVHTI \-IVIVRI 'Ir I\"KI'f§lf§'\l\ TIIVUIW VVINIBI 'IT I\l'$flIIl'|Il\l\l'\ FIIWTI \n¥|Ill\I \lI' l\I'I"If"- I5'

15

izmgraat. at tlfird gm:-um under all

mv1d’ esdthm’e’5wa.va33d’ eartafica” heofixmuranm.

3. Efiare a many could

Imuranm Comgmrfif. them ” a

irmtxzmme as caantmplatad pf “It:
should be a peliny isauaé
the pemsuza. cr in
the Imliw m m: my
liabifitjg. The aagaézamzmszy used the
#1 favour of the

poaljny ts: §$:.1x2j_;c1 of the person who pays

in fawn: of the

sen::.14’7′, er Chaptar XI the: word

an mining. Therefinre, in
. afomaia provhion, am mmmt mad it in
mu”.-.m um smniubn of”(‘.}w’nm”” m find out

% ma policy issued is in the name ofthe -owm-*.

§Lh1th¢:mtimpo1icytImnamcofthc(}WRERaf

the uehicha ia cacnttmpimsuarualy It is not without

\M/’

ur-nur-usur-u magnum: Variants’: ‘rt !\l”Il\lII”Ill”\l\I”I Il!\III Iuliufllll

atzgr mawzm ‘me who}: principle underlym tm

cf hsuranm in m in-de1nni{‘y the insured who pg-,»gy
§m’¢em.i1.2ma21d mm the personal risk of T L
be mkeu a vafid policy and
mm m risk. has in mum.:aL

Similarly, an a. third party we 1
makm rm insured a and
abtairm a judflvgkar he pa
tha mmmmamwx contaimd

in Sawing” rm %;4»’§ 21:: queatiszm of

« p at arisen. Wlxat is
imam: in the acc3:1c1′ t

is made.» £1 pmym
whaiwr any judizt or award
isAfis2Va§§:a_VdA 0% these mndhium
Vvarxg ” Inmxmnaa Company is liable ha
” fifltfp’ omwm woulci mt aewethc
cfthaeAct,w17&chi.s a aamhl aa wdlas
welfare Imxlauon. V”/%

an urururu-n Ir: lIl’I~a<.'~&'l'lEr'lIIS"I

.. – " I\.I"| I\l'I I"liVUI"I in UN

-annulus vvnqnl Vs i\.9’|nnir-all-|n.r’| IIIIWII Vlllialnl ‘ll l\l”!!\I’l”lIl’|l\l1 r}I\Fl’| \n\l\Il\I Eli l\!”ll\IIl’|.IP|l|l’l l’II$I’l \n\O’|Jlll \i’I I\i’F|ll”l \5′

3%. A copy at’ the inaurangaa policy ‘waned by the:

irmumm company Tn pwodmzed. It mnmma rim
numtm, mm and add:-ma and buaimaa “j~~VV1.;11¢]f %

iz’1a:ur*$:-c”9;.,, g%a.pl3im1.a;raa, mg. 1113.,
mi, malct, yaar of manufactu1%’m,V figrgc cf 3

:11′ seats and ather mrhcfiularn of
mvidm far the amunt 92’
vi” the wlmh, limitation an of
partimliarsv. pcélicy is muad in 13116
name at? 21-9-21133 who ‘3
as iaaumi in tmtms of 833.147

Eaf an the dams of the aecadml
made a party in the claim petition

: passed an mm euex1aga.imt the
Owe the 1*! mpmdmt :’..e., the policy
mam ajuaw: and mm atthe hands af

ezaima neilmmalana once ha has mm a policy as

requ7E*adLmderaac:.1-4~’? afthe Acthyvix-1:ue of 8-93.14-9 of

m/%

I uavrtvnnx nwl”II’»l’rIIJ”‘il\l”I IIIVII ‘Il\liJl’l

18

the am, am Ir13um.tme:Comany is, bound 130

tha saimfi smma. The said imam razed mt
www af the vellicle an the dam of %
, the a-ihunai mmmjnm no T

the an theirmurama Compgn5?.”–


m. In mm of m.3,_-19  gm, 
tzribwmlhas  mg liability,
as: an appeal    original
   m.a.tber of the
 a Court of firet
apwfi   to moord 

thmn §av:hi::1’r’1 ‘i.»;-r natures of tm quwtien of

n _____

~. of the matter, I do not see any

writ petition aa well as in apml.
.1 V it in

E3. Thc amunt which is deposited by tbs

aomqumy imam this Court at the am’ of
V’ m’cferrti11gthea.ppea1,t}:1¢-sanzw shallbetrammitteadtao

\A/

—. up-ruruu ‘pa -ur’IlIlIt”I-U’Il’l”l IIIIJII Ivitvnl VI Iirlsmlililrlllrl llliflil V09?!

19’

am tribunal rm-mm m-ha.-mg paid tea the cmmanta

tkzetribuzfl

, Juaga f$ a