I III}! I fiailiurl
nuns:-nu-n I
IIVflII '%'3\'I'l' 'Jig I\.f'I\l"l"Il"Il\I'\ '3?!' Wu". 'J1 I'\l'II\I'l"Il.l"II\l'I
.~
ommm
new AGED 53013147 YEARS
m'I'%mG309I3Yf@' A$ RE
m%"!'ED'ITIIS'I"I'$ 6mDAYOF HOVE%R
TEE mam zmausncz 2: j
um Hoxma 2m.JUs'nm B
kIIS{:3L}'...A1i'E{3I.¥S
amxcnmaxmmz k 1
UK1'IEDIl'ID§!:;-m&I'R'im';E %
CGLTD-g
BRAHCI-§€.'1%_ E; % _; %
A
HOW .REFRESEI§'lED' ,3" I1'$_w
RE€&IOKAL§§AE%G£.R«~.,_
um'rim:rmnmm%* ', 22%
CG.L'ID.," _
REGIONAL FP"§I3E_ k
.....
_ .
% ..A1=mL1.a.1z*z*
‘ swam; ADVC5C&’I’E}
2. %.€’I’KA%%A
W/Q
HGW AGED 83%’? 42 YEARS
BOTH RI (3 RAMAGEQI
HOIAIJKERE TALUK.
3. M v zmswam
Sm M VIVEKANARDAIAH
AGE: MAJOR
121:) 3% cmss
JCR axmsmox
crmmmaea. .. 1m!sPaEDEr:i$s
{BY m B M mama, a.1;>v.5¥t;»RiRfi;1,2) % A * %
TI-ES APPEAL rs 30(1) kk
or woaxmws colmxsgnegq Ac’rAGAE*:s’r am
Jumnamxr Ann ‘~~.J_Z)EF.3REE mrrsn 24.3.2005
msssn m WCA/Cliiiél €226; FILE 03’ Tim
LABGUR Am: com&s»$1c:mERJL Woarmrrs
c;ow«nssIc>§ER, Awnmmc;
coamnsamari cm ja:3.3;a9,91aAk.%wrm mmrmsr
AT 12%%1M;%Lk%%Mn; TI-m Amzmm
Imkrzm
‘I’i-{I9 some 03 F012 Anmamox
‘PI-IIS. mm, = is A .:., DELIVERED ‘1’!-IE
A
. ….. ‘mm ma thfis
M _ _ I the award @s& by the
fior War&m’s Ccmgamsaéan awardm
xmmIp§£m;a&an to ‘éha pazmxm at’ £113 dmamd
.:_-‘xv. uIr||\I1£”‘\lr\I\ePQ rnu-rs LUUKI U!’ KAKNR¥AKfl HIGH CUUK¥ U!’ KAKNAIHKA HEUH LUUKI U?’ KAKNRIREA HHJI1 LIJUI’
who was mid 1:: he wer1$fi as a wzuiuctar
VT eleaw in a law.
I an-\-MI Vmlwlllti Id! I\l”|.i\I1I’|I!’\l\l”‘l Til?!’ \u-\JiJlKl ‘J? RPIKIYFKHINIQ |”I}\?f3 \d’v’J\’J”|
2. the material an ramrd dhcimm that am
Ru.drashwmw<:r%an a coxfluctwor cum fix
8. paaaexazger bus mm Rm.H¢.KA-
112.2002, in tk I-Iak.11% Bus Stand” K
mwim the paaacngers tn wt
w1fln’ ut firm’ ‘ any mam’ ‘
ran cm the: aafi V’
‘I’har@m, the ‘I’he
by flw a c$.ne:r mfi
mm. mm « mm
flaw? m wy_tm%m . . ‘ ma
camisaixrm mu record shows rm;
V. 31$ t1m% _ Act stazutorfiy emaers
T mkam aw X am mm, he mxpassea
i}3 the ma 311% anamam,
-. .”-nu— – uvli uwunl ur l’\.f\l\l’!MIlI-ll’!!! f!I\J’l’I HEJUIEI ‘J?’ HIKKNRIRHR l”‘HU7I’I LUUI
.5’
the Mater Vehflekz Act chum c<:mp@&on. It *3
aumzitted that m: advice the said pe'fi?nn
the Worlazaazfs c ::son Act of Q
cm was 1%. it is
the € Wm V'
clmnuear. The V'
suit of of a
clmncr is mt' 'It bewwn
mm W
the atattzae not mid
the ofa exam.
nmmm, “fiiche ammed am 3
clgatm’. an the away of the
tha Emuram aanwnny.
‘3’. the canductar is ,
V tha Act smulata the nwmsity fiat
Section 29: Heawsity @-
” cenduatark lksem:-
…–…u.-“nan r-nun LUUKI ur KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CODE
,6”.-
(1) Ho person shallactas a amductar of
a stage carriage unless he held an
to was auflmez-iafi 113m m ant
such oanénctcr; am! as pea-son
«employ or pmni: any puma wlré: as AL
mtaa Iicezmeclmactag acnnd’
ofMm2a==arr*=nge-
(2) A mm
tbs conditions sulgfect in wfich ,.Qmb- ”
@5011 (1) shall mi ta’
atage mrrmgex the”
at’ a conductor at ta..9._Ape1-ma
to act as a. mt
meaadhgana ~ .
s. ixnpoaed umm thaa a comucmr
£01′ a. stage carriage
withtmt mm» an Act.
9 west on the swim’ of
mt m mwkzy a paw as a
possess a = Whm the
TV fink of a vfi-ivm 1% a. mnénctar
A ‘ at am in firm asciadmzt in the mum cf
at out csf emqabymt, it in the xrxmductaor
in this we canducmrh Emma is mt
‘V/..
%
produced. It is not anybowfi mac that Rudmah had
afizzenoaisaued bythaautmritias no mxfitmtfixe said
has. In the abamm of such a Beam, a atauxtory
fiability conhemphhed undar Sacha’ I1 147 7» zmt H’ ‘V
attracted and the Emma’ k mt Ikbk: to ~
the who hag . M
oblwulan imposed on him undar 16?
Act. ‘I’hemefare, the crdm mmtby
far Warlwafa Campemaflsn
mvsmam is mm: mm
9; in a
Mmmm W.
mtur £32′ a eonducmr
mime risk is the pmvisiam at’ the
cammt be hit with :m
(-3. mm: which accident and at
fig if 133 was mxmfie the wh&’ §
. .: fie~u§é?fl& be wtiflw to ecmmmticm umar
V that fins rupomenm, who are tin kgal mks
\/..