‘THIS MFA IS FILES U/S 173(1) OF MV ACT
THE JUDGMENT AND AWARD DA’I’ED:26.2.03 P!.£SSEE…__}N:..
MVC NO.1125/99 ON ‘THE FILE OF THE DIST. JHDG-E.VAN’Do. 1
MACT, CHITRADURGA, PARTLY ALLOWING” CLAIM
PETITION FOR COMPENSATION. . ‘ .4
This appeal coming on for;_ orders ” this , (3_:e’;5?_,V”‘ 2
SREEDHAR mo J., deliveregifiie foi1§>wixV3g:e.’V””
Notice to R.6 and L.Rs.
One at the motor cycle
killed in ” KSRTC bus. The
e;t”~’n*1 the case discloses that the
accident of the bypass road near
‘ town. A’ ii1.._tl1e FIR there is no mention of the
‘ the vehicle involved in the accident. The
ixivestigation have found that the
bus invuquestion is involved in the accident. The motor
A “if rider is charge sheeted for rash and negligent
‘ The material in the change sheet discloses that ”
the bus in question is involved in the accident The
driver of the bus is examined to prove that the bus in
u