High Court Karnataka High Court

The Managing Director K S R T C vs Shivamari Gowda on 3 September, 2010

Karnataka High Court
The Managing Director K S R T C vs Shivamari Gowda on 3 September, 2010
Author: B.Sreenivase Gowda


31 THE I-Imi COURTOFKAR1lA’mKAATBANGALORE …___
DMEDTI-m’I’HE are won sammm, 2010 % 3 5g

BEFORE

11mHomn.naa12.JUs’ncza.mnrM-53.. % Ak

M.F.A. no.11o5/zoos; T

REEL

mmmnatmvannmcrm, ~
K.s.R.’r.c.,c:E1rmALo1rmcm,’ L «
KH.mm8 ,
cmpzmmmm –

AGEDA BOUT§?YEM.E. ‘v_

z #16 “””

mmmmnam

%%TT%«%%%gqnna2

c munmm,

– %ongj

EBPOHDENTS

K.R’.HARI8I-IBAEII &ABS’l’8.AI!V. ma R1 To R3)

fig.

WA FILED U18 173(1) 01-‘ IV ACT AGAINST
JUDGIIEIH’ AND AWARD DATED 31.7.2007 PASSED

xomasmoe on ma ms or mm XIX Am>moxAz.%segkza
nmmsn, mar, Immopomm AREA,
m, AWARDING A coummnon or m.4,12,5a9;»%%-vmH%T Q

Ill’1’ERE8T 6 6% PA.

mmmm. comm on rokmumzdzz j’

COURT DELIVEREDTHE FOLLOWIH{}:- _ _
ignglggl ”

11:’. appeal i. by flu an and of
the Tribuml both onzhe an won an

quantum.

2. pm , the pause. are

refiarred ho the claim petition beam
_ am» case:

the deceased, was riding the

regiutraflpn Ho. cans-2403 from

mama, mm mm mu, . Kama: Bun
}%fi§m$m&mmmbmfififlhmmhmmmmmfl
and dashed ngnirnt the aumrickslnw. A: an
% damned sustained grievous injuries and died at the

GD,

3

spot.Henc>e:.hhpa1-e111aandeI:lad’b1’othertoget11ed’fiVha¢la
clam’ petition bafiam tha MACT, T”

eemeneaden er Ra.10,00.000l-. The Tribunal A ‘

3 compatzatiann ofRc.4,12,500/– with V ‘

4. The hm-nod Conrad

oubnfiu that the accident was ‘ of
the road due 1:: ‘Vvamclau i.e
autorickahaw and Bun;

Tribunal ‘ place due to eele
nqhgunae’ eethe bus is not correct. The
claim pedden the deceased driver of the
163m) in not mnintninnble. He
the quantum cf oompemation awarded

rt-nuazuble it in on the highar aids
% _ for anewm the appeal by reducing the
ewuded by thn’I’1-ihunal.

Flat contra. learned Counsel appearing hr the
eieienanuaubeueetheztheeeiemenorsntheaedingerthe

05

4

Tribunal tlnt the accident was occurred due 1504919

mgfganoa on the pm of the drivar of the Kama
further submit: that the quantum af ”
by the mbumx 5. just and n
for reduction. Hence. he prays: for dhfl1i5M1_ ._ V

7. The olaixnanl: in was:
was manned an PIl:1}’1′. £_I-Ie the accidant.
He hu Itnhad ‘m was occurred
due to tho driver of xsmc
ofKSRTC rm.” yappm ofthnir conmason that
to contribuinoty mglfi on

L driver ofnumrichhnw and the driver
u 163(A). Hence. than n no mi: in the
ofthe burned comm Ippaaring my xmmz.

%’

6

11. mm, the cxmmm are enfitled. ibr the

mzr1pemz:t:’nn.:-

3} Ima ofdepfinénc? ‘ V&,~4.32;GDt3: .” » ”

bjcomrentslanal head – “Rs.’_¢$~,;5§Q L.

m’::a.L _ – * K %

13. as the mmpanagtinn
urfler all the mag is amm there
is rm amp-e for heads, the

14. ‘me. int’ he be transferred
to the terms of the award of the
Tribunal. % %%

is directcacl to dcposit the: balance

R-m:mai¢gt 6%wit1:in two mnzztths fimn the date

gr of this csrder. Out of which was with

interest is ordered in he mvas’ ms: in fixed

A the name cef second zxlaimant win is the msthcr ef
in any Natirmalised am; Scheduled Bank] Past

VO:,’§:¢eforap¢fiodof6yaaraaI1drmmewa1oneei:13yearsand

$5