‘
\\\\ \.
…… .
5.»)
accarcimg to them was coming back am 15.03.2084 ta
Harihar from Bangafare in fir1ter=~City Express Tra_§.nVV::::%§V.a
passenger am} when the tram entered
Iv¥.M.£’x§agaraj in erder to aiight at Hggfihar, .*:’a:1¢:§=§:j’_né’5;:r”:he__ ‘4 ‘V
dear and as the driver of the trainvifcirovie.3;hé..traEh :r;k;»asv;%;%T%%
and negfigem: manner, due te=w._If:ich
Cempartment, he lost: baiance éfiVd c: §’}.’,§_f;$:’1*TE.%.?;63;2i5§,, traveiied in train §’«§o.E:592 frem Eangamre :23
.ff§-=-§$;–j%i;2’a%A {an 1393,2394 am w?:§§e aiigfitérzg fmm the tram
2
E
n.
$»..»;:$5″
m {V
(.11
i;’;’} Whether the deceased Sn’ M.M.Nagaraj
died an acceuni sf injuries sustained
him in an unfewarcf incident Gf 3Cc§{:f%é:éV%§§.’~[.,
fax’! fmm Irztercféy Expresé A ‘
I.S,33.2Q0r-‘$1’?
iv} Whasi” refief and wha£*=ora%§r?’TV
Eu Affidavit: evidence 1″
appiicant, was flied. She
reiterated the stagemenfis..,§*ijad;é. A§%’ appfication;
E:=<s.A~1 E3 is the copy of
§0U¥'F1€¥ tiCké€VgV at the spot of
the tit» mamier of
0ccurrer:Cé:.uof the a_éc«£.t%:-:.r9z'E«..§éE'<;'f no assistance,
'V i§ffi:i.'a'\;s%:,V_ _____ H evifience cm' (3063 Basappa!
T_S;f'§;"»;ii_zfu;;a'%»:s'i#:,3'pg:;a was {Red and he was examined as
A§!x:»;2';–.%~' gecond divésian dark at Vishwachetarza
§=-Eégh §C§1€§€;§%,'éar2gai0:"e. Acéerdéng ta him; 3:": :4.::!Si2G€34,
"'V.::é;é;:s~:ea.§gdV"":had mme is his piace ané was with mm Lzpto
:'":E;8 'P'}A§'v'§ ma 1S,S5,2§Q4g whereafier, he purchaseé a iidiéi
'$2:
8
sustained omy in case czf suicide or in a case where such
an incident ocmrs when a §3€3FSC>fi negiigentfy cros,’;.e3:fs-fine
track without noticing the appreachmg tram
accédentafi fan from the train. By obsgrvirig .th’at—ti§e”‘rét-«:gr:§..,’4
shows biack raiiway 0%: marks havifég ff black ‘–c;§E~–maifl>has désbeiieved
the evidence of A_W’2 platform
ticket f3L5F’Cf’T§$ié:d””:.’§’:)’)’./””V h§:E’n. “has heéd that, the
deceased ha:s;._m:.¥]i;’ s:jiviec3V””cmé’§_CVoiifi£ of the injuries sustained
by aim i}:*%;f:.e:>~,;~,;§§ré’~§.r}:%i.d_En%i_’.b3x an accidentai faii frsm
Inter-City”‘Exprfess-:1€>~:t ‘x;ués;..__é’fiénafide passenger. Issues 1
3: 3 we-re_ anéwéred its” the negative, Issue 9492 was
.ér2s§r>;%er§éé5’f~§:i””awe 3V%f§’%§11ative and the appiécatien was
a;%s%smssea; ” 1′
Fégméfiansiraéf. ieamed caunsel apggearing far
“–~a;::p§¥ia::’:s§ gczntendeé that; the Tribzmai has
-.fA’::Q%;}r2i§’§:ted an ems? and Eiiegaiéty is answerimg éggzse 1’aI§,3
E:
. .x$\\\\\\\\\\\\\\\\«\«\§~
\\
\\\\\\\\\\\.\.\.\\.\\\\\\\\\\\\\\\.”§””.”.”.§\
14
estabiished, the efaim putforth te order payment :22?
compensation is justified.
19 In VEEW ef the above, I am of the *
the contention urged for Raifways fie .f_e;,:I::._V “VV
en the part 01′ the Railways and Ms
the falf was on acceunt of carei’e.:esneS”e deed’ ‘r;eg’!._i’g”‘er.ze’e of * ‘
the deceased is based en totei…&isee_:j<:ep'tie~n_ef,.iirailways
and is not supported by""ad;:Ae\:;_d§e§3ce';t.':'_
In the;_"%e:§;.:é.%'t§ ;3*«:he"ép:§ee'if'§e_._..e&£owed and the
impugned dfdéiiyéiwéffi' i4s""§éietfes.Ed'de';§
'fhe .f§Te_d.""befdre the Tribunal is aitowed.
The reepVtm_4dentVV"is;a1:d'ire'::ted to pay compensation of
%'4,§2eg,C1O"8,/J w§'t%'eV-..€}5V§{§__AEAr:terest frdm the date if fiiirzg cf the
-aV e”;3i_iec’.i::i_vd~:f1’ee’f?e_re the Tribunai {EH date and 9% from today
HLS’ ‘;;.e§}ment.
2??
iw
ii?)
M
[ }<é3z~