High Court Karnataka High Court

Sri Jayarama Moolya S/O Ithappa … vs Sri Anwar S/O Ibrahim on 12 December, 2008

Karnataka High Court
Sri Jayarama Moolya S/O Ithappa … vs Sri Anwar S/O Ibrahim on 12 December, 2008
Author: Huluvadi G.Ramesh


THE {HG}! COL? RT OF
BANGALORE 7

wmzn THIS THE 12″‘ my 01:’ DECE2£’iB.’ER.§-{KISV

THE? HeN*BL;: MR. .}US’l’I (~.jE §_ii;E;£,{‘}”:E’5«§;1’:):’35. %

;\«iiSCELLA?£EOL?S FL§§$3’I; A:%pEAL§t;.a452 mrk % %

BE”I’WEEE’i:

SnIIaj_«;:1ramaVM0a!y3.,…. _ ‘
Sit} Irhappe Mss)3§r’a; ;

Aged ab_Qi*;;;t 43;{“‘i :’yf{3a?L3’S7,. 1
Rfa Magi r:m;se,%–k%% %

ThitmbeTAE?éi_iag.?1§,” Bantam “fa§z§3»:,
D,7}_'{..I}:’s:tr7ict.’.’f-.» * ‘ ‘

…APPELLANT

_S1*i.’Ii?:.’:25v..1$§”;}siar%:at§; and Sr§.K.Srihari, Advs.)

VVS:’i’,’:’?§_1I’9n’§,;’.Vf:1i”,

3:9 shim?

. Ag-sf Majer, R;’%a.A.F.C0nxpo:md,
‘ Q1’i§I(€I’€, Seppu, Mangaiore,

% ‘ D.K.Distric:;

” Nae New Indéa Assizrazzcc Co. I…f5é.,

Peiymer House?

}\}’e§}27¥s:ai R{)a&, Mangaiore,
D.K,})i$tri<:t.

Represanted by 3&3 Bram}: Manager. …RESP()N})E:\;’TS

>96″

{B}; Sri,M.P.Sri3<aa1th* Adv. for R-2,)

*5'-'ikiit

ms MFA. is {Bad under Sectéan 273$; '{3%"?s{V Act
against the _§2.1dg1ne;:if and award dated 30,106 paé$r3&–.ifivv,4MVC
Ncs.265:'()2 9:; tin: flit: (rfthe Pr}. Cévii hzdge (S:'I'f.j}nf..V:}
IV, ;';vLa11ga10re, parfigx aiiawing the c%9:.i_in . 'Apéi§£i<3:3 ' £42.;
compensation and seeking ezzharsoezzzexzt <::i7'c<3~:,h};e:f:'::»ati2}n.,, "' '

This MEA. aiming on fijrr Ii$:é{1"ir1g:'thV§$:~.<;ia.y§' .;§%:a V7C<)1::"t A

deiivered the f0H::m:'ing:» .

Jsnsmexwgf s
This appeai. ij}§’h’1é; s§é’k’i:2g for atzharzatmzzitztt

<f1f:.:ca¥I§§)%é§3[é::Vtig}§i«_be§,gi§;-,_ns3tj saiiafied with the judgment and

aWa%ii..;1§lS'S3f§"})f§"';3§C luége (Sr.{}n.}a:1d Acid}. MACTI

j.'}"ar:;ga§uf:: ‘MVC N£;.265;’G2 wherein a. ‘mta.§ €E(§}3’2p$Z}3élt”§{}Ii cf

% ” – _ %%:Q7s.s§.2,7<3\i1;- haé beg; awaréed.

3'?-IfiZ.{}_I. &.'I('.oi.£f§d 5.03 p.133. avhara the c%aima;"zt was

AA _xasaz}i<.ir:ig on the frsrcitpatiz near {$01.30;} H{_:spa?ta.§.'t:;: gt) ii": his izcitruse

that time a Mamti Qmni Van bearing N{}.KA E9 $698

V cama frttem Bcnéur crazy; and éasihed him fzxzm iaahézzé disc it:

which, fixe C}3§i}E3.'£}f gzistainad fracmreg' Gr; fiifl ciains pé*:i'it:3{m

WM

flied, tiée Tiiivuiiai having heid that the accident was due {:3 {he
negiigafies an {ha part 0f the zirisser of firm Mama Yam in
questéim awarded the above civxzxpazaszatima. Beiéig -:é_i"';£iv.%;a'tis;§ied

'§«'v'§'{}'i tbs samc, the daémaiii is befhre this C{~;f1_a–29V'g::: ' " Cf V

3, Accaréiilg ii) the c}ai§§3azfi"._§:'é w a;<; éam%§1g f%E.:§f'~:';{}{"3i};L-" J

pm" 1'm:3:1'{}3, {I'm the E2633 iI;~§f: 2<33:'§'c:?f–' a§1}e12éV:§{:§:?$«–R§. %3€'}.€}(}{?.;i-L' is
awards:-é by {he Trib:maE_ avgardeé towards

meeiécal and incicigzf;-ta} _:;xp¢z;'sgs.V and Rs.33{}_.3f)Q0.=*"~ has bean

a:ward¢&"ii3.xa.5aJ§§$ }}a i33._a:}(_i ::u%'fe:r.ing$4. He: has guifiered %%ae§:iz'e

of ':.§_1:3 $_ arid' '*ffI'z3<;t'mé""'0f right" %3un1em::as_. zsurgécai nacizz

iéfiaifispfacmig bnmnitunitad tr»:3e§:a¥:iTéé§ce:z:et: am} fkaéztzjre 0%’ :~:E:af’t femur régifl: ané fie figs aim

” -._u3€C%i’gQ?:a§:”%§2r3e major aperaiimas. He was; said in he é:’a;;a:.ée:3’i

f0i'”‘ I27§a_srs. G1’: the head m7″3m;s; ef earning diiting fiée ;}er%gd csf

AA fireéiinetzt and fast, the ciaémant wrsszéd m awarésé R2″; E5.(}{.){}?-

52$ he has ma: £26823 awardmi erg ‘aha: head, §i:f::.:i§az*%}:_ i’m:;a#:”§is:
diet, ccmvejaance and zzmzrisétsmznt the ciaizgzaai smzzié be

ezntified frar R§.§0,f){}{}:”~. Tsszwards 11353 :3? am:::zi$’ies in fife he

Aggy

wrsuéd be awarded another R3.1€)_.{}G():’-, Having r§§gV;§3_f’§}._’t{zi=;:»;;’:. V4

a’p’§{ea§”§$”a:IE’:3wf§i§ in part.

3%
Iudgé