High Court Karnataka High Court

Muddubalakrishna Since Dead By … vs The Managing Director Ksrtc on 17 July, 2008

Karnataka High Court
Muddubalakrishna Since Dead By … vs The Managing Director Ksrtc on 17 July, 2008
Author: K.L.Manjunath & B.V.Nagarathna


EN THE EIGE QQUET GE KfiRNAT&KA,AT EANG%LQRE

mAmEm rams rflg 1?” sax or aumyg 2Q$8. g ;

Pfififififlw

wax EQN’BLE MR” amswxmm JK,L%MgfiJufigw§a ; .

kfifl

mam amm’3Lfi mRE$JU§TlQE gnv;wga3g?$§3:¥_’?’

m.sV&”N0*53%3aQE §Qfi3V

BETWEEN:

1: §ARVAf&mM$” f

mmnifiaaammxsfiflav _ L ;

SERGE m£Am EX Hzfi Lfifif f’*

wjo.Mumm%E&LAK&i$HflA

AGE . £43.. ‘£:::Tf;ai4.::;*;;i£’;;:f: ‘ ‘

E?.z’M:* .i~::31;€}&3&z»;1\:,za;2~:a.LL’z..¢_ ”
N’E G§£&, ‘ 1B’I;<;%E-23} RUF.&_L msry.

K~§AD%AYAfEE _

-‘D}o}&mDnfiBALAK§:sHNA
»V5fl£u,23-gfigfis

‘c,;s::cA. §’*3.v;J§;E§$;’;*_j..

‘*RfAr.Kfl1U?ANAHALL:

” wé

fiEL&fl%NG&LA, B’LORE RHRAL mzaw.

K sa$§aA

xDfQ.MBDUBALAKEISEE&

” ‘&GEn.21 YEARS

GC$g$TUflEfiT
jR;Am.KUL§vAN&flALL:

NELhM%N&ALA, BLQRE RURAL
R$P,EY MQTHER ?ADMAVAEfi1

4 K MANJHEAEHA

$im.MUnDUBALAKRXSH&A

&GEb.1§ Y&AR$

R/Q.KULUV%N&H&LL1 .~W-

N£aMANGALA, ELGRE RuR&L:, >_T, , .Aa
RE? 5: NAEGRAL MOTEER 9ARvAEfiAMA”_’»

A§wf’A§§$®§§fi$$
{my Smt: zxmmmfiyfiz Egg sgRg§§»a»;Ai§R;Amvi)
AER ‘ u V
1 ‘mm mmfixgg .;:;IR§*;E;:*:*::>§: V
Kaxwg ” *-‘ V § ”

K 3 RQAm;”§fiRTH3§kfiER5′
ELQRE-2′?

2 IR JQKEEN”?, , ,«,
s10;EA$a§9gVfl,”.”2 *
R/mm;251iA;_TmyK”RQA§
E R FmRAm,VB;0Ra435

– ‘..’~* ‘= ‘ RESPOfiDEN@S

5 Eay grit K”m&QaRA§”#QR R1; R3 (3%? 3

‘”3;«§7’*2a::j:;%?:3;£s;~_v”_j’;J/3 1′?3i_1} 0? Mg?” Am’ A£i+&..IN$”E *3?i§E
gunamxvf ANQ_£fi%RD mammnz 11.6.2$G3 EASSEQ In Mvc

=-1%. i:§»..’S;QfiiBQ55j’.. Q?:\3 mg mm :3? THE II A393}. 61%;

JQEGE “(fig amg; & MAQ?wV} E&fiGLflRE Rflfifiz bIST.¥

MffB&fiGA®0REf3 DESMESEIRG $33 QL&£M §%?1T1QN Ema
, €§M§£fi$ATI®§*

appeal. ammmg an fmr }’:a.aa.::*j..r’z.c§ °!’:.3°x:%..$ tfiayfi

TEEATE, J, ::*”*,…-;.-“‘.e;E.\…”§,*’:,’*'<&%~;;"':=z*as'.*',; iczha fmllcwimgz

54%.!

gzmsymwx

The fgfigality arm. mtarrectnefis mt'

anxri awmfi passed by the i.'£';_

M.v;c. 133::-;.26$/96 cit.11"' Jana'»2eQ'3..51s'*».:qz;éest§;4§neas_:by

tha appaizanm an tnia aygéafif

2" The a,;3;geL;a.__mt$ :'£¢§°é,,7':<"§.'.3'.AA3-.VA §151filE'5 mf
Mmdduhalgakriwhna w£'%e:§"* :{§§3:.S'~u befarva the
wrmunal. '.§:m.; — 'Jmagm my mm

t::;La,:i.:z'zi:ng £1i;l5I?';§Zv§',"r.£T"3..;'%%?;."5':s;§..§Z).?i§…_. my a.c.1e;'.muz'm mi" the injury
§mm'€:;e:«;1f.r:.m'.§~.V 'by raad traffic acmifiemt

macurm;-:3. %?)i::'z_ ' an want 9 . 3:} pm, :11.

._aft.e::iW'¢11% ac:::::;,®em.i;1, 351%. wags mvziftmzfi. ta

is}¢§;a:g:gé::;a_:;_j? mmaznamgaia and lastzzat rm axmms,

Eat:-;z¢z'1ga_.'3,v:r2z:¢s"«:~ fimalxy ha was traatad at: Viatczxrxa.

" ifit.é13.V__;.’1′ Ea:*?z<3*a.3,:::1:m. Bm::Lng the §$3f1d:&I"3.<3y mi" the

" i¢';i2§,:p.-.s.:i.,;-:::"A.*peizmiczn, he mea an 15.3.2QflO. Mtex ms

tim appellantg Qama an raawrd ma: E2313: L;.R..'3a

~ _ "E§s1a Tximmmal r::m1:$:.i.dse.m',1'1g' the mrzmanvzza Lat in by

ég,

Ema parties held that tfiare 15 mm n£xfi$ $gfi%§ag

the. xnjuxy sufimaxnad by Ema deaaa3éfi, %fiQ. $i$ 7

ciemzm Aaawraiizzglyg the egaim '

dlsmifised. Cn&1Leng1ng_*§ha "5$m&, ;fih& p§a$&fifi;

ayymal is filed"

3% Wa have heax§kth&T%§§fi$§iafiQrv£fi% partiea
and wa have $150 Aygfiufigfig g$§f §;aad3ngs amd
aviflence afifiuagfiéfig #@¢§§%xfi@%$fmmf

é. &£t§% fi§%%im§;x1%fi%*u§ni§* queaniwm ta ha
cmmaiawréfi ii? fiu%§§J; fi§;$ iéfipeal 1% whether the
Trifiunax w§$ fifiéflififiéfif in d1sm1$$ing’ aha claim

gfitlfiiafi- mm °mfi%V gréufi§. uhat Eng. aiaimafitg have

:.’jfi”V;a.’3.m:;–..3m::_’~p»x=~mze ti1¥;é:;*&.’ injmred. Mufifiuhalakriahna mm

mfi aaflbafit mi fihe zmgury amstainad my him in the

‘**xwafi §$afi£$Qfiafiaifient.

“. 5* §$amx§img ta Ema iearnafi cmunfiel far the

£?i”,;€}:§§;*<%§a,}g,£F%3T'£."E"gfi, tam mymmmx ma mt: apprmmm um

**a§1fiéfi$e mf fix fiammmanthaahary wha was axaminmd as

"~?§2w maamding $3 her, FW2 is a ratired fiistrict

87/

$m::g'e:m."; and had, treated the daczaagea fast:

big flissc';:ha.:::ge fizmrm Vimmria HQ$§:a2i.'§:.a§;.. ,""..VVB:§;:1:;$a;£m:§g

Ammaxmmg ten the ciaimaxxtths ds.:~?§:a.'1"=v._sm?1i.-_;-.:_.V tiha

Tribunal hm €,":m?'1:3:Ld;m::§<;§k_' "«¢i{'~./%%V?$$.2
Em$%x:3..y'; mm Tribunal '1":;c$1i.;~ _
aha appeal * i'hex*'afr.:3x*"~%g; Ca-1; rt ta
allmw ma ayyeai. amfi Judgment and
award szzaf ting A L I

5. Egg’ .’§:,mV’«a;’::g:r;:%a;¢”£ cmunma; fem ‘itzim
§’;’eE’~:$fpQ§’}.¢§%V.%”:”€j$’fV that. by mcamgicmzirag

mm e’%:”3;d.§&’;:s;’;¢<:a».M @':ff_"a:$i@;.A ""§§n'&:mmthachary;. mm Smart mam

mbrm ;i.:.~«::s_ i;.t¢Z:*:"i§&;V.,Aé{:;:¢.";:":*,;.e:r:'.'§;'2.,1$::1€,~m1":' that :°:.i.amaa.$eV:!%” 121% injuxry sus1:;a:ma:rfi. by mm. 3.1″: the xrmcafi

Aczmmrtfixfig to him, whafihaz firm

.a,.n3*é.1.–..~sty fiuanjmmm by um afi,amea$«m1 .-am fuily

“”–._x?f¥:2§:c’:2;vae:}:-e:=;2:;§i mzjuxy austaimfid in mm rwafi, traffiu

_é.c;;C:»..€,ié,é11i§; and whathaax’ 11$ cm amzcmunh. af aha

injuxxex agmaifi have mean gaxcmxefl Kay fina-

‘ m3.a:;m.a.nt; by granduging ‘i.’:.h_e. <:§,j,3m1m3rga auzmnazgr mf

V,

prafiafiming 32%3.£\m.z2.t r%<::<:2:.¢:*d$ tun) shew tzimt cifizaaassmfi

cirmsti ma amczmmmt mi? tism :m*:.3m1:y austaxmaa }¢yv..}1]:mt.~.._1.n

nae xwaa txaffiia ammlfiamt, we axe afi nae §§$fix$fi

i:,.hat: the mammar ltmm ta: be xf*§§::.z:mr1'a.3v:z?ma:$;&;r:-e%}vja:f?:..»"k£w:j;§r'-AV

Txrmuzxai afraagh. granm.ng §§$XfIf§3.£§f§1{§Xf; V"i7<:}f3.1::"=-.._ '%:.;:"=7;.&

a.§§ml:m:§1t: tam mxmimza "€T»1'7£3~"V3-; 31i;3!(..'§'Y;.$£3I:1'f_;'§V' ffixézfiiffi. *<E§,Qr&?;c;"sr%§w;"a,

E*IQ$@Zi'§Z;£?"il amai i~¥I1v§§A}ES s;=».;;§:a:r11.5:*;:3-;: ' tfiem, "Em
eaa'i:.::ab§.:3i..;@.h if rea§,m,§,.yV 17;_a between ma

ezzauseg 1:253 dfiath Land, 1:3"-:.,<.%_ f:i,:':;'=:;=;;';r" 'v§;t;i£'éVfi:;;é.jw::"x'a€$ by the

aEsavmeewm,:%- .§Kz': %t*.}r3;<:*¥2'V.V2:%r,::é'a;s;:.i .'i;:*;«§1§f3Z.J:':. axmifi-anté an aceuqzumi

emf thaw :'a,e§a.ii;:3?;.i;:v;<§jm?";ém;"A§f};$fi"bV"m*;f§=;L3=&;.'k_".:3..a,:;.m.ar1'£:$; the mlaizmmta
shmnlii nut hag 'é3'1a"£f§f¥'3:£*${1. 3:} in the imtereat Qf

§;1:i;'a.i.1z:;?n:i;z"v."t?;';~a%..¥ wéV§ié;ve: 'cm aet asima aha Juagmmt

335 "gfiarfig gs $h@ Tribunal a:.11"' Smnm zmag,

E"'~"":**emm:é3?.;:'i,_3§1g.?:.hi;{2; 1rgat~t«ar ta film Tribunal, fax: fresh

~ «ifj a;}£;'Z.§§'*1.'f$ifi,€*.I:"3J".;_;'3;$Z'); in aazmm:-azaamcm with law granting

fax: h3€?9i";';J§1 the yaxtiafi tm Let in fiuxsthw:

erfigzifiérmmak

8/

3. Aflaaxdingly, tha appaal $3 allmwa@”$et§$m§<%

afiififl the Jufigment and awara cf the ?rihufiai,QtfuV"

11"" fiuna 2883 and the manta: is i®mfin&§fi ta fief

Tribunal far fresh een$id&;ati¢n"1n y&¢¢¢mflfia¢a_°;

with Law granting Lxbartg féi hath fih§"§axfi1e3 Ea
let in furthez evidmmeéjx

_ . Judge

Sd/-»