I (by Sri Advocate)
IN THE HIGH COURT OF KARNATAKA, CIRCUIT BENCH AT
DHARWAD. s
C DATED THIS THE 5″‘ DAY OF MARCH gs” _
PRESENT %% A
THE HON’BLE MRJUSTT@E,:IA?,,E;.’i’.A,;?II;.: é [T «k A
THE HON’BLE MR.
M.F.A. ,2o23/,2oo%%7ss; C
Between: “W. i
Yaliappa s/o KaI1ei§I§a«,:PI%iafi:;~_, ” ”
Aged about 29 ye’Va1is,..Occ:.__Co’oj}i.e,~:. V_ ‘
R/0 Venkatapur, Tq; _’DtV{“BeIgaum,?
and
Dasrageer I1alTis’KQ1hapure,
* MajOr,..Qcc: Driver,
‘ ,.R/o.K11n;rR1_I’v,. Chikkodi,
*- D.i’st., BeIg.aurrI;v .
V V _ Gafar GLila’e” Zadawale,
,.u.,\.7 A ji
_ Age: ‘Major, Occ: Business,
‘RI’Q_.I-I. No. 1071 Kummar Gaili,
” Chikkodi, Dist. Belgaum.
cfls
‘ ~ ..’i”he Branch Manager,
United India Insurance Company Ltd.,
Branch Office, No. 24, 1″ floor,
Ashok Nagar, Nippani, Dist. Belgaum. _.
— ..~«~~Resp_on:1_ents
(by Sri Laxman. B. rnannoddar, Advocate for R3, 2
Notice to R1 & R2 is served)
This appeal is filed u/S l73(l}__ againstfilie ii
judgment and award dated 30.09.2006.__ passed
2687/2002 on the file Of Addl. iCi’-all Judge Pa/IACFXT’
Gokak, dismissing the claim petition”compensation;
This appeal coming on For A.iS.iiiPachhapure J.,
delivered the following: ” ‘ ‘ ‘ A 0
l. The in appeal challenging
the passed in M.V.C. No.
2687/2002 petition for compensation for the
injuries sListainediii1._a incitoriivehicle accident.
‘ .:The._fa_cts that on 30.08.2002 the appellant with other
‘–A…,»,passengeirsi was’tr’avelling in the maxi cab bearing no. KA–23/A-3641
Venkatap-ar Cross to yadwad. The driver of the maxi cab drove
1*-2.2’thev.ehi_clje’ in a rash and negligent manner and ultimately the vehicle
ii”.ITl€.’~5i…\’75.’llCl’l an accident. In the circumstances the appellant sustained
ti.