IN my; HIGH czouger 01:' KA{~€NA'I'£'aKA AT BANCEALQRE
Dated the -2961 day 0:' May 23009 2
:BEFORE: "&_ _
THE; I--IC>N'BLE MR.J{§STICE : V'JAG;%;§if§;%,Ti'iA¢33I
:vi:Sr:;ELLANE<3LIs FIRST APPEAL fig; .4%2;83%A
MR5. N05. 4284, 4:285, ezséksg «#23? £2913? A%av:v:::%%%%%
BETWEEN :
In M.F.A. N0. 4283 2*' f";2'€§QjZ_ l
Rangappas . ' --- '
S/0 Rangappeg '.#.ge(i;_abOt;i%; 3.41,"«y&.ars, "
R/0
Bhadrava§flii""Taiu1?<;, Shi§1i€33g{i Di$t'{_'_§Ct.
In M.§:%.A'; No. 5'. %
A.E{.Cha;§1:§;9app@1~,__ ' V
S/Q 'flcgzlumauthappa, Agad aheut 41 years,
Rf t}.;A.K. €::a1u11y",« Erfiehannur Town,
,81iadfa§'a'ti3i_'Faluk, Shimoga msmc::--5?? 20:.
.V:1a;'_:gr:A.E«"T.%;.. 'VNé';-4285 1 22:30? :
Bégsap-pa,-V 4'
S/{.(i1aie:1§;, Haiehomuur '1'owI1,
Bhsgiravafl1iTa1u,k, Shimczga, Dist1*ict«5'?? 281.
" J;Tr: MEA. N9. 4286 2' 2007 :
Durgappa,
S/0 Honmirappa, Aged abcut 41 years,
R} :3 A.E{.Co£oIz§;, Holehurmur "F0 ,
Bhadravaihi Taiuk, Shimoga £')istric1':--5'?7 28 1.
In M.F.A. N0. 4287 / 2{){)7 :
Ramesh,
S/0 Honnurappa, Agttd about 39 ytzars,
R/0 A.K.Cc21<:):1y, H91eh7_'?~i2;Q__ '
'é
( By Sri Sa\+{Pm§kafsh, V
AND: A E t 1 V
1.
Fazmuila, –_ , _
S / 0 A.Amee1′ Hanja,’ __
Driver of .*!;’1’aCt{)3*’*’}’ir:€{“i}.1~1,8′;v ‘V ‘;
R] 0 }§%*I£;3ie1?”gd11_£1:.::~; ‘B1}ad;’.m–:athi “1’5aEu.k,
Shi1?r1ogé;VD£St;’iCt~{–}– V%577j:26~1. ‘
2. An1e’::rfHa11}I’§ei; _ _
/ 0 ‘Haj’i5ab; ‘ €}wz_1er._ of -‘”Fra<:f.c}r Trailer,
Rf 0«.Ho1f:h0§"1I}ur, "B hzidravathi Taluk,
Shit31<3ga'}DiStti:::t'4–~.L4 5?'? 2% L
3, ._§ The Ne'w._II:di&Assura11ce €56. Ltd.,
'- 7;'-,ra1:r.1Aa Comyiex, B.E~§.R0.1d,
2 , Bhad1*-avathiTal'L1k, Shimega
. V:":~.:s:1:%i»::t '+5 5?? 20 2;
« V?:s}:’_’i.ts ‘B1?a.I1<:h Managar.
" ..'Respan(3.c:3:1'£:t3;
(cemmtm)
-,
M A ~ : .; Bjr”Sri K.Shashi1<:iran Shétty, Advacate for R»: 3;, 2.
Sri P.B.Ra§u, Advocate for R6. )
Misceilaneous First: Appeals flied unéar Section
173(1) of the M.V.Az~3 passed in MVC Nos. 83, 5:3, 57, 55
and 52/’$301 respectivelgsa on the fik: of the Sivfl Judge
{Sr.D11.), Add}. M.A.Ci.’}’., Bhacgimvathti, dismissing the
cl8_im petitiens for compensation.
Thfisif appeals c:<:nmi:1g am for hearing thiS«:(§§i§-i fIf}€
(mart cieiiverad the foilowimg :
JUDGMEfiT’jWV
Haard the leaned cozmsel pa:fl;’ eS;v ‘~ V’
2. All these appeals are H}L§2i:¢fc1jred–‘ figlaiinanta
being aggievtzd by 1:h<::_..tii$n§.is§sai 'of'res;;«ective claim
petitions by tlfrsz 'C}::1_e '§aE*,a;%;é;;§§{1".7th2at Ied to $316
disn1i»ss2a1–. ' is mat the Tribunal
i'0unci"'~!;':ia;£ faiieé 1:0 establish tiaat the
accifiemt ¢~:.:a_s' r;a,:. .;s&r.i the u'a¢taI*-<:mn–trafle1' bearing
€Z:5!i:'Sw_é3;77A';§V"2:§*;;:'i' MES-5:18 driven by its dfiver
examinaiiafi sf the matexiai giiaced, the
;' E9 the ecficiusiofi 'shat '($16 Vehicls that.
was "i,::i:01Ved in the accident was bearillg tracier N9.
'f?ff§.€~?0£9 and it was driven by one Maliesshappa, It is
K @5211 'me sajé gaund that ths 'I'ri¥3u:1a1 want an ta hoid
that the ciaimants had failed to establish that 'aha
accident was caused by the &*act03*~»trai}er bearing; No.
}»
_ A-
€3TS—8?79 and M_ES»$118, said to have bézen dzixtgn by
.E+’a:x:a1″u1}a and aa::coI’di:”1giy, tha claim petifi<9f1ia¥:.f"-x§S{:;'€
dismissed,
The lfiaffifid counsei far 2 '
though the FLLR. nlmztions the I1T¥;i1'1:A.'{t3«f:1'
7019 driven by one Mailésizgljppa, .f}:sE:. s':}1i"i":1¢1'VV"t;4. 'c4ir;":'t£::1i;j1t'**;:1f:;s-_9»"
produced by 31$ c1air:3ga;11tsA.Aa;hé;'V%_i§3' t};:{(i Charge-
Shae: Inake it clear 3%-:I:a2}__r::3€ bea:ri1f1g No.
CTS-8779 a,.nr§: V Fazaruna, that
CaL1sed fiiié {I15 Tribunal could
not Ii;§ve._ ]_Z)€'E1iti{}'i1S.
4. Q§ 1:113 I€:E3i1″I’1t3d cmlzassi fer the
I’€»F$§}0I15£§;€iE1t–§.fi§?,1.IffiQC€ C4:m1pa11y argued that the spat
‘ stai:e131ent of one Durgappa, one of the
‘;)§°§it.i§i:{2i*§ Ejcgfara the tria} mutt, and the 1221.3. :31}
méiztién htlinai; the vahicke that Caused the accident was
V’ * 19 driven by Malieshappa and, therefara, 1:116
fI’ribz_11}ai ‘W88 jugtified in dismissilzg the Claim petitir:)11s.
5, I Having thus heard bath skies, I find that there are
twc; sats caf decuznents .”£’I.1$I’lfi0I’1i11g mm differam Vtihidfl
fix,
,-
num bers and driver$. The d0C1.i1}i13I1{S up§i’§}¥f%;§3’§’§:’€3’*$}1€€E $0 that the 1.0′ cauld
givgihe 6§Q::,§311a§;i£>:*:. agé to have the vehicle number and
” V’ Qf ‘&:’i°i”ii%e1′ got changed in the chargefihefii
Viazhiiégi: and spot Hiahazag’ and tha statement of
E¥:;:ga;:;pg;’j’..~§:1@1T11:i0:1 $83316 aiher vahictie {11m1h€1″* arati a
nC1iff€:ii’t3I_}}[ drfirex’. Aftmr C£:=11s’ide3:’i:ag the ravidence ‘:0 be 38!,
the pa:”§:ics, the Tribtmal $1133} thereafter éispasa of
_.:%t11:’: ma:1:&z° in acc0:'(:§.a:3.<:<: with law.
é. Thfi judglnent 0:" 1:126 Tribuzlal, t11€:2a:=:f0re, is set
asida by aiiawixig them agpfials and tha matter is
'//""
‘ I
I’€111ft¥C1:€£i ts {ha “Fribur1al for fr<:'-,s}"1 disposai xarifJ::iI1 £1
perieci of thrtée maziths.
Thfit parties shafi appeaz’ befibre _the…§*riVE:1§:1s1l gm ..
33:2 2:399. 7 n 2 %
eke] —