Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Karnataka High Court

M/S Oriental Insurance Company Ltd vs P Vatsalamma W/O Pratap Simha P R on 4 December, 2008

Author: Huluvadi G.Ramesh

Bench: Huluvadi G.Ramesh

IN THE IHGH c()UR'r or' 1<A1aNA'rA1<A
BANGALGRE 

DATE!) THIS THE 04"' my 01? DEC¢E;\%f}3}§.i£3;  

BEF(_)_B.E__ '

'THE H0:.~e*m;,1;~: MR, .ms"r1C3%: 1-33it«v';s:>i§%(;,kR;a3§ia§sH 

MISC1§LLANE()US  APPEAE, V:§¢);k?999;'0$ Cm? %
916ifl2_T('_§[i§j   ;

M.1r.A.:~e0.7999/es:a %'[%*   

 V  - if

MES. Ofiéntfii §fiSi1LraricV§;--Ci3n1'pai's--y Ltd,
Divi$iena.1 €3fiiE§e E-3'g)';'3V0'_,  " H A
No.213u2%k1i':, II"§*?'fi:;nt;~».,;"

4'h'.Cr0ss, .Ch72a.'3j*;1;2;r;2j;§t:1; '  --. ' '
Bafigfiicrm-1'3; "    

New £ep;e3entefi E:~y"R§g§0n&E Gfiies
I'{i'a.44--45,  "

_  £.,eQ__LShg_3p;3ing amrinplex,
A  'NGIEAS, _R3sédency Raad Crozas,
j "B_a::ga§§"m{--2--S.
._   _Re7§§ré's.t::2"§3}f its
'  23;d¥:?iIiiS«§;.r£iti%se Ofihzer, ...APPEL},ANT

(E$}gf__5§r§.A.M.Ve::katesh, SriB,C.Shi¥az;:2e GI(}W'Ci3

' AA ._and Sri.Krishna.'N., Adva}

»' 

L P.Vats~;a}amma,
W513 Prazap Simha.P.R.,
Agsd abeut 55 years,
C50 Geethalasmaé,
#5"

 



§«i;FZA.?§G,.V916}'07§ ' 
  .. ..... ..
._ _at§§a§ém3:3a,
'  \?v5fov_!ate----.E'ratap Simha.P-R,,

éékkgad ab£;1ut 55 years,

 A' 'TL-No.98? 63' Cross,
*  Ex-Eiie: Coiony.

fa.)

No.98, 6&1 Cross,
Mflk Coiofiy,
Malleshwaram West;
Bangalore-560855.

2. Sri.Jaichandra,  

S50 Laxminareddi, 

Majcr, N0.256M

Bereweil Road,

While Field,     
Bangaiore. _   8

(By S1nt.M.R.Vanaja_,'  ' ibf' R---  -_  »   -.
V H   _*§==i='  jw .. =
'§'h_:£.§_ Mf?.A..,i's fined under Séiitian £73m of MV Act
agajnst€'the_.judlg'ri1ent'":é;mi"a32é;3réi~,,dated 31.3.05 passed ii} MVC
No.69"72?£}i"d':%:,vthe .fi'§:*,_ '0f":h__§ Juséige, Court" cf Sana}! Causes. &
Miémbénw '*B ':;i31ga}<:Vr'17f: (SCCH Nag), awarding
compensati<in'f<>f'%RS';A2g3'6.GG0f~ with interesi at 6% pa. and
direcfing the aVp}"xéi§aiitA_fier=éin 1:0 deposit the same.

Cit) Geezthaiasini,

Maiieshwaram,
Bangai0H::~--56{}Ci55 . ...AP?I*:I.LANT

(By Stni.MR.Vanaja, Adm)
0473'

 



   Tiiis ~M.F.A, is flied uncier Scciiim 173(2) cf MV Act

"  'V'againsi'%'1}1c'"_j;udgmenI and award dated 31.3.05 passed in MVC

'- A '  on the file ofthe Eudge, Meinbct. MACT, Court of

 Sma~}}_ j€a1zse3, Bangaleare (_SC(2§§ N09), paniy aliowing the

. ' tgléim Vpetitian for compensatiran and seeking etzhancemant of
 n T campcnsafion.

deiivered {ha f:::§luwing:~--=

AW):

1.

Orientai Insurazacc Company Ltd., Divisienal Office N010?

530,213-«ZE7, If Finer, 4"' Crass, Chamarajpet, V Bangaiorc-18? A New represented by Regional 'Qffi--<.:e N946}-45, ' . V V Lee. Shopping <:omp1e:s;_, V' _ No.25, Residenayf R0aé"t3r<§ss, V' "~ __ Bangaiore-25. V V .' Repreaented bjvits ' ' 9' Administfative Qfik:-<%;r. _ ' '

2. ssh La.§§7s§1fi1é;3: Rfed;c1y;

"

Baréwgél _R'esad,-- . é ' ' . _ W:-me Fielfci-,, ' L 'B.angaI¢ra.' A % ...RESP()NDENTS =i=** Them M.F.AS. coming on for hearing 'this day', the Ccuurt €459/,, JLEDGMENVI' These two appeals are filed, one by_ff?1a"~'ar1d another by the ciaimant respectively, being award passed by the }\fIAC":f__ a:f1dA.. 4-:

Baizgalerc, in MVC .c}r:14.§-}§9AwV.i;1ateVVd 3i.;%Ji'!L5, qucstianing tbs qzsamum 0f c4fu§1';zcnsatiofi a*.v3§d§fl. fi§x':t§_a1:{'of"R§:2,_36fi}§5k'L**'c§ith 6% interest has been awar;§efi*w..E;j_§? 'the death of €116 hzisband of tI*1:;"V::__A'c;le":i3z':iéV,V1i'1'*'£v.+;'>'r.,1:c*~:'I§faf}iap'S'in3ha in the road tiraffisiz accident czccurfegi {:13 13.30 pm. The cziaimant is present ifhe .¢"c$¢;:ri_, ____ It £3 Statcé by the Caunse-1 appearing fax" the ' --v¥1}s1;fi%r:v"*:§§;"3.t--_ an amount czf Rs;.i_,18,000f- with pmporticmatc £Vi1'te":;jé;Sv{ ii):§f3 already bee}; paid to the ciaimant and that afier négbiiafioya, a Ioint memo has been fiicd by the parties tats the V' v jféffeet that the Insaramzc Cempany undertakes is pay" anethcr Rs.}.,2:3,00{}f'- inchzsive fef interest ever and abmzc what has already been paid is the ciaimant, in fufi and final siettiemezzt of '£?.§_i$}3u*E¢?sa1;iar;3.teijy'.
the ciaim made in the case, for xarhich the ciainxant as weéi as Em:
Cminsei fer the Insurer have signed.

3. In View of the min: Mem{*;t2;eé7 b;§:1:T%~t§;¢k'a;§pea%:s £fi$p('3S6d cf. An amount cf Eva:VA.{§i:p{>§if§d_.T¥Sxéii>re 3 this Ccmrt by the Insurm1cé"C6;zzpa2§y' ---x§2i'ih§1_"'1_: _§§%V;H{vi$'$¢k3 fzfinz away and 'the c:11tiz*é: ¥§é'~disbufSéd "in the céaimatnt by the Ragigtfi, is mated fix! the ciaémant fiééi 'a£ready beefl paid to the e011cc;f3§é & {£16 claimant. If the Csmnseé coi13e;n:3éi"Q% has gist any' g:ieva:.1c.e: in ihis I W _ .

:'egard,_:iaej~,> »-.,;.1§'1"'a;::pVmach the Bar Ccxuncéi am} settle their Sd/-E Iudgg