sE)iWs3:"i"€;"E§mE
.. .....-. . uwuni wr nnflwflfiflflfl HEGH COURT OF KARNATAKA HIGH COURT OF KARNATA
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THIS THE saw my OF NOVEMBI:3;'r€'*2Q{§._8_'V'1' _
BEFORE
THE HONBLE MR. JUSTIC;iEA»V.5»k:§}f}f 3,GuNq'A;,.. k '
WRIT PETITION No. 6oa_9,!.2oof7{:.K)%
North West Kaznataka _ . ~ V A"
'I'ra11sport Corporation," " * __ A}
Bijapur Division, Bijap:;;'," a
By its Divisionelflon .A.~one1«,; _
Réprescnted 4'
Chief Law _Oi'£'ic¢ir_._ " ' A' v ...PE'I'I'I"IONER
%%%% fiezéésh'-£3...--P%afi1, Adv.)
Mr. a.K.&:;a3hava.:t::a " '
S / o Kedari%'Deshavf.afitha=,"
Sizxcrg 'deceased his LES.
j " ,?p'+})11;_)i";i{iiba Dashwant,
45 years.
M . 1(b)'''''~--Pu.iha£.éi
D 6:. Dhondiba Dashwant,
AA Aged about 22 yea1's.
"Sheba
D /o Dhondiba Dashwant,
Aged about 20 years.
% " 1(a) Kavitha
D/o Dhondiba Dashwant,
Agéd about 16 years.
.......m. vr nnnwnlnnfl muu COURT or KARNMAKA mew CCJURT OF KARNATAKA 1-:'i&;W
H(
S / o Dhondiba Dashwant,
Aged about 15 years.
R~1(d) 85 (e) are minors
Represented by their mother
Respondent No.1(a).
All are R/o Post : Telsang, ‘
Taiuk: Athani, s
District : Bijapur.
(By Sri. R33. Anneppaiiev’af”for R¥’1′[a-»c}jV§
This Writ petitionis filed :,1nec’ie,r’ ‘zirftieie 226 of the
Constitution of: Endia{witho:a.4praye1* for a direction or
order quashiiig the Ai}:rai%{1″”date<i "07';€}3.2006 passed by
the No.5/ 1997 (Annexure
coming on for Preliminary
Hearin_(,1_itz' 'E'_ day, the Court made the
foilowing:
onnsn
Tliieivespondent is a Driver. He was drivixig the
iVehi’eie from Athani to Jamkhandi. At about
V V’ _ 15.15 hciitjrsiwhen the vehicle came near Yanakanchi, it
, ., ‘ — .,inetiwit1i”an accident.
2. The case of the petitioner — Corporation is that
» ii the vehicle was being driven in a rash and negligent
manner as a result of which, the vehicle went into a
F4 5% ‘r
i
__,a’