High Court Karnataka High Court

The Managing Director vs Sri K L Jayanth S/O Late … on 19 September, 2008

Karnataka High Court
The Managing Director vs Sri K L Jayanth S/O Late … on 19 September, 2008
Author: B.V.Nagarathna

3%’ EEQH mum: or 1<Ama*r.a2m AT Bayaaaxma
BEFORE
§;!§§§§£MfiEGU$ ms?

BE«’E%’EEf€’ :

‘am mammazzmemgg
K.&R.T.a;, V % ‘
cB.m*w.L :3:«#mz=;sé
K.§-iammg’
EAH£%.fi;.§.flR’;’E:’~.-.-“” ~13 02?; . ‘

Rap, 3? IT$'{?5i~3f1E’;FV’fVL&¥§’?«»C§FF’i§;’§§iR. Apmmmr
gm smzgmg

_ spa: E~:;%”;’A;.§.¢i’§2A’AIif’I’i-X,

E ‘=jS’«§* _ ‘§..«+E€:jGig’€».§PPA§%,

* fiixfi”-‘I£*E;..{_Z3 43] ~’:’If’EA$,

j m%:n”»2::»m gztzmcz mar,
% réz£3w?§J::sF;§g1»t.a.”; AS 333%»
._é iI’:L¥fi%”‘3,. €;€’3RP!3’R2’.’l’I&¥ Ema,

“‘;12;¥é:}’§*’;€’&E?§-Lafifi mama,

§

3 SEE K E; §A%’t’£HA,

‘vf\I\-lllsllrzuem-an 34- .—

mmm Ems ‘mm mm mm’ 91?

*§§Esg:3§*Em 2s..m3…ms-‘rzc3;%a L

URI’ OF KARNQJAKA HIGH COU

_ .__ – ……….. vr :unxNAlAKA’ mm-s” COURT or KARNATAKA men can

Sm mm fimmwasmm,
gaaz: mm? 43 YEARS,

R.%’…”L mewg :3? Tim

mmum my magma
fIi3,I€fiz\.§8;§§,3222,
Rffi E§%;Z%’§’I’I§EHfi1i’2§, T
xmwgazsmma mm, T
rs§mzs*’:zmE, mgmmcr c1%;»:3.a;LUI2+.%

3., *::§~%:g gmaasa, é
fififlfifi magmas
§e:..aa.% g1~mmG.a:,:m.Li ;.Ri§S:P(;I5DEH’PS

:3? $%:§.::.sx *%_.: Pmmztfla. E;::s;%
gm?-gmaym VY!iJ1′;_fi1:?;V.§ £f§;}H_221;,._V %
as :3 amazgm a;1m%m:?RE:;EH1$::>3

%_Ea%?zfsce§J:a_;;;av;g_::i;:;s “E23113: ‘fipfll is fiw under
‘fimrzziergta };’?.:%§1j4_ai* the judgmm am
awazwi €3;&§&§ 3L§J2%’? ifl. MVC Nt3.25€}l$0O5 an
the af flue Pr}. and 24131211261′, MAST,
$hi1cmag;§l:’a.:g mmpermtécm sf R3.3,40,(}00,f—
5% p’;a:’fi~e3m the date of pctitism till

mum’ m far’ ffmal hmrxrg’ this day,

tE1e’£’?ss7;.fsi,1;~%§.¥;i.#:§i:}’é1:m£& me fcfiaw%m:-

JUQGHEHT

apmg in am by zm KSRTC aihaliaengxnj the

%T %%%§g:§ggmm mzfi award mam in raw H3250/2005
% saw; saw. mm 19;.» the remarr at €1 .

Eciflhlll ‘hlfisihdltmnnungnu .. …-._ –. —

____ – ………. .. …………m..u run.-In wax: ur mxnnrnm Hm-I COURT or xAnNAi’jaiiEii”i-ileu coun

fifififi :1 $3115}. __=n%-=a=on?%:-=:’c.v: ”

reimm fasm af the was are

$5.12 .2$%4 $3; abattt £530 pm. the

}%§§{&,19iF.l’?fi$ was :33Z.M ;’1?§a&.,V ‘

in Emmi a5’ is= –

a§%a«’§te n mu! a zszxf the 1″
ffipfiifififif mzstairxad immxsdiately’
amaa ta than to Ad’
Hasyitai, tank §’mmset1t as
inpmm: “«’;’5:C3j’.V»§.i,V;>Va’3,rfis’ wmch period he
uma2*%*§:r3§;:’i§:g§£1ric3, Whkzh imxiuded the
c§.:E%@.$n €:f’ csmmaing rm; he had

‘ an amunt of tm
“g@:si&s~nt he ma mm the: $13131’ petiticn

: VV fi$?Z#§€E¢£$fi§En an xmriaua hmds.
” mrwm cf mtim fffiiffl the Trzihunal the

he-22% agrafi. azfi am im stabemmt of

‘ .=’a’.e-::»m éé-3; fie.-ztiyirg me ave:-writs mania in the claim

.- mfimmkm that the amzient

Q
;i/3″‘

wlice
E§”=m K&.i8;E€,322§._v:V§avaa W k %

. ………. vr N-.m.mnm mun COURT or KAIINATAKA HIGH count or KARNATAKA HIGH couul

lmfi aa:rac12.r-ma gm acmunt at the rwh and

dzésfg 2% the car by the 1* xfipandelfi
zmmfm sfwsughi far dgamsmal arm: ‘ ”
rmfiéxfimzt being the awnw cti”
Wm gm mpandmt k %

mztaanatied that the miéem
zchse fa”z.1?: gf thz (mm ‘§§i’t it was mt

liahla %£ pay; ‘ ” I

fzfmgsfi. ;_ — I

2,. pe1:i¥:iarmea:- :19 prave tmt the
_; ” @;::3fle”11t__:mt tmk place an 5.12.2804 at about
‘ ;_§,;;§»i3A fi-am sf Bmkal Pelim Sbatslun
flu Marathi Omni Van ‘
” 11.3222 and KSRTC Buss bearing:
« ‘1*’3°*i3_”_.’Kfi;.i9g’ F’ I363 in mjmiw to him
fig. a'”‘jm’-ibutabla ta ‘Eh: acfigmblc wlgmma of
” ‘ aft}-Le xmm Bus dnrmg’ t1’1ec:m.n’ae
” .§§”his ampinmma undar tiw first :t’mpr3&ent ?

ikm firm; rmpemsnt do prove that tbs
azciréent izmk piece dug us the n:g1ig%aftI1e
mfifiwnwmzdasgunhmqrammtfiahbm

pay any mmgmmtion ? /if

/

_.. _-….. .. …,…..mw. ruun wuxr or KARNATAKA I-HG!-I COURT o#”kXé’§Ki£kK%i¥icH coma

me pecmmw as mmw

in I sf Efia 33*’
mcammed himfl

E-X.?.’1 ‘m P232 midi
am gfii is’ tha copy of that:

irasm-.m …. the ‘I’ribuJ:1a1 at its
mmgw *wfia%gat%mrm E.~xs.r:..1 as c.5, in

awidemgf. mamrma1,’ the ‘fiflzmnal

” ” nag}. vagfifimt: the appefiant hw§m and
at Ra.3;m,e-may with irztemst at

the’ 3%? Exam ‘£13 date af the claim petition till

— ~ j -v44.___:~as;1j1m’m’T:::i._é§1′ m said judgamsnt and award 53
4 g: &..;} ‘3 ix”: this appwl hy the Csmnranhn.

fmfihaaaeham Sr§.FSBaba1i,1aaw:>ow’:se1fnr

thsa};w11aatax1éth:e1 c:aa2.xme1§asrt}1e1’*

2%;

/

‘ 21:…” if m, haw muzh

lflfiuflfl I3

– …….. «wen! ur RHKNRIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KAQNATAKA H16

H COUi

rfiytrgxisnt. It 3% aubmitmé on behalf of tibata
that Ema wax wficmfiirzg fimm West as

ffiarufi “«”‘am was .-,_L

spwsi’-is n and that

wfiyfltia md 11:33: it was $3515 sat”
hit «am. has», but the
this, a:.?»W::%:.az1d has wt:-ed
an awtfium. (sf érf the bus. He

finflzkm” is the spat

– that there was
s.§§§m§y1i* , Van on the right siée cf
the Efitxfsfg which Mt the bus. He

wurt ts re~app1-aha 11%

% :v4f}%-¢;:’_j..qu@awn crf mhzgmm and hold in

I-Ie mm aubmim am the

§a§. ‘mmma.mica 7% cm ma mm: side am

mum this Caurt m reams the

V. f’ §’.::_2′:5z§s~::3a’t1′-9:1, Ermtrase ths Cam 5.3 of the vim that the
mm wag santhe Ky affk “bus,

_ -…. m._… .. …..W……m mm wum w uwmnmm men COURT or KARNATAKA Hloéffzoun

‘E’ F@ wmrag it Ea sfibmittm bg; tm couzja¢f1«..’fa–1j
‘him 3* 2%-jyaafiant ahat the whémfies we:-as

the seggaeaim fifiwiinn axxfi ?Wg_?€..~~1:}1¢

m.p,:;-2 5.31.9.3 am; which m k %

evidezm 23% . arid does

mt ‘fiig évgit iéf» driver of tho:

Van thfi lré 5-ubmim that
Lzmpm in aufierad by rm
awarded
is jus%. ‘draw mt can for arxy’
2;; gm;

of the rzvai’ mhminsiaxns t}1epanm’

tii.a:”£:_é:*?$é< 'fisnfidwfifwnara:

X T :23; aha ummm right in mcung

tl'm:tI:1edrivm'af'tI1eC%rat:i:3z1bLmwas

% ii'). manning thaawfiesat? and

A

&

* Emma.' ea

cur'

…….u. wvwnl ur nunnntnlkn l'll(.-ifl COURT OF ICARNATAKA HIGH COURT OF KMNATAKA HIGHCOUI

:3'; if ha miswm ms yofizt 119.1 is

a%'mt:iua§ whethar tk

mwrzmfian raquirmus " 2

thiaagl?

$3.. I have pm’:.uaad__tI1e is the
31%? zfimzfimt — mat: in hfi
aelmmon he Lmggg 81210113′. 2.33
pm. he was am that it was
the which was
mmsg gm am flashed mm:

the v,;;;:;% ggxzéug-ax§’}kEx.?.2 which is the mtfiecl’

mfifim mpg; cf the spot

that the smmplaixnt wan mada

by and that m cnmplaln” t was five’ n

. sf thc bus. ‘While the spot. mhm has
% % damjls aftiae wifith af the ma and the puaaitizm
. éfiug as wali as the Van, what ifi sigflwnt is tm
afamz in his evidence to the essece, that the

3% asrzd aim Van Wfiffi «maxim 22:: tm appoaia dirwtfiam

4
i

….–.. qu—-yam: urn ‘I\l””olVI’Wl’!Il”Il\l”l llI\3’Il Iu\l\JI\I vr I\I\Kl’I\i5’\flI’| E33″

V’ in 99

mg aamsmea in the cr$aa-examnatiQnV..”

& fixnagal Pfimmséafi wag mmdrsg ‘M. front sf
that am gamma: cf the aaéfi ?1″‘§).§%$i:ena’! ‘A V’
‘&hi{3lE§= mmzalfi mt have passed

it as E1ig%1%§ izayzmbabée that mama k %

an mg ‘mm. mm as; that
the &§3§:a:a$i§a3 wkixzasr and that
theme Wfifi 3-. b115, drivar
Qf Ivéafiiti mm against the
am %%%% wdina on the
hafimsien. mafia by the
.ag;m za§ in my apfiziisn the mmm

Eng that fiham wag m ‘

drtmr’ «mi that Van in musing the

W: m aka aamimd that he was
fag’ that amidarzt by the mutt at’ JIIIIFC,
im ac. zmzsaifims. The above %c:m

% gem; :11: me: that mm was rm mmymm; am

” the firwr rzsfflm KSRK him vmuid ciinch the isaua

35/

…,.. ……… W .w..mmm mun count or KARNATAKA men count? my KARNAYAKA men comm’

Q»?

91

H3

agaigam: ‘aka appcflana flaw {sofa}: 1%.} £5

make hi fi, that the 1*?

film féfi-=.3ar:2?§E,’?’§:1g 2

3,” V’ knfihf mm” ngh’ t

Sumrrssé right

Qrmad végfhrfaaigm; cm om r1gh’ t
sfia af ” ” . V \

fi;h1’a§_{j.fi¥ia;. 15 33:73 am’ aruter aapnwt of
__fi,g}1t’1:p§k%m_m .. ….. -4

‘V 4 am: saver fmnt :3! middle”

this:-¢i–~:sf 2&3;

Iawer ia%e flf right hing [USG

TL%§*;m:«;::-cg aimmaaan af mm’ hip with
“‘fi’af<3*'Em czffisé afi am}: {If right famr afi

= arfitabfi maf.

‘”‘ §.”;{‘. Sagan ma fieuméfi and X-ray arkuli

Iis.2334{} sham
/

E;§§.?.5 “£9 EX.P.?’ E§:.c.: a:%&A&¢*;?5}§;ro;11d

……. …..-…. .. ..«..-…..n..1…-. “nun -uuwsu vs n.nmu-unnn nawn uuunl ur AAKNHIAIKH filial’: QUUKI

§;§.

gag Fraatuzsa sf gm:-a1 Wafi

mxfllsry aémm. V
Eh} Fractum 9%’ right ‘2:;g’g=:at1;e:,’~'<' " -. .1: '4 '
{:2} Fracture 95 "

E’: Ema aim an
izipatémrri: €531? abzmt 5.12.2004
ahaed §.’2.2€X)4, open
m§;u»:::i:ic:::1 £113. and arch bar
yweé elaevatinn of
zygmm %–2é$i..E£K35 he had Lzndmgom

– %, :3 the mmm ohm ingm-.ias and
mm Tribmiai Em awarfied

af Ra-x.3,4fi§€.’.”.%j« an the fizlbwing hwds:

V Rs, 85,€.K}€3f~
?aén am swam Rag 2€:~,fiG€3,u’ «~
Ewfiaésizxal mcmrzaw Rs.%.§43 31333}-

ififiafififitai mmmafi Rs. :.r7,m<3; –

– V_.«._ ._…..r….. ……….. Ur .u-nu-mama mun uuulu ur mamnmm !1lGH coum OF :cAnNA’mxA men coma

T szwsarai :3?

E2

§i:ma§:’1ity Ra. 49,9091.

Qigaamfert Rs. ” ‘. ~

Jmfltnéfifiwmfiqwfimmmmilti ‘

‘:23. No mmenmfinn
has igzmms during or tawards
faxtum E55 af §1t1a::c:m1eA.~V-Vansf was
mnfi*n11%mi;g._V§.w&m/iv’ “”‘he im wark:1ng’ as

§;4V.V 3;’ V b£.’V— multipla fi’a£.’:ti.1r’& suficred

by aw, aa flze mmem that he had

a Wind ::f as days, and the
and the fact that he Waa warmng
I gs Em the bank whfch «mum invoke
and the: nmm af sutgexies am!

V’ pwmdmm that ha hafi Dfl3; in my View

tzion an arm abmne hmds are just:

” wfiyeax In fiwzrtg the amunt cf campenmtian

awaréarzé mmiar ‘aw hmé ef &’mcr3mfar£ $3 in ram am the