High Court Karnataka High Court

Smt K Easther Rani vs Sri K Nagesh Babu on 21 January, 2010

Karnataka High Court
Smt K Easther Rani vs Sri K Nagesh Babu on 21 January, 2010
Author: N.K.Patil And Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATIED THEE THE 215"' DAY OF JAN UARY. 

:PRESENT:
THE HONBLE MR.JUsT191; N.K..Pi1'££i}; V 

AN 1)

THE I-ION'BLE MR.JUSTI4'§ E..B.SREEN1VASE V%

M.F.A.No. 575Q__4_iC3F2QO6.(M:\Q" 

B ET\/V E E N :

Sr111..K.Eas1:hVe1' Ra}'1i'.* -- 
W / 0. P. M .' Do1fi:--sw2~:._my, .. ..
Agezéfi  ._Oe:r.7':«1\Ei'ia_
R/o.?:\Io.8"9_ SH'--w.Cr:5sjs,L  _ V
1 _-_E3_i.ag'e... li'*iE§.;;.,;'1nas _G21i'd en, H
VBe1fi'ga1V(.f;f1'€ ~ SER)' 0554} H "

.'.Appe11ant

(By Sri .8112 1jes}1 . Ni"; {.éi'1 §liT.: ':A--ci'\4fcV.>c:a£.e)

     """ 

    _  Babu.

. 'E1!"o..V»K.A'.v£("rishne1 Mufihy.
Age:EV§a.f0:*. Oc.(::BL1sir1ess.
-. R.'/'L;-.'1't)\\r'11 I--{ail Road.
.. M:~;_u:§hL:gi1'i.
'hi mk L1 1'.

The Regioxml M21;1agg£31'.
The Utlited India i11:'eura1.:'1cre C0.Lt(:1..
No.25. Shankar Narayzma Building.

M.G.R0ad.
% M

if MM)/M,



B2mg21}()1"e~56O 001.

§

... Re.1?.VAc:(i'»;dé"ét Claims 'I'ribLma1, B2111ga}ore.

..(heféih'aE'ter referred to as ' Tribunal' for

I  é§f'1;()i't.}.,_VT*,_& " ii

 ~ 'ii"h<éi '}"ribuna1 by its judgment: and award. has

  the claim petition filed by the ciaimants

ii 'A. unr.3é*.r :-3e(:t:i01'z 166 of MN'. Act'. Being aggrieved by {he

i * ~.---:'5aici judgment and 3.wa1"d, ciaimants have filed this

appeal. seeking appropriate reliefs.

;¢4_/L



Lu
'

3. In brief. the facts of 'ilht' Ca:=;e are:

That. on 24.5.1996 at. about 6.30 a.rn.~,"'---- the

appcllz-mt was goixlg in 21 our bearixmg N0.KA.O6«,.6_6'85"fijarhu

MaCi1,1gi1'i to Thin:pai.i as 21 paSseI1ger and \vhe1'}"t:hVe C21? Ca:1"1*c  '

1"1ear Thirupathi. the dri\.»'er of the séiid E211' '_d'£T()\4'-L'. th'ta._~;afi1té in".

a rash and 1'1eg1igem n1anr1<;'1i and ir)s{'.V{:0n1.1"{)1v_~Over i1;:_é1nMd*

dashed against. the lorry xxr11i(t'11:j"waS c:"site
direction. dhifi'. 1.0 w111'Vc,"i*.~.,x  irljuries.
Im111edi21t.e1y.  has  v'L_3:t.1 'ii--.1.3ur GovemmenL
Hospital and  i--_-311   I?3:;;¢v1v'V1'g§:11o:'e anci spent
1'e:3.S01'1abEeg'  On ';1cC.oL1nt. of the
i11jt.£1'ic>:V;s   1»,»1'1"u-s»_':;§ppz:1E~'2111t in the said accident'. she
has I'i1eE1 ~<_%v1;¥1i':-1'1'  V .br::{'0re the 'I"rib1.1na1. c1air11ing

(TO£1'1f,f)'C"VI'1f:3.é;11'.i()I1V'O.ij R$.4.OO,O0O/-. The said ciaim pei'.it.i0n had

 ('01_'11£-' tip for"~:;or1side1'a[i011 §:)(:fo1'e the Tribunal. which in

 l.".11'fK' I1,  hba~1'i;'1g E30111 sides and .21i't.er assessing the oral

2111634..d()<{§i,1'me.'i1te11'y aw-*idc:1(:e, has disr11iss\:'c%c§ by the said judgmerli. and ax-V2116. the

' -..2{1'pp::Ai12:z.1'11. has presen 3 11138 appeal.



4. We he-1vc= g'(.)1'1e t§11'(')L:gh 1I*.1e gr()u11ds Lirgcsd by the
a1:);)c3ila:'1i' in the i'1'1€?I"11€.)i"cl1'1C1LlI"i1 of appeal dlld hes-1V2fE7l"--.T1.11e

§ear:'1ed C()l,11'195(*1 e1ppez11*i1'1g for respondents.

5. f»\1’ter (:ra:’c’1’L.1} 13erL.1s:~:a1 of the ()1″iginaI I’t?(f’u)..1’C.ivéi’x»i£1i}.:1bl(§ ‘

on record at. ihmadbare. im:1L1ding”1,he’j1.1<jg–n1e.nt.V£in.g§Vawar(11

passed by the 'I'ribLma1. we do 1'1o4t..__I'i'12.Vc_1 any' _r1’*or’~0V1′._Iaw’.V.

iilegality. much less ma1′.e:’ia1 i’1<a.jé"gu§a11~i1,y=.. ,Cc)..111:i_1°:i{"'pt3V<flV the V

"E'ribunal in €jiSE1'1iSSil1g ihC3'.U'C':i:ciifii p-t:t.i1:10I1"'fi1ed by the
('}ain121n1. The 'I'rib1.mé1V1_721I'ie.:5* ;:1ppi'€:.C'i211*ic)i1 of oral and

d0(:umem.a1'y cvide.11(tc;};1:1c§' 'cthe1*g1':'1a1,<31'i;3.§' availabie on tile

and aftér 5-:'é(}'0.1'd'iV3.$_V .:14.:_i'i_;id.i_11g" G3' fact in para-10 of its

j1.1c1g1ni;=.111 _t'€A)A' :'i'TV.fl"('.€.4'..l '=fifiai..' 11hr: alleged accident. was
()(',('L1I"1'E'd .pi"1 V24-1¥.5_.§ 'file writ.t<:1'1 (§()I'11p1diI"l'{'. EXP]

was; 'ssaid h2_1v'e'1be{:-n wfi1(~:c:1 on 1.3.1997, after the lapse

" elf ifC1'1 "":iT1o_f1"ths and EZx.P}«» Copy of the (tompiaimi does

;'1'c;Ti_;' of the c:0nc.erned police st.atioI1 for

hair"–ir'1g-._'fécéived the said tromplaint and except the said

d(:(_;1,11"1'iV<3r'1t.s. the ap;3e11a1'1t not pmduced any other

'"r1<'jCLiment.s before the 'I'ribur1a1 H) establish that. the

VV '"oi'fenc1ir1g \rehicIe was imroivczd in the allegeci accident.

The resp()11dem. 1215; placed r<–:1iance on E2x.R2.

I