Karnataka High Court
Mr K H Ismail vs Mr Ashok M S on 18 November, 2009
IN THE HIGH CQURT 0:9 KARNATAKA AT
DATED THIS THE 13th DAY 01?' NOVE1\i£ B'::"§':1?€'i2§3£5'9' ' M'
BEFORE
THE I~iON'BLE I\rEr.JU$TIC;;»?«V£'k.;.7;.AI_fl".}.C§i.5TNj!f.£ésu}'.. ~
WRIT PETITION No.6*?55%%%oF fioogefim-Ag'
BETWEEN: M %' :
Mr.K.H.Isma_i1, ..
S/0 Hassainar Haji, _ V
Aged 3'? years, Z.
Residing at KU.kk:i;jcH0usé, _
Eshwaraméngla Péj-'51,, .%
Badagan11ur"Vfi§a}g;§,V '
Puttur,Ta1i1is*.AVM ...PETI'I'IONER
(Sri ?.Kamnakar;Aé§.§%%
V .m_.__.....AN3_=_2 "
'V
_ S/'Q 1¥i,S...¥{zi1;k3.1ndha,
" ._ B£.zij05:*,«""_~vV.._
Residing E {S hantivatla,
Ki1tI1}ZiI'£££;' Pilttur' Taluk.
" K The iiiaited Insurance Co. Lt:d.,
'P_t*é;bhu Building,
React},
Puttur; By its Branch Manager.
' 3. Mr.Vishwa11atha Gowda,
S/0 GoWd&
Residing at Adiiu House,
Eshwaramangia Post,
Puttur Taluk.
4. The United Znsmance Co. Ltd,
Prabhu Building,
Main Road, Puttur, z '- "
By its Branch Manager. V ...REv3POND1"=3NC{'S~.u
(Sri 1.Gopa1a1m:shna, Adv. fo:*"R :1';. S1'iV.1\Ii:a.L_iV1e:'s;;)fi;=e1VV,éV";*-V'§;Véx'%.)
This writ petitimi is file-£1 L1':1::i{~':1f" *A_I'tic1eS"2'2V6 and 227
of the {fionstitufion of" M113? pifaymg quash the order
dated 3.6.2006 and oréer fdai:.ed=._ "22';O'Z.2008 in MVC
N0252/O3 on t1r:eVmemO"fi-11%' by {Q2 arid. R4, Vide AI1nexur€----
A by issuing 3; cf tii1¢"«C30":11't made the follcswing:
T Q§nER
.. pet:ifi'efi§r the claimant. A claim petition is
se§:i:ir:g (::<3:z1p»ensat:§<3n fer personal injuries. 'I'§"§(:: 2.356'
6:? fizha Ijaéiiitioiézér is that he was 'wfifiiigég as a driver in
Safifii and was aras, 1206 Saudi Raye} which is
x V' tat} 14,4{30/- it; Indian currency. During file
of via}, the petitianer produceti some of the
u wc111:1:1<=:12ts such as iikiving Licence, zyrignai visa, salary
Certificate etc. Afi these documenis are in Arabic language.
fl
Since the documsnts were in Arabic ianguagéj ~v.'§vere11ght to muss-
axamine #161110 would" indicate
that 1:fii1e_<}'191 1;iS; i5_VVA:c1I1'?ii€.___c}ai:naI1t~peii£iGner to secure the
prsseriée bf a'péré{jfl\:_4émI1eI*
$z1¥3:1:i§;?s that all the documents which are in Arabic have
Uanslated into english and it is always open for the
i'esp{}I2den$ to cross-examine the witness in english and if
they prepese to {3I'£)SS-fixéiiiifliilfi in Arabic: language it is for
/
ff'
them $0 secure a pemon who is pmficiem: in, 'rflfabie
language.
3. I have perused the 29.9%
memo. Apparently, a reading Qf .. L'
that it is fer the claimant "tti
who is proficiézlt in 1%; dispute
that all the docungents into english.
In fact it WOu;§d §fi5;Vf3 "£easi,€:'r .'"i"0r_..£he res ndent ta
cr0ss~ex;:a111insA':'§;*it1iess i1? Exiglish, inasmuch as, the
witness 'k_iici#iS Nevertheless, if the
respondent Lproposgs 7-t0'~~--"¢I'oss»examiI2e: the witness in
*,4§.1fabvi. (§”‘:la.;3Agi1ag@ if ‘is~—«gar them to secure a person who is
.?’;1?:1bé.;c language and with his assistance cross
examfiie th;é’1§g:f§itian<ar.
K n : ~H€fiéé, the following oréer is passed;
(1) The petitioner is 1:193: obiigfid :0 Secure the
'presenm of a translator but it is for the
respondant 1:0 secure him. fl
/'
Z
(2) It is alsc} open for tha respondent to ___Cr0-ssm
examine the wittaess in English
dacuments are aiready translated. 4." .'
Petiiioa stands disposed of j
Misc.W.No.7SO5/O9' doeg, %
consideration and accordiI1gi3:4L"St,a11dé diSpQs§gg§".._;§f;'