IN TEIE HIGH COURT OF KARNATAKA AT
mmm THIS 7113 2:»! ms: or szrrsmaza j%
BEFDRE
THE HOIPBLE
Sri Dflamaawamy V
Slo.late Devarajegowda ;
A8°€1about44yem’8
R/atAnhpurav:’11a.ge&pw–*; ‘ H H V
HaaaanTah1k8sDfiat;riz:t
‘V
C/ca.Sri V.
1- a . …..
_ ‘2.__Mfa
Ca; Ltd.
c Man%
Complex
I&:«}fi4′.; I Flow, Ialbagh mad
‘ road}
Srihfiahaxaaer Pranad Sharma
Ivlajea-, Sf o.Chabi1 Daaa Shm-ma
0pp:I-{ix-a I’uh15c Schnoi
M wwwww Wm «WW-fimwmwmwww Haww WWW’Ni mm” %mmfi”&M&mé’w~% §”$E€Wi£”fi §”3.a*575kFé€N’J73fi’EM’Ka% %”§§€§?§”§ %:€
Samamtd District
Delhi-110001.
(BySriM.ArunHx1I:%,Ad\r. i5arR-2)
Tm mm filedu/3 173(1) ornvact, _
judi and award datzad l6.Q8.2£X37
Na.32-453} 2336 on the file of f
cf 8% Causes, Member, MAL’.[‘,
Bangalore (SCC.H.No.14), _
Ear co1np%tita::3.
Tm» MFA E ‘ma this
Tag gamma. With me
parfam it is taken up for
ma: dhpoaal; L
‘m. aL camposite mlgcxme. The
afK.S.R.’I’.C has involved in
u-ibumu has held that me clanznan’ t
m or claim petition, it is atahed that tiw
» . _ was due tn rash and mgment drixm -of driver
naming H0.I3L–(}1-€.§B~Oi229. 1: is aha mama
tlmtainoemova11ickesamkxw>lvad,fi:1mseii’thsa
tribunal comes to the conclusion that the drivera_.._9f
campensation shall be apportioned
‘impugned order. Ihcrofom,
‘ order in set aside.
tribunal for reoomideraticg. is gt to
far proper I directed to
send back ufflaiu order.
Sci/w
JUDGE