High Court Karnataka High Court

Mohammed Sali vs Sri C K Philip S/O C P Kurian on 1 December, 2008

Karnataka High Court
Mohammed Sali vs Sri C K Philip S/O C P Kurian on 1 December, 2008
Author: Huluvadi G.Ramesh


-e «amt!

– uwunm -..n m-msunamzum ruuri J”¢§.’Vfi’Ka ur IKAKNIUAIKR NMJH CAUUKI Of’ KA$£NA¥AKA HIGH COURT OF KARNA”¥’AE(fl Hififl CQWW OF KARNATAKA H1651 C

1!–2413 RJOF WQHAETTU HGUSE, mum

903?, mama: gamma, *rAwx

3 SR} H BHUJARSA st-m’:’v
:
vmsnn HGBLI,
cnzmnss man, mmapun

4 THE £33131-i’!’A£. Ixszmmdajza zsrn”,
mam-m aux Lnxxag, MUN1__t_:1_?.&_LVV_1_§DAD
mnnmuna ‘ ” ”

5 xi 1 mnun lemma 3 s:3IimagA’–

sAm:m43mmAir1t1z$’,.«: ~
1m3Hafr3.mi;1iTvza:?mern:{s£s _ ”
‘R£)A.9,;’v-v’¥§;3DI$ERE. _ ‘ ‘

6 §ZA’PIGEéM: iiasixraaxitis ccmyxav urn
:rZEiIC}0-3a’*S3EPsLU3- ttzrncx
‘ %

11 fauna mm
P mac: 1’:r9_ .

nsspommrs

:2:-;..~%:i:, saxesonux son as ARE sax ‘AK.

st-ms:-uaazgnx am, as non rm, R1, R2 AND as
* _ ‘sax-v”sn man R3 unsnmrzn}

2-s:_1s=.%. :m.x:3 uis 173(1) 93 mt AC?!’ AGAINST wax

. fj;.;:u’B2;1-sszaw ~~.=m mm nm’nn:2ai12r2oo4 93333:: IN

‘%.[r~fi%i;:+.,rw…’_.&.5’:%jt2ooo 0:: THE FILE at nm ran. czvn.

, :.r4 z’3LfAs*.;$V_”‘»;:-*.,3§.nz~:) 5. can 5. 3.901.. mm, Unmet, PARTLY

.%V:T”M§§scw1ires was exams PE’l’ITIOfi ran conmiamxoza 5

-,_SE;I;i§i’z«.n: Em-mzcmazzsrr or ceaasransmrxou.

aw”

w »-<–« – 1w'-cw 'w4rn\III 'art

-W’-mu”-rinn uilvn \Jl”‘ AAKIVMEMRA l1!l»..:l”! LUUKF U!’ EQARNATAKA HIGH COURT OF KAKNATAKA HFGH COURT 0? KRRNAYAKR HIGH C

his mind has fastened the liability .cnj:’-44§::-gnu

other party, while holding that cw.
was (Sue to the neg1igancg_a…..91:

where two vshicles are

camposi ta negligence . _ ,.,,

4. The Principai’–.E}$_#§{.;f:.»’gféi.i;€i§§3;.:éV’€~.Sg:.Dn.J & can
and 2’v:!ditiO¥’e’5*}%,_ Ho.5′?0!2t30O
by his neither gave
the ;;iaVcidad the mass on

me.-.més, -.w11Viiie:’:’V-..fag¥t#}:iinq” the liability and a

mechanical «awe; Vi:.;u§iAV.’b’a::ii121 §assad.

after having haazsd
the ~. ‘A: ;é5nunaal for the reapeativa
V”y”:’.:V:E»3vi!i’~:VI:’t.i.a:.;&..”; z is disposed at and the
paused by the Tribunal is set
the matter is zcemitted bacfi: tr; the

‘ “”v..11 1é.r:[ii~;¢3ipa1 Civil Jztdga (Sr.Dn.] & Additional

33″‘

H mm » wwuuu wr tu-xnlwnknnn nmvm fg!.*§.:,!a<z ur WRKNMSAKA Hifiifi UUURT OF KARN&TA%fi. HIGH CQURT OF KARNATAKA HEQH CGURT O? KARNATAKA E-HG}! C

MAST to dispose of the matter, within_.v~~gf§mp_:-..Vv

months in accardaxne with law.

All the conventions aascia

urged baron tn: Triburfigi-~.,.hy :n¢%pgu=m%. %

The claimant can aJ_._ao tor:

enhancemarn: of V : hv;.!fo::u the

Tzzihxnial. _ V