High Court Karnataka High Court

Kasturibai vs The Branch Manager National … on 14 March, 2008

Karnataka High Court
Kasturibai vs The Branch Manager National … on 14 March, 2008
Author: Anand Byrareddy
 

%% 7 % % : v7?f:L  

 %  1 ~

 

      ,  
 

_. "  J.

   

' nun --
r"I'l""'

 



E4.»

Pel_i.lit_\:;er N9. 4 ».-..fi.- Mime"
Represented by the

Nalurui Guardian Mother I  _
Petitioner No.1 5 t '

Ali the peiiiiunersare  _ V
Resident ofNidwuncha   "      "
Bidar Taluk and District    APETTTIONERS

(By Shri. chanamshewp paauLe.Aavuem;

AND:    1 L    A

I. The     
Natio:15.el11:§;a1griag11e-e.  if A " .. 
   t 
fir. Jawaiitfiompiex 3., _
Super-Markeifj-».'L"t  = .
Gulixtrge 585  "  1" ~ 

2. Santosh Kumar'
5 '':S/o__MahadeVappa.. «
.  Puli-es Pati!
 T' "Re'side:ite_fIfIouse
_  :t1--2r7t%s9/1213
' ._ Ragheveedre Nileye.
 lo
-. Iv'i'..v;'_€~. Iviedicei Coiiege
,, " Sunder Nagar
=  Gutbarga -- 535 101  RESPONDENTS

A. M. Venkalesh, Advocate for Respondent No.1 and

Respondent No. 2 — Served)

1’l’IOI! ‘ ‘ uni: 1 1’

aluu II’lII- .1» VII JIII-ill I.I Au:-0’00 ‘ fir,’

Chittts Ttibuttsl sod Print.=i,o_s! ‘Jsdtge,–st’ Bifistfles ‘I. A.

No. 1 in M. v. c. No. 32/2005, . –

‘ – vein’
“T

This Writ Petition on
“B” Group this day, the Court made the foliewitig: – V;

The uttmasg.t..m§’t¢xse prgiiminury Hesrin (B

M

eite!i.fnslt$nees.”~.._’ %

2. Vhitais vthe oi’..iJie petitioners that the husband of the

‘~ A with 8. motor aoeident whereby he had

and was hospitalised. It is also their that

pefifisner flied a claim petition .’before the Motor Aeeidenls
Tribunal (hereinafler refemed to as the ‘MACT’ fur
…Ebrevi’ly)). Bidsr in MVC No. 82/2006 -and -during the pendeney

T _ % j .:.’-3′ No es
the Constitution of Inda praying to quash’ fits’ order slated
31.10.2007 passed by the -Ieurned7iPti»neip.a_-i “Met1’Jr’ A1:eidenls”» ”

.–.i.E,-L .

‘ (N.-‘IIIU,’u1 NIH: Hi.-Ill

Luv ufinlu wan uu sum

as :1 all-. Inuu nn new:-aual er] a

accident and hence, they were prosecute. ” ”

petition claiming higher compensation

husband of the first petitioner uitirn£tte_ly~ this}-‘result of it

the motor accident. T”

npplication– oi’-» auU”””ii.ii’ij§

to come on record as the iileguin of the deceased

petitioner threshold, the

3. “hm.-gh its order has in its discretion,

held facts and circumstances, it could

not; _i’l.l1e petitioners would have any claim:

..I.I …………._.. l
zu I awuu , 3

point of time much after. the -accident and that

therefore there can be no presumption ylvas.-a nexus

in the Almere

‘ fpietuiing before the court–wouici not enough that

i the death had on account or injuries sullivred in the.

accident.

3

4.1; was the privilege of the petitionere’ initiate ~ on

contention that the cause of death twee

m e…e..-is_IheL_l as

_ result of the accident. V’ri’.’tierei’t,n°e’, cl.’ the .:’ib-and

thongh- cannot be fuultetl, petitioners would
also have to g the same, it is

-applupriafi. the Tribunal with a

to estahiish iheir ‘diet
the as a- direct result of the injuries

i.. he-. on this ground the petitioners would be

» te on record.

A. Anncxune H is quashed. The matter is reifiitted ii} fiae

“WOT with a direction to the Tribunal to provide an

i -.:pp:..\i’i.-.t.-I.-it_\,r to the petitioners to establish their that they are

g T

_ pcgfiliungrs he.all_o_\§vml to hmsuqulh-jibe.

av? .. 1