High Court Karnataka High Court

B M Ashok vs K B Ashok Kumar on 19 January, 2009

Karnataka High Court
B M Ashok vs K B Ashok Kumar on 19 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana


KQPPA TALUK, RiDER 01:’ VEHICLE
BEARING REGN.NO.KA.14.L.2622

3 UNITED INDIA INSURANCE co:L’I*;::”v($<3Iég*1'IaV FIIR" R5)'

THIS MFA IS FILED –U]-S 173§1)'@IF.IM*J ACT AGAINST
THE JUDGMENT AND AWARE 'DT'.:»'8.9';2@.03–.PASSED IN
Iv1vc.N0.30/2002 ON THE, -FILE 01% 'II.'.'I:a~1–E MAMACT,
TARIKERE, PARTLY AI,IL0fw1NG~ fI'EjiE..jC,".';LAiIvi« PETITION FOR
<:0MPENsA'I'I0Na' A195-Q SEF;}{¥NG ENIIA-NCEMENT 0?

COMPENSATIO’N§” ” .

This is:’1’1::;c.omiiI;g ‘ Ir:1;…_fcIt’ orders this day,

SREEMIAR VJ,g3Vcie1ijIezf§d_ the following:

%1~IJ¥IDI§§nrENT

E2IVf3’p§:11anI;V”‘–v}1eti’tioner was riding Ike motor cycle.

2’s1ic+’L¥1é:r. Tméini E:§nc;1e {taming fmm opposite ciizection hit

again.é.t’VIt11é The petiticmer sustained fracture of

‘gatcla. have pmsccuted the offending 33C3.{)t01′ cycle

V’ banging injuzics . The Triblmai hag held that there is

nsgfigence on the part of the petitrionsrr. The

“–«.(}<§?:i1II*enct2 of the accident, negligence and cave-Iaga af

insurance are not in dispute.

RESIE§€:3}§I§E_V:N’I_’:S ‘V