wmnmm. mmrw-awn wwwnw wax swmmmmammm nawn mwwmy; wr mmmmmgmmm M «mvnvvw-rm. uwwmmwwwmwamn zw can-up-p-um warm *3... IN TEE I-§I(}HC(3UR'1' OF KARNATAKA AT RE mmnnxm TM 27'!!! savor mzsrmm f i BEFORE Tmnolwrmm _ .
SIOBABIUAN _
mmrm, NowAGm£7YEA’&23 x
R] OF Ihomsvr-3’1′ P0811. ‘H932;
HE AflLflE._:"V V my 3121 'r c g. 3 BmD.AI~'PA ' 3/0 a'A$_AI*PA ,
~ ‘££1OL’I§A1INAeHI;,__B£uAHDUR POST
é “~Ht&:mAGARB H RDA!)
» V sacam mun
”
2 ‘ »._4’I’IIE;.BR:’£§&’GH MANAGER
mum HISURAHQE cc Lm
ERAECH OFFICE, PB KC) 21
AA : IwUPA TRUST EUILBEIG
1i§FLooR,Jc ROAD
” QAGAR 577481, snmoaa
Rnsmnnsrwrs
V V” ._ (BYSRI o nmHEsH., ADV. my: 1222)
THIS BEA I3 FILED Ufs 1?.’-3(1) OF MV AC-T, AQAIHST
Tfi JUEGE§&EI€T ANIZ3 Afifififi DATED 25.01.2097 P8383313
IN NYC 2%). 146}20G-5 C21′? ‘THE FEE G? P”R%1’i3IHG GFFICER,
FAST TRACK CC3URT~II fix REACT, BANGALORE RURAL
\%.
.. 2 ..
EETRICT, BANGALORE, Dmlflfifllliflr THE PETITION
CIAEVG COMPENSATEOH.
TI-E COURT’ £}ELI’§.’ERED THE FC)LLOW’IflG:—: ‘
JUnGMEHT_
5% Hfififl SQMRT Q? mfimcmm H
commm inqumfiafl~.1f}1e_1ud@n”7″ £~qAft1:;a ‘I”I*ibu”V:naL
2.wmmmm4mm@g$§T@ém&hmmm&m
flawmmgmfimfifimufifimmammymmdm
mum mponsime fin: the
aeoiderxf, ” thaa Tribunal} want an to
c&mmummm@gmg@@§#&gmm&mmsmm
-r-fiwlmarzt eanrwt get any
mm§m§h% 1%ZflfifmMgismm®;mwne
by the appellant as pm-
xg mks mam: been mnsiama by the T1-ibrunal
‘ @fi%@$®&fi%wmmwmmmmmfimfiamnmwa
n: $fifi&®édWmhmyM&h$fimmm%mwmMe
along with thc appellant and such
M#Qfl1&Gfi.fi&,it’fi nnrtpm’aperux:1thaeparto§tI’1eTxibuna1
to hold that acxtidant was mtrlzirely dua he the fault at’ tha
2»
»…-I’
a….%m.£¢M wt” mwimflfiflfifl mm-§ £335′ Kflaflfiflfffififi Wfififi C03???’ WW Wfiflwfififififi Hfififl cam? Q? 5€fiW”I§€5
ms M.F.A come on ma _
‘fin: appellant is
exam” peman by the Tribunal’ he;
K’2fttl'”W. I#M””VnE”L.fi'””‘& 3; 5
mrwwvswanve vwv:
“X MWMKQ WI” Wwfiiammmwamsmm. £§’§H’év.’.Wsé Mwmuwmfi MM ewrmmuwH~w.m’m.~2.—. :¢:~>m”.2>.a
.. 3 ..
appellant. As auch, the judmem ef the Tribunal mquitjgw
ta be set asida and apportionad
two drivers’ aa was hnad on ml]1aio’ :1 betweéfi A
vebzcles’ as per Ex.1’~’3 Mahazar ‘ 2
am-i €).Mabash R31!’ the
argued that the findim am
to tha pmwcmage’ driven; (cf
the iiééidmt and mom
om and both the
drivem being um app-eflant is not e:u’l:ithd
both sides, 1 am of the View
I % war in mum tha me aecmem was
_ accountoffiault oftbeappellant because
% inmate that driver ofthz apvpoafie vehicle
_ was aha shown as me of the accused i.e.,
He-.1 and mererm, the Tribunal caught ten new
tbequastian 0f 0f bettwm
thetwo driveraandastlahwaa ntdor1cbythe’I’ribum.1
fir»
‘ I
éfiifiq HEQH CGURY SF Kfi.E%NA”¥”AKfi Hi
~23 mswawwzaw war mflflmflfiflflfi mmm z..wu&§M..z¥- fififlwfliflflfl HEGH QWUWT UP Kflfiwfiiffififi MEG” CQURY WW Kfikifi
– 4 ..
that matter mquires remand for fneah caom.fieratisonVT–t::_t11e
‘I’rihuna1. Thfim, {pass the folbwirg ‘2
‘Fix: appeal is allowad. The ”
asizie and mm is remanded wmambm .1}
c=onaideratk>n and the
mama mamas pan
of the two driven, the mauaer in
aewrdanzze remanded at
1135:: point of nf that: cases.
within cf receipt csf a cap}: 91’
this mm. are dimcbed tn appwr
befom
…..
Judge