High Court Karnataka High Court

North East Karnataka Road … vs Smt Gujjala Gangamma W/O Late … on 7 March, 2008

Karnataka High Court
North East Karnataka Road … vs Smt Gujjala Gangamma W/O Late … on 7 March, 2008
Author: B.S.Patil
-'Jun! um nr-nu'-nu-uu--u uuvau ---w'-f;'- '-:v- -- ----- -- -

 2::

MFR. NO. 503. 2005

IN THE HIGH C-OURT OF KARNATAKA AT BANGLAOHE

mrgmmgzu-m  my 93  

In-an-lav-aura
HUI' 'JED

umuowam    

 

l!0l?l'!iEA3'rl{AI«?l§£1T£i'KhV.V   
cnnmm. o1mcz,k%k%%%    %   
SARIGE samm 

nnr nnntin  V'
hilul J.l.liI'll\\Jl'I.' ,. ,7

BY rmVmaAa%k%  %
 . . ' .      "  

 -  1  we mm manna

xk.%aa*.3r..wa'x;"r94'm
 A  &COOLlE,
. * --R1AT'_  HOBPET 113.,
% .._§EI..,!.A.Rf:"'

"_'f

mu "-1- In n"_1n-his I l.IlI'.l A

% mm mm ERARIIA
- .._JtGEDAB«CXIT72YR8,
I-'lTI1'T'flT I")I'."'.'I"'iT.'I'R

Iii? ' TTTKQ3'

R! AT KAMAIAFIJR HOSPET 1122.,
EELLIiR'f Eu'£fi.".,

 RESPONDENTS

.,\,._..” H… …-….’.-..’.–…n ……-… ……r…_…’..’-a… …n….n..–….-. um… ..v–..-. V. …n…..n.n..–~ -=I-1r- —–…_.. …. .r..-._n..r..–1 …–.. –.p….- v. .–….’n…-‘._-. …-…. …_–…

MPH. N0. 503. 2006

TI”II8 MFA FILED UIS 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD

m.’:Et_1;2:.=,r Q! 2:115 PASS?-._ED 1.2: 1«zc_:_s.’:’s.3+,I mtk

um FILE on THE mun. crvn. JUDGE (8R.D!I’,.’}+_’£2:IJM-5. % x
wsmaa. iI’1′:’1C’T-‘\r”iI. Hoar-‘a’i’. *
coumuannon 01? Rs.3.5o.ooo;- {
mmnnsr @ 3% EA. mom ”

-fiunnou-w on

mwwrm ‘.|.’T.!.-L 11-r.2:

Tm rams coming on an-. X
dag, tha Cuurtdalivurad V ‘

“thin in am’ fiPp:§é1 North East
Klrnntalm chumgmg the
Ac’ldl.Civ1l mage

It-1.. I-\_|__ :1 ” ‘ __ , .

[iDI’..lJI.lj ‘1.-A-‘ ,.lVl.I”M.ai.x

‘A “I19 ‘I;

, ,1 uuvwvni

‘ on iiuupet-‘i€nmI.’iapur Road whom
Brenna was driving his tractor bearing
». No.KA-35 T 340 Imnclznd with I. trailnr
% registration Nn.KA-35 T 311, at Ksmt: .bu:a

. W
uuuusg H. van

‘~ A_’I-‘.-Q ,. ‘~

:i’0’IA1I’.Il.4I*

MFA. NO. 503 . 2006

oppositendireotinn dnahad agaimt the tractor. M” a

@1411. F4-g.__m.’;n;. ;I.;..nt.a_n.i.n.e.d. gz-iaunun LJ.n._,iu1-in;

aijiimici to ‘finapitai. iinspet and in.
was fillflhd tn Vijaynnapr Irxstituus of
Bails:-g.r whure has succumbed to
canua@ that the %

n.ann.’I\’I.A nun’!

nzgvl-I3 _
‘3-\9’|0:I\I.I-I-3-U-I? l _ . lil-

mmc”*””* inn and L and
the mother of under

_-..—-I..—.–.–..

3. (widow of the: deceased]

‘Iwo other witnesses namely
ownur of ‘tho tractm:–truihr uni

$u.na,.u-§Me5,.:l.fi*,,§.t}.1*-.e.g.«,z-.;. MI -I–rim–, Is-arm -..1.-.I.=:.*.-2.iz.\..ed .-2.-.

| Inns \aJIw-II

% is and E::u.Pi to P5 warn purotiumti
VF in support «of their ..n1ahn., The ranponclont
V. tha claim In! axnmm:ad’ tho cundunmr oftha
SH. Dwandrappa an Rw.1. Tm Tribunal, having

P
L

nu— rm-aunn-n -no uu.— uh-nun ‘curt I-hm J-Inna-‘:01. nor

‘ =5-I.’ fifilawu Lu’pI.u.I-I-nu us: lillfifll-Io! us

Q:-F.

\

uvulnl ur l\l”ul\l1J1u1Iu-I nnwns \..wu’m”.’.”-v- -u.–nu-ruru-.-. …-.-.. -…–_….. … .._1…..n.r__1 .._._.. _.__..-. -..

ef+ an Qnnfl

MFA. NO. 503. 2005

and aaarimt the ‘i'”rua
awnrclad cnmpannatian in a sum a£R».3,5a,oc:t§}e é
with interest at B%p.a from flw =§lg*€¢

1-as-..-…a :1′.-a. a..~”..a.’-r.-at-.!.e 9….-e
‘lulntltm of ” appeal ‘1
‘L I for the parties

_, __ .__f:-. .3 ;«._V.. _”_..;;._._ »_,_VV’_4;;*_~_1’_ ….. ……………1

A the leamad counsel for the
the nocadent’ aecumad in the middle’

2,

V.-+-= mm a -A of 1-..-I-4.. an eelbmlfi fl’….|lLI

3%.!’ l- \C$]’Iu’ $-I

ii

‘ in haw appuririnnad thn iinbiiity as fun
” driwcr of the m-acam-tremor also conn-lbuuud
_ to the aocidem.

4/ –‘

MFR. No. 503 . 2006

6. Inaofarna thequantumofoompematlnn awarded

in; gamma; .1_=_.- a.-;:.1.m:a.; $4! 11.3.; eI.;m,;II.1;I.Imt $.61;-1;
fueiiee ciieeieeeti the we efthe deeeeeeti

erred in adopting the multiplier of T ~

‘1 In 1-Inn Nnlhi ‘P ‘Flinn II-I¥’I’aA’Ia,, 14:4
an ill uav Hallo «I vv:§hu..a,IeL ~.1nll.’nIi nlav

tuflnuu” mom’ a by ‘l’11B”tT’.[‘fi.’Bg’]”g1e_’v that nnle’

for ‘V V’

_ the quantum of
gnaw Le :.s.a.eI’I=enaiv,….._.:a.=: :.=.I_n 1.1..» Q’!

“-q-‘..:_q’….–_’.-…..

3′.” NEKRTC has not unnamed’ tin

% –drlverV However, the oonduotor ofthe bus h

-In dun-tuna. «agar (3-|”|’IAvn-run Hull Hm: olrhnnr HI”
uauuunans Inn In-lg mar Inaauvw vs

~. ‘ A
IAHJHF POI’? ‘P3-II-RF ‘JV?!’

comm’ frnmtheoppauite “nuuritianiy

tnoktimtraatormflwrightekleandhitflneright
porh’nnnfthab1.1u. Honao,auc:ide::1twmsdua1aathanuh

/<k.z

\_/

–:—‘. t- — um. — -_ —- – u – –:—u- — —1-nu ‘aw—–:1 – uuqyu – 1-my-‘-q

…..n….. -7. ..n…..-………… .. …… ….._.”.. — …. …— _-.- -.—- _.-_–. _- — …….

HFPL. NO. 503. 3006

andneg1igent’aotonthe part ofthe driver ofthe Iraotpr.

…’~rw’_ __._…..,.

11″; aunt un_1.1chnnm.”;% 1; at ELPB. A
fifths mt siipfwoft w fie
mark: by that cnnductnr in his V
the panohnnnma that on
1:1″-u:u.:r fall down and won» of v%

% h m m;.Le..ri.-.I.1 \J.:ie;_,v .;:1′ 9:
mm’ fury mam” -how that it
was on (sf ‘ of the
am the other mm. the

-“-‘sa-…-“*’ “””.’_-“3 5.’-.9.-.-:= :1′;-at mm

W» W r-my and ‘

proceeding awwly. Though it

witness in the mun-ammirmtion

V an he has the sums. Ii: is uni:
” % to than wiuzum in the crou–examlmttlon that
% % of arm u-actor suddenly moved his vuhicla in

rightand due to the name the accident occurred. In

1-‘! rv:1nou1IIv$1I1nI-Irndni Illnfi % bi I’ Q.” “‘1

MFR. NO. 503. 2006

appe1lant]lilEKR’I’C has not proved the case pleaded

it snag thin: ggcu;-19:1 slug

__ ._A….Hl….-.A.-….. ….._.’Il._…_ .. 4.1.. ..

oonmnuwry nugugunrve «iii the fif mu
ulctnr-tailor. Thu
v bus also persuades arm to hold me
failod to establish its A

E

Qéjfifljlifl QODT f

Thwm. fig.-4-{V*.’;%,-a-“*’.’.-£.:.’-.., ii’ —

_

that II 32 years. In the chin:

haw: shown the age of the

% Thenmung recorded mm regamby
V Tribunnl anmmt be ohn.rncta:naad’ an arbitrazy or
The: ago of the deooased found as M the:

fknrunflmnn -I-1-an “r!-{I-mm-‘I arm:

1
ll-IT I-IE-I W Alllflnifl VI’T–

__ _-__ w- -_ _,_ _ _-.. —~.. :. . —¢– cu — nun. ururunwu : uunpn – 1-my-g-q

sd./–

HFPL. NO. 503. 2006

right a.t1djuntiflnd in pcrocoadjngon that bnsin.’1’ha
n:mmu1t of t”:t_:gpm_:g;_:_;; __ nnind tnfinn t__h_n

” “‘_ ”’–_’i ””””–f

L’… .x……._. .1-‘

!–Ad_lALA—-:.A’lAfl -5 -3 …n.I-n_¢-\n-n.nu __ ______
11111115 01 1:I1c6€l.D0ufl.IlIll.atlKl.J.€JLKJ]* p.II1flI *

his employer and in than facts and ..
me wherein it in iiound that the

of 1:11: tractor cannot be %

Am-nnnmlnn. Hana; f .5 -rmkn

Ira-Iva claw-u-aw In _r\u-an-av
u . .”i.\ .~

1

nnaonciingigr anti ngamst _

10. In tl’1e;- Tau 11»
amount in no the Tribunal.

Judge

L
%fi?j_~