IN THE HIGH COURT OF KARNATAKA AT BANGALORE
THE I-IO'N'BLE MRJUSTICE
DA'I"ED T1118 THE 9"' DAY OF I.)ECIj?,MI:3l5:R. 2009
: PRESENT:
THE HON'BLE MRJUSTICE N.K.PA&V'1'.I_i. 'V' ..
AN D
M.F.A.No. 10096 . = %
B E"I'V\/ EEN:
Sri.Abdu1 RaZe1i~§,~..' . "
S/0.Lat,e Abdul "Kh"a_dclr. {j V '
Aged 41 years. ;
R/a.I\Eea.r_ Sch00}--,~--. _ V
Okk(?E_11Li§f: I
'v'it4E.21_1V'I{as'§étba V'i.1.1age. ' "
D.K.[)1vs_{rf1p1"..V --. '
{By Sri L . K§1E'1i r1:'~., V/3\"d.y;0':':"2711.e)
ME
353-1'1 .'"F..eIEx C.1i'i*'Eé1 Fe1*n211'1des.
_ S«/c;:.74V\/'aE¢:"ie-11% I*"e:'1"1anCiGS.
'2jMmm,'
'V Rf/»:3,.S:_iV1'é No.27.
§_\I.it:h;;ad11ei1* Naagar.
"E361: n'1a1'1n Ll r Pos 1:.
" _ ?v"Ie1nge1i0r€ 'l'e11L1k. E).K..
The Uniteci lnstiraracte C0. Lt.d..
E3re1n(:h Oi'fi(?e.
K.S.Ra0 Road.
Ma1'1.gz1E0re. UK.
A
~w
..J-Xppellanl
Represented by its I'31':em<*h iVIa.1i'1z1g§(?i'.
...Resp(_)I1dems
(By S1'i.S.S1"ishaiI21. Ad\-'<)e.a1.e for R-2
Notive in R-1 dispensed with v/0.8.7.2009]
This MFA is filed U/S. 173(1) of MV Act &1g£'1:i..i'i'SL the
judgniem. and award Dated: 02.05.2006 passed'~._Vi"r1_¢_§\/VIVC
N0350/2003 on the file of the 1 Add}. D1's11'i.(_:.f;.__Ja:dgEj~ '3;'r}d
Member. MACT H, D.}{.. NIE1I1§_.__{E1lOI'€. disiiiiss-mg ..ci';:i_11'i.V
pet:i1'.ioi'1 For e011'1pe11sa1i(_m.
This M.F.A. (toniing on f"Oi'MI5{e21riI:--3g
PATIL J. delivered 1.heE'0ii0\vir1g:'»__ ' - * "
.
This appeal is, vj.I.i1dg._ig§’ment and
awarci dated 02.05.é’00E3 N0350/2003
by 1::~arhec1″‘Vl_.f]3xdd’i1;itma1 ~0Dist.riet Judge and Member,
MACT ‘FE, “D.K; _1\)i.a1i1;§}§;ei()re. [1’1ereinafte1” referred to
“l’rjb”L1 11a}’ for ., she rt.) .’
0′ By it.sj’ti’d§:;ment. and E1’W8.i’d. the Tribunal has
the céiaim pet.it:i<m filed by the appeflant.
by the said jL1dgfI3€¥}t', and award, the
21;)__pe:1V_!v21'i1i'fhas preser1t:ed_ this appeal
" _3:.. It is the case oft.I.r1e a.ppe1I211'1t that, he is aged
2 é:bQut." 38 years. '1'hat. on 10.12.2002 at about 8.30 a..n.1..
2
he was walking along the extreme side (if the road in
order to go to his shop and when he reached opposite
Petrol Bunk at Bobbekeri in Vit.t.a1. at that
driver of the Motor cycle bearing
drove the same in a rash and 11€g1ig€?i’1i.’=£fiar1I?..t3F.Aarid’=.
dashed him from hind side a4n.d:_”dJ.fie’ee.toA.Vwhieh:
sustained i1″1ju1″ies and inirne’die1t.e1y~… he ‘h.ee.1’1V shifted,:*
to City Hospital. Manga1oI’_e_.u”»wh.ereiri§ ‘-he taken
treatnient as inpat.ient– and”.Sp:§:nt “i”easonab1e amount foi’
his treatment._’0_1_1 aci’eVo’t31’I”A.th_e inj.iiries sustained by
the appel1’a1ji:t.’ iru1:?:Une”‘aaid aet:’i’d’ent, he has filed a claim
petition before t:hevT1f.i’b-L1n.al, claiming compensation of
Rs.8_.QO.0iU0V/_?..Thei’:saidiV claim petition had Come up for
c:oné;iciee.1’at§on before the Ttibunal. which in turn. after
V’ t;he_j.. oral and doetlmentary evidence. has
dis_tnissed'<j'.»*the said claim petitiorl. Being aggrieved by
enshriissal of the claim petition by the Tribunal.
it 'AA_a'pp'e11ant: has presented this appeal.
4. We have heard the teamed counsel appearing
for appellant and 1ea.rnec1 eourisel appeariiiig i’01iS.e(:re_V1’1_d
I’€fS1)()I1d(:’.I1t .
5. Ai.’t,er perusal of the nratieriai ava-.iié.bief0ii”~i’e(:V0rd.””
including the judgment, and
“1’ribL1na1. it is manifest Vti.1_i’~.t.he’ face. Qfi’t.Vhe._Vje!d.gme:1’t…i’
that, the Tribunal has eomrn-itted an”–e_rrQr of law,
i1iegaiit.y and mis(:ar1″i:’3§,e “e_ffI*j};1st’ie:eAhih.Vdismissing the
Claim p(“3Ut.i£)H*,Q’;C-_'[hfi§ apipteiiarlt’;–..witheL1t assignirig any
valid reas§0n;3″*–ah”dI.__eQt1t«:raiy_”t0’the’materia1 available on
record. of the appeiiant that.
when he was-w’etl’i>;irig_..é§’i7:,< the extreme side of the road in
order to _t:0 and when he came opposite
'Pie-E'rtzii-."vBi;ihk, B()bhekeI'i in Vittai. the driver of the
Vmr)t.i0.re},{e'ie'–hearing Reg.No.KA.i9.Q.3065 came in a
rash _ar1d_.iieg1iggent manner from hind Side and dashed
° .Ahim.'~.r:i"ue to which. he sLtst.aihed injuries. But. this
of the matter has not been looked into or
'T considered or appreeia.t.ed hy the Tribunal. The Tribtmai
witihoui reeorciing any i'ir1di1'i5_$. has C1iSlY1i$3S(?(i1 the claim
13f?l',ill()11 and the same not j1.1stifiable. 'l'l*1e1*el'ore. in
\Ii'e.w of non e0r1sidez'ati01'1 of the ctlinching eyii-deaee
available on file and for not rec0rdingj_ é'1'rajfjj'–.x__r'*¢i1l'.i___C'1' _
reasons for dismissing the peititiori._7the–.l'_'vinipu'g1ied""
judgment and award passed by°at.l1e_"'Fi*ibLm:£1l_.lt::qi"1i*1Qt°*%)e
sustained. 'E'he1'efore. we ._a'i=e of the ednsi'djer~ed–'view- '
that. the judgment. 'i:h.e7l7i1ibunal is
liable to be set "'furt.l3er into the
merits and deaie'_fit.s V' 2 l
6. and circumstances
of the appeal filed by the
appelvlaruitisl . h
‘l”hel”‘i;j;p1.1g1ievd ljildgment and award dated 2″”
‘Mg; pgss’¢+’d” in MVC No. 350/2003 by the
A ‘isV”he.reby set. aside.
l’1eA4i’rhat:ti.er stands remitted back to the Tribunal
.’ ..fQr r’eebnsiderati()n of the same afresh and to take
ap–pr0priat.e decision in strict eompliarice with the
“lrelevaiit pr0\r*isi0ns of the Motor Vehicles AC1 and Rules
and 1.0 decide the same, after affordiiig reasonable
01:>p<.)r1i.mit:y to the (']€1ii1'1E-"UH. and Ii'}SLii"'di"1(..'L' Companyi as
expeditiously pcmsiblc.
All the c0r1t:eni:i0ns urged by both .
left” open. ._
Office is directed to return i”he:-érigiriial ‘i°e_.c9.o1fti{.~9§i”—..tVE>7i_:
the ju1*isdici:i0na1 T’ribLi11a1 V V’ _
tsn*